High Court Karnataka High Court

Aswathaiah vs The Management Of M/S Kamala Dials on 10 August, 2009

Karnataka High Court
Aswathaiah vs The Management Of M/S Kamala Dials on 10 August, 2009
Author: Huluvadi G.Ramesh
IN THE }§(}I~i COURT ()1? KAELN .A'1'AKA. AT BANGALORE
Dated this the 19"' day of August, 2909

Before

I'HEHON'BLEMRJUS1YC'E HULLrI:;4p1 G    j" *

Between:
In WP 188613605:

Mazzagetnent of M53 Kamla Dials 82. Devices Ltd

Dials Unit 11 296 5 297, 5* Main Raad   

4"' Phasa, Peemya Industrial Area'  V

Bangalore 560 058   _ _  . - % .

By' its Executive Director  A   :     9' V Petitions?

(By Sri B C. vxabfiékéig féixsfyw)   "
And:     K A M 'A
Sri Aswathaiaii' C50 Prdéizafinfia Egiigrgfirises

Rfa 2"' Main Roaii Huygafimlaggar
Smzkmgkane, V'isw&m;_cdam Pas:

 V'  'iloggd? Eiangalaré'  Respandeni

"'-::B;,~V?s'r;--x~f .{§d~v_.}

In 'i?1>"v%204'923*3;:j41V:é1: V'

 4  Sri Asv;a:h;i2ah, 33y:s
~ Q  359 'v'ecrabé1_z:v.draiah
' ,. mg L)  258;; 14* Cress

'B95  Haysala Nagar

-- .T".-Sfiakadakaite, Bangaiore Prstiiiuner

 " my Sr: v s Nag Adv.)

/'

'gr

Writ Petitions I886} / 2:205 aw .2w92 ,?.2§£iii5 2'e5})  



{V-J

And:

Management ofMfs Kamia Biais & Devices Ltd
Eials Unit H 296 ,2 297, 5*' Main Road

4*" Phase, Peenya Industrial Area

Bangaiore 560 058

By its Executive Director I?.;é:%paI;§ié;»§f  [*1  _  .

(By Sri B C Prahhakar, Adv.)   _

These Wri! Petiticms are flied imdresr   <§i' .t he 
praying to quash the award dated 1.6.'20{)5 in  '?5f'20t32;," ¥V;s§zVj_£v1:e L;a'ha'::z*_ " ;

Court, Bangaiorc.

These Writ Pctitéons céitning onfor   the Court
made the foilowingt   I  <  

   

Pej;ifi0fiS':§x*:€V5hy  iia.=n;Vits epz:'x'ati0n:é§'_'v  c;lose_d. " "

Aecnrdinglyg it is prayed for setting aside vibe r_:rdu:i'* df'..réizi§iafér.r{e.z:: 

payment of back wages.

In the Workmafs petifi:.>h§A~-it is--'_Vs.ta§r:4:1"ti'z.z;1Efhbcharges iaveied are nest

pmved agairmt the workman.  }p3u:3r',}:£.5;{s»~:f1,a3.'»*i: awardfid full back

wages and that the Lé'£»%;3;fCo£ifi  '3?-.'¥T'fiiI"£.i1 errors on the face of
the record.

In   of advanceti and the grounds taken, the

point that arisesffgr can§i§3efafi{2 r:~-- Whether the award passed by the Labour

" *  V ~ ..... .. *

" . . 'Thev  is a public iimiteé company engaged in the

pfvwateh Dials. There are: certified sfandéng mdem and abcut

V' i g:£%en$yneig?1t persons are Werking. Accaréing to the warkrnan, he was

--   a saiary of Rs.€¥,3Q}0f-- pm. at the relevant paint of time. There were

 VV 'éé:i?erai aharges ieveleé against the/ werkmanx As per the eharge sheet datad

T?"



22.6.1993

, {here is willful misconzéuct and

Work plaae during Working hours, behaving rudely wifiu …

and disorderly bchaviolsr for which, workmagi fepiiégi subsgéqésfitly

next month. Thcreafier, warning ietter has

days. Several Setters were issued tixne {o v:2zne._§m_d”2’a.i.1999;”

Warning letter was issued ‘i)f__disc’i;A}11ir:;a.. ifigille factory
premises. Anofiuer charge shéeiétihs Ai:’1’su;a;JV:&:r;’4Vregardixa:g disorderly
behaviour, use of ms}: Ignguf-age’ Apart from that,
there is also the__ and a memo is issued
on to the Personae} Magxagcr,
meme is Essugd. __this regard, warning ietter is issued on

38.i2.20{1G. to discharge work given by the

Supervfissii”? _ mafia V-.is §ss1uea on. 2′?.6.2GCr1, Explanation is given by the

5we:1§:fiafi iefiés issued by the managesment are also produceé.

;~–*;1i?;:i_iaei”T’a:;1§:ia’;tge” figzzifist €113 waricman is, unauthorised absence for fourteen

éuperviser questioned about flue same, the workman has

– izzsisted f’e3.:f__A§>ost ‘faster smctien and abused the crfficiai. It is aise stated an

the warkxnan had §efi the work place and was fa-nné leiterixzg *3: the

fagjzoasg. On issue 1, 3 finziirzg is given that then: was megal dismiseai fmm

servi’es. The inqizjry canductad is 3150 held is be not fair and pmper. On the

§§/J’

issue whether the dismissal is justified, Labeur Coast has ordered for

rc:£z1statement with 6{}’?/»: back wage 3,

What has been noticed in the awaxd ‘:s$ Labour Courftteas ~

consideration the reply given by the workman gmd it appséfé ‘_’\_w:dr}~.*r.rvia:1 as u’

ifhe is innecent, has given his explanation. Irlewgtvex; ctitniseijtfepféééagfiitg’

the managememt has taken me: through ‘the~tjari(>us’ ~at1t1exu1*t;SVV£égar£ijng_7izsi1§g _ V F

efwords –~ abusive and obscene language, the ofi”ic.i:at_1′ which
is at pages 27 and 28 of the writ tiI;té.:.b§»=-.ti1§:}z:an3gement. When the
Supervisor asked the V:%'{)ri§!n31}_,£!.8V:.’t{>.VWt?V!t_%’ ihc ‘ fippfy for leave in

advancr; flte: ‘tht: Superttiéér tn task. Sirniiariy, when the

Warkman Vinstxuct»:{ittct_t:Vg(»t§ work place by the Supervisor, he has

replied that he £5 tires at gt; everywhere and who is he to as}: him.

E1′._)’§’\I’£’:’tt§.I:’ in-the reply giflvezr-it is as if the workman is innocent ef the charges

‘agai:s$t’ has also am to justify his conduct,

ursazltharised absence, Labour Court has notad that the

came to wurk only on 17.7.2001 fer the first time and has 3139

management witness éid not latnnw whether the workman was

“35t§sH£:13t an i?.?.20{)} of nut. Labour Ctmrt has gene ta the extent ef

«. dishelievirsg the vcrsion at the management witness ané tried in jttstify the

1′

W,

conduct cf the Workman only on fire score that the management Wlf£1€{‘$3’_’lii).il§d

not say properly wheilxer cm 15* and E5″ the workman had atiéxidéd _

net. But, it is clear from 4,7.2G01 to 14.7.2891, the-v.

absent and also déd not apply ieave. 1.ate:£,A_

sanctinn of eamed leave and this aspect nofi:-gen’ sariezmlgrltaiceiz niztel of ,

Thvligh it is stated that there is W}lé’i}%f2’£fA5l1;lE§l’l.!.i4§t3;lllllT:ll0r§Se(i
absance ft)!’ any ether purpogg §::!:.lll’§{£5.1″jllSliiV’i;1él§_i Rrriher, ihe
Labour Cam has also not stated lls ‘ltl;~A :~.;3lif5_? witness has $0 be

disbelieved regardipg of?A__abt;lslé§a?& siating that it is 331
concocted. em record, Labeur Court has
passed fgfefénce ltéllhe sgeeific allegation made by

the :nanagefnent« .agajn$t’£h§:~vii3rkiixa;1,.–~

Regartlifig lusinglla:bus.i.3réV?§:”:g13age, the opinion fanned by the Labour

‘Ci}lil”fV»’§?§*;,. t§1c’l;31as:1eV_p_f_i3:ci&ent to tbs place where other peeple are

Al” w0::f§<ing ihfi 'disIa%i'ce__ is only 15 feet as such, mixers maid not have heard.

'ilié'l..Labour Com! appears to be perverse because when

. abuséwéé langllltgéllis usad, one can easily hear them though the incidanf camrtot

H u A=:ve;:3;1 if féiilas taken glace in a separate room. Specifically the managemerxt

-_§v’i§;lzl1éssl1as staiad that the workxnan Wsrlwd far nearly fear yesars and he has

” naifmishehaxxed earlier til} £999. Stating that ewiier them is no such report

against the workman regarding rnisbehaviour, only to harass ga

allegations is made, Labour Couri is of the View that only £111: V’

submission of the Charter sf Demands, there; is anfair Cf ‘A a

course the explanation oifered by the manfigcm.-§nt* :il2is”‘r;e”gaArli

Wm-kman is not at all an ofiice bearer 0l’_tl2’s:.,§Jnio1§’a2nd in the us£iai’v<;1x:’se his r . L’

misbehaxefionr is brought to thc_ nofice of u£};c_ rngnageincnivvanrl has
. c?§e!l’4€-«*3? “”4? .A –. ,. A H .

bean held and there ls rzotlsgg as; such to ¥f_:Ci}Ifi1:iEa~.}VUfkm&n 1101′ he was
an acfive participani inlthe uniernv-a«:;t_if&’iti£:sAas lyéarer. Thmugh out
the Labour Cuurthals onV:’clisi5cllevi:§Vg._flie’ uvt-‘s’sion of the xzxanagernent
witness. It appéays thésfg iS’v”531’fi’éi.é_Ht_ frialerifgl Vévidence on record painting
(put the miicondfiét regarding unauthorised absence, use of
abusive language and :;lisljge21§1i:é:}iir«.9éiti1 the superiors. Even tl1eug,h it is

stated ihc has mésbehaved with the Supervisor

l’Vs.i¥;h£1:i:t_.’§:;ps;g:L§Afi<;;"sll3: sta§ihg"'£i1é name of the Superviser, Labour Court has

..:éf saying ihat there is my charge leveled for which the

wozfitliiél lfliiid guilty. This appears to be strange.
sanctriiming of leave fer the unauthorised periud and

x V' lgseriniti-iglg 'Elle werkrrzma 1:0 do duty, Labour Caurt has opined mat after the

-.llf.ar¥1p:i<'§'j;'éi::: gives explanation for his unautzhnrised absence ,. if they as

" satisfied, he wmzid be allowed to do work. it has uizserwd that $16 wnrkmaxx

11%'

If}

using abusive and obscene language against the oificéal superiegf and

unauthorised ahsemsze.

In the circumstances, while setting aside the order of

and payment of 6£)% back wages, in modification of the of th§’i,$;béhr _« ‘v

Court, it is ordered that management shall as

in lieu cf reinstatement and also back wages v§.%E1i<.:'§i.V_arna)unbt'V iuwax{i':¢ fu1V1 '-

and final settiement, since the Werktnan ‘V

pins towards 3.17 B Wages from 12;; dm,.at’fi1i;:g §5i”=.:1_:e w§i{penm:;n till date.

Acc:f§rding:Alj;’;’Tv:g;::ti§i{;zx’ the Igxanagement is allowad in part.

Petition of {E6 ‘v§?o1’kma’n.Vi::;1’ 2 *”

Sd/–

HEDGE

H%:;z_;R;:_%,2 23§’k;g.%2ev£§¢V

Hea§{i”;f:1fther. It is erdareck, 816 mzmagcment shall pay another

tswayds full and final settlcmcni, in addition in what has men

the ardcr dataé 1{}.€}8;2(}{}§.

sa/~
ESDGE