High Court Karnataka High Court

Karnataka State Road Transport … vs Sri Y C Ramakrishna on 8 October, 2009

Karnataka High Court
Karnataka State Road Transport … vs Sri Y C Ramakrishna on 8 October, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA, B 

DATED THIS THE sth DAY OF OOTOEER, RODS T   A 

BEFORE

THE HON-;3LE MR.JUsTI(:_E   f ,

WRIT PETITION No.  QF 20D]91(IgIIsR"rc)

1 KARNATFI-'j1KA--STATE  ' "
TRAN_ST?OR_'F .cORPORAT1_ON ' 
CEN'TRj:LL O'P"'EiTICE._'j$._   "_  _ 
K H RQELTR ,S}LANTH.I'R_AGAR;

  
RERBY  CH1'L1F"LA'N OFFICER.

2 THE DrvISIONAL"=cONTROLLER
KARNATAKA STATE ROAD
4; ' '' TRANSPOR1' CORPORATION
'  3_AN_GALORE_.RURAL DIVISION
BANGALORE.
   * ..  PETITIONERS

{BY SR1'. -H: IISANJEEV, ADV}

 YQRAMAIIRISHNA
 "C/O. GENERAL SECRETARY
~ ';KSRTc STAFF AND WORKERS
__ FEDERATION, SHTRROR PARK ROAD

SESHADRIPURAM, BANGALORE -- 20.
 RESPONDENT

‘ ii»

Hi

THIS PETITION FILED UNDER ART1CLE_;226.’.V&[_j’
OF THE CONSTITUTION OF INDIA PRAYING To—Cp..AI;L.
RECORDS OF THE PROCEEDINGS OF TIaIE,_INDU.sTRIAL ._

TRIBUNAL, BANGALORE PERTAII\iII<i0.yTO.' I.DLNTO. '36/y0s,.,

WHICH HAS CULMINATED IN. IT_$'~.AwARD_"-B.AT13;.Dj

10.4.2008 PRODUCED AT ANNEXURI: A; ANDVAETC. ~

THIS PE"I'I"I'ION COMINO FOR" I9RL.IIEAR,i'IxI–C., THIS = I L'

DAY, THE COURT MADE THE FOLLOWING: —

An employee While
discharging (lass ~ 1996 in the
bus bearing i}l'35 piying on route
Bangalore committed certain acts
of misconduct with an articles of charge.

Thejcharge one of nonwissue of a ticket and non

'fare of Rs.51/- from out of 72 passengers in

to the articles of charge was one of

denial 'leading to appointing an Enquiry Officer to

co'n"d_uct a domestic enquiry, followed by a report

' holding the Charge proved. The disciplinary authority

issued a Show cause notice and elicited a response from

the employee, culminating in an Order dt. 24.7.1998
M

imposing the punishment of withholding of _

increments, permanently, and to treat v if

suspension as such. The employee

order initiated conciliatior1'«–.._Vproceedings'; 'Aumder the,'

Industrial disputes Act, which
led to a failure reportiliilfolliojiziedh reference of the
industrial of the Govt. of
at Bangalore, for
short was registered as
1D.N¢.ssi,x2¢o5.i':iprlT T"

_ _ 2. Iri*t.l_ie.cl,airn_ petition preferred by the employee

‘:w.*asi..i”icontendedlwthat the order of punishment was

cal.l.ed ‘qLueVsi’tion in an appeal before the Appellate

Authoritj,T:;u’nder the KSRTC [conduct and Disciplinary]

Regulations, 1971 and as the Appellate authority did

2ri’ot..hear the appeal, the employee was constrained to

-«initiate conciliation proceedings which ended in a

failure, and that the imposition of punishment was

disproportionate to the proved act of misconduct,.’ _

and illegal. The petitioner arraigned 2

in the said proceeding before Trib.1jina1,.’ ~r’esisted__ tiie

claim by filing a counter or:”V_I2_..9.22()-{)6 see”r§ing”t.o justify *

the imposition of the in the
premise of pleadings’ ‘4 an additional
issue as to Whéthér held against
the parties entered
trial one T.Naga Naik,
as MW–1, and did not

produce or~«.Vm’a1fk~,any’ documents as exhibits, While the

WheVn”v—–examined as WW~»1 marked 15

to W15. The Tribunal having

regard to }:material on record answered the additional

issue”in:’1the negative by order dt. 28.8.2007 i.e. that the

enquiry held was not fair and proper. The

,,._l3’ibuna1 extended an opportunity to the petitioner to

adduee evidence to establish the charge before it, and

though the proceeding was adjourned on five dates of

hearing commencing from 19.9.2007 to 6.2.2008, the
petitioner did not avaii of the opportunity to adduce

evidence. So also, the employee too did not

evidence and as a consequence, the Tribuna]tciose:d*~tiY1’e

evidence by order dt. 18.3.2008′–a.nd–‘_:u

proceedings for arguments.

extended an opportunity “o;f””»-ihearii1.g’ ‘”dates,”‘

nevertheless, as theie was’mn’o:’jrepresentation for the

petitioner, passed thetaivard Annexure-A

setting aside 24.7.1998 and directing the

petitioneir-.to-restore monetary and service benefits

v to’:gtheE ernp1oyee.« …Hence this writ petition.

petit1oner–Corporation is a mammoth

organi.sation having in its fold Iarge number of

eeemployees in a hierarchy of positions commencing from

t”-a’Peon to its Chairrnan, with an establishment known

“as ‘Law Department’. It was the duty of each and every

officer responsible and accountable in the petitioner-

N

‘K

Corporation to ensure that legal proceedings before

courts are handled with utmost care, caution,

circumspection and responsibility. it was also”

of the officers responsible to place

before the courts in support””ol””«the’..A lioffkthe

corporation, when called in question. the’.

case, the petitioner neither.:pl.aced’— rele\_}’:3nt.brnateria.ll’

relating to the industrial justified its order
imposing the punishrnent_Von”thle Though the

reference ‘of’the’:Vdirspute_:ik:as”made on 31.1.2005 and the

petitioner’*-tiledfitslcounter on l2.9.2006 on the basis of

tlie3″«:reco’rds a\}ajla_ble, Very strangely did not produce the

=recorrds* before the Tribunal. No reasons were

for not producing the records in the said

proceedings. There was no responsible officer who

~apj’peared before the Tribunal to substantiate the

___reasons for not producing the records. In short,

negligence and inaction cannot but be attributed to the

Officers responsible in the said case. The inaction on

M

the part of the officers of the respondenbcorporation led

to the award impugned.

4. In the aforesaid factual matrix what _

that the petitioner–corporation took_no pair1s::and:e’fforts”‘~

to justify the order imposing the;’_’pu’nishrnent;Viwhiclgl

was the subject matter ofllt_h’eV_Industrial

respondent–Corporati.on is _pub’lic enterprise serving

the public and therefore,”ae.cbuntab}eV:ltoV public monies.

The monies by engaging
officers}\§vho’ and not accountable

leading. to spending huge sums of monies towards

,A ‘litigation .4ex.penses, smacks of the nature of business

E§y”‘.the petitioner–Corporation. There is not

onlgrpwastalge of public money but also public time. The

filing of this petition without any valid and tenable

A”‘groi.1nds is yet another case of wastage of public time

‘and money. The Authority seem to be blind to the fact

that without a valid and tenable ground in law ought

lfi.

not to have invoked the extraordinary writ jurisdiction

under Article 227 of the Constitution of

questioning the impugned award.

In the facts and circumstanicesdi of”-tiliieg

exception can be taken to reéisons, and”

conclusions arrived by,i’t1*ie._:’Trib}1na1.”inthe order

impugned.

{The _W”rii;_-vp_eiitiondis__rneIfi.t1ess and is rejected.

….. .. . EQDGE

.1’11..’A