High Court Karnataka High Court

V Balakrishna vs Karnataka State Road Transport … on 20 October, 2009

Karnataka High Court
V Balakrishna vs Karnataka State Road Transport … on 20 October, 2009
Author: V.Gopalagowda And B.V.Nagarathna
}......\

IN THE HIGH COURT OF KARNATAKA AT EANOMOORE---_,_»

DATED THIS THE 20%: DAY OF' OCTOBER 2099": .,
PRESENT i ddx V
THE HONBLE Mr. JUSTICE V. {EOPALA    
AND 1  ,  .   
THE HONBLE Mrs.   
WRIT APPEAL Np.545( {I;:iA{S.R.'"I'C):.._AA 

BETWEEN:

V.Ba1akrishna,  "
S/O.Vitta1 Rae, E

Aged about 56 years', ' _ __ _
R/a.C/O.DOOma1'ina  '
Nadumane HO_t;_se,'*~ . 'V ' it
Perdala village, " V'
P.O.Ukkinad'}:a, ._ --
KasargOdTa1u.k, . V    

Keraia State.  »   .  ...APPELLANT

{$32. Sri.i\/I.  VAdv.}

Kamatakiaw \ Sta  Transport

vs E"~v'C0Fp0raAU.On, V 
 Rep. by its Divisiohal Controller,
-- » ..d''jE\/iysOre Divtisiori,
_ _ fM;,rso_1~e. :   .. RESPONDENT

it appeal is filed under Section 4 of the Karnataka

_ . Court Act praying to set aside the Order passed in the Writ
‘ V Pe_titi’On nO.4594/2004 dated 7.12.2007.

This writ appeai coming On for preliminary hearing, this day,

VEGOPALA GOWDA, J., delivered the fO31Owing:–

\/

J UDGMENT

Accepting the reasons stated in the Miscellaneous Writ, we

have exercised discretionary power and condone the delagi

this appeal by dispensing with issuance of notice to

as we are not interfering with the orderv-iiiipugneéd lappeali

and therefore, no prejudice would be to

We have heard the learned counselli’orrthe appellant at “stage of V

preliminary hearing itself and pass——-the–.following”Judgnient on

merits also.

2. The inf ‘oftiise learned single Judge is
questioned grounds.

3. .,CO’L1IlS’§2l appellant submits that the
leairned __i;iudge.lerrevd…i.n’ affirming the finding recorded by the

Lal:§’ou1′.V.lCourt.V’regarding the validity of the domestic enquiry is

“;__erroneoL1s”‘andAtiierefore, it is unsustainable in law. He further

_F.submits that tnehenquiry held against the workman is not fair and

the order of dismissal is passed by the Disciplinary

‘A’ “hf H

\N/

DJ

4. However, the Labour Court permitted the appellant to

adduce evidence before it giving opportunity to the appellant

herein. The Labour Court, on appreciation of legal

record, recorded a finding of fact answering the K V’

holding that the order of dismissal passed tagairistapplellant.

herein is justified on the basis of the docainlientarylplvevider1ce’:.iE;:sl.’g

M–1 to M–94 and the evidence of

5. The learned singlev-r_I1..idge,p.Ari’1*’1 ofljudieial review
power, has examined the correc__tnes~s passed by the

Labour Court having.pre–garci-Vito»the_:gro_unds’2«drged in the writ

petition. The La..~boi1_r_li{3o’gzrt;-._V-.b:eing”7_ah’ fact finding Court, on

appreciation: of record, has held that the
Disciplinary in dismissing the workman
from servigee as lltiiefchargesvlare proved by the disciplinary
Labour Court is not shown to be

either. erroneous orfarpbitrary in law. Therefore, the learned single

I’igh_ltlyv_.accieptled the findings and reasons recorded on the

of dispute and rejected the writ petition holding that the

_l_ev’eled against the workman are proved and he is not

H for any relief. Learned single Judge has held that framing

o»f..l.eharges is perfectly based on proper appreciation of legal

‘ “evidence on record. \N/

6. Hence, the appeal is devoid of merit and the same is

hereby dismissed.

}UDGE».

%E §UD@ef