High Court Karnataka High Court

B K Kabbur vs The Divisional Controller … on 10 March, 2008

Karnataka High Court
B K Kabbur vs The Divisional Controller … on 10 March, 2008
Author: Subhash B.Adi
Z 1 -
IN THE HIGH counm or KBRNAIAKA Am fiéfiééfibaz
DATED nus 'THE 10" am or !~I.35.l1;C.?1'-I,, §I.';-:'x"il";':i 

E F in "RE. A_ 

 

B
THE HON'BLE MR.JUSTiQfig§fiBHfi$fi*B:Afii *

$'a-".39. HG. 1fl38%:'2$05  r}$'mlfl3.'§»?G;'E'G05{I:K',

In M. No. 1uaa'a%x2o'cs»sL%=%i

H.K. Kahhu;=. 4 _u¢ ,VV_,

E3.-"0  .,     

Aged aiboutt :5r'e»s§;«--.1;a"';    '

E:::-KSP;I?¢''»-I3;:V:i1re..r:,.V  '  
Hnfig§*H§g5E%£;"KERIC;"*""

Rf: Heh:u1Hafiar¢*-_ '

L?'a.I'V:.'.A'-_.';..':',._  *3.-..*.,'a=%.:_:."~;'_\..=:t. ...PETITI£':&%'ER

is: M»? mmmsnnmtait, "'c';.a'":=1-*3':

:      %%%%% 14 «

 Thi-a. _I3::i;v:'§:ei*~iona1 Gontmllez,
._ "-'.__I*.fii*u*ii=:.;i_.c:»z:ga'.1 fiffice, K"SR"i'=C,
A V   . .. ..RESPONDENT

*~  ?',;En'.II 5__l= E_l;I_:Elil1'!IULL_A_'fi SLTAZELIEE; 

 "in:-it Ea *-- -'-* file un......"-3

Eirticlea 226 and 22"! aafi tha Cenatitution of

India; praying to meat aside the -order dated
{IE-.1fJ..2DI35 passed on I.I).A.. No.'I1f199"I by the
I~Io:m'Zb1-a Laban: Caurt, Chifkzmagalur Wide
%.:~.1'-.a.--.:'-.1.*.'e- J} ; qaaah the era; 2: Ne .
I':5T.H$N.DS.2816.*'8.r'6'?00 dated 16.8.1997 passed
by the x-aspondent mun-a' xurm Hi"); to direct
reinstatement or the petitioner with all
conaequantial benefits.



.§fldia¢ Ffiayihg

BETWEEN :
In W.P. um. 10390/2006:

B.K. Kabbur  
9.3%  Sab; ' 4
H.-g-ad -'.=a.bc:'ut SCI ye-arm,
Ex-ESRTC 1':u:i'u'm:,  _

Badge: I~To.5E'?1_.. K3RTC.',.__ 

E-L."-:::« Neahru Iiagar  

Belay, Hgaaan piat;igt;} 'a_  *@;§BfiTITIcNER

gay 33:. H.§-- Egamgééaaéfigx, ADVGCATE}
AND : ""
The niviai$§a1*¢Qfi::e11¢£, "$

NEBamm;»3e1;a:y5._ '.Ww_f ...RESPONDENT

 _:aY.$fiI} EAiRfifiULiAH SHARIFF, ADVOCATE)

u'E'hi:*.s_ E'.'f:=_."."i..tt.;"".'LV£?e:a7_:ii:i11 ii: filed under:

3:_:»:,ti.r:1':a'.s_' E25 " 2 ':2:-I§_1:he Canatitzution at

E1: M
-4

4.... 'A +-1..
:. a q":u_..-'5 I..a.u'5 Charge meme

0 'E
- A "'L----dat'ed 115:' 23.9.2002 hearing Na.
_'aEe,Ka;3a,5a.Bavi.sihbandi.Gai Haaf2SO7f@01
 de:1:fe:.;;1'% 2*'3_,_j9.E-:D05 passed against the yetitianer
"--.€'.=";n:i~42I':+:--u':.€:e 'G"} in order No. 423/2005; direct

. ...._.'-_.... *.... ...............L.. ....|:.' 1... _ ' ' ' '
-.,;.e.-u.zu.a«.t;:ute:::.u=:u» w. 'cue §-'%'%t.1.'C1Gn%E lnt-.-'; aemlces

._Fr
£1' nu.

kzufiifheu raspun-slant - Corporation.

V' These Warit Petition Corning on for
valiminary Hearing in 'B' Group this day, the
rt '.E|.':E..dIé'a the .1Eeli:.:n;ei%:-

E': F. B E F.
Writ. Petition No.1038EIf20Dfi is directed

against the award dated 05.10.2005 in I.D.A.

Nm.7lfl997. 5§&g£'

--\



pa'. .

an-3-an

2. The petitiazmer alleges 

Charge Sheet datad Gigfiérléfié,{ aii@gifig,}anW.V

assault: on tha Aaai.ss't§I1t  Ws:_'«'.f3s.  
this regard an   s-Ifis-.  and the
Enquiry Dffi-:':neaAv::r.,4":'~  ;:eport: on
1o;o9.19a3, 1h§;a$#§$&; °gg 716.09.1933 an
-Easier   §«". m..:'£:,;:_ fig};  Eaased. 'rha
P'5'*3it3;l«'5!¥§'§4--'+--51".;_:.»»   éiiaputa in I.B.fi.
 C-ourt held that, the
-sra.:i£1.i_4i§-*  and prcsper and also held.
  is net proved, accordingly

 t:11'm£:e;L;15t:a:ttement with 75% backwagea.

  maid award was called in question by

 .. fimianangaamant, as wall as by the petitioner

Eeforme this Court in W.P. Na. 3014811999 and

Ii.P. }~Iuc::.ED63'H'19B9. This Court allowed. the

writ: petitigzl filed M the ,a.;na;gement and set



Labour Cnaurt. at para 8 this Court *'h@a§'L:'-Vf'qund

as under :

fir firm: that 

:

,de*ec3u. "-1f.I'i:--;-* ast~.a.+.~,.';.:.~...*.s.'

 5. I211
enquiry ____;'.~.1:'<:a<:e;e;_¢iVV'.:J."».*.1_r:;_:'a_,» _ _
ss:rui:in.rL.aifi5§fA'-- ch-tent'..§§1£1g;?,Ti::.o;r:ing' to the
srnzan-::.Eus:iz:In ba.s§_a§'1f":E:f2az_t¥'r;5§j~,ii__jtzhe liabour
I'.'."ct:-11.gf*15:l'tZ«"1..i'g.I":::i'Lt;i§..__I';é1t?5; passed the

  . 

4.,» “”” “113”;1,V§3L!’-.’thfi’t’;~~’flth.5 award is not well

raaeuiriing .V Einft Jfamafld,

afii’m.e..e«1r:itnas3a5s arm. while: considering
‘ –thsa,4V’=&vv.itiss=nce of three witneaaes the Labour:
.”C’.’I:l’l1.1″.’_’C.v’V’.:’:_-!’.iL.:Lz§-‘Slit cmnsiderad the evidence produced

in-‘a:fc_rhé< the Enquiry Ctffiacm: and found that, the

V Eh.-3:'-,;'& i .=.. pi.-r.:~.rad an… cunf i mad the Drier of
puniahxfuant .

5 = Laaggiegl 59431531. for the petitioner

fair and propar, it is for the management to 5

/.

rra/”, 0

m5-.-

provs the charge and it wan nut gpéfi fig tha

managament ta refer ta the evidefice»ph&dfieéd

bafora tha Enquiry 0ffi;et;- HE alé¢tfififimitt€d~t

that, the evidence Qrodfic9& EQtfiétmafiggtfiégt
aid net grave tu§ltchat§%,’;t§0fi§””dt the
witnesses tuxngfixhoatiit fififi otter witneaa was
nut a yarty to tfié ifitfidtfltlfing there was no
ether m§tatialié#t§@t_th§uh@t;rial before the
dctmea submit tad that, the

charga_havIfig-not=ptfiv3d} the Labour Court was

rs» _.

£3

nst_3usL1i aa._ Ha_alsa railed n a judgment

It

¢f tH®.fipaxg¢¢firt3:eported in iii iii? if if

m.§’tm::.~o: Inna llI!’1′.1fil vs. namzmm

Luann. coon an uarnm and

tA éuhmittéfl that, in case the enquiry is held as’

mat; fair and prayer it is opsn to the

“‘5: ‘
man=~%ment to laad evldense. In such

circumstances, the Labour fiourt was hat

justified in relying on the evidence prednced

befora the Enquiry Gffiaan. sggg,

$6:

6. Learnad Counsal appearing “fdfffikthe

Managament wuhmittad that, it is-$bt-fi§@t§p¢m

to tha petitimner to contend that;
Cnurt cannot uanaider thdt@§iflefidaAEfi§$fiéad

H$h;¥F court

1+’
I
I

b%£cr%= thg IEnquizy
earlier procaadipga,”ht§=tcatefifiricaily f6u’d
and directed x£fi§t;gi£h%Fm:§bQur Court to
cwnaidst,~th£ i§§id%n§§3tptb&ttad before tha
Enquirzj? in the light or the
chaervgttfifigfimafigtfiy”thia court. The Labour
cmfigt hag ééfisifiégéfi the evidence prad_ced _y

tha Hanagement before the Labour Court as well

§é5tthg afiidsnce before the damastic enquiry.
Vst fie filfifi auhittad that, the urder paaaad by

tAtthis’t@urt was nat questioned in an appeal at

@£Q:w any other Forum and the said order is

‘.I….+–1-.+- ..

‘1 Hflbu hhfi partiea. Having acceyted;

it is nut opan tn the petitianar to argue tnis

groud. He alga submitted that, the learned

Single Judge cansidering all the aspects found

that. the order of the Labour Court was not

t§hé’@E5Qfitjt

-.n_
, .

K

game .ieaue’ again.

based on any reaeen and the Labefiriffiaurt

should have eeneider the merit.

aside the earlier wh:_=.,1;ier_;
this Court has ebeerve’c1.:thet,a”t1fie”:Leheur Ceurt
eheuld. have Satttieieei*tfie>_material placed

before the_demeetie enquiry before coming ta

1.
H.

(‘4?

fififiéiufiififljafifiithit.ttfifif has
between age §a;;;¢$;%e it is not open to the
against the said order
not itie2efieerte”thie Court to cenaider the

Since the parties have

eeeggted the eid_; and in tetme at the said
exfiei, th” Laheur fleurt h*a exercised its

‘power 59 considering the evidence before the
V”x;LEfiqfiiry Officer as well as evidence produced

-diixing the course ef proceedings before the

Laban: Ceurt. It is net in dispute that, the
Management hag examined tuzee witneeeee
Though one witneee “ae turnefi hostile but he

alae admitted that the incident has happened.

.?. It is net in dispute thet[1tfiieeCautt,eet*

is n

Further, two witnesses have apaien ah$fi§ the
innidant they may not be party to Ehg ififiiafifit
but Ihave stared about ithfi-_infii§éfit4xEhd¢’tfi§;i

evidence of those two fiitfi§§$e&=§i@afiiy{Q$pw i

(ff

-.~a=.1.:; the incident g:g;¢..i1%1;;p:;rgn:e;;’ V-.§sg’-;1é.1″””i1ii:idar1t

fling Efifiéfifi ii ;

U.’

another amlayeé’fii$tufi®i£§iihe,pub1ic peace.

a. hav.-am; feund +;h.=.=~..,. the
chargé id gififiafi 5n the ®éSis af t a 9via=nca.
I #0_fi@fifi#&ifi$&%3 tfigie is any juatificaticn
tn iifiterf%fi%jifiifhfi the award. The only
gontan£i¢g”itfi&ti:waa urged by the learned

gfifigéi far £55 yetitioner is that, the Labour

riv

aura fiught mat ta ua¥e ceneidered the

, F

“evidfififié adduced before ths Enquiry Gfficer.

V”n, I find that, thara is nn justification in the

v°–$aid contantion in viaw 9f the earlier order

paasad by this Court.

9._ ficcardingly, W.P. Na. 10338f2U06 is

diamiaaed. fiince the other writ petition

(W?

ug-

filed is the consequence to the of

punimwaruent aubesaquently passed

petitioner. In view <:s§J ""'t1:«a vf:r;a;f’.”j:L;iV:i:u;»=.=.VV1:vii<2JnVL'v-.&<:-ff

the award, the 19.19. No.af1L3_3'9Df2'OvCIfi.. %g]'s.. "n.ot
%ur'..*i'.*e fa:-r. monaider'-a}{:'i.cn. V. the

awe is also r:§.i.*.a31jeiaa:«w:i'.–."L_:'– V'

, , % S.-3/.:v