High Court Karnataka High Court

The Manaement Of M/S Karnataka … vs V S Venkateshalu S/O V Seenappa … on 7 July, 2008

Karnataka High Court
The Manaement Of M/S Karnataka … vs V S Venkateshalu S/O V Seenappa … on 7 July, 2008
Author: H.G.Ramesh
fl.P.No.g§4§[2_(;_0§
I! THE HIGH COURT OF' KARKATAKA AT BANGALORE

DATED THIS THE 7"' DAY OF JULY 2008
BEFORE

THE Horrsm §!R.JU8TICE H.e.nAmm1jai f   

 

BETWEEN:

THE MANAGEMENT OF'

M] s. KARNATAKA STATE ROAD

TRANSPORT CORPORATION  _

REP. BY ITS DIVISIONAL CO,N.'I'ROLL-EP._  "

BANGALORE CENTRAL Divasxew 5 

K.G.BUS STATIDN COMPLEX" ~  -.

SUBHASHNAGAR -- V  A   _ 
BANGALORE -- 560 009   .  - _  A_,.;°z:'r:'rxomn

{BY MS. Kfs:1§:sH;i.*1%A FDR Dsm N;§<;.12A}&':s:*sH,
     

V.S.VENKAT-ESHALU  '  
S/0 V.SEENAPPAA(I.A'}'E)"f ,_ 
AGED ABOUT 5@,YEAVRS__  ~~
ANDARNAE-EALLI AT. PATREMLHALLI

 - r,:H1Km3ALLA1=uR TALIJK, .
 A K0-l..AR'D'-DiS*I'T?.IC"F«& ..nxspom3nx'r

   V £133! BAEASAVARAJU AND SR1 s.B.MUKKAm~zAPPA,
*  ADVfgf)QAfl'ES.)

_ 'FHIS..__WRi'5f* 1=17m*1o:~1 IS FILES UNDER ARTICLES 226 83
227 ore' Ti.-.IEAi£',<31'~ISI'I'I'LI'FION OF INDIA PRAYING TO SET ASIDE

 §MPUG!'€ED AWARD AT ANNEXA. D1'. 3.7.2005 PASSED
 '3? 1'1-ma; PRINCIPAL LABOUR coum', BANGALORE, IN
=_IT.D."1~:::),1_§;/2001.

 THIS PE'I'I'I'ION COMING OR FOR HEARING THIS DAY.

VT :fI'HF: COURT MADE THE FOLLOWING:



-g..

 §
ORDER

This writ petition by the Karnataka State

Transport Corporation is directed against the

dated 03.07.2005 (Annexure–~A) passed by the *

Labour Court, Bangalore, an 1.o.Ng.ee1e/2oe)i.00

inlllufiled award, the Labour :00

petition filed by the
under Section 10(4—A) Gf,§I1e ._
1947, as amended in setfing
aside the ordegf 16.12.2000

passed by by directm g

his re1’ns§:.*atemtLtVit’v — ‘ “post with continuity of

service but 0 .

2. I’ hays ‘V11:-{a1flt”<i'1 the learned counsel for the

fafici the impugnecl award at

respondent–worma11 was working

as a with the petitioner-Corporation and on

0. while he was conducting the bus from

to Calicut, it was subjected to a check at

0 The said check resulted in initiating a

3&7

W,P.flg,2fi4§£fl 5
disciplinaxy enquiry against the respondent-Workman.

The charge memo issued to the respondent-workmax}

in that behalf reads as follows:

‘I That out of 47/ 7 i1’avellt’fl9 ~
bus at the time of check, V
issued ticket to a

Mysore to Mcmdya, nor» .

fare of Rs.11/- with
pizfer the s.’_r.

loss to the gain
for yoursezt mmmain
absolutg. aeman ao duty in

discm{kg;rc§bfi;’«:urscz;;:y
II. puram-s%o:; tripway bill
No.1s5o292; % found that you have
of Rs.15-00 by aEtermg’
Ak .g§l6»’§i?1§¥.t;uml5éf’471 as 463 and sale figure 9
A Stage No.33 & reissued the

III. on return :aumey’ (from Calicut) you

» have failed to show the sale of 10 tickets of
.Rs.15/- denomination which were issued as
eonzbimztion tickets fiom Stage No. 43 in CWB

No. 1560548.

e
IV. You have mentioned R.s.15/- denomination

closing number as 436 instead of 476 from ._
Stage No.50 to 56 in CWB No.1560547. ‘ i

The disciplinary enquiry resulted in diSI}1iSSé’ii:”Oi:”. ‘

respondent-«workman from

16.12.2000. Being aggrieved

dismissal, the respondent-wofisiziaan,
filed a petition under Section “of.tA(‘.-t before
the Labour Court. The
of the matter, x:respondeI1t–
worlunan by not issuing
ticket to -the had not entered the

sale of tic«k”ct__s” and caused incorrect

.» the that the order of dismissal

iwasinst By way of punishment, the Labour

but granted reinstatement

‘ with of service. It is relevant to refer to the

“reasoning of the Labour Court in the

it award:

‘1 7. First party never disputed the allegation of
NINC with regard to 1 childpassenger. Rightfmm

W/-

A’ ‘rtifisgputed He has given some
these Neither the

eeetwaybiafsy tallying with the number ofpassengers
bus in the previous 1: is may
at raypaneses of the Disctplinary Authority to hoid
eetfiefirstpwiy guflty of voluntafily tampenny’ the

t waybilltomake itlegalgaing the basisforsuch

_ 5 –

W.E,BQ.2584§[20(}5

the beginning, his contention was, it was a child
passenger; the accompanying adult
was reluctant to buy ticket for this Child _
there is some variance between the % _
given by the first party in thewenaa f
charge sheet and the show
explanations are not

The number of passengers is:
contradicted by him

47/7 passengers, iicketless
passengem is ‘net record-emit ” rs
collected by ‘ the
checking during his
Vsafgvgestxbn put by

the passenger; the

common prudence.

found in the waybflt 1’3

Trcgfic Controller had germs’ a the

fiwmg$thmfiw fwwmflw

.. 7 –

}fl.E.[9g.2§45[fi§
sustained. Hence, I answer the 2′” issue in the
negative. ‘

13. On has own admission, the 3
caused by the firstpwty in not issuing
to a Child passenger and not envterr’:zgA thiex .’ V

that the order of dismissed ‘not jiiet
party has to sufier the
has committed. 151 my to
his original post and
without bacawejgges ends of
justice being e . L e

in the waybill is established *1 meme

3. On in my opirfion, the

modxfi’ catvm’. _ fixnadc bythe Labour Chm

to; be or bIe so as to

under the extraordmaxy’

Court under Articles 226 & 227 of

‘ H ” ‘T i’ 4.” of India.

dismissed. S

I udqé

Sh]/—Ata