Gujarat High Court High Court

Divisional vs Amrutbhai on 21 July, 2010

Gujarat High Court
Divisional vs Amrutbhai on 21 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10734/2009	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10734 of 2009
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE KS JHAVERI
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

=========================================================

 

DIVISIONAL
CONTROLLER - Petitioner(s)
 

Versus
 

AMRUTBHAI
V PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KIRAN D PANDEY for
Petitioner(s) : 1, 
MR JS BRAHMBHATT for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/07/2010
 

ORAL
JUDGMENT

By
way of present petition, the petitioner has inter alia prayed for
quashing and setting aside the judgment and award dated 31st
March 2009 passed by the Industrial Tribunal, Ahmedabad in Reference
(IT) No.83 of 2005, whereby the Reference of the petitioner came to
be rejected.

The
facts in brief are that the respondent was discharging his duty as a
conductor of the bus of the petitioner-Corporation in Chandola Depot
and on account of an irregularity committed by him on 01st
May 1999, he was issued chargesheet. After following due procedure,
the disciplinary authority of the petitioner-Corporation imposed
punishment of putting him to his original pay-scale. The respondent
preferred First Appeal as well as Second Appeal, however, both of
them were rejected. Against the said action, the respondent raised a
dispute by way of Reference (IT) No.83 of 2005, which was partly
allowed, by way of impugned judgment and award. Hence, present
petition.

Heard
learned counsel appearing for the respective parties and perused the
documents on record. The respondent was found guilty of serious
irregularities/ misconducts on 28 different occasions in the past.
Being an employee, attached with a public utility sector, it was the
duty of the respondent to take necessary care and caution while
discharging his duties. Inspite of having committed such defaults in
the past, the respondent had not exercised reasonable care and was
found negligent, which is highly unbecoming of a Government
employee.

Looking
to the facts of the case, the Labour Court ought not to have
rejected the Reference of the petitioner since the negligence of the
respondent is clearly established. In my opinion, if the penalty of
putting the respondent to the original pay-scale imposed by the
disciplinary authority is substituted by stoppage of five increments
with permanent effect, it would meet the ends of justice. Orders
accordingly. The impugned judgment and award stands modified
accordingly.

The
ensuing monetary benefits will be released by the petitioner within
a period of three months from today. The petition stands disposed of
accordingly. Rule is made absolute to the aforesaid extent with no
order as to costs.

(K.S.

Jhaveri, J)

Aakar

   

Top