High Court Karnataka High Court

T S Rajagopal vs Management Of Bangalore on 2 November, 2009

Karnataka High Court
T S Rajagopal vs Management Of Bangalore on 2 November, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF  

DATED THIS THE 2ND DAYIOFANOIIIEIIIHERI 2009 V'

BEFOII?iI$  " I

THE I-ION'BLE MR.JUsTjOE RAM .'RE'II)DYI'

WRIT PETITIoN_Ro. 29'.Ii2A1IOE 20O9'--(L~§'E{SRTC)

BETWEEN

   
s/O.TsLIBBAiArsI 'V ' '   .
AGE 56 YEARS "

NO.84II';'€3i,:"2NDAVIIéi£IIN' -ROAD '  
BYRAVESWARA_ NAGAR.  _'
NAG21\RABHAV'i~ M.AI'I\I 

BANGAIORE  _   PETITIONER

{BY SR1. G' NARASI REOOY, ADV}

 __I  -- ifIv_IAI*§IAG_5e::MENT OF BANGALORE

METROPOLITAN TRANSPORT
.OO'RI>ORATION, CENTRAL OFFICE
 K H ROAD, BANGALORE A 27
" _ _E5Y ITS MANAGING DIRECTOR.

 A.  THE CHIEF TRAFFIC CONTROLLER

& DISC IPLENARY AUTHORITY"
B M T C CENTRAL OFFICE
K H ROAD, BANGALORE -~ 27.  RESPONDENTS

THIS PETITION FILED UNDER ARTICLE 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ‘

THE AWARD OF’ LABOUR COURT DATE 24.4.2009’e’l5}1SSED
IN I.D. NO. 285/1999 AS PER ANNMA; AND ETC.

THIS PETITION COMING ON FOR

DAY, THE COURT MADE THE F’O1.LOV\/’INGV:__ ‘ A

The petitioner e a_conduc~’;or~ in th–e..r’espond’eni>–cg

Road Transport. Corporation to have
comznitted the tickets
bearing Nos_.734$2.0,;._:–.. 734522 of
denominatli.onl:.1:”i 5: V A A three passengers,
tiravellingl Bangalore Bus Station on
21.8.ll9§7- Jfisaid tickets were sold and

accounted trip No.2 against stages ‘7 and 6 in the

1V.sAia3r_v’/Aniiltgvlrnaintained by the petitioner. The checking

checked the bus found 16 passengers,

sleifgeld the tickets, secured the statement. of passengers,

A ‘e~nter”ed their remarks in the way bill and issued an

offence memo and submitted a report to the disciplinary

authority who initiated disciplinary proceedings by

issuing the articles of charge foilowed by hoidinbfi

permitting the parties to adduce evidence QfT’4(‘V’i’:3V~Vli~2<:()1-'V1"».,1';1'1€

charge. On remand. the petitioner was__'exaniiin'ed.'_fas'

wwzi and marked three docuihent's has \?\g"1.:Vt'o.lNv3'.:V'Wh'ileb7. it

for the respondent, two T. witnesses were."_iAeXa:nine'd has

MWs–2 and 3 and eleven'V"i'€.'.1:VV:£..3"cu'1;ne1Vit:V3_"'vv*sre.'lvrtiarl<ed
M1 to M11. The to the
material on Arecordifl the evidence
both oral to accept the
explanation:_u_o;tier'ed that the tickets in
the ihandsV.Voi"='the'thragggfgassengers were actually picked
up by tile the floor of the bus was and

a llli~dlQg that the charge of reissue of tickets to

' 'of"c1'6passengers in the bus was proved. Keeping

".ifi*'mind'ejjth;eV'fact that the petitioner Was imposed with

niiiior; punishments on 118 occasions in the past. did

_ not find favour to exercise extraordinary jurisdiction

under Section l1–A of the Act to interfere with the

quantum of punishment and accordingly, by the award

dt. 24.4.2009 Annexure —- A rejected the reference.

12%

Hence this petition invoking Article F1116:

Constitution of India.

3. Judicial review _ id.

Constitution of India cannot extend to exam’i;natio’n

of the correctness or reaso1nableness~.ofia5 decision as a
matter of fact. The purpose a.of_ judicial review is to
ensure that the individ1.1al._ rece’iv,es”w.’fai’r treatment and

not to autho’rity”””after according fair

treaitmentt»t?each§es, matter which it is authorised by
law to Vdecide,.a:.:con–clusion which is correct in the eyes

of.–Court4.” Judicial “review is not an appeal from a

_d’ecision”U.but allllllfeview of the manner in which the

A V.decis.i’e.n’ isftifziade.

Having noticed the above limitation of the

V ” judicial review, the contention advanced by the learned

‘counsel for the petitioner that the three passengers

travelling from K.R.Puram to Bangalore Bus Station, in

possession of reissued tickets had picked them frombglt:

-6-

floor of the bus, in my opinion, in gmd

circumstances cannot be count.enanc_ed/,_ Labour

Court in the premise of the eyidlefjnce {tile 3

Checking official, who chegtkedll’ bursa’

statement of the passengerslthe ‘ticl{_ets Were issued

by the petitioner his duties as a

conductor each of them.

The boarded the bus at
of the route, to alight at
BaIig§alorell.t3’us:-.:Station’;”-.ti1e terminus, and the bus was
checked a after K.R.Puram, when only 16

passveiigers lW’ere____travelling out of Whom 3 possessed the

‘ If truly the three passengers had

” picked tickets from the floor of the bus, there is

no eiiplanation forthcoming as to why the petitioner did

issue tickets to the said passengers at the place of

boarding i.e. the starting point for the trip. The

explanation offered is nothing but a. ruse to get over the

charge of reissue of tickets and is unacceptable to a

but

reasonable and rational mind. The Labour was
fuliy justified in rejecting the explanationtitterediithe

petitioner.

5. The next contentionA:t.hat_Athe
held reissued tickets not and the
statement of MW-.2;.,_the:’checi§.ing._AofficiaiA Was hearsay
and unacceptable. This identical
contention; carrieg ‘-con_sVideration before the
Ape}: tttt Ijdelihi _’£’ransport Corporation —v-
shyamiaii, vz1§’e§j1.e¢i’ii:wais held thus:

he state_nf_1_evnt made by the petitioner who
excess money to the checking officer

vvis:”‘not-‘the nature of hearsay evidence.”

In Very same judgment, the Apex Court observed

A since the appellants misconduct of nonmissue of

tickets was proved, it cannot be said that the

‘ r__:2.ue4) 2; sec 83 M

punishment of dismissal was disproportionate’sincethe

misconduct was one of dishonesty.

6. In KARNATAICA-..§TA1’1i”‘RQA§’V”

CORPORATION vs. hiya Division
Bench of this the passengers
statement contains.-‘the it would
be a had collected
the it with an intention to
.. ‘i It is further observed that a
condocior from passengers and not

actcotiiit.ingV.’i”or.t_h_e_same to the credit. of the corporation

‘ V:VV’sh0tv1id~ti1ofvbe permitted to continue in the services of

” the corfiorajtion.

7. in North West Karnataka Road Transport

Corporation -v- S.S.Poleshi3, it was heici that in a

domestic enquiry strict and sophisticated rules of

3 2003(2) KLJ :25 (DB) M

evidence under the Indian Evidence Act _Wo’uld.v not

apply. In addition, it was observed

allergy to hearsay evidence p__rovi_ded L4

nexus and credibility. The
was some evidence or in the
sense of the technical ruieAs_:-governing»v–.regular court
proceedings but in way as men of
understanding accept, was the

observation” f “the Divisi’oI_1
A8. ” ‘I”h_e”..last’~.___o’fv”‘the contention that minor

on 118 occasions in the past

_canri”ot a factor to impose a major punishment of

ufiolfrthe act of misconduct held proved is also

vvét_tho_u’t.rr£erit. I say so because the petitioner ought to

.’ .r haveheen circumspect in the discharge of his duties as

-“conduct after having been imposed with minor

‘punishments on 118 occasions in the past for similar

misconducts. Having thrown all caution to wind. the

320()0{=i) KL] 53:; {:33} M

rIlIl[1v

petitioner discharged his duties in such a ma.nne1f_V_that

caused loss to the exehequer of the

Transport Corporation, which» is .’tni’sa’pprop*riat.ioi’1.

involving the employees eonfidlenee’ in thelpe:titiorier§l’i1.e_’

9. The Apex court” in Mo’hé1nlf&VlV’

Gupta4 held that taking alvlenlient Vlr€1Vl:\,\,fiS ‘tam//’alled for
more so, in the loss inlthe employee
when act of rnisappronriatviorio» Vefstalolished. So also

in lliI.P+Eleefri¢ity’ Jagdish Chandra Sharma5
(2005]3’g_§3iCC ” C Apex Court frowned upon the

ir1_t&erIei’enceV” ~ the Labour Courts on irrational or

‘xext1’arieous~..factors or on compassionate grounds and heid

._ “thatV’su’eh i.njtei’ie1’ence was only capricious and arbitrary.

2 x Having examined the award. the Labour Court was

AA ‘l1″u_}_}:y gustifiecl in recording a conclusion that the (:hai’ge

against the petitioner was proved and having regard to the

j’ (20o0)9 see 521 M
~* (:20o5;3 sec am

authoritative pr0110L1r1Cem.em of the Apex CO1lI’i”‘i~E1’ mahcer

of interference in exercise of extraordinary.j_11f:;–sdiciii~oI1 uhder

11–A of the Act was f11r1herj11.stfVfJ’1e>(Vib’ir1 §ie.¢1ir1i1[1.eg»’i(;.gihohheoxby 7,

holding that the punishment 0f’eii.sf1’1i_ssaI

commensurate with the gravi’$y “uf misee held firoved. V

The writ Ihierhivt and is.

h jmee