High Court Karnataka High Court

K G Karuna vs Karnataka Power Corporation … on 31 July, 2008

Karnataka High Court
K G Karuna vs Karnataka Power Corporation … on 31 July, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORTE-.T

DATED THIS THE 31-t DAY OF JULY 2oo3:.If " 

BEFORE

THE HONBLE MR. JUSTICE A.;I'I* .1.     A

WRIT PETITION    

BETWEEN :

Sn'.K.G.Karuna,
S/o.J.P.KrishnasWan:Iy,
Aged 45 years, V _
15/1, Jain Tempe Stitect, 
Bangalore--  '     _J...PE'I'l'I'IONER

(By   I5.s;sts., Advs.)
AND:   _     '.

 'Limited; '  ..... ~ *

Bangalpm, 
my its  Director,
 

  //\.. V . Race 'C39iu'sc Re'-éad,
 Bangalore.  ~  ...RESPOND}3)N'I'

  ~ (By s:+ifsomasnekImr, Adv. for

V.   Sri.S.N.Murthy as Assts., Adv-.5.)

  """This writ petition is filed under Amcle 226 of the
*   Clunstitution of India with a prayer to quash the

  impugned order vidc Annexure 'C' dated 10.07.1997 as
" the same are illegal, arbitrary and unsustainable, with a



- 3 -
direction to the respondent to consider the case of the

petitioner for grant of voluntary retirement and direct
the respondent to settle all benefits flowing therefrom.

This writ petition coming on for hearing, this
the Court made the foliowin ”

The petitioner is seeking a of [9
quash the impugned order dateti-1__
Annexure ‘C’ on the ground it is ii
and unsustainable, with _a i_ the

respondent to consider is fietitioner for

Voluntary benefits.

2. The following manner:

the services of the

in the year 1979 as Assistant

fiseibsequenfly, he was promoted as

— }:.’xee11tive Engineer. He was in service up to

had completed 15 years of service. It is his

. in the year 1994, he appiied for ieave, which

was sanctioned. iiowever, due to his family problems

:44

– 3 –

and circumstances, he could not rejoin the duty.
Hence, he extended the leave. After some time,
appears he feit that he was not in a position to
in the service of the respondent —– ~
sought for ‘Voluntary Retirement’ .1: ii
copy of the application seeking 3.1′
at Annexure ‘A’. Since the same–;§as’notV’ he”;
made series of representations toweon-eidei’ for
‘Voluntary Retirement’ of the

representation is on ii.

3. since the petitioner

was absent Evithotzt prior permission,

Efiiecip ‘if were initiated against him.

The issued with a Show cause notice as

Well as {memo to which he has filed his reply

” he eouid not inform the Corporation

continuous absence and also for not takm’ g

permission to go abroad inasmuch as one of

charges levelled against the petitioner was that he

S had left the eounay without obtaining the permission of W

‘X’

– 4 ..

the Corporation. The petitioner thereafter did not

participate in the proceedings before the Inqtzixy
Authozity. In View of the unimpeachable

Placed before the Inqllify Offioor, he has ~

finding that the pefifioner indeed

said misoonduot. The report : ‘A

DisciplJnary’ Authority who a “i10ti*I:.o
petitioner. The petitioner» ,Iz1oWe3;e1″:..”-not to
the said notice nor did he gtoceedhzgs.

Hence, the Discipkifjaxy have any

option but’-yo arid impose a penalty of
removal * » shall not be a
disquahiioefion foi’~ employment. This order at

on 10.07 . 1997. Thereafter the

is gain in correspondence with the

respondenztsv.pi1i;suant to Anne-xures ’33’, ‘E’ and ‘F’ to

,1 Vfo retire voluntarily and also for retirement

Since the said repmsentations are not

. V this petition for the aforesaid reliefs.

.. 5 ..

4. Mr.K.Sreedhar, learned counsel appearing for

the petitioner submits that having regard to the faet’~.i

that the petitioner proposes to retire ”

service, it was incumbent upon the 3
consider the same. He further ; ‘ _
assurance given by the
petitioner has already deposited its-.
which was due from him’ he
submits that the respondenthe. the

5. counsel appearing for

the respondent’««subniitsA’ttiat~’iiimmediately after applying

_1eave’;~ tirie “left the couzntry and he was

He further submits that this

i V’ by the petitioner in his reply. Re

– iv.-fnither suhniits that the petitioner has been paid all the

benefits. Hence, the question of considering

fii¢_’;a;;i3rcsentatien at this point of time does not arise. W

or’

¢/,’_’

it Retirement’.

6. Indeed a. person is entitled for a wxitfof

mandamus for consideration of his case only, if ”

legal right. If he does not have a .

question of issuing a mandamus °

question would be whether the petitioner is it

a writ of certiorari by it
is not in dispute that the leave
in the year 1994 and it the
same was petitioner but
however, not chosen to
report to it was unauthoriscdly

absent pjthe the leave period, the

respondents option but to initiate Disciplinary

is to be noticed that only after the

oiscipiznazyii’ it was initiated, the petitioner made

311 appficnfionnt Annexure ‘A’ on 20″! October 1995 for

Indeed, the Disciplinary

were initiated on 22.08.1995. Thus, I am of
that the said application for voluntmy

retirement is not bonafide and genuine inasmuch as the

(

{

DCRG amount of Rs.32,085/-.

.. 7 ..

same is gven to ward off the Disciplinary proceedings.

Indeed in his reply dated 24.02.1997 to the memo dates}

12.02.1997, the petitioner has stated that he 00111.61″.

attend to his duties due to serious problem

was paucity of time to take prior T.

Corporation Authorities to leave 1116 i

for pardon. This admission sufiieierit to zliolri
that the znis-conduct’ is It
is also to be noticedthat is one of

removal from be a

It is also
brought to has aiso been
given Annexure ‘R3′ produced
file of objections would disclose

has been paid 1/ 31′ of the

of Rs.216/-», cominutation of
at’=Rs.40,539/~ and after commutation of

veompassionate allowance of Rs.432/- and

Thus

the penalty of removal, the petitioner

c/./.’

– 3..

has been amply rewarded monetarily. In fact the

removal also does not come in the Way of the petitie;;ef ‘e._V

seeking future employment.

7. Having regard to the

circumstances, I am of the View

not entitled for the relief soughifegf

is no legal right vested inthe ofder
imposing penalty is alee– :ej11sth in the
circumstances of in this

petition. V V ‘V
Pefifien Ie %
_ Iudge