High Court Karnataka High Court

Lokashikshana Trust vs Sri Mullahalli Suri on 7 November, 2008

Karnataka High Court
Lokashikshana Trust vs Sri Mullahalli Suri on 7 November, 2008
Author: H N Das
IN 11% HIGH comm" OF KARNATAKA AT BA1*€GALORE
IBATED ms Km 7'"! my 01? E€{}'&5EEvEER, 2003
BEFORE V
Tm HONBLE MR. JUSTICE 2~1.>«s. 2-:&zx<3m1oH;3:§;'V§fi3_,};s f  V' 
WRIT ?ETI'£';{{)N No. 96a4§2é'o7'C,'g:;'--«. 1 .; 'A  'I h' V
wmr PETITION N0. 5393/gé§j?_     ~ '~ V' 1'
WP. No. 9634:;§§;g;z  V

BETWEEN :

-uuauumc mmmm -mum...-

LOKASEEZSHANA TRUST V
N02 RESEENCY RCMD  H V. . 

BANGALQRE25       

REP. BY ITS SECEEEV-fi'A§{L"  _     '.'.';"PE"I'r1"10N:2R

(B12;-*Sri.    3

AND :

-Ivmmvmnwwr

~s;;i. 3.1 stém  %%%%% 14 .
'- ,Ac;e£3;3 A;BO'Eff 50 ms

'S50 ;o.M§;:.3212  . V V 
M BLOCK ;'~E:\;;;'E§3»TE*$£= LA'r'QL?'I"

  BA2~:12._;z 9§. j'..-'  Rfismmam

~  ; « «{ B3: Sri. £1 :€E}:LAKA:«:m RAG, ADV.)

*    *  WRIT PEIIIIGN 13 man UNDER ARTICLES 225 AENEID

'227 OF THE CO3'€STITU'TI{3N OF E'5DIA WITIiI A PRAYER TO

"  'I"I:i"E AWARD DT. 9.10.2066, IN REF NO. 13952036 {OLD NO.
 " £1' OF 1999} ?;~.ss~;m BY  1 ::,?:;m,,. :,:,;~,30L:fl.. 5012?. 35:"
A  .,F§ANGALORE? 's»"IjE}E ANX~C.' AND ETC

/%A\}



X-"\E 

BETWEEN :

Sri. E\siULLAHA.LLI SURI

SJC} LATE C SUBBA RAG
AGED AB£)U'i" SC? YEARS
REAT NO. MP 13x'11,. 3:1 BLOCK
NANDINI LAYOUT

BA.?*~I(}AL(f)E£ 560 £196.  PETiT'f£,%5E\3§?{KA. "  TA

{By Sri. H NEELAKANTA RAD, AD\ri§. ,,  

____ ....

M25 Lc)1<A~sInI<SH;s.:\§.»a TRUST -- _ .

NO. 2, RESDDENCY ROAD   -- 

BANGALORE S60{}2,.5'*.._    ~ 

BY ITS SECRETARY.   ., 2    [IRESPONDENT

(By Sri. s V SHASTRI ‘Am-?,’j .. ‘
PI:*I’r§fi::¥:w’~.:S’ UNIDER ARTICLES 226 AZ\:”[)

22? or-‘ ‘rzm* ;:0NsT1?1jUI10N*~ –._€__)F« “INDIA WITH A PRAYER TO
QUASH THE GB4sEE.VA1*:0N THAT “RE-INSTATEMENT IS NOT

THE ANSWER T0 2_11s.<:LA1M"";=xs CONTAINED IN PARA-Li op,
AS1.«;ARD~ AND s3¢gNrj:ss: AWARE? IN ANX-A nxz REF. NQ.
13352005 A}€_E'.EIC. """ M'

COMING QN FOR PRELBXJLYNARY
}iEARL€G B "G_RQf'JP THIS BAY, THE = COURT zvxamz TI~H;€

,.,VF0LLQw1NG;.'*}.':._-

9.3.1

A = .Tf1%;se tws writ petiiifins are directed against flu: award dated

% -»£}§.1c_2_.%2996 in reference N9. 129/2005 passed by the Laban: Court ai

fiarxgaiere directing payment of iumpsurn compensatian af Rs.4~5,6$G:’-

with interest at 6% per annum.

%””\”

2. ‘&€.?. No. 96845239? is flied by the managreznent. WP. N0.

53935298? is filed by the workrnan. In thig judgment, for G{)nV’€ni€flC3,f£}’i+$

management is referred as petitiener aneti the werkman is refgrred’-:%;s;.3 ..

respimdent.

3. The gaetitioner appointed the 1*esp0nd¢1:£’it1*the year }_V;9′ 8 ‘?’ ;.a;:; Suhék

editor. Tha Respondent was an have up t<.§'.Q8:;..i'1Zi99§';– :

reqaest cf the respaniient fer eXtensicfi»ef iee;§'e $A*f2V'l;§._'i':?,_";f';£}'At£i:;€i5A ':§.i_:zi;:<:~wt3£é
respondeni: rernained unautherisfidly ggtialss 'c§r.3,;'g§s; were
issued, enquiry was held and OflV1'{}'.'V:*fl1(§§92§'é.§fi?§§':@%3fif_§*£3$ terminated
fiam servicai Agg'ieved_'L:»:;}11is Q;'de'r of fégpondmt raised
a dispute befefe §.fh.f2 jjécxf'; éféfénce under Sses:-{inn
1s{1;(<:) mg gm fine sacs for Sheri) Vida
G0Vemmenié:'_:i§1"éaIed .1 basis of pleadings, the Labour

Caurt fi*am_e<:i an Lafidi¥i§na'§_ i:sf:::§e".1*é1ating to domestic: enquiry. Cm the

"aci;iiti0n§:fI§":is'sE£1_;c:: bath thAé"'1";z*.-zrtixzs' adduced avidence and the Labour Court

hgfkdé addiiio-m§.i.:séu§ in afiizmative mtizxg that the domestic enquiry as

fai1"'an:i'__pt§p:fi?:–« both the side and on apprsciaticm 3f the

n2ateri§al..§r; re.::-z=z*}&L,i'..-tl'T1Ve Labour Court helé the temfinatian cf respondent

servica égiilegal. Sims there was fieme deiay in raising the dispute?

V ' fl§§:..£;7a£#@a;;' Céfirt gamed Iumpsum compensation in 3316:: sf reinstatement.

'.'_;'~'§._gg1iVe$;*e:i: by the entire award the petitianer fiiad WP. N0. 96S4£?,(}O?,

réspandazzt iiiefi WP. No. 5393!2()O?' baing aggiewd by that? deniad {if

V' A ». iféiief of rainstatement.

<f}V/V

4. Heard arguments en the side of petitioner and pemged the entire

writ papers.

3. The LabourCo1:rt afser hoiding the domestic enquigy as f3i:fan}:1′-..

proper examined the perversity ef the fndings of Enquiry .

Labour Court noticed the factth;-:1: the Enquiry Officer ve*itEmatv–

the dacumeais pmducad by the respondent gavL3_ his:r::g;;,:ivrt. ffiii:_é1Gc1:rn’€:nts ;, .«

produced by the rsspondent establish Vtimfact fi1:._1;t”‘£%1e ,Vg¢.:1uifj;e

reasons of his medical illness for his unéiifixfiiissd abfs’esx1;_1¥:=;”I’i1e:§_,abou:~
Court alse neticed the fact that the_’§}isc’i;3§§.x}a1f}7″~-Authoring liéd taken
into mmsiderration the finanaiai trat1s’3i;tit:§:S}:’€f tkI:2. r%:3;§ot:éient which was

not the subject mat36f”:Qf.’–chaf ‘os3nsiderat£en extraneous matters

which we Gu:si’cI§ the séapé frsf For these reasons the Labour

_C<3urt hfi}ji.;1.E}u'£ai§.ih€feffxkiifiiviiin (if resmndent fiom service as iliegal. This

..f1z{diz:g:éf : i.e;"i3i:*1;r Cam is in accerdance with law and I fnd no

justifiable grG!!ii}€iJf:0 ii1~:e:ffsra with the same.
_Labi;_u:' (four: whfie ganiing the lumpsom campensatien

_ hag taken in{0'«:_eénside1~ation the menthiy salary {sf ihe respondent, his

I '¥:,)i'7-._service and the illegal termination, '"Fh¢z*ef0re the iumpson

_ 'cém§.§n$$£ion of Rs.45,6{)Gf-»– awarded by the Labour Cami cannot be said

' "'a§§ Either arb:E£:ra;r'y or iiiegai. The Labcur Court whiie awarding the

&f\,

iumpsum compensatien had rightly balanced the interest of bath the

petitioner and the respondent.

T2′. F01′ the reasens stated above, both the writ petitions .ag’¢;”ii¢reb f{‘~

rejecied.

LRSEIGIIEQGS.      é