High Court Karnataka High Court

Mohd Khasim Sab S/O Maheboob Sab vs The Divisional Controller Nertc … on 6 March, 2009

Karnataka High Court
Mohd Khasim Sab S/O Maheboob Sab vs The Divisional Controller Nertc … on 6 March, 2009
Author: Ram Mohan Reddy
-1-

IN THE HIGH COURT OF KARNATAKA  T.
CIRCUIT BENCH AT GULBARGA   '

DATED THIS THE am my OF MARCH}    *

BEFORE  

THE HONBLE MRJUSTICE  

WRIT PE'I'ITION No.§*%1o23}200s   

BETWEEN:

MOHD. KHAS._iM §3AB  
s/oMAHE3oQ_5~-SAB  

Now AGED .AB7.(J}U'I' S9 

Ex-cO,M--Du{?1*9R'iéstém,-._
NO,13a'30, MAm?1 _D'£1P(}._,  ' _
R/AT:Not4;s51/'B;-».;,owE12"'LtNI:,
KOKIDAMQVIA TEMPL:E-- ST-REEF,
WAD1, GULBARGA. ' " 

 "  .(svfl/;é$R;_'mz~;;KAéPA"'PA'r1L, ADV.)

  5r;:_3':' T.  '

'fH§_§ DIvIs3':§Vr:}\L CONTROLLER,
1~:.12:.'x.12=...*r.c:.'%

..   ' ' V._RAICE-fl}R:. DIVISION,

.. PETITTONER

..RESPONDEN'I'

'THIS WRYI' PETITEON IS FILED UNDER ARTICLES 226

 END 22'? OF THE CONSTITUTION OF INDIA PRAYING TO

QUASH THE QRDER PASSED BY THE PRESISING

OFFICER, LABOUT COURT,

GULBARGA,
NO. 106/2093 {DATED 2.3.017, ANNEXURE-B,

I 

iN KID



-2-

THIS WRIT PETITION comma 01¢ i"-71?'£iiR

PRL.HEARING THIS BAY, THE COURT 

FOLLOWING:

The petitioner while   2  .,

conductor in the respondezifi:b*'31'Doi~ation,.i  V

was found to have not .1§sned"'t;ieii:eViis..of  to two
passengers traveliing   'No. 1 to Adoni

Stage No.16 a§;1€i£..:_1'j1ot  when the bus

was cheei§ed~  15. The disciplinary
authofiigy'  by issuing a charge

shwt, -vappoixiiiiirig  Aeiiquiry oflicer who extended

 .t'I"ea$oi'.19.Ei5ie  of hearing to the petitioner in

   and returned a finding that the

Z  _ chei*gesi.§ivafé«:""1§roved. The disciplinaiy authority on an

H H "  indepencient assessment of the facts and circumstances

 i:;he':<:ase and the evidence on record, held the charge

Vi  " proved and as the past record of the service of the

 petitioner did not disclose any mitigating



-3-

circumstances, having suffered minor 'die:

59 cases of nondssue of tickets, by   

14.2.2003 dismissed the   

the Corporation. That order wad. 

the petition under Seetioxi'V"=iG(4--A) "'o_i_'  iiL:1¢1fism'a1 ii

Disputes Act, 1947 '  ~-_Act)i ' filing an
application before   Court,
Guibargfi    No.106/2003.
The  resisted the
 ii_'s,ta_i,VeVi1V}.eI1t. In the premise of
the pleading  the Labour Court framed

issues including" 'a pteiiminary issue over the validity of

   enquiry, which was answered in the

  dated 1.4.2006 in other words the

 'enquiry was set aside and permitted the

 V'  i'p'aztt:ieve' to lead evidence afiesh. For the respondent-

Afiofporation one Witness was examined as MW1 and

‘V Wfour documents marked as Exs.M1 to M4 while the

petitioner tenderm evidence as WW1. The Labour

-4-

Court: having considered the material on

evidence both oral and V’

explajxation ofiered by the pefitienei;. thetTT

passengers were empleyeeepoif of

passes. The Labour held” fleere was
no mitigating extraneeus
circumstances . conduct of
services, with minor
punis11:1x1e11:”.’V.V.§:§;ve. ” accordingly by the
award dismissed the
appheafioe. ” petition.

petition is filed on 16.12.2008 calling in

q.;¢-sm.1: dated 2.3.2007. In the first place,

V -Vthe deiay in ffling the Writ petition is not

H K In the absence of even a plausible

—-.T.’.~e:}A’qj>I.>a¥.:’iat:io;:1 for the delay the petition deserves to be

‘ A “”:,VVV6.iemissed at the threshold, for delay and latches:

g

..5..

*9

3. Having had a glimpse at the awazfd

that the petitioner was employed and he1.{i?’:t..’~?i:e K

of trust whose honesty and i§§}t6g_i’ii’._'[

requirements, the very fact; that aillowiedi -‘

two passengers to travei in
faxes, discloses his ’employer
would have to s_L_1fi’er action of the
checking é ” petitioner is not
a matter tiiat Vtvith leniency. On
the other “such nature deserves to
be dealt Witt; View of mind is
st}_pported§gt)uy’it.he the Apex Court in Regional

Hotilai 2003(3) SOC 605, and

* host of-other deeisiens.

“4, award impugned in my considered

isivefl merited fully justified and does not call

‘intetference. The reasons, findings and conclusions

at by the Labour Court is not shown to have

, J
5 ,
1

,6.

occasioned gave injustice to the petitioner .

intcrferenoe. The writ petition_ ,is__wit§t:{}i1t—i}:;:c§i’itV”anti ‘ *

accordingly rejected. ~