High Court Karnataka High Court

M/S Garment Impex vs John Baptist on 12 August, 2009

Karnataka High Court
M/S Garment Impex vs John Baptist on 12 August, 2009
Author: Huluvadi G.Ramesh
IN 1315 HIGH COURT 014' i<ARE.\EA'1'Alx' A AT BmGA:fi"R£'-  v.

Dated this the 12"' day at' August, 2009  

Before   -

ms Ht'}N'B1.E MR JUSHCE HUL i;WA;§1" "G  '~ « .  A

War':'.t Petéfiau 214'%'s ';<..;ma5A'a_:;:.r;u   
8% 9-1::  b  

MES Garment Impex

§131,5"'AMa.in 
Yeshsxsanthpur Indusiriai Suburb V V
H Stage, '.furnk11rR£)ad    
Bangalore 2:2  "  "_ --  Z. ,
By Sri Prakash Niaighija Egircgtcr I ' _

Petitioner

(By Sri semashem,   '

And:

Sm John BapAt};<:t__SEr:ME~."Ia1*if§?a;L£f)a  "--- 
38 yrs. Rfa if 15, I-?_z_1jaswa¥£.NiiriyaV..._ 
Opp:  Hausa, I.Mai11 '-

, II Cr0ss»,«1i}uru§g,2:ntepa33?a« . __

 Bhagaiére' 5533 932'

Respcndent
(By sggéaaagpal ?vf 1f3:1igj..Adv.)

 ,'__WritVLA.:Pétitiun is filed under Art.?,26:'227 of me Canstituiion
 '£(}..£§1.i§§5h the award dated 31.1.2365 in R€:f.38.5 1997 by the I-'':'}.

' é " 'T 1  ' '1.+V£l.'§}!}i1I_'hC0I1f"i.,.~ Bangalore-

'    Writ Peiiiitm mmitzg an fz;-2* hearing ':'his day, fizz Cam made the

   féfiiiovésing: 



I'-J

ORDER

Petiiicen is by the management; assailing the award passed’

Labeur Cam, Bangalure in Ref.38f1997 on 31.1.2605.

Alieging refusal of empioyment, after f:-ziiure,

zaferencc was made on the request oft§1c1;Werl~j;n?:’a:; is} 1:31:

Lahaur Court afier heading ‘mquiry, having héld. :32: the i!V’léIV£_i1′:*.g.’ {2iI’.Ji’ld1′-‘1″»£?;t.é€.”1’i’..3’~. L

net fair and pmper, ordereé for reinstaténfézzt wifi1 wégeé: Hence, V

this petiiim: by {he aggievefi V:*£j;::V_2age1*s1éi§’t.” .1′; “- . ._

Hazard flze £§91:ts¥::_1′:i%;t)r’e3;éi1ti;;g.t1§a3 parties.

Aaccriiingé to c4§(;z;1i,ga¢§”_.’reg;crr:senting the management, mare is :16

_ refusfiwerk. fiéspéta vissugznce ofnatice through registered post, workman

ciid aztgfl far duty. Otigjnaily the miscenduci was regardixig

€ix’za1 1’€§%£:’¥”i labour Sour: ought to haw visualisesd the siiuaiion

V V’ _ and s§iauld._’i1ét’ fiéive ardereé for bank wages although the workman is at fault,

Eyithgut iztzgnésing punishment. Rather, it has arclered ff)!’ reinstatemerzt with

, wages and submitted, an the przincipie of no pay for as war};

% .;¥c;:”kman wouid :20! be entitled for any hack wages. it ié else submitteé that

may axe maéy to take back ihfi wogkrnan for Wax): and there is no refusal af

empioyznent.

Per mantra, counsei representing the workman subtnittsd’. that the;

Labour Cam’: after imking into ms signature on the a¢knos§zl.s:J;igV¢?§:£n.;:i;t *a,*;d

verifying the dccmnefit, has opined mat there is cencoctiofii

was issued to the workman . Afler looki;m’g “izi’£e. théy sa;::$, “I;,:a11p§11’VV{3<31:;1

passed the impugned award which flees not $3.} «. VV "

It appears the wcrkmags 7§oinedVAt§1e: ‘of fi1é’tnanag«;.1nent during
November 1991 as a Writerrv ‘ t3fe:.£VVtt”>”I’;¥%st’?_A Vgixggn by the Labour Ceuri. it is
ncticed 15,_.7L’* ‘éirorkman was absent Aithnugh it is

suggestged £0 ti1e§”~”&:{§r£:r::;in $.f2at’§ie did not Wriie leiter in the management,

‘V V’ “*2;?hat”‘;*a§is 3.’UE’.v€I}”‘$I&t¢=d “iiiifivis that an inquiry he was toid net to acme far

giuiy. Piaséénexgésgé i’r.es%;Vs”;:¢ecific ground ofthe management is that regarding such

refi1eal <3f e;n§ié§21;cn§ fly the management the werkman did :19: write any

.i_.=31tets. £116 Vnther hané. it is the contention offlxe warkznan when he wen:

» 'zc;2anrVl ihem, he was not aiiotted weak and he was not taken an éuty.

Fiiijthelz it appears that there is same misunéfirstanding beiween the

u " V _ fiifimgemfint and the warkmazx. {lfcourse according ia the warianan, {here is

refusai astf employment. Acccrfling tn: the managemeni, the Weficrxxan

-,/

__ fill} haeigg ieages.

remained unauflxorisediy absent for same iime. It is seen, on the cail letter

issueé by the management, afier analyzing, the Labour Court, takifeginto

eonsideratinr: the etmiention of the workman, has epined ihatfiee.’

approached me Personnel Officer, he was made to wait up 39. K V» ‘w

as such, the werkman approached the

fixrther epined that there ie an acceptable. evidefice fegardingb’ee11″ne{iee’i§ei;1g ~.

issued and there is retina} ef emp1oymefit’veQ:f§1erthaf1 {heVc’a$e _0f:Af112e£itheriseé V

absence’ Noting the cenduet offiae ;;an;es;’ it that«t1:’e’eee’n c1uet of five
management is nothing but refi1se1VVe_i’w 0r£::” fI’he’e§7>i1teiitien of the workman

that he was net senjedijwith n(};tAice»’Se’;1t };};…;4}:3._mé1n:i§;ement calling him te

reperi ta sxfcgrii is ‘zii$;5iii::§§;..’}?»e tf2z{§’a,e It inay, Labour Cam did not examine
33 E9 whether eke vieriernafi’ eves’ .’gaixii’i11l§; empieyed at not While awarding
. 3 3:: :}bieA..ei2rem~nstanees, in modification ef the award of the Labour

(?3e:1:”&; .s2;;hi17e the order of remstatement, the workman womé be

V V’ _ eniitieefer vsefneiaenefii. The xnamgement shail pay 40% bask wages from

” ” ” iii; “3.:2″2ee:. Sinee suheequenfiy fizereaftexg fine wmkman is said to

e.¥i2v-{e ‘:22-fsIreri<ed 'that is ta say, when an intefim erder was paesezi by this

M directing the workman ta joén duty' and he has not reps:-rted to duty, he

is net entitled far back wages. However, the: workman can gaze and repay"! far

duty fizimediately.

Petitinzm is aliowed in part. — _ _ ~
JUDGE

An