High Court Karnataka High Court

The North East Karnataka … vs Dawalsab S/O Gokulsab on 16 June, 2009

Karnataka High Court
The North East Karnataka … vs Dawalsab S/O Gokulsab on 16 June, 2009
Author: B.S.Patil


EN THE E’iI{.}i–{ COURT OF KARNATAKA

CIRCUIT E3EZI’5C;H AT GULBARGA

£353′-11:3 THIS THE: 15% my 09 JKENE, L’

BEFORE

THE i-~£{)N’BLE§ MR.JUs*r1c:{~: ‘£3.§S;%1%a’:*1L»’,.*’_%A ‘ = * V’ ‘

“s.%’RI’1′ PE3’I’§’E’E’§N NO. 81E3§T:§v-OF’ 2{>e::§f'{bK§.= J
B§:é?’I”e’JE’:1§:Pé: ‘V 1’ ”

L ‘W26 Nomi: East Karnataka ‘I”1*é:_:_§3′:«s§$:”-:.1″f:i”Z’ V . -.
Corpcyratiori ‘I’h:rough its Managing’ Di£f€(t”§(}I»: -.

Cxintrai Cifiice, Road,:_AGu:1b§;Igg;.”~ “.__ ‘ I

Nirsrth
Corporatigjn, through. figs DiVi$io11ai_C0ntroiler,

Raichur Er’};V§S_iOI1, Raiéhigr.

30th we patiié-.on&:*s ¥ar€”;7e13re*:3:6nt5d by
its Chief_I.aW Ciificér. _ ”

3’~§E}§{§€:”I'{;§3 ifesgtral Ciifice,
“::;::1§323?;gia. H —–

‘ A « ” A Petitioners

(By Si_:i3}sx§;<{:–m :a15V.T'i2»..Vffiaciawadagi} fidvocate)

" " –«E}Va::=;é;iaab 8/ cs ._{§<;kuisab,
.1 –..é'-kgfce:i'L»a}E)0Tut_n45 years, Ocrc; E2X–C11ductor,
.. ‘=R[*:; }~i’.}W.,S,.–‘i’~3(}: 853 Nijaiingappa {l’31011§;,
Raitfimufj Division; flist; F€a:ich.ur.

¥5{ Res§)0::d€1′.1t

P. Viias Kumai’, Aiivocraté for C/R€spm1::i.c:nt)

‘}’}’:is Patifion is; fled 1mderA.rti<:Ie 2226 of the C11stitu£iQn of
Imiéza prajgmg :0 quagh Eht: Order di-iiéffd 18.08.2008 passed by the
1€i£:”?I;{’11Cd Presizziirfzg Ofiitscr Labour Caurl: Gulbarga in E{I[}.__ No.
398/2004 and Consequfintiy be pieassd. to dismiss the Ki7E)_”§’sI<3.
1§8/12004 flied by {ha I'€Sp(}I1dE.'I}.t on the file of P1"esidi13'g:'i3.fi3.g:i€r

Labotxr Court Gilkbarga and the ccagy cf the same is ;}rQ<;_ii:Ce?_iV*-531$' _

A1112-13 {Q the Writ Pettition.

This petition coming on for p3″*e1imiriai9jr”heaIi11g.;LhAiS;b«:ia§§3:316″.

Court made the foliowing:

Q_R!.2.;.7-‘ER

in this writ §3€ii’iiC}}C} await} pa$’:2@ai1’~.b§»* ti1t:._I,’a¥cr.§.*;=11r'”1.;ef;oViV1::”i 1’11

K13} NO. 1Q8;,’–:2QQ%i:’ «’b}”-*~i”3{“‘ thé claim mack: by tbs
r€:sp0ntient–€::3}§ic§_%f¢.a _ {fig-C_i.<'";"A,3.V' 10 MA} of thé Industrial
.{)i's;3*at£s zané %E:.~L.Si€i€'. this cmtier Qf dismissai siateii

i"f:$§}Y)(}I1('}€11?-Emfilflyfifi and {}i1E'€CI,€d hi3

: r€i11s€é%§;e,§ié_g:31i'*¢£iL3<; bzawiiwage.

–V 25 Tficé Ii3$p{>%;<ie:zt.-fimpleyee wag apgaifitsd as 21 comiixciez'

4. ::j£i3.{§”$r.:as :a§t.t_3}ié<i {:3 Liixgasugux Depot: Whila E36 was c<):::é.1zc:ting 3

}.9'~95 an thf: rmate Lingasugur to Sawadatii, ma bus

.T _ %::}::<':%:l<:e{i. by the C£1e<:#}:.r(_§;¢r if ‘

pamad ma 17.03. 2094.

.3. Thfi ziismissal orcier was the ” V

empioytis b€::f<:31~e this': Labr;aur Cgxuri. 'lV'_h§'La¥:v~:)._V13.r halal
that the enq'uir§-* <:011d:3.c'iTed :vpi#§p:.=jf'11as examineé the

illafifli" and after on record has come to
the {E{33f1<31t1S3'.et}%:£"§".ifc;?,iT, 'ihe wcarkmam ffikfill up stating
that as t}1eVfg;1'€ héé siiajleiégxiy incrtzaseci the passengsrs had
t;§.}i§::_;_t3p wit}! i'J:'.7::rf:..r:,'0:1ci11<:*I:{:a1" fané had refusefi tax pay {ha

fam__a:::iV'€Qiie(:t«.th€; "ii¢ke:ts. in such circumstances as thaw: was

d€iay"i1f1 1*,}:_?1Jt:wAV.T'f£3.«;:'};<:et$ and it was ecmiy at that time £1121? thé

:'v : '€ffi}f£*I"fiC*}{j;1f1g;'£3§E,Z3d'}";f§§:%J, i}I?i'[f:3i"C€f}3'ii3{1 the: bus to «::h.t3<::1< the tickats, the

_ 'e_?:1314j;firis:1y€e has Egan feimd gtziity. 'T116 L-about Court has epined

' 't;E1at~ i:3 V ::i1*v::11msta:1ct:s Eike this where thfiifi was :19 deiibéraijie

i.§::1£:i.és1' <$i} €;'f}.€f part 0:)" the €§£~:!i11q_':1er11 {pr§,e o’fa11c/£}.1<:=:r izrlporf:-mt. factor nameéy that the maxlagemeifi hag

taken 9 ytzars 3:0 compiettz the emqizirgz and punish. the mspbfizfieftig

amployee. it is in this bac:kgmu.nd that the Lab01_1 {—- *

wizils invoking its povmrs tinder Sectian $113

order of di:-zmissai taming it as shectkixxfgly ::£is§)rGpex1:i€ié13.a'i::}§'L—33?i&i_'

has onikzred his rei.11$t:atemeI1t with :"5E)'? baczkasqgigas. A

4. I have Ezeard the iearnmi co:[:_i:_:§§%:£V_;{“oa:_Vt}1e p:2%1*3?,i_§;ws3 § ‘§’h0ugh
in mattétr ‘i?§?’h€I’€ a11egafic311s éf a1§tiVLjnfisapprop:iafinn am

Efiveifiii, this of the deiinquent by
silewizzg any matter, the findings recortieci
by the Lahgur the iieljnquant coxlducter was
i3fEvf{3’c?{?iTIf£?>{i.” i7iA:<:g2§~§.j'~i¢(§1}:<tc%'if_"§:*1'g_:3i;§:v{am by the quarrélsemc geasasrzgars
whis. fer the hikfi 3&1 fara and it was at thai

fime {'L.a'i" €:}:€i 'W'¢",%:S"éfh€Ck€d. This is 1101; 3 case vahere he hati

, '.AAC3€}}E;(3€"3TE{iA7£]f§.€ féi??{:' :af.f;dT had not issueci the tickets. This is 22: zrasa Of

. ;'1Q:3=~i$s31c and "flan-coi16c:i0:3 that too far the reasan that the

, re:f§§is&:€3 ta psay tkm fain It is 23,330 an recesrti that. the

p:%.S35r2jgéI*s-A"h&ve paid that paziaitjg. in suszrh ir€L1ms{a11r::€:s it.

{i::.~:f1;2c;j§___§>€ stateé that 1:113 a.w:>,m:i p{e}$Sff{3. by the Labour Cauxi.

,, E-:5

suffers; fmm 2-}pp€iI’Ef:ffi’. iiiegality’. The order ef mfilstaiéfilifint

t}’;c2rr:for{: is p{:rf6:€:fly jusiified. Hawevittr, ihfi Labour

jizstéfiati 12:1 awmrimg 30°/0 hackwagcs.

5. it is $6611 from t.’;1:=, records that féwf :z%%_éts{}n§’b€’S§ ‘k:i0é[7¢–:1 €f:::

figs: petit,i0:1er~C<3rp0rafi@n it has 9 ifiaiég ycaii-§ '£c: vc{:m§':1ete 2 L'

tflfi fixxquixy, The E',fl;1}}IO}'€:€ was 9111451' ..3§s1€:f:’jjz3;ti::i” &i9j ._’€}i€ I4′ t%S1}’1*{.’ uo’1f”:tE1:~3 .I1o:1~r.:§i]jg(:m, act

an ‘data’. paI’t , 0f –_ £’:”¥(;: €i’€):}{i;§1ff§f{}’éT%.: ‘°%’§’hO” should hava stapped bus,
craiéectaci the fufiher. Te thia axtent.

thgé: i’3é3n2¢ ;hz~*:.:::L..tr:3 ‘V{>nvhim. Althémgh the Labour Caryurt
i11g1 <;fifii11.g that he had not coliscied. {ha {are

1191" éS~S;1'i&.*€1 z»33§€i-xvag '{}.l€F€f2:73"f: not guifty ssf migapjgmpriatioiz

T' ihé: fuiadea Q17 C10:x."p<:s1"a.t_ie3:::.§, $216 fact rfimaifls that ha had not

cam fioitcap {he has and itaflect Q16 fares Eivzm assuming

.;{);%:£$Sf:I}g€I'S 1123:}. taken up quajmftl with him rfizfusing ta pay'

' 9t3:2.é:_faI'€f, %.%.:er€: is no 6)-Ififfisfi for him in next stop}:-ing the bus 1113111

t%;_;§:.'fa;'€r was Cekilectmi. in this *s?§{i"W sf the matter, the r€é§pC::t:::i€3;1'i.«~

//
L\

:3,

U

e1::q:3Ea}s~'<=:& has ta be puuishatci 'rzy d.€p:"ivi:1g hiiaa cf
bactiqwsggczsz to W}1ic:h he w2:3111d have been othéxwise er2:i%1€§i.i»i3';:"' 3

6». {ms more: aspact which is :*::+r:;112*1*-cc? tag) be :=s:"»;~=,'4.2;~_m:_1 'i;<;u{1:5:i"gj:§::'

11$ that {he i"f:S§.}{}}Ti€.'£€ii1{«~("fII}.})IO}'C€;°: is sa;i<;i'r.to"–.have _bé:'%+:;3L irzvialéed

aésflifir in swarm} cicfi-wit cases. En afxssifct" to thi$, "ieérnéujl counsel.
far {ha réispancic:nt«em.p}0y1i’ofVV the £70111?
tr} §3’ara–‘?’ of film awarti passed 1′:;’:.:::’ uCcr_m”i: whertzin 18

émézxmegafis }31″f3{§?;1C€(i the f:f§.IHplQ}i?€C-“Vé§{?E’3″‘Pfiféfffid to Where under

in some af {“}”},6 sim:’i.:~:n__1V vi-:’1″§r1:i13=::_;~;:r_,*2a1T:_<;t:':=f: 'c2._t'd;e,-'3 of dismissal passed

against asifiie by thé Managing Director
and {hi-: t:133.}j2l::3ft3r:§ tbs appeals aubmittefi in this
Ifigéiifi by grit': :;foz1(4:%::1**;:§:_§IV ém}§%1o};ecs, Counsel for the r<=,spo11den'£-
fiv1xz%'H"f'}€f11Sa1 of the c<;3u.r£: (3116 such order

pa$32é':Ei ig: Ni-teiappa in appsai 5E0. 392/ 2902 Vidfi

. : "é:'(,¥,2tr ziafed 1C3;O9; ,f';%(A}Q5', "fhis dtzsctiment which is pI"(}d1iC€fi. along"

m€m€3 tt;day in com": is piacfzci an record. It is 1101; in

this is six: of fhf: decuménts exhibitecl beferf: the

'EL;-.23::;)11r {E-ouzi

17. in 1133.6 light «sf the evidence on recsrd anti the fact that {ha
petifi0ne2″–CQrporati»:311 had extsnciad benefit of reixzstatramegat to

3im:iia1*}y piaced employees and partieularly beating in mi1jd_ 1h¢

finding i’f3C<31'df':d by the Labour Court that this is 3 .

3233116 311:} n0n~c<:;a}1ecti011 (hit: to ths: passeggars' '::o '13a§»*_th¢

amouni: due to the hike in fare, I am ,§}Eii"$§11;5i:€:?.f,¥€{{—-,.t.i0..'§§ICf'(i§t_.

awaxd passed 2)}-* tbs: Labour C0u’1″‘-{R ;

However, the bacrkwages awargitérii ta» v’ii::§’ez31p1cSf,#e.e&’VVA2z:*§1% d i§a1lowec£

for the reasons stated hersin

‘f’1?is pa:~tiijicj’i3.’is§V disposed of in terms stated

aha-V8. N0 c::>sts:. »

Sd/W
IEEBGE

j””:;;aa.~;<::