High Court Karnataka High Court

Karnataka State Road Transport … vs V L Ramesh on 14 August, 2009

Karnataka High Court
Karnataka State Road Transport … vs V L Ramesh on 14 August, 2009
Author: Huluvadi G.Ramesh


IN THE HIGH COURT OF
BAEYGALORE

DATED THIS THE 14″‘ DAY 01? _zx1r(:I,%~.3:’r2g;a”9 { Q

armour;

THE HONBLE MR.JUS’f»i(_-TE Hi?I§’¥’Al}i;”(j,:§§g§hri_}?$SHV f %

wan’ P1~:T1’1’10N N().s7′{ 3906
;tw_:.__s” hm.

W.P.N(}.877/06:

B}:Z’I’WEEN::_” % {,3

21591 01;

Karnamka§Smia Rné3 ‘ ‘

Transport’ £?[;jtp0rét§$n, — _

Central C3ffi¢e.§; __ — ‘

Shantfiinagar; .

Bangaiare-456002?_; _ ” 4′

By its Man’aginfigV Dércctafg’ ”

New represented.b};’ its

. – ‘C1″§;–iéf ¥;aw”V’Qff1ccr.V H “”” ”

Acha)

AND; % X

” V n \”%._}n,.R’amash3
v .S;’C¥:_N.M,Lakshmaiah Shetty’,
A Agéd about 36 years,
V% 2 __N0.52, 2″‘: Crfisa 2″‘! Main,

Vivekananda Calmiy,
Near Banashanlstari Temple,
Kanakapiara Main Rm; ,

..PETITIONER

Bangaiore-560078. ..RF;SPONDENT.

(By Sri.S.B.I\/Iiikkasznappa, Adv.)

This Writ Petition} is flied under Arficzgg 2:z6:;g::d 221*; nf
the Constitution of India praying ta €512.35}; the aiiiafd d’t..1_’_7.5′;{)5V’ ‘ .
made in I.D.No.93..f98 by the District »and_; S¢;s;é;i;)23.:;”.¥?:;dgé..:Aan.c§ ‘
Presiciing Officer, Principal I..ab<iur 'Céxurt, ¥3angzrj<ir¢«._.:#i:i.¢

AnneX,F.

W.P.N().21 591.305:

BETW’_EE.:’é :

V.L.Ranr:€:sh, V’

s:o.N.M.Laksh:.:;a;aan $en;s, ”
Aged abo§;’t’«’13’___\;’éarf?-.. ” A

a ‘-

No.52, 2*’ §lrs:%:_sV.<§2""' {'v1aii¥i;_- &

Viv6i:anaz;déi5§I0_iaifiy, _ _

Near Bafiashankajfé __

K:–.1z3aka1p_ui'a% Main f3{1a,d;.,,,_ ' ' "

BangaiQre%=§6G078–_. A " " ..PETITIONER

V' _, Sfiw;S-B.}\4zA1V§§fika3H1'appa, Adv.)

AA ' ,§=.'.*, .

L ,.

A’F§¥e Ccxztrolier,

Kazfgaaiaka State Ruad

AA Transgbrt Cczrporation,
T V Bangalore Raga} Division,
_ V Subhashnagar,
Banga10re–560009. ..RESP()NBE-NT

(By Sri-i4,.(}0viVI:d/raj? Adv.)

This Writ Petition is filed under Artistes 226 and 227 at
the Constitution of India. prayizzg to quash the finpugngd award
dt.}7.5.05 by the Fri. Labour Court, Bangalore in I.D;N’o.93.!98
vide Ann-A in so far as it reiates tn the dezziai wages
and other consmquential benefits? under the» . .fif’a.gté’ _._ a~:1d
circumstances ofthc case. ” ‘V

Theme Writ Pctiticms comiztg 0:1 dr(tet§”’tI5i’é::”d_a§;the .

Court made the foliowingz

oantxt

«unnu-.-_.u~.._-_–..>–a—-

In these two ;3§tit.i.(;:2:s:Vt};§”‘?t1I;::tétg;:rI1cntAAa:;§ we}! as the

workman are a._ssaiiing.. the Prl. I,ab:~sur

Cour; Bafigggmmt%tntI.t§§Ng.93z93 dated 23.5.05.
tA_}}e:.giV§§g_ ttiégtt :t_t.i’sc:f;:”:(iizct ef pmducing fake medical

.V%_re§:n{§izr.<:-mztent for uniawfut gain an enquiry was

V §ih'sti'iut%.é<i..':1g;ai';–1"3t the w0rk.trsan who was warkiing as an Artisan

'ezfiéarvthét{T.dt;~a0ratit3n ané after enquiry, he was dismissad from

A sert3ic§t:'<311 23,598,, .aga£;;st vahich, wurkman raimci a eiisputa

Sectican §0(-4–~A} {1f the I.¥,).Act bcfsra tits Pri. Labour

Ccurt, Bangalmc. The iabour Ctaurt by order éated }.7,5-G5

w§1i¥e setting aside the order of dismissaf has 0:*dt:'"ra7d far

reinstatemetzt to his ariginal past with mntinttity Exit

withmzi: back wages. Being aggrieved by the tyiifiiifixlifii'

back wages the workman is béfare:-..tf;§s ~C€;:jr%- 4a:idLA__v§»3i[fig

aggrieved by the order of :gai::_$t&téin~£:iii theV VM]§:2agett:§;envf

before this Cmrrt.

3. Heard-__ ..

%ifi3;*ar§i ofthe ¥ab0ur Court is that
the wfaykmafi h;;S’VA;E§e§§r1–~._.f§iia<},I1itted in the criznirzai case: due ta

inS1{.f,5Qicnf'infi:est§'gaii{;z§:.It has alga observed that the (mmers

. ., 4§;v'f"'tAf§e2"'§1:'1:'*»€:§icg'_=..t} sht§ ;'i§&}&2ave appeared befbm the Court and stated

by the wmicman do But beirmg in them

afié it has denied to award back wages while awarding

" ., " rVt:é;;st2ii:eme:;t with continuity ofsttrvice. Afie: {einstatement ihe

w<:3rk¥¥:a:z saié tn haw Wfifkfid far two years. Now he Wants 13:}

resign far the jab- However, in the izzierest of jzistice, whiic

maintaining this Qrdar crf labmzr Crmrt in granting snniinuity of

W

service it wauld be zippmpriate R) extend the benefit sf

consizqizexxtiai benefits since the mbour C01_1.rt_ 'fiat

specificaliy denied the cnnscquential bc11ei§ts.V'§§$"'ti%:;c:' V'

but 'W§th€)i.i{ back wages.

5. With thf: above 0bse:*s*2{€*i:i§1s_; flied by the
workman as well as by; thézt M&nag§’::.11’é’:i§vv~:§fedisposed sf.

L IUDGE