High Court Karnataka High Court

Govindaraj vs The Divisional Controller on 24 March, 2009

Karnataka High Court
Govindaraj vs The Divisional Controller on 24 March, 2009
Author: Huluvadi G.Ramesh
IN  HIGH comm' OF KARNAIAKA AT BA.N'€}AL()RE
Dated this the 2a"* day of March, 2009

Before

THE HON'BLE MR 1:331:05 HE'LU'I/EDI G RAM£;§}_¥ '_»   ~

Between: __
Govéndaraj SE0 Rangaswamaiah ' 4_ -- --_  .V "

42 yrs; Rfa 9'? 49036, Behind fvlain P-331$ f..7i§C2€:_   '   " ,
Mahaixniinagara, Gubbi, Tusnkur   VV  j§"3fitiGn6r
{By SriMCBasava..rajt:'»;     

Ami' A "  % M

Qivisirmai co;;::%51:er,T%1?{sR1*i?3;V  "

KSRTC, Tmtflzm Divisio17s}g~.. »  ._ ' ~

Tumkur  ._ _   Respondent

(By Sri Harecsh Biia1--:dar3*   

was Petition 7455/  :a&§'e3 {L-xsmc)  

._    }5e:§§ian isHHfi'«led under 3.226522? of the Censtituiion
prayingtd quash t32.e'avé&zéd dateé '.'Z6.a$.2{}G"? ~ annexure A in Ref. 9.52096 by

the Ptrl. L.3.bot3x'v.C'c1;d, Eangaiom.

, This Wrifi P£eLt§2;kin earning 0:: far hearing this day, the Court made
 the-Vfoiiowisigz   "

ORDER

Fetitioner being aggrievcxi by the award gassed by the Labour Csurn

‘ .Bé§agaier3 in rejeciéng the reference; is before this Court.

sxlr’

On {he alleged misconduct of nan-issuance 0;? tickets and.j”fiQn-

milcctinn of fate fer five passangers M the rate ofRs.3.s’~ each, ou£_Q_f4 ” ~ V

passengers: without atscepténg the reply filed, after charges ‘fijiérev

against the petitioner and afier holding an ir:quir5*,>Aihe’marzi1&ge1§:-efét*dis:fiissLéé

him from service as against which, reference #33 sb,vJ-;3;,1§g}1t tliev *

Or: such reference, Labour Cmzrt rejectéd~,_referéhc¢ i1<m1§ii21:gVVt}:1V:':"t"'l1e

aérniitsd the charge bcfnre the Inquiry ofiiper_ " vfléimg, 'peifitiaggj
Heard me counsel representir£VgT_fhe–'pa;fi::§s. M '

'§:)"?3aé'V;"3re:1rio1§sV_$V1 inis.cQndiict. Hawaver, this is net 3
case of co}lé<;;ion of .f3fcV 'g*x:2Ad'Vaof:*-Aisésixaxtce of tickets. Fairiy the workman

has cenfessed the gui}%:, arcicr sf éismissai is ten harsh

and disprqjtrbitianate td'£h.¢ ii1ism'11duct alleged.

'V " . V}§£tGOfE€§.£fig3$15~.}¥hi}6 setting aside the crder of dismissa}, petitioner is

reihstéiisé iVI:§i'£}::¢;?&i%1fV5iC;'§5"E'1{:fi!:'i7§'€?Vt3¥"§ without bank wages. The management shall

' "s&ifl1ho§d.§&E.inc:¢thents with cmnuiative effect. The order be imgiaiemented

.. ..~g;;it,'~gin We fizsyfiiizs. Petition is accardinglyfi aiiowed

Iudgfé