High Court Karnataka High Court

The Management Of M/S Minerva … vs N Ramachandra on 6 August, 2009

Karnataka High Court
The Management Of M/S Minerva … vs N Ramachandra on 6 August, 2009
Author: Huluvadi G.Ramesh
 

IN THE HIGH C()'UR'I' or KARNATAKA AT
BANGALORE 

DATED THIS THE 06"' DAY 01? A[fG{IS'1;.' % 

THE HOEWBLE MR..ms'r1(:E 

 

WRIT' i'E'I'I'l'l0.N  _
BETW'EE:N: 

The Management of

M;'s. Minerva Mills, V V 1  

Unit Bf Nafi0nalATcxfils"" " " ~  "  _

Cafperation  'V       
PB.No.23§i'€),"'1$.4:ig2s%;§_é  _   %

Bangaiore-§.6(}0'£{f3. "  .  

Repre:se11'£cdAVby iiffi:  " _ 

Geneital Manag;t7:'~;w.__ "a  ~ I ..PETITI(}NER

(By Sri. S"wf.11n§«f & 

 » ;Sré,N.Ramac h"andra,
' SEO Sfi.G,_}§iar;:yanaswamy,
'Aged abaouijfifi years,

Res:_idi:3_g«:1ea3' Shanimahanna Temple,
Ranganafhapuza, Kaznakshipaiya,

   Bagzgaxare-s6oo?9. .,.RESPONl)EN'I'

This Writ Petition is filed under Articles 226 and 227 of
the Cunstituéon sf India praying to quash the impugned award

1?"



passed by the Laixzur Cnurt, Bangalnre in I.D.N0.49s'1998
CR2} 335 (vide An;}--~G).

This Writ Pctéticm coming van for hearing this.
Court made the faflowing:     ~

ORDER

The petifioner-Management ha}; sc§;’ig3’ft fiat fliaf

order dated 21.3-05 passed by

£23 I.D.N0.49:”98 and for sugh 0thAer-;éi’i~ef%~.. .

2vV.”‘A}§3gi’t:1g {iif’4::”-mfigiinduét”fifabusing and mishatacliing

the c{)–§§<orker,' an"é:ir..qfli«tf§'–~ held and having {hand him

guilty the w{ir§:;_i2az"; WaSv.di§ifiissed from service. The said order

""AWa§V:L'–s;h&1'ieng2§i béVi"£ifé"'fhe Pr}. Labour Court, Bangalnre- The

enquiry has held that enquiry held is fair and

profzer, §;ov«e9§»ér, it has came to the conclusion that there is no

.L..':e1.fiTd.e::3c¢"';Mith rcgaré ':0 the: ailegaiion that every day the first

.' axing fiithy ianguage to his co–workers resulting ix:

"i¥npIeasan1; situatian tn the fellow workers 1:0 vmrk with him. It

has alga nczticed that assuming that the workman had

55/

manhandied 0:13 Rangappa, {he compiainant and turn his banian

it is not established in the enquiry as to who was

and that it must have happened in the spur.v_{)f'{he _m{§n:ent:

Accordingly, it was ofthe View thaéjhfize __of1'

disprogvortionate and orde1'ed f:1; rei'isst2'1t:::z2cr1;t"'V'%2c{§'(jf1_ L.

back wages.

3, Head tha vCoiz3:’sc§» fcfar “None reprcscnis
the respondgznf. 44 * ”

Accerdivng ‘}.§:ii”:qéd Cmmsei for the petitioner the
IQ in C/M;%-»% . %
ps’t1t10ner»Iv’Ia_;:a.g¢n:mi._g’Aeiosczde, The mcxdcttt as said ta have

p}$:ce.__on 23.’5v;9–6;’ noticing that there is no evidence an

1’e§ard that workman was gainfufiy employed it has

to. §aéyf30*3*’a ofback wages. However, when the enquiry

~.is held and proper exnnerating the werkmmz only an the

that nothing has been placed on record {:3 establish as to

VA ..,i§£}d6f whose instigation the workman has committed the

misconduct is not cerrcct. In the circumséianoes, in nrodification

W,

Bkp.

01″ £116 impugned award it is ardered that the workma::;¢”‘»i$ not

entitled fer reénsiatezncnt. However, the “7shua!!M_

settle the tenninal benefits of the w0rkman_.tr3a:fi§2.g: Aa:;_:(u:»n~»

duty fiom the date of his ciismissailyfiil -t%3A¢:’aficafd’ V(3’f th?$§’L}-l,.aE:é3_x’I’r

Court. He is not entitled fd:”«-.:_;.o::sc”:t:j:Iéra*tial

continuity nfservicc only for thajfixrgxwge of;tcr:ni11al}beneiEts.


5. Accordihgiy,  is::a'l.Ifn_s§r'6ii  

      
 ....    ~