IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT GULBARGA T T DATED THIS THE 316? DAY OF AUGUy5%"3i;'.";'3;'€5.T3§ _ THE HON'BLE MR. JUSTICEv;'ANANtD WRIT PETITION No.s:és7.3 olfzbae BETWEEN .' : THE DIVISIONAL coN1'*R014L:?;R%g.»' ; " N E K R T c, BIDAR DIv1si.oN,'j* : BY ITS CHIEF LAW OFFECER' _ . ._ - PETITIONER (BY SR1 ; V £_&_.N....Q RIYAZMIYAN S;*O«._HANNU'SAB I AGE: occ: R_/O,.\/'EI,LAGE/POST NAVADGI KAMMAR c~HINcHQL1, TALUK BHALKI, DIS'1?.'BIDAR = ' V' ..... ...RESPONDEN'l' "(BY"SRI'-SANJAY M JOSHI, ADV} PE'fI'ITION IS FILED UNDER ARTICLES 226 AND227 THE CONSTI'I'UTEON OF INDIA PRAYING FOR _ QUASHENGV AWARD 'ANNEXURE--F' D'I':O2.02.2009 IN =_K1D No.46/08 PASSED BY THE LEARNED LABOUR COURT. This petition coming on for final hearing this day, t}:1é Court made the following: adjudication, has held» that though the enquiry was fair and proper, the dismissal from service according to the Labour Court, was disproportionate to the misconduct and directed that the respondent' 'he"«._reinAistated'rand
accordingly, has quashed the orderliof
this, which is under chalienigag’. ‘
3. The 1eaz’ned:’€1_ounse1’Vi petitioner, while
pointing out the the part of the
respondent,:_”véft2:-ifid seek ‘1°ei.i.ance on a decision
of the KOMATSU LTD” VS.
N. ,1 224, wherein the
Suprerrn;Court.’aitercoiisidering the ratio as laid down
in ‘line of V c’as_es’1 relating to absenteeism, has held that
to the settled principle of law that Courts
were “11o_t,._ji,1;stified in directing reinstatement while
seti;i.ng5p aside orders of termination on the basis of
absenteeism, any direction to reinstate delinquent
workmen who had been found guilty of absenteeism, is
not sustainable in iaw.
4 The learned Counsel for the respondent,’,onthe
other hand, would seek to justify the
Labour Court and would plead that ..
respondent may be considered
that, reasonabie punishment imposeciykas
extreme punishment of yirarranted
and in this regard, on a decision of
the Supreme (3-onrt in PRADESH
STATE ANOTHER VS.
However, it is seen
from = the question that arose for
consideration, tliereinwjaras Whether the Courts were
in backmwages to the respondent
‘ therein:an’dl:Whether the salary paid to the respondent
from December 1991 to February 1992
shotiidfiigxeladjusted and accordingly, had directed such