High Court Karnataka High Court

Dhanyakumar G Kivade vs Karnataka State Road Transport … on 17 September, 2008

Karnataka High Court
Dhanyakumar G Kivade vs Karnataka State Road Transport … on 17 September, 2008
Author: V.G Sabhahit S.N.Satyanarayana
if Co's re,c.':{eo§
Vicig,
Cmhambe-5
0'TC£Q:6'

dHw\q.n.u8

 '
Qsrvsq)

§i3DGqE

IN THE HIGH CQER? OF KAR§A%AKA fj'tf\

CIRCUIT BENCH AT 9aARwA§fi "

DATED THIS THE 3?" flay my SEQTEMBER 2G§$ 

THE HON'BLE MR sjsfzcg v;¢;éAB3&H:T

igfi3; ',_
THEAfiON'BLE_MR,JUS$ICEVS5§fiTYANARAYANA
'  1w; Nb :9§$ C? 2005 {SK}

BETwfi3N.ff ""

DHAN¥AKUMAR,G~KZVA@E'-

AGED.51 YEARS ".'
s/o;sULAB'cHANu."V
R/Q.DR,a;B.3AJJAMNAvAR BUILDING

4§PRABAT cQLoNY,'HUBL:

.. _____  . . . APPELLANT

iayfiaézxywfis G.R.AN§AN:MATa, S.S.NERANJAN AND

'Mz$;sU3aAkA0 & CO. ~ ADVS.}

', ANn.§

K.5,RN35:TAK§X S?}§'E'EZ. ROAD TRANSPORT CORPCBREKTEQN

"RcENTRaL GFFICES, K H ROAD
°BANGALGRE~27

REP BY ITS MEJAGING BIRECTOR
. . . RESPONDENT

(By Sr: J.M.i§MEZSi°§ MURTHY 5: L.GGVINBR}3xJ- }7&§3V8.E

WRIT RPPEAL FILED U/S 4 OF THE Kf–“-;RNATAKA
HIGH COURT ACT PRAEENG TO SET ASIDE THE ORDER

PASSED :nJ THE WRIT PETITION No.23:4?%i§§9 D egp
24/5/2005. .i ‘win ‘ L

THIS WRIT Appzfii, coMIme~@fie’£ifi: aeaeime

THIS DAY, sABHAHIeW–J., ,BELIVER£DH reg;

FOLLOWING:

VeLJQDGMHT’.if5Rv%

This apfieai iemfiiee by the éetitioner in
w.P.NO.23247/Qfiieeiefi é§§§i¢§ed by the order
dated *2§j5.éQ0§* wfié§ein~ fine writ petitien
filee ef {fie géfiifiieneyg challenging the order
¢f””hige%§§§m§$g§; _ef£er helding’ disciplinary

efiquiry}_iieQnfifmed in appeal, has been

_eonfi:med-anfl-whit petition is rejected.

u”ie?;_§he writ petitioner was working as a

‘,iDiVisiQnal Controller ef Bi’a a: division of
. , 3

-J-u

reSpondent–CQrporation frem 23.6.1992 go

i’, ?.1.i§94. A notification was issued for

eelection fie the post of drivere on 4.1.1§92
and subsequent1y'<directions were issued fer

appointment of drivers an temporary basis an

\9Q$

the wzit petitiomeg is befere thieefieurt in

this intra Court appeal. J .u._ ,

3. We have heard the $eerned’%e0unee1

agpeerinq fer the Vafipelient. and fiearmeda

couneel appearing fore’ the_*.£ee§e§Qent–

Corporation.

e. The leafeed_eQunsei fer the appellant

sfibmififietfi the: the appeilant was not afferdefi

Smff;eiehtW,’ope;temit§r during the enquiry

proeeediegs.} ‘The dieeipiinary authority bee

” net _ceneide§ed the contentions raised in

Ve:eepenee t0 the shew cause notice ieeued and

“theeepeeii:e cententioes raised to the effect

tfietv the selection list made by the writ

A:°g§etitioner has been accepted and appointment

erders have been issued to all the caedidaies
as recommended by the petitioner as the
Chairman ef the Selection Committee and
wherefere, the irregularity, if any, has been

yaw?”

.,%/

condoned by’ the Cerperatien and the lquantum

of punishment is disproportienetei¥ten*the

irregularities found tewhavefbeesfprevedpandx

ordering dismissal ef the writ<§etit1ener_is.

liable te be seth aside "anéi the "Ap§ellate

Authority has also eomfiited the same mistake.

4. On the §thé§75gfia; tie learned counsel
for the ressoneenteberseratien, sumbitted that
suffieieneiefiéggfiehity has been given te the
agpellane a§;;ag the eisciplinary enquiry and
all. «the E§®nt§htions raised have been

eQesifier&i_hy the Sisciplinary Authority and

lih;.appeal “ales, all the Contentions raised
l’u:he§eLWabeen considered by the Appellate

r_fiutherit§n and the mere fact that the

resfiendent~Cor§oration has issued appointment

l ,_e:ders to all the candidates including the

persess who were wrongly selected. According
to the resposdest–Corperatios, as per the

charge frameé against the petitiener would not

K9,)?’

in any way affect the irregularity eemmitted

by the writ petitioner as irrefielaritiee were

found after the appeintment Verdefiee;were;

issued.

5. We have given anxious eeneideretion to
the cententieng of the ieerned counsel for the

pazties,

N6L_Et is eleaf item the perusal ef the

Zmatéfigi cfi1.recoej-including tins proceedings

before the diecieiinar eneuirt that there is
2 M , z: 1 )7

_ne fiE£it~5in7 the contention of the learned

taeeueeel fee” the appellant that he was not

t-attordee. sufficient epperutnity in the

disciplinary enquiry. The materiai en recerd

weeld clearly’ show; as rightly” field by’ the

flflearned Single Judge, that sufficient

opportunity has been afferded to the appellant
and the enquiry held by the authority is just
and fair. However, it ie ciear from the order

passed by’ the disciplinary” auteorityt dated

‘1V§\,\j§ ‘

10

8.l€.”}.Ii§98 as aiscs fihe order the

Appeilata Authority dated 3.5}:993 éEabH the

sgecific contention zéigedflin:thé<;§§iy"giuefi*

to the Disciplinargg auth@§3fiy* '3fidV* the

contention raised ifi,the*app€al Hfimo befcre

the Appellatg ,Afith¢r£:y tfiai all the
candidates seleciwi by ffifi appellant as the

Chairman ef fiha Saleéfiigfi Committee have baefi

appzéVéd "a3d"gappgifiiment orders have bean

;issuéd§_ oh' ,26,3,l993 and wherefoze, tge

igfiegulaxiiyy ugf "any, has not affected Ehe

_ validity ~Gf afipointmentT of candidates since

€fiey" have W$een du1yT appointed a3 per the

V KéCQmfi€Rfiati0fi made by the appellant, has not

been ¢Gmsidered by the Discipiinary autharity

égfl the Appellate Authority.

?. The above said cantention is material
in this case as, all the charges said to have
beam preved pertain. ta irregularity in the

selectimn of candidates. if thare wafi

as/”

I2

8. There is emrit in the ebefie referred

contentien of the learned coensei* fd:~ the

appellant and te that extent the e§@ef_§esee§ut

by the learned _SingIe ,Juége thee? to aee

modified.

9. There ie-ee ¢é:1:;:e the contention of
the 1eereee.ceeneei fet tee eppeilant that the
ordeitieE{?3ie@iSeel,jie2 liable to be quashed
withgefiitefiittifie t5e”emtte§ in View of the

decision ef the Hen’ble Supreme Court in Civil

Appeel we 586?/reg? (KSRTC W xx;-~ sneee RAMA

g’R5e£y} déteew21.3.2oe3 and the decision of the

‘”u31y:s¢§h.eench cf this Court in WA NG.8G88f§6

“eateéf15.?.i997. It is Clear frem the order

upaeeed by the Hoe’bie Supreme Court in KSRTC –

AA”=ys W SHREE RAMa. REDDY’S case that the said

decision is not helpful to the appellant in

the present caee having’ regard to the fact
that ie the said case, the Hen’bie Supreme

Court found that the delinquent employee did

\;;/3

thazeaft&r,

with law.

pas$

15

fresh. ord%rs,min w