High Court Karnataka High Court

Sri Bhimashi vs The Divisional Controller North … on 3 November, 2008

Karnataka High Court
Sri Bhimashi vs The Divisional Controller North … on 3 November, 2008
Author: Ajit J Gunjal
_._., ...,.,... ..,.- .\..ma.am n-man coma: or KARNATAKA 1-new COURT or mRNA§Ki€A HIGH 1

IN THE HIGH COURT OF KARNATAKAg'~.__
CIRCUIT BENCH AT GULBARGA   tt

DATED THIS THE 3rd DAY OF N0vEM£§ER«t 

THE HOPPBLE MR. JUs'1%;cEtmrfttJ\}L

WRIT PETITION Nc).597 i;2tc07¢1,mI<sRTc)
Between:  V  t 

Sri.Bhimashi,
Aged about 45 years,  . V
S/o.Li.mbajiFf:athod,~"" .  7  '
    
Post: A1iy&b¢:1c1,i'liI-3ijap:;r_ '1"?a_lui's:,'-f H '

Bijapur ;3:s:;5;.<;:.     t  A ...PE'I'ITIONER
 (By "S£€;vB._$§ddat§p%:_, Am.)
Andi"    

The 'flivisiotfisétl 
Ngzyfihi West  Road

 t  "  Cprporation,
 ' ..Bi_;a§i2x'DVivi:si0n, Bijapur.

. . RESPONDENT

" . h   B.F'ati1, Adv.)

z'i'vIrtis writ petition is filed under Articles 226 and

V' " of the Constitution cf India with a prayer to call for
 therecords on the file of the Labour Court at Bijapur in

KID No.8/2004 and quash the impugned order dated

  tt21.w.2oo5 passed by the Labour Court at Bijapur ;in

KID No.8/2004 vidc Azmcxure 'K'.

This writ petition coming on for preliminary
hearing in 'B' Group, this day, the Court made the
following:

 HE)"-'I VNUEHAIMHU AA :uo-us-. . ...... .



 -....... .. .............m naurl wax: or KARNATAKA HIGH comer or KARNATAKA HIGH?

-2-

ORDER

The petitioner was a permanent emplo§%e§fl’of ~ the

respondent-Corporation. He was

and he was dismissed from serv’iee~ pmeuaot-vto an7order 1′. V

dated 18.06.2004. The said
questioned by the ptiiei
The Labour Court, its ‘ dated

21.10.2006 has rejected of which is

produced by the said

rejection; this Court.

2. -i counsel appearing for

the petitioneif-iii7.f1ii:’ei* that the petitioner was

.acqL1itte_?iir1 the Cou.I1:. He further submits

on record does not disclose that the

_ place due to petitioner’s negligence.

He submit that the penalty is dis-

Vpifopofiionate with the misconduct.

Mr.Veeresh B.Pati1, learned eounsel appearing

“foi4 the respondent supports the award. He submits

that the petitioner is involved in another accident. The 77

-3-

penalty of dismissal is proportionate ysfith the

misconduct.

that the enquiry is not just test,
the Labour Court has evidence
on record and co.i_:fiIiei.’ that the
misconductis 1.1 the reasons given
by the the misconduct is

proved. which is based on

appmciofioto .oi’evid:e11ce, cannot be faulted.

Si In 21$”-_tiies is concerned, it is to be

3
>
>
I

2 the ‘mtitioner was prosecuted for the
_ under Section 304A of the Indian
evidence, the petitioner has been
‘:. It is no doubt true that the acquittal is on
of proof beyond reasonable doubt and also

V’ of evidence. Be that as it may, the fact remains
it is a case of acquittal. Indeed it is to be noticed

that the accidents on a High way do occur, but the

1?’

4. I have perused the _

the Labour Court. Indeed .e

-If’ f\Il\l”\”‘n Illhnna u…- _.- —

………. .. M………w. flturs uuuifl or KARNATAKA men couer or KARNATAKA H1611}

= above.

-4-

question as to who is responsible is once a

matter, which is required to be taken note..of.VV’:’Itfah*{ays

could be treated as an Act of God or \(is”i’t*I::aj’o:f.: ttsgxdetee

am of the View that the peiialty or

certainly be harsh in the of’ £115 toga.
Having regard to the of the.V_oirei11IistaV11ces, the
following order is V % V’

(a) Petition

(b)4_T’i1eA stand confirmerzi.
jar is concerned, the said
__ — shafl stand modified and the
” petitioafier be reinstated but however,

“*.vithot’3t backwages and aiso without
CoIitii’11_1it},= of service.

‘ — ‘1″t§.e:..I’ei11statement of the petitioner would be as

‘jafresh appointee.

” Rule is issued and made absolute to the extent

sol ‘

sps Sfiage

F” /E05)

us-:15;-u. .