High Court Karnataka High Court

Bangalore Metropolitan … vs Puttaswamaiah on 12 August, 2009

Karnataka High Court
Bangalore Metropolitan … vs Puttaswamaiah on 12 August, 2009
Author: K.L.Manjunath And Malimath
IN THE HIGH com? 0F"K}-\R"f>eATAKA AT BANGALORE
DATED THIS THE 12*" {MAY OF AUGUST, 2009

PRESENT

THE HC}N"BLE MRJUSTICE K.L.MA_£'§J'i5§\i;?;Tif};§1'  
AND u 'T 3 A
THE HOWBLE MR.}LiS}}'ICE4Rz3"§:'1 MAL:I'M%AmV..:%IvT%i'
WRIT APPEAL I'§O.S64'.0i»':2£309(Lvt§<E.'~§'ra£§-o':i"*- '
K.H.u Road', Ban;3.a¥c!f;é"'« 

By itéwchivef 'fraffic nager

, fieggresérstietiby its
  yaw Gffigeré  APPELLANT

, - ,. 14 V {fi\{"$ri. i?~iv.R. Renuka, Advocate)

%m;:%% ' k

" Qutgaéwamaiah

Sic: "Va radaiah

.. AA '*~._Aged about 39 years,
 QR/'o Virupasandra

Akkur Pest, Koctagaé Habié

Ramarzagaram Taiuk
Sangaiare Rurai Existrict. WRESPGNDENT



-2-

This Writ Appeal is filed Li/S 4 of the Karnataka High
Court Act praying tie set aside the order passed in the Writ
Petition f~:o.127G3/2007 dated 03/11/2008.

This apeeai coming en for preliminary hearing this
day, Manjunath 3., Delivered the foliowing:- -

JUDGMENT

The concurrent findings ef the i..abeu.if:’_

erder passed by the learned Single. iifiitiits.

Petition ¥\%o.12703]200? datec:!’i’.V3′:’.’.’.Aii’4io\§en§b–éél’,..VV 2;i§30lié;n1i%is it

called in question in this ai>i:i_:ea,_l.

2. The facts leading te..t’i1is”_¢ases._are a’s”i’aere’under:–

The.fesii-oAne,erst:e:.hc was working as conductor was

issueciflaiitny 5 niemo stating that he remained

aliigsent una’utnov;”ise:d¥y from 27-6-1998. Based on the

.A an enquiry was izeid. Subsequently, he was

inniialmlsse service on 31-5-2002. Aggrieved by the

e¥ee’?:’Vef”eismissal the respondent raised a dispute under

it * Visectien :£,O(4-A) of the Inclustriai Disputes Act, in

‘§;AfA5.i’~io.122f2€102 before the Labour Court. The Leeeur

T Court after considering the case of both the parties held

g6 .

that the enquiry was fair and proper and vaiid. Thereafter
the parties were permitted to lead evidence an_d___ after

considering the evidence adduced by both the pa’;’tie~::{‘the

Labeur Court came to the conciusmm that trie-

absentee himseif unauthorisedéy:~en_the_; he

was sufifering from tuberculosis “‘and7’.’_b’ri’i atcovtunt

of the Doctor he was uncie§~..£C:€srr;piete .be4:.iu %et”st’§.;””t*3ased on-‘

the cause shown by the respe–eVd’ent,~..the ‘L’ab0uri.&ourt held
that the Greer of disri*ii’§.f~:.ei”‘isf’}»i{iver§’Vee.harsh and shacks the
censcience evf_the_ Cqtirt;”::Vfr modified the

erdetgof–.pt::iiSVhifn.efi1:»’bfi:irnpesing penalty and has ardered
for reiri’fia”tevrr’ient”witbtontinuity of service without

batfiiktvages andV:vvby’:withthoiding two annuai increments

. with cAuvmuiAa*t;ve effect.

«order of the Labeur mutt was chailenged

befe”i’e__A’1~the learned Singie Image by the appeilaet-

“E’.C_erf.paration. The iearrzeti Judge also came to the

it Rzoncitzsicn that the maeificatéon ef the order of fiismissai is

just anti tamper. However, the Writ Petition was ailawed

<iV/

in-pert hoiding that the respondent was not 'eiititied for

continuity of service' and further or6er{§;;g.'.,_i_:5?or"«this

confirmation of oreer of reinstatement»ti§r~.vxévéthhoiaLii1g.oft

two annuai increments with igumuiatixieb effect;'r"ThisVeorder.A I

is caiied in question in tVh'is4__.appe'a_it'

4. We have ;.heard&V.t:1e:.’i_earnoed httoliiiseieppearing for
the appeiiant. Her””to_rnte’:at§’ori the Labour Court as
wen as Veeriiriiiitted a serious error
in not. sufficient cause, the
i”es,r3on_;iAe.r;’iE unauthorisediy and they
si’i’eAu£ei” with the order at’ punishment.

Ti3erefa_’rte,.Vsiie’ the Court to set aside the order.

‘ Butiareivwe are not in a position to accept the

iiazfiiizfiiietitsvifiadvanceci by the learned counsei for the

A -__appeii’at’ra.t¥iCZorporation for the feiiowing reasons-

“1) Acimittediy Exit!-6 discioses that the respondent

V * is-as suffering from serious pulmonary Tubercuiosis and he

was in the Hospital for a eeriod of one year from

27–6—1998 til! 15-12-2000. A show cause was

issued to the respondent for which he

A charge memo dated 4-1-1999. as per’Ar.riexii’re;A to

Writ Petition has been issuedV”-by ::i’rejiVapp_ei’i’ai1t’CIo~:p’o1r_ation””~. *1

and the explanation oifereqp b3r ‘tn:e .responi3en: fives teat
immediately after A_ciischargu_e’:A’fr_oej_v he made an
attempt to report ?i’irnsei”«f he was not aiiowed
to work. then.=’i:ireI’i:na£ee’ served on him.
téneiiiieerned Singie Judge was
of the Labour Court

-of ciismissai and imposing the

penamf “of i of two increments and denying the

..r.{:i'”.»’a<:i<. waoesrwiivvn relation to that the iearned Single Judge

A consideri~ng the conduct of the respondent in not reporting

nlastiaiso ordered that the respondent is not entitled

forvieontinuity of service. Considering the nature of iilness

V " =»,_thve respondent was snfiering we no not see any ground to

"interfere with the concurrent findings of the Labour Court

and that of the learned Sirzgie Judge. This appeal isw

accomingiy dismissed.

Since we have dismissed the appeafliihere

necessity to condone the deiay of 19 «.

appeaL , z_ . –,_,

rsk ”