IN '1'I~II5 HIG11 (.T()UR'I' 1'«' mRNA'1:»x1<A AT I-SANGAJ ,(._}R.I£
I)A"II'.E£Ijf) "11-11$ '11--11: 1.9m DAY or :\'r.:m'a:.z\/11-s1«:1< ;z<)Q9.
PRESENT T T
TI--1 E H0N'1:31.,1:: MR. P. 1:). I..)INA.KARAN. (3:11 1121-' Z1j:r~1«:f I .
A.I\"I.") .' V V.
'I'I--i.I.?, IT1oRAj:'1(:m
CENTRAI,.OI?I?1«<é1;:.';'. ._ .
K.H.ROAD. _E3AN(;--£\;I,OR.E2,
BY ITS CIHIEF_1TRAFT{1(i? r»/§.;x_N2a.c31:::§2."v.V .
REP BY I'I'S_(1fi1IIE:}.I}' LAW 4(,')T1::€'[1c.:1-«:'1«_:(.% :} '
AN D:
:3?' AS1---1VI{A1a'15 « ..... .. «
. - /'.. A'_1;3(_}I..{
A ' N().4% _I._2'.-11 "MAT_E\'§...
V54 Y1«:A1'$5;..__ TANNY R(Zf)AD.
P'I_LLANE_\EA {'3:;":RIDE3N'.
III ":s'1'A£; 12,- E'3AN(Z}A],()RIE.
~. ..RI%3SP(T)NI.')}E3N'3'
Vv'RI'I' AI-'I-'IEI,A.I, IS I~'11,I*-I-If) (2/8 -41 C)?" TI-II-i K£\Ri'\fx'YI'AKA ITTIIGE--'1
;f,T()[II"{'l' ACT I."Rz'\Yl§\?(.} 'I"{) 81171' .-'\§31I)IEZ-- TIIIC ()RI)I-CR I-"AS81313 IN
"'WRI'I' PI* l'I'§'I.'I(..').7\' N().4é%{i5i5/2('}()FTJ §f)A'II"[.£II') 5/I5/2(.)(')E}.
MISCW. IS I<'II.I<)I") 1.5/3 5 or' '1'm«:. L11'\/§I'I'A'I'I€)N AC1'
PRAYING~'1'() CONIDONPJ '1';--11; DELAY or 22 DAYS IN E~'II,I___NG '1'?-I113
APPEAL. ' "
WRIT AI-)1--"KAI, 65: MIS{f.'..\7V. <:oM1N<; o:\; 14-'':'z;:1;I.:\21_Ié\s_g§R\f
HEARING THIS DAY. SABHAHIT J., Ii>1+:":;._1V:\rEj§ T'*1--'§-11<:"
FOI.LOWEI.\I(}:-- é . H
JUDGM§§;§g'
This appeal
WLPIw14463/2009 benggaggnevga:g«:5¢(nucr(kuea
5.3.2009
wherein t}v_/1″c:– of this Court
has allowed 11.1152 wrif”pt:ti’L,ic)’11._”i.11 ;;>21r t; 2i11d set aside the
ordeixf of C1.is.r.1_iissz.:1 ‘.<_J§'. _{1'lt3 writ. laetiitiioncr cleuéd
13.12.2003 'c11'1dCii¥,T€?"(i1£é('1 E';he C<_.)1'pora1,i011 10 1'ei1'1st.a1@
t11gf: "p!;'.t'.i1'.i()m:1_'"}3aC'ii 11:10 se1'vi<.'.e with ('%o1'11:i1'11.1if;y of
. '~&'»,,e1'vi_(ic':, _H~0wever. ii; is held 1"ha1i" the pet.i1'.i0ner is not
" ~.ér1i.it.Ié«:§fgt,Q'bézckwages and C0211SCq11E?1'1i'ii21l be-me'fii:s and
will not be enmled for three i1'":.(:remc-:111:s with cumulative
'a"a&af
2 The 1'e-spn(icm. 1’:e.:’c.*i11 was xv1*}<i1"1gg 2:
(1r1've.1' in the z~1pp<:-,%IEa:1£ ~(.',01'pora1ion as 2: pc;:1'ma1'1€:n1"
.\\éZ
4
The L-‘=nqui1″y <_){'i'i<__'c1' £:'a'1iIe(1 to m:1si<h_~1' tI"1<-*, e*xp!a11atio11
givc1"1 by tI'1<-;* pc-%1.1'tium~r zmcil 21 $c1r(:()1':('.I Show can:$–<%._1'1′[.i(“e
was iSSLiOd to 111m pctit.i011er on 11.7′.200:3”._§:1–1.<jVI'1géj~T.vv=ift.h
copy of £1116': I"i1'1(1i1'1gs of t'1'1,1’1c;u:’1″_\_: ()fI’1′(_.’.Vt:;f1; ‘E}1’1C’i[ }§)y r)1\<1Tc=jA1"<
dated 13.12.2003. 1110 pct'::i.1_:'(:f.1;"1»€:;V1"b: \&r2;}$:_
s<»3n/ice. A ' A
-4}. The pet,it.i():-1&1? a {If
Labour Court: at. Np. 2×003 under
Sect,i0n 10{4 fA) .f_ 1″)is})1.1t:e&3 Am;
(Ke11flr1éiiié1kaiiAn1’€%iid1fiej’11, Ar:’f.’}””‘If977]. The-=. Labour Court’,
lieafiii t’;1i1ci-. 3′-1.v:”V”‘g*:{I-1.}t*;’1iéw,gj:’:.. me1’its. I’1ci(1 1:}’12:=n. {I19 dmesf’,ic:
e11qL1iry.V_\7wi’1s ‘faii*”:.§.1’1’1:_f:1’—;§’21:§.sc%ci zm awalxi (‘lair-,c;1 8.7.2008
rejQc_t.i1’1g f}1¢ cEis;–)uAt’.€s. “‘ }}3ei11g aggricr\rc:(‘i by the-: said 0’rd«;>r
of’5’i;11¢_ EM.g}b<_)1.1h1*"C.QL;.:'t. Wm" I-'<==::1:1'tim'1 NL1r1., P32-;’a1″1g21l(.)z’c in l.I).N0. .124/2003
cia.1r:c1V__v’E%..7:}”Q;()O8 (?(_)1:1(‘*:1(“]E12;.;’ Ilmt t”‘I’1<=-:* e-..1'z<;:,1i:*_\,,T»-' I"1a('1 not
becri .(_r_<:_§r1ch.1ct<2d in 21¢(.:()1"da1'1(%(' w1't"'}_"1 lemx. the 1″1
.s1ibn1i11.<=;%d lay t.h<2 ;3<:*t.jt.im~.1* I’1E:i.(f1 mm }.)e<:1"1 'lake-:?1'1 int:
xfi,
5. The Eear11ed Si1’1;§k-: J1.1(.i,c_§<'._ 2.1ft'e:1* l'1<':re;u*i11g the
lee.-11'ne.c1 eo1,.msel a1p13ea-11'i11gg for the w1*ii' pe14i1.io1i'1_erd. and
the lezmled c?om'1svl ap1.)ca1'1'1'1_;g %"o:' t.i";.e 1'es;p'oz'1'de_1"1€,__by
order dated 5.3.2009. held that one of tolae.
deposed before the e11qui1″y {=)_f’ficir=_:1j}’h’ai’.jf”-the’–..m:}to1′
Cyclist would 1″1z’-we {e1.k11.»i.ii..1:le 1)1;c:e”2iL1fic):1,”‘tin:_ae_eidem::>
would not have occurred ‘”e;1j1ci, reriy}’1ag_ on} the said
stat,emer1i. the ct1’1(11oi.«i1§y’_gi’)17fice1j 17i<;%i.dA"'t';E.}a.1': ihe charge is
partly proved. 'I'11g'As"v»p}gtr11.'-€1e('?ct13teci by the
I
C11'S(fipiiI1'c"1lT_\/"'–..&i§{f_T1()iv'if(f;Z..*_i'£ __»E1tj_':-1.ci ,1',"i"V1V-at' the eha.rge of
negligeiiees. 1.)1"'o\3'(*(oid"~2'§ge1i1'1s_f.'The pet'it[ioner and passed
the O'1'"«d.€'£«'. of Ex._1\/1.10 shows that the
a_ceVid_em: v1'1ot oz'1_Al'y due to the neglig_ge.r1e.e. of the
pe1:ii:ione,1"; ..1')u1: ei§sod1:_cr to the ;'1cg;lig;c21"1('7<? of the. cyclist'.
ridetf of the cryele was afso <~_~équa!ly responsibie.
I,(;-{)_l<;iI_1g21Aii'~»'EX.M.}i3, the leamed Sir'1§_{le Judge ()13se1'Vc2c1
nthat: the motor Cyclist had taken 1*ig;'l1i4 t_z,1r1'1 211116 almost
"ore:-1:;:'}1ed the ('?§1'(".fL':'. and in .the ci1'c1..1msiamees. w.i1';}1()L.:t.
V.–there being any evider1(j'e as 1'c==:gge.:1'roi to t:mff'1'c_r signal and
also as regarcl to who was at 1241,1111. in 1"1'1o\-'i31g tihe vehicrle
\j€~
7
:fi1*s1… it (:e.1.z’111m. be sa;1i(.i H1211. the pctiE..i0z”:&=:1′ 310119 is
rc5}’)()1″1si1)I.c1 fox’ i:1’1(‘*. z:1(t(ri(k-mi. ‘i”h:_.~ po€.i:i1″:(-1:1’ (..'()L.1i~:_i }’1e.w@
taken reasonable (“me to zwcaici the Ei(‘IZ(Iid(.’I}I , biIf ‘£P\.’hE?¥7
the signal given, 1’1()rmaily VE-‘.hi(‘_’.1fi’.’ st.-d1-ts’mmzmg a1’1dTif7
the person c.:ome=. in bet.w:éc,1T1, “may ~:’F:~g=f’«._in “‘s1.zVbh
CirCur11sta11(teS, the 21(_:c.:icie.,nt’, (:()t,rE.ci”1;>e 1.)()ssj:+i’r§£tz”21:Td ‘i,hat}
by itself may 1″1o1T wa1*1’a1:11 “£)&1’t:ic?1’ (‘)f'” ~V;<;A-z1'n_11'1,.if:. 1,0’A1″c:inste1te the p(‘i.i¥.i()I’IC1’ ‘::)2.1(‘.k into .s.se,1’vi(.:e 2’3mc.%
1 gr211f1té§ci_« t:<).V1'1I,Vi_'1~~n.1i1Ty of St.'i'\-"i('.'E'T. I–I(mrc\»'c,1'. Iee;u_*11<=ar(1 sixxggle
Jficigc. .c)'rc§e1'cr(E 141'1at, t:he pt’,ii:.i01’1e1′ is not em.it.Eed for
bz1(?l§;Wagés and (t()nsr:>(]uemial be1″1cfiE;s 21116}. wili not be
AA6:x1tTii:£€»é’d for three ’11’1c:_r’ernem.5 with <.:1,.:m1..tIa.t:ive c3f:feCt':.
" 'B_ei:'1g ag___{gr1'c:vc'(:i by t'11'1c: 1-said (_)1*<:E.er of thc ltzanfxeci SE1"1gIe
\j%.
8
JL,1cigc?. t’E’_1e 1’CS]J€I.).1’1(‘ftII”1f. –CZm’p01’z»1t”i11 11.2125 131’c:fe1’1’e(:1 this
appeal. There 21 dciay of 22 days in filing ‘the ap’p_e’c:13.
6. We have 1’1.ea1rd £:I’1cF 1ez11*11e<:}~ "–Vr§f0Li"I1Sei
appearing for the appeliallti.
‘7. The lea1’.ncd c()L.z1’1:3e] for ‘a:ppelE;:1″m..
submitted that. \2vhen the (:h211’§_.._fQ of-1i1Tc:_§giigei1,CE%- iii” V(.’:21’L1’£’3i1ig
the accident. has be->91′; }:*1*oyed. r.)1’d;»r1f”‘§;ff_Vg1is1§niss3J »
cannot be said to be dispr0p(51itiu–1:1ate G1*..sh0c:1é:ing to the
ConsCié”f1e£: })i’ tli%:”C<5t:;*t, a11d"f.h'é1'efc)re the learned Single
-Judgé:,WaSV I1()1. ‘}1:s%’i1j_fied J1′; m0d1′[“yi:1g “U19 pL111ish1’n€1’11’.
imposed D3: the’;a}jpcl’iéi111 anti T110 Iear:1e(i Single Judge
to A.have'”‘(‘i’c>1V’1firn1c:ci the award passed by {he
“L-;%iVb0§:;ii_Cd’t:.1’f_j..:m(:I cIis.sm_issec.i the Wm. pet:i1.i0n.
We have given Lteirefui c0nsidera1ii01_1 to the
“en1fl.ent.i()r1 of the 1(?El£’1’1Cd (totmsel for the appeilam. and
. S(tI’1.1{‘,i1’1iSEEd the 111at..erial on 1’G(‘,()I’d.
‘\\,…’>-=5
10
£1(3C()}’dil’1§___§ 1.0 ii.}’1c i’i}”1(.ii1’1g 0i'”1}’1c Cl’1(}EIiI”y ()i”f’i(te1′, (‘I”1211’g.;e is
partiy proved. U1’i(i(%1’ tile (‘iI'(?1..11’11&-S’:i:1.I’1(“E?S. ii ci{‘:”‘.»i.1_1′ that.
the orcier of ciisii1i$se=1.I is (iirs.;;)mpr)r’1″i_01’1aE’e-* i’:.c3.._’i:h¢§’giztoveci
charges. The 1C2=i1*11eci Single Jiidge has 1’i§§;1._1ui’,i’fl~,?ff;.-,=t;?i’i. :33.»-ids: 7
the order of ciis.~:_;1:1’1i_ssal ciathfil 2<72C)O3*.§:EIfiiCi' }"i§1S
ordered 1'ei1'1sL:;n'.e1"nenii (Jfihe pé:'$.itic.»i"1e1' V\4't'–'§'.{.}7.."(E'OI'}"iiiii'L!iT:y'i
of service. but wit.i1’t1¢_ any “~._bVé:n.e1f
would not be e1’11fiiV_tVl_{é.d._ ibif 1~h~reL.t~~V.fjV ~1i’1(?1’€l}1€I1tS with
cumuiativei}: *1.’
‘}{2NVi1’2i4i2;i ‘j.If§¥gz_}iVi”(i. fo i’_I%’1c-* abox-‘ .’32,-lid facts and
(%ircéun1sigsgums Of’A’i.hfi’*…{§tiSC?. it is (.?i€iE1I.’ i’.11a=1.i. the 1ctai’11ed
S’if*HI:: ‘ L,Iv1J1d-i(?fV”V\:k?’:;1.-99;’, ‘L.:st.ifie(:I in. r1mciiE*vii”1f ilhfi.’ ‘€l’1£:1]E}V
V =wiiIipAO’s:~e’Ci ptfm the writ peii1;i(>ner arid. the finding ()fi.i1e
is;ar.11’ed”‘Si:1*c.iir1gl}z1 we hold that 1.h_er.’pca.} :~1m”i p2:s=s:_s ‘i’.1’1c-? i'()Ei(.)\MiI’1g:
\\,f’:»