High Court Karnataka High Court

G S Basavarajaiah vs The Bangalore Water Supply And … on 27 February, 2009

Karnataka High Court
G S Basavarajaiah vs The Bangalore Water Supply And … on 27 February, 2009
Author: S.Abdul Nazeer
IN THE HIGH coma": OF KARNATAKA AT BANGgg;xf):=iigkT[  

DATED mxs THE 27"' DAY 01? FEBR13;ARY1 ii)0£§A« T; " 5   ' «

BEFORE 

THE HUMBLE.MRJUSTICESiaAB})fi?fi.  % 

 

WRIT PETITI0NN0.m3}43a005    

Between:

Sri G.S. Basavarajaiah,

SEO Shivanna, _ "   "
Aged about 55  , g 
mo No.I029,.5'"Maii51,.';'. % *

3*" Block, 3"13tag¢;  V

     
33113335?" ' 5_53 9.;79..-  ,  _  Petitioner.

(By Sri 13;i2,,_  ;«'¥5i\r.)

And 4:; ' ~

  A 1* F!9or;C42uver§,r Bhavzm,
 11.6.'  Bangalore --- 9.

    rhechainmnandmscip1nmy.4umomy,

. ,   Water Supply and Sewerage Board,
_  1" Floor, Cauvety Bhavan,
'  l<..(}. Road, Bangalore -- 9.  Respondents.

M (By Sri MS. Narayana, Adv.)

invited offiions holding ciiffe-rent designations

posts for fitment into regular

eeglaeleel aga,£n.~1n posts of Meter Readers, Second Division
:eleeeeeele.,e;, the extent of availability of the said posts. The

employees were to be alloww to work against the

This Writ Petitionisfiled under Articles 226 K 2
Constitution, praying to quashthe otler dated 29,}; ll f
bytlae respondents, etc. A’ _ l , ”

This Writ Petition coming on fegeeeieel deg, the
Court made the following: –.

The petitioner’ in the

year 1969 by end Sewerage Board,

Bangaloxe the year 1972, he was

regularised as e_ xareeeteeleeey e..eil~ee:ar dated 3.3.1930, the Board

as had passed SSLC were to be

“IE
H}.

1%

we

supemomerary posts till such time the permanent staffing pattern

was finalised. The petitioner exencised his option to be adjustedVcee’i’c._V_

3 Meter Reader. However, the petitioner was adjusted

Division Cierk though he did not opt for the seine. It.is”the:ceS’e:of,V it

the petitioner that he was not well conxiersagtte

which included additions he a
representation to the Board either Reader or
to continue as a. earlier. As the
Board did nottaice. he approached
this Court writ petition was disposed

of by this on .21 a direction to the Board to

accordance with law. However, the

of the petitioner. It is contended

that difficulties while working as a Second

as he is not good at Mathematics. Thereafter,

posted as a Cash Clerk at H T Counter, Vijayanagar

—- ll. The nature of the job involved is receiving the

‘ consumers at the {ash counter. He was postedto as a

cash clerk on 25.7.2000 and he has worked as such till 22.53%-){0I

(ie. for a period of 305 days). While he was ~ u

post, he was kept under suspension as per the

25.4.2001 (Annexure ‘G’). The diseip1i£iery«

Show cause notice as per Armexure ‘J’

that he has misappropriated a
respectively. The peiifioneriilias ‘K’ to
the said notice denying him. The
disciplinary to hold an
enquiry in Vagainst the petitioner.

Two of the management
in the has cross-examined the said

witnessesi._ “the material on record, the enquiry

l l eegeeeeieieieee a Qumexure ‘Q’) holding that the charges

.l-‘The disciplinary authority has issued a second

l _ dated 20.1.2003. Petitioner has sent a reply to

Jfl:.e said. cause notice as per Annexure ‘R’. On consideration

.llof;the’:lnaterial on record, the disciplinary authority has passed an

ll

i

order as per Annexure ‘S’ dismissing the petitioner fi’om

The petitioner has called in questiim the said order iIt_§ti’ti*.~t t

petition.

2. Sri rm. Rajashekhafavva,

the pen] ‘one! has made two fold, it it

contended that though petitioner deposit
day today basis, it was It is
argued that first of an, ;’3etitione_r_i:e
He wanted changeoi’ to by the
Board. The in the short claim
register _ iproceedings. Whenever

there are sho:.t_ of the Board is to issue

notice to the to make good the same. The

” «ioyees short rem2ttanc’ es at a later stage. Ihat

isi’how__a.1n”ctieei_ wits.-issued to the petitioner as per Armexure ‘C’

and the”–petéitioxtef deposited the said amount within two days.

__ a iiotice 31 Annexure ‘E’ was issued claiming short

remittances and petitioner has deposited the amount partiaiifiw

could not deposit the balance of Rs.l,O00f- because

proceedings were initiated by then. It ii

enquiry ofiioer was not justified in ixoadiiigiihe eseergee

been proved. The second limb of is
charges are held to be provecj, the
petitioner is highly in identicai
set of facts, in authority
has passed 3:5 punishment of
on R.Srinivas is
in wen Er ine State Govermnent dated

14.9.2001, Iheiefeg~e,. ,diem1esei “er the petitioner fiom service is

use connection, he has relied on the

Court in V1sHu:4NAm ms’. UNION or

i 11v2:i1;4}.e 03t?I$R;St–2oo7 (3) SUPREME 331.

3. other hand, Sri M.S. Narayana, learned Counsel

« iiappeari.’-gg e the Board has sought to justify the impugned meet. 1:

me

is argued that the misconduct cormnified by the petitioner is

in nature. Despite issuance of notice at Annexure ‘C’, A4

him the shod remitiances for 3 period fiem 3

17.11.2000, he has not corsected his ibrced’

Board to issue another notice at Annexsere ‘E’ 3

argued that the enquiry oflieer on on
recerd has held that the Coessdming
the report of the enquiry officee, ” has
rightly passed at} the service of

thegoa,-d_ V “””

4. I the arguments made by the

4._,Vl.ea1I1ed,.§’:.”«:$¥um:el perused the materials placed on

If: dispute that petitioner was working as a Junior

” wiiix the Board and as per the order at Azmexure ‘B’, be

% )1 as a Cash Clenk W.e.f. 25.7.2000 for the first time. The

Km.

first notice issued by the Board is at Annexure ‘C’

22.10.2000, which disclose that petitioner has deposited””‘shQgfi.i__j:ii.l’

remittances, which has been deposited within two ‘lief Z T

receipt. Again, a notice at Annexure ‘E’ was ismeii eh

claiming short remittances. Petitioner ‘ did not ciisimte ii

enquiry oflicer the contents of the it
he was not good at Mathematics his posting
has not been changed thatvvefiaiwcaeh ti$i’*.£ii2’it of Meter

Reader. On behelfi«….of:{i:he i ;e$wib;eeees have been

examined. elieited in the cross-

the petitioner is that it is

common for a to remittances because of the

giifrieeitieeei eaeb’ Tbe practice ofthe Board has been

to_ _ remittances in the shed claim register

_ and to issue notice at a iater stage to the

make good the short remittances. The fact

has faiifi to remit the cash received at the

cash en a day today basis. The domestic enquiry as been

it

K’

9

conducted by observing the principles of natural justice. -The

enquiry report reveals that it has comprehensively touched on aI1fr’»t.

the aspects of the matter. In my view, the enquiry it

justified in holding that the charges have been proved. _. .. V

6. In so far as the award of»pit_iiishxIieriti” is 3

punishment to be imposed must be
of the misconduct. kviolative of
Article 14 of the Coristituticn. of
punishment is of the
authorities, yet_ should not be
vindictive or to the offence as
to shock the cotizisciencev to conclusive evidence
ofhias. “well Aiiwhere the punishment shocks the

cc)n_scie:e<ceV of '{:'(fi)'fi»'a»."',t'.iI1 judicial review, they can net only direct

the to the punishment but might themselves,

to,*shortenii4" 1m.pos' e apipropriate punishment with cogent

.1 areasens thereof. iéé

11

Annexure-E because of disciplinary proceedings initiated by

Board. In an identical ease of a cash clerk (R.Sri:1iy;a’s’},’ A’

disciplinary authority has passed an order of 3 T

under Rule am) of the Karnataka Civil i(C£:z3§Q)’«–:{u!es,:_’_V is T 7

1957, which is clear from the copy of proziooed 3

application I.A.1f2008. The xto’ ernoioyee
therein is in conformity with the Goireriunent
dated 14.9.2001 wherein case of
ix Ito”: be awarded is
been issued to
maintain However, in the

case of the peiitioner, the authority has passed an order

__.of dismis{saiI.e*.In W3?! TH’s case (supra), the Apex Court

ywas -eeses of two persons involved in a scufile. Both of

rm The disciplinary amhority awarded

of increment for a period of two years

ciuzrxuleiive efieot in so far as one of the employee was

_ and the other employee was removed from service. The

13

respondent-Board is substituted by the order cmnpuisorily A’
him fi’om the service ofthe Board. ‘ H ‘ ‘%

(iii) In View of substitution ofthe fife.
above, the petitioner is entitled for 2:11

BMMx’2822009 g %