High Court Karnataka High Court

K S R T C vs Mallappa S/O Puttamallappa on 17 April, 2009

Karnataka High Court
K S R T C vs Mallappa S/O Puttamallappa on 17 April, 2009
Author: Huluvadi G.Ramesh


1:»: maze: men (f(_}{ER’f <2? §;.€ §§’ ~ -5? V
Writ Pefifimvt :s35§”;<.:VV:2ea5 {LEI}

Between:

E E~;’.SR’£’iZ, éissntrai Gffzce

K E~IR€3a<i_, Shanthinagar _ – A V
Bangaiora – byis$aC§z.ief Law Qfiizzeaj j "

Dévisionai §1§’%i:xaf:*0}§Er”I’_V ”

Regimzal wrarkghcp, KS’»f%.’}T_ ._ ” ;

Shanth§1′:ag3r;Bang$.¢E_@r¢ L23?’ Petitioners

M}

{_B3z’ Sri K S V’ = ‘

.2″; Ed-”

}:;’§3}§a§§}E; }’fi,:tta;na§§’ap§é,v S3

Helper 2:2…Ta?»i¢n we-33 ‘ ~~~~ ~
Regienszi ‘§¥r3r§s;:2he:i§},’ EZSRTC

R;’9VL_CT§a::a¥:e:I;3§E:4;§ié,.V fiihfiizizaimrii Hefmii
Km1igan~3£1aE1i’?.é:;3;,_ Pagidévapura “fq

Zajiandya Bistiict Respaniient

V 4c1:a_sg_ Sr; x: s ..2:~;!;a;:._;._ adv.)

._ *W”2*it Petitiw is filecl under Ari;2?;6:’22’? ef 222:; Czzzzstiiuiien
§_;:fz_:yi”aV:sg ftéré’ quash the award rziaéeé 3.2i,2(éi}5 in Ref. #853998 £33; the Laban:

K – §Ba3::ga§or¢, etc.

flu ” V Eiaiiowing:

Tfxis Writ Peiiiisa casming 3:: far hearing ikis day: the Cam 1:'{13;§€ the

Em)

ORBER

Managemeni is befcre this Cour: asaafling {ha 3wa;*%i.”pas:a§e;i

Labour ceurg Bangaiere in Ref. 4351992 on 3;2;;:a9:}s.

On the ground of unauthofiséd _:}iia-:s1¢nca,A.”it”;qtzir§,f :was’«:.’I_i£:E£1..3i:c§ the’ V L’

warkman was dismissed from servics: againéfit whizgh ref?-:r’a::niét;ui§§;j..21f.3§:-a§iéé1511!, wiiizeut baa}: *§.:’ag:=;s.
Mensa, :§1§S§5éfit§et{§f,
H3316 munsei fe1§1’¢é3n§ifig the parties.

,_'”‘:;=~”.\£;§_;’:*:i%;1g I0? “Ehe.____§eiiti<mef's saunsei, fer such a bag absence,

w§:h{§:§.tV c£sg°zSi:ié:in 'g ._ B16 néaicréai evidenca an recerzi, the Labour {hurt

§i"i§¥?1;%:f1"f{)§'V2't:§§'§;':<taV£#3V1;x1e3}i witimui back wages Wiiheui impaséng any penaiiy

'V and it is a iézfiient visw.

‘ ‘~§’£:€ caniya, a:eunss§ represefitirzg Ehe féspendent wgrkman s’ubm:?:”i£$c%

‘ 31$: {he Lab::::ur Court iii gar-3 33 0%” iha asxsaréfi, having taken nag: 9’? %he fact

a ” ‘ . £E§;;i timugh tbs aréigies af aharges are fmmeai Em: éhs lung ahsenac, but having

szagaminsd 3214:} verified ths Afiendanaa Registeg and having same to a definite

mu

cencinsion that oniy for intenniiteni peried xhe-re was absence due :9 i$’;é”§}}-

heaith sf his wife and his awn i§l–hea§?h, ordered far reinstat_eh*£¢r§£’ M

$32!: wages. Dania} of back wages far mere than 18.. is.T.§m;re Va”

punishzneni and aracordirzgiy ssugm ta justify the award jj{tvi£:4:’91;Ef.i’»§(V§’._ ‘ ‘

in para 33 9f the awaré, after a¥”£§§:i}e::s iisf also
the Attenéance Register which: 1*ei1ect~SV”£f;é::#é’:’ days in
Segztember, 1994; 19 days in {)cteT1V3e:'”._ :3 ‘iféevember 2994; 3
days in Qecember _és.m:i €995, it appeafs the
smrktnan 3§tende=i’d t0t§i:*3’§§ %;n$§._:f:i1e:és is absence far same: ciays
inter:nifiefi§i?’.””I£’Aé%?: ~§;?f:£iis9éj’$;%ai§é.t”k锑1:$i;vith an aceééent ané suffcraé
fizgaréas. 31%: zianaer, the Labnur C»:)1sr: has régh’ti’§-‘

meted that fie niaégriai is piaficé; ‘.¥”::L}§V53’V9f, fir; {ha circuminiancasz fifiize cage,

–‘ x3:}’£}1§il$_’3}”£:3I;.£’%3Sx5£¥€i.iE’§g is Agévégz by 326 Laheur ihugi ta that éifféfifl $2: is swan ii;

15;t§1::: §fi§§}6$., {:1}? .;:i2aé*g2:§.,, tins: gharge ieveéed agaézzst {ha warkmgrx is; he was

ab-‘fiesrgi 1:’: the circumsianwsfi ii weuké be appmgriaia ta

-Lvitliigtriéi three iéaéiamants with cmnulative affect.

s3L§;c«i>rdis1g§”jg”, whih: madifying {E23 firéer zeaf éhs: Labcaur Caura ii is

“z;rr:i€l:~r;d, wkéie maintaining iha erde; ef reinstaiemcni with aaniinuiw srzzf

V

service avnéy fer the purpuse Gf terminai benefits, ‘ihree in’,<:zr£:'r4':":a::§i"£;~":: 'f:1s;Vit.*«§

clsgntaiafive efibct be withhaid, ?etitien is aliawed in part. – V