High Court Karnataka High Court

B N Kumaraswamy S/O Nanjundaradya vs M/S G R Engineering Works (P) Ltd on 8 April, 2009

Karnataka High Court
B N Kumaraswamy S/O Nanjundaradya vs M/S G R Engineering Works (P) Ltd on 8 April, 2009
Author: Huluvadi G.Ramesh


wmvsoao–wmwrw efinsvawvt in

mwgma Wu mmmawmmmmm amwm wwwww mew” mmmmmammm wawm mmgm MW flmwmmmfl Wmiw a;mmwm= mmmmm iriififl fie

IN’1’£E mm-z cotm-r oz ma:-mrnxa,

nxrzn ’11-12:5 ‘mm 08″ new 02’ APRIL ” ‘

amznm V H
TEE HON*33:,3 rm. JuswIc;¢%rrrx. w:=LD1 G 1 ”
wan’ PETITIGN no.199:.é}’2oo5;I;+i:*1:@.§.= ‘V

:

s N xurmnaawmr

510 A % _
:11 ms. R.-‘0 :33,’, 1:: erg-259%
mnmmzx pzmrag A

(By 1

ANEI:

G ‘R. €EHmHmgnmé§i§mxs (9; arm

saaIm*3mm.%mAn%

. “’13-zgs 33.9. FILED Bums. zmxcws 225 mm

% ‘.51? comrrwuxm or mm». mum TC}

V Amkn DT. 3o.6.2c>o4 ow T!-IE mzsxnxm
xx Amn. I.AR)IIR cotmr Am: same mu

2,>g,:’

:-IUM.t.¢MIfi0ou

‘e~0w::ww”vm\voyI”‘vs1 vemluwagrmriis mumaruwwfi: wwé mmmmwmmzw-m WWQWHW MVMIH K3?

2:3.a.2oo2 on aim nozmsrxc n:1~:QU1Ie,::__””.’V§;ir;a$’A« 3

m2¢Ex.A.. man 3. nxspscmrwzr mm 3’1-c.-j’–

mxs mp. comm; an zo§%:4m,a:éLiiiE~_””rriIs’v3:;.:a;j:;;_%’

ma: COURT mans TI-I3

The pati tigner 1 , ” kaauance cezf
wxit of award passed
by the heart, Bangalmze
in I 30-*G6-2004 and the

order: tbs Domestic Enquiry

vidau’4;j.¢§LxL-2uxI.zV.re§_f?-?; .-gnci n and t hold that the

é §nti j:a i””‘L:’i. :::fi:.t::i,§e:1:;’Lo1: of diaeiplinary proceeding

Ai’i:!. in view: cf absence of specific:

2 fuxther to modify the award
‘ ‘ H ‘T 1 4.” ‘ = the zc:-espondent -flanagwzvent to
4’_’_AA..’_§éta,_3;1x=”;;é:’é:e:ta the petitioner with cantinuity of
_ “am§.’vi<:e with full back wages and other

" ' " Vcanaequantial relinfa: .

\)(E_;J'

swmmi n

mwuwu wk 6h\l'°fll'kIWO"%&W'1¥\J°'I WKWW ~a..e..¢w§arw WV vmmmwmfimmm wwwm mwwmfi MW" WM%¥%M%fi%WM WEWW mwwmfi WW WMMNMEMWM WEWW mwmam WW RMWNMEMWM WQWW km'?

2. Hyard the learned counsel W £§xjf tfia f’

respective parties.

3. The patiticnar ‘fifi%i*.wo;1i#g :£fi k”£hn
Iuspondant –C ohm rm, t ” . ‘ Rgfiii’e:§§;aphor
and he was paid aal%iy §i;fiu;2;5§§i- p.m. and
his ssrviaqg 10-3-1988 .

Thtcughoufi fi§=§i§ fifigfiinfi ifi the night shift.

alleging ufigfififiégiéag fififiéhéa for the pariad
fram J#nu&£y §§ §@1f i§§1; a show cause notice

was ia§ue§vahd_k§7$a§ dismissed tram aervi¢e.

. _gpwfi§%:; by ia§uing a letter of warrant, atder

VF§f §i3$£§fi&§ was recalled and subsequently he

nah ieiaafigtfid and thareafter, an enquiry was

“,, held a@&.he was dismissed tram service. The
‘ ‘§ai§”prdar of dismissal was ahallanged by thm
Vx= fip§%itionax bafere the Labour Couxt. whidh was

frajacted by the Lahqux Court.

W

“” “””-;.””..’f”” W WMWWWHW WWW Wan mmmWm”””‘%4-va lruzuvm mwawm wr wmwmmauw flew” uwwm Wm” lwwmmmma mam; M.

4. It: is the amgument at the learned
ftaz: the peetitionex that the charggy ‘
against him are vague. It ‘;iA»§'”‘i:§,:1§~._

that when once the c}1a».1:fg*aa: v1.§1rxel1«II.§c.«’§’.A §qai;1′{§i: ‘

him tor unautharised absagfizs a.z’e. _ slay
the Hanagarasant ~..1;ha haa:§””a:;i§::e1,-utod
that he will be ragga; duties,
there is this 155119.

1%.ccrdi12gJ:1jr’V Labour: Court
did n:;*u’i:”‘”‘ the material
evidencger Elie Iianagernent, which

has {::_–6-1998 and

ujfthe quaaticsn of nainstataznarnt would not arise.

For the various chazgea }.ev$3.1e<i againat him.
9%.:/'

the petitioner had been dxmnissag

araz:v;i.¢e. of which the Labour Court M

rajmzted the reference .

6. The main xjis
that throughaut my gaaékiing-»%%.;n’fiightv%:§ shift:
as Radiographer. it has
affected “‘é§¥ra vaxiaus
hatazda in”‘i;§;gh¢’ gran wanking in
tha- a lenient View
would ” the Hmagemant and

aim chazgos are levelled

7.” Cf V¢:. uummwaw wwwna Wm wmnmminnn ruun Luunl ur awwammemma NEW?! LUUQH U?” %fi.¥{NIK’i’flKl\ ?’IECi#i’¥ CC

appreciating the material avidsmza on

has passed the award, which is erronaoyza

B. In the ci::c11mutance$,V .

crdaxing for reimtatamnfi ;’
Accordingly, the petitgon ‘..i’s: _:6;iia§aedt,é”whgiila
setting aside the Labour:

ccxurt. The an duty
from the date!’ the data of
closure 8–3.–1993 tan:

1a–s~199a £¢2_t£§’§u£p§§$ gt manntary bensfita

with ‘fiéarvica and he is use
fig:z:V 5Vt}%,..__.,.h.ack wages aleng with clmsuxze

¢mmmm

Sd/~
Fudge