High Court Karnataka High Court

K.S.R.T.C vs Basangoudar on 18 February, 1992

Karnataka High Court
K.S.R.T.C vs Basangoudar on 18 February, 1992
Equivalent citations: ILR 1992 KAR 842
Author: S Bharucha
Bench: S Bharucha, S Patil


ORDER

S.P. Bharucha, C.J.

1. The first respondent in the Appeal was employed by the appellant, the Karnataka State Road Transport Corporation, as a conductor. It was alleged that he had committed certain acts of misconduct. A domestic enquiry was held. The findings thereon resulted in his dismissal from the appellant’s service. He thereupon raised an industrial dispute under Section 10 of the Industrial Disputes Act, which was referred to the Labour Court, Hubli, (2nd respondent) for adjudication. The appellant filed before the Labour Court an objection statement which justified the order of the dismissal that was passed. The 2nd respondent held on 30th April 1988 the domestic enquiry to be unfair and improper. Thereafter the matter was posted for arguments. It was adjourned on five occasions. The arguments of the earned Advocate for the 1st respondent were heard. Thereafter, the appellant filed an application to be permitted to fife additional objections as under:

“that if this Court holds that the domestic enquiry is held to be not fair and proper, this respondent be permitted to adduce further evidence to prove the misconduct of the applicant on merits”.

The second respondent found that the plea to lead evidence to prove the disconduct of the respondent had not been taken at the earlier stage, but only after the order concerning the domestic enquiry had been passed, the matter had been posted for evidence and arguments and the argument of the first respondent’s Advocate had been heard on merits. Accordingly, the application to file additional objections are rejected. The second respondent then proceeded with the matter and set aside the order terminating the services of the first respondent. It was held that the first respondent was deemed to be in service and would be entitled to 50% backwages.

2. The order of the 2nd respondent rejecting the application to file additional objections as also the Award were challenged by the appellant in the Writ Petition. The learned Judge, as aforesaid, rejected the Writ Petition.

3. It was submitted on behalf of the appellant that the second respondent had been in error in rejecting the application of the appellant to file further additional objections and, thus, in preventing the appellant from leading evidence before the 2nd respondent to prove the misconduct alleged against the first respondent and justify the order of dismissal. Reliance was placed upon the Judgment of the Supreme Court in RAJENDRA JHA v. PRESIDING OFFICER, LABOUR COURT, DHARWAD, . This was a case that related to an application filed by the employer under Section 33(2)(b) of the Industrial Disputes Act seeking approval of the Labour Court to the order of dismissal passed against the employee and it was found that when the hearing of the application under Section 33(2)(b) was nearing completion, but before the final order was passed thereon, the employer asked for an opportunity to lead evidence to justify the order of dismissal. The Labour Court then held by a common judgment that the departmental inquiry was vitiated but that employer should be allowed to lead evidence to justify the order of dismissal. In the first place, this Judgment was delivered in the context of Section 33(2)(b). In the second place, the employer asked for an opportunity to lead evidence before the Labour Court held upon the validity of the departmental inquiry.

4. Reliance was also placed upon the Judgment of the Supreme Court in DESH RAJ GUPTA v. INDUSTRIAL TRIBUNAL-IV LUCKNOW, . That case concerned a reference under the U.P.Industrial Disputes Act, 1947, similar to a reference under Section 10 of the Industrial Disputes Act. The Tribunal examined in the first instance the question whether the principles of natural justice had been followed in the domestic inquiry and held in favour of the employee and, proceeding further, it asked the employer to justify the order and to justify the order of punishment on merits, which the employer did. The Supreme Court held, upon an analysis of the situation, that the Tribunal, by asking the employer to justify the punishment by adducing additional evidence, had merely reminded the employer of his rights and the employer promptly had availed of the opportunity, which had not objected to on behalf of the employee. The Supreme Court therefore rejected the contention that the Tribunal had exceeded its jurisdiction in asking the employer to lead evidence.

5. In our view, the law that is applicable to the facts before us is laid down in the Judgment of the Supreme Court in SHAMBHU NATH GOYAL v. BANK OF BARODA, . That was a case where the Court, in paragraph 16, specifically considered the question as it arose in a reference under Section 10 of the Industrial Disputes Act after the workman had been punished pursuant to a finding of guilt recorded against him in a domestic enquiry. It was held that in such a case there was no question of the employer filing any application for permission to lead further evidence in support of the charge framed against the workman for the defect in the domestic enquiry was pointed out by the workman in his written statement filed in the Labour Court or Industrial Tribunal after the reference had been received and the employer had had an opportunity to look into that statement before it filed its written statement of defence in the enquiry before the Labour Court or Industrial Tribunal and could make the request for the opportunity to lead further evidence in respect of the charge in the written statement itself. “If it does not choose to do so at that stage”, the Supreme Court stated, “it cannot be allowed to do it at any later stage of the proceedings by filing any application for the purpose which may result in delay….”.

6. In this view of the matter, the second respondent was justified in refusing to allow the appellant to file further objections and thus to lead evidence before it to support the charge of misconduct levelled against the first respondent. The Appeal is, accordingly, dismissed.

No costs.