High Court Karnataka High Court

Mumtaz Ahamed S/O Abdul Khader vs The Divisional Controller Ksrtc on 24 August, 2010

Karnataka High Court
Mumtaz Ahamed S/O Abdul Khader vs The Divisional Controller Ksrtc on 24 August, 2010
Author: Ram Mohan Reddy
 '  .[I3y':§ri  shgkar,' 'Ad\}.]

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 24th DAY OF AUGUST 201s

BEFORE

THE HON'BLE MRJUSTZCE RAM  T A'     

WRIT PETITION No. 1 1357 /12009  if

AND

MIsc.W. No."'7S:G-4/2OI'OV_   1
IN W.P.N0.V ieii_357¢'2oo9 V(S.--i{SRTC-I 

BETWEEN :

Mumtaz Ahamed j  1:  ____ H
S/o. Abdul.  . 1

Age 54 yeairsl---V1".;__  H  ~  
Workingiési Traffiéfiiicontroller  V

K.S.R."3f.C,,--NV g~2,:a.1énga1s.'vvDepot
Mandya-.Divis1on"V'f,_'~  
Mandya   
...PETI'l'IONER

(common)

1. Tirle  Controller
K.S..R,VT.C., Mandya Division
_[Mandya

.' -*Ftu1"e Divisional Controller
; K.S.R.T.C., Tumkur Kolar Division

 Tumkur
 RESPONDENTS

(common)

M

[By Smt. H. R. Renuka and
Sri Hareesh Bhandary T., Advs.)

This W.}?. is filed under Articles 226

the Constitution of India praying to

impugned endorsement dt. 4/2/2008, * 2

passed by the R2 and etc.

This Misc.W. appIica:ti0r1 isisieap

CPC to dispose the Writ Peti’tion in temissr the order
passed by this Hor1’~b_le Courtjé irr.._pW.P.’Nos’;’ 24205..
24208 / 1990, since the’t:o..att’erf’:is covered by decision.

This W.~P.”3ai1d on for orders
this day, the itlae ‘flolioxvingz

oV§pfoRDER

_Thou’g.h is listed for orders, with the

‘ _Acol-.isent.tAViofthe AA1V’€§3J*i”}’€d Counsel for the parties, is finally

:.disposed of by this order.

2;—V:A.Petitioner’s name was included in the select list

it Badli’ Conductors in the respondent–Corporation on

— 1982 and removed from the list on 1/ 7/ 1983. In

light of the reported opinion of the Apex Court in

Govindaraju’s case, respondent–Corporation issued a

jet

cir5cu1ar dt. 1/ 10/ 1986, Annex.E, to reinstate the
petitioner amongst others, whence by endorsement dt.

12/7/2007, the petitioners name was restored’-fivith

effect from 18/6/ 1983 which when called

was quashed by order dt. 2/11 in if

W.P.11822/O7 and the proceedings

consideration in the light “‘paragA’rap1isu»ofj then’

circular, Annex.E. ThereafteI1riards..p’in cotnpliance with
the order, the responded: ieededipceerderdt 4/2/2008,

AnneX.A, setting v..out;:”the Czlauses 1 82: 2 of

Annex;Et;”i’circiu1arf;§ “were.”-conn”s”id’ered and the petitioner
was extended sedL:edtyp i’cr:e1n 18/6/1983 while denying

the petitionerV_Vba.ckWage”s,V extended continuity of service

‘3″~..fo1~~.’:tiie2,.’*-purposeHofterminal benefits only. Hence this

the following reliefs:

A a Writ or order in the nature of writ
‘~ of certiorari quashing the impugned
endorsement Vide No. KST/TMK/EST/
EST/E-3/5403/O7-08 dated 4/2/2008

vide Annex.A, passed by the 2nd

respondent;

‘ bl issue a writ or order in the nature of Writ
of mandamus directing the respondent–
Corporation to treat the petitioner as had”-.__>
been placed on probation. E _ _4
w.e.f.18/6/1983 and fix the 1333’/_’.-§V_:’SH'(‘3″.Ei’d_’i”§’,.:’p:’i:
and seniority from 18/ 6/ 1983 and ._ it
the difference of arnoun’tdirorn,.Vthe W
reinstatement ie., it :1 1987
onwards under 9 the d 7

circumstances of the and” .. .1′

c] Pass such othere’ordei*V:as’V’to eciosts as this
I-Ion’b1e. court”‘dee’mVs* ._fit_ tinder the facts

andcii§e1,irn.s:’tariices of ‘the-vcase in the
intei*iest_’of’;’usti’ce and equity.

for petitioner contends that

‘-v.,c1at3:segA–.t1 offlthecircular, Ar1nex.E, are not complied

he to the learned Counsel, the petitioner

ought placed on probation with effect from

~18/6/19’83 with appropriate pay scales and seniority as

date of reinstatement and to pay the differences

Wages from 11.3.87 the date of reinstatement up to

it

4. Per contra, learned Counsel for the

respondent~Corporation points out to the V-order,

Annex.A, impugned, to contend that

cannot have any grievance over the fixa’ti.onf_iof this

seniority with effect from

entitlement to backwages for-A lithe

18 / 6 / 1983 onwards or contiriuity of service since

extended only for punpose ci_f”benefits.”V

5. leai:ned’;@3ounsel for the
parties and p’i”eadin.gs, what essentially

emerges is that,–tV..the ‘cir’c1..1__l-.).r-‘, Annex.E, provides for re-
engagingthe servi’c’e,s»–ol”‘.such of those conductors borne

on selectof the Badlis and removed during the

1Q8~3.’fiFh€ relevant terms are as follows:

Employees whose names

have been removed from the Select List
a Zwithout conducting a disciplinary inquiry
and whose cases are covered by the
decision of the Supreme Court in S.
GOVINDARAJLVS case, shall be

reinstated into service forthwith and their

M

seniority will be counted in the respective

Divisions where they are allotted to work.

2. If any junior person/s has/have

appointed to the substantive

probationer, then the Peti’tione_r-Vl’ it
Employee, who has bee-nrremoved

should be appointed.’ probation”i’t.\.._j’°V_A

against a substantive vacancy.”

6. Thus the rein-statement._o,f”the petitioner into
service necessarily reguiredvV._fi:§irigvVofjyseniority in the
division where lltielgwgas a.llotted._Workw”and if any of his
juniors were to substantive posts, as
probationersi, V in tliatifevent, petitioner ought to be

appointed onlnprobation against a substantive vacancy.

petitioner’s seniority is construed from

‘A1-‘ggdlnot seriously disputed and therefore

“seniority as on 18/ 6/1983, cannot be found

V’ V ‘ ff fault

7. The next requirement is, to ascertain whether

the petitioner is appointed on probation against a

M

substantive vacancy, if any of his junior is appointed to

such a post as a probationer. This aspect of the

though not forthcoming from the order,

has the learned Counsel for _respondentlffiflorporationitit

able to establish that c1ause~2 the

is complied with, there is’no’*n%eces’si.ty’ for.:an”enq’uiry,”‘

since there is no dispute 0ver”th_e– fixing of seniority from

18.6.1983.

8. pleadings, the
non–fixing of the pay
sca1e,:’-gthe of certain amount of
wages from 11/3/1987, the

dat.3%jA:lot’i’reinstaternent, up to date. This contention of

_pe,t_itione’r must stand negated since the petitioner

tolllestablish the pay scale which he was

entitledtoon reinstatement or to what amount is due to

hirri-..duVe to alleged wrong fixation of the pay scale. In

.’ the absence of relevant material constituting substantial

legal evidence of that fact in issue, it is not convenient

to adjudicate upon that controversy in exercise of

M

extraordinary jurisdiction under Article 226 of The
Constitution of India. More over, the petitioner has an

alternative and efficacious remedy by in.sti’tiit.i_ng

appropriate legal proceedings before the

courts’/forum under the Industrialp_I)isp1ites:Act;: t” V

to have his grievance redressed ;ancE_f_’he’nce, this

must necessarily fail. Petition-.is acc’o1fciin_giy rejectetl.

Rd/–