High Court Karnataka High Court

Victor Chandra Mohan S/O S … vs Steel Authority Of India Ltd on 31 July, 2008

Karnataka High Court
Victor Chandra Mohan S/O S … vs Steel Authority Of India Ltd on 31 July, 2008
Author: Ajit J Gunjal
IN THE HIGH COURI' OF KARNATAKA, BANGALORE--. 

DATED THIS THE 3 18¢ DAY OF JULY, 200_8_    E: A 

BEFORE

THE HONBLE MR. JUSTICE    T

WRIT PETITION No 42555 ORQOO2 (S)iA   '  

BETWEEN :

1

VICTOR CHANDRA    
S/O s MAs1LA1v1AN1 A ~ A   

51 YEARS     2
PRESENTLY wORIGNG'Asv1:>ERL,*'1fY MANAGER
AND R/O MISSEQN COMEROUND   
S-HIMOGA__13ISTi._..i;7_ '    A

(By Sri R NAO§§Nmi:A  O 

AND

1 STEEL AmHOR:TY O1ra'Ii~IDrA LTD
  EEEEE 
A '. V REP?!) B3' 133 MANAGING DIRECTOR

 ENVGWEER

 AUf'rHOR1TY OF INDIA LIMITED
BHADRIWATHI

KsmMOOA D1ST

  " MANAGER AND
_  EESECIPLONARY AU'I'I-IORITY
  V"'Sq'EEL AUTHORITY OF INDIA LIMITED
  ~ .  A 'BHAORAVATHI
  A ;sHIMOGA DIST

 RESPON&NTS.

 PE'I'lT}ONER.



2
(By sr: RAVI PRAKASH, ADV. )
THIS WP 1211.39 UNDER ARTICLES 226 AND--.227 on'
THE CONS'I'I'l'U'I'ION, PRAYING TO QUASH THE ORDER DT.

15.1.2001 VIDE ANN-F BY R3 DISCIPLINARY 
AND ANN-H DT. 6.3.2001.  ~  

THIS PETYPION COMING ON FOR.  _

DAY, THE comm' MAIDE THE Fo:.Lo*.m§e:f.: _  A  .
0RDERo oe" 

The petifioner is quee'u'.o§1ing file  

penalty of withholding age  efiect

as per Rule 43(B) (i) of 3/I$Le.  Rules.

2. The    point of time was working

as Depiityé'   in the first respondent

V compggrxy… a memo was issued to the

the Superintendent (Mechaniml) alleging that

on petitioner was not present in the

H V’ . 6-30 p.1:a. At about ‘7~30 33.111. there was a

‘ e44″‘V.:oajozf_.u’oi1..ble in the Electrode Driving Unit. The work was

.jj.’afi:ei1ded by the operation stafi. The petitioner was not

” in the departrment at 6-30 p.m. The petitioner’ was

advised to take full responsibility in the department andfl

./

‘j’

authority to reconsider the case afresh. The ”
authority after remand has confirmed title.’

disciplmaxy’ autho1’itY- Hence, tliiafietitifilbji it ” % i

3. Mr. Nagendra Naik, for the
petitioner submits that of ‘the does
not disclose that any and the report is

contrary to ttxetreeoiéds. enquhy report.

4.

5. It the order of enquiry report is

not Btiit, hoiiiever, that by itself does not mean

was in support of the charges

a case of no evidence. Indeed there is

_paueity cifexiidesice regarding the conduct of the petitioner.

the fact that tlw enquiry report is not

worded, that by itself cannot dilute the findings

it ig “reeexded by the enquiry authority. The disciplinary

u it authority has taken into consideration the over all oonduct

/

/’

of the petitioner and was of the opinion that withholding offl

one increment with cumuiative effect as penalty woukd

sufme. The appellate authority has considened.

and observed that the disciplinary authofity.A”‘i;V:fié. ‘–V%av,’

lenient view.

6. Having perused the orders4..Qas$’ed’byV *

am of the View that §_1a§ }No marit.

Scl/–

Judge