High Court Karnataka High Court

Karnataka State Road Transport … vs Vice President on 7 December, 2009

Karnataka High Court
Karnataka State Road Transport … vs Vice President on 7 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 7TH DAY OF DECEMBER. C2969

BEFORE

THE I-ION~j3LE MR. JUSTICE  REDDY ' 'D M'

WRIT PETITION NO.13738;":OF';'_'2€;03*{fi;«KSR'f§]'

BETWEEN

1 KARNATAKA STATE ROAD'TRANSPORT__ 
cORPORAT1ONv*~._  .2  " "
MYSORE RURAL"Pwf\f,IS.{ON,:, " j, _ 

MYSORE BY ITS DWISIONAL _»C._ONfT,ROLLER
REP BY ITS' CHI:EI*"LA'N OF~I:?'ICER. " "  PETITIONER.

[By Smt  ER'   1; . " V'

ALNLDL; .... ..
1 VICE PRTSi_:2ENT_ _ -- J

KSRTC STAFF AND. WORKERS UNION
MTSORE  DIWSION

POST OFF1CE'ROAD,

' " E.ANNIMANTA;E>,' MYSORE.  RESPONDENT.

 1' «.{E3-  :TA::SHMAi§§'RAO, ADV.)

. ' This :59ET1T1ON FILED UNDER ARTICLES 226 & 227
OE  CONSTITUTION OF INDIA PRAYING TO QUASH
THE..AwARD OF THE INDUSTRIAL TRIBUNAL, MYSORE

 _ "31. 12.2007 IN REF NO.7»4~/2006 {ANNEXURE G}.

THIS PETITION, COMING ON FOR PRELIMINARY

 ATEHEARINC IN 'E' GROUP, THIS DAY THE COURT MADE THE
_..FOLLOWING :

53%



'}

O R D E R

The Karnataka State Road Transport Corporation,
aggrieved by the award dated 31-12-2007 in Reference

No.74/ 2006 of the Industrial Tribuna1,_.~~.VMysore

Annexure~”G”, ailowing the Claim petition’i?i1ed”V:?jyT

respondent — driver by setting a_si<:1f:_ 3'0; 2

09-1991 of the Disciplinary

punishment of Withho1dii3___§*~.. of one 'i.ncrei:nei'1t

cumulative effect and,directi1"ig'p_payment' oi'–ar;'ears, has

presented this petitiondfd 2'

are that the respondent,
was driyingr the htips»-hearing Registration No.CAF.8917

on, Roiite No.V'1O_V/1 1 from Chikmagalur to Mysore, on 24-

.2 uyvhich when intercepted by the checking

it."_WasV'al1eged that the respondent was carrying,

unauzthorisediy, three ticketless passengers in the

closed H'driver's cabin from Hagare to Hassan [Stage

' 'No.25/24 to 21), after collecting the fare of Rs.4.25/–

M

from each, as disclosed in their statements recorded in

the presence of the driver who was made to pay'th'e.,l_said

fares to the conductor, against

tickets. The checking staff issued' arilzrrerrioull

detailing the irregularities observed..'_'and

Disciplinary Authority the opinilon there" 0

were grounds to enqu,ire olfathe. iniputation
of misconduct, issuedllélan dated 19-07-
1991 setting: the followed by an
order dateid the explanation of the
chonviincing and after holding
the chiargletl. the punishment of reducing

the pay of petitionerlby one incremental stage with

effleéc't;""V The Conciliation proceeding

Union of which the workman was a

menfliber-~ failed, the State Government, in

300"'"'–__l"'~eXercise.0:" of jurisdiction under Section 10 of the

A alnduustrial Disputes Act, by order dated 20-04-2006,

….referred the industrial dispute for adjudication before

Lei

4
the Industrial Tribunal at Mysore, which was registered
as Reference No.74/2006. The respondent entered
appearance. lodged a claim statement, intefipalia

contending that the Secretary of the Union

all the papers relating to the iInpositi._onjjoVf

punishment on the assurance *i;”hat”Ci’isc<1_1s;s'io._r_'1'with 'the

management would lead to; favourable ordeifsgfarid 'when;

no such order came into eiiistence. Va..conciliation was
raised before the Ass_i"stan't Lab0_ur_l"'Cgommissioner and
therefore, there is not,_delay'V.in:_raising;_–,he dispute. In

addit:i_"on[' it.:%Vas':::eontendedéthat the material allegation

of fabricated and fictitious and

thatthe nforl§.112ai–1 hvadsubmitted a reply to the Articles

Qf"f:Cha,1'ge"t-denyingthe charges. That claim was resisted

by statement dated 12-11«~2o07 of the

responydelnjtr interalia contending that the reference of the

Induzstrfal dispute after 15 long years. without showing

it 'trgsufficient cause was highly belated and suffered from

" ~—delay and latches, while seeking to support the order

ttfi

impugned, therein, as being wel1–rnerited, fully justified

and not calling for interference. In addition, state:'d,'t'h_at

the documents pertaining to the case were not

as the case was Very old and th;e.».e)'r;trae:'t"o"fllVV

Control Register disclosed the of

names of the checking as.VVAllV.{ell–T'as the"

punishment imposed; _ Beforeilthe"-Industrialribunal,
the petitioner exa1n'in_edl Sltiiixfaltingappa, the
Supervisor in lVIW–1 who was

cross–eXaInined.""an_d» the respondent was

examined" \:ETVr7–"l~.pVV"'whence he produced four

docunients W–l to W–4. The

Industrial lTrihunal,A'inll'the premise of the pleadings of

'' V'~v.parties;.j-~.haying "considered the material on record

.iriclu'ding:pthe–.etzidence both oral and documentary, held

thattthge were not proved and by the award

set aside the punishment and directed

:l'pay:n;»ent of arrears.

tsvi

6

3. Learned counsel for the petitioner advances the

following contentions:

(1)

[ii]

Sufficient cause was not shown for the

inordinate delay of 15 years in
dispute and therefore, the refe1*er1ce*aVb3i;

State Government was in «1je’spect”of_ a V ‘stale.

claim suffering from by

that the Labour””t?Tot!.rt “fe’l’l._V_ii1a not
recording’ point’ of delay and
latches glea in the

* stjatelimeiiti V by
Q «.Hadre’s1§onrient raised the dispute at the
i4″eavrlie.s’t of time, the petitioner would

ahavefllhladl the benefit of establishing the

” for the first time before the Industrial

~’_fl’rlibunal by producing relevant material

constituting substantial legal evidence of the

charges;

5
2
E
9 I

\

(iv) That the respondent «~« Driver having not

pleaded as a fact that an appeai-._4d_v:as

preferred against the order imp.i1;gnr::Ci’.

Regional Manager, KSRTC, it

could not have led “eViderieei’ove.r_

oral assertion. it ”

(V) That the i-award.=ii11pt1§iie.d arbitrary and

illegal.

4- Ptfit.    the respondent -~
workrnan    impugned as being

we11~rii_eri.ted;’d’~fi3_iI3′ and not calling for
interfererice. is contended that the order

impesing the ” ‘–p1,1i1iS11InCI1t is contraiy to Regulation

Karnataka State Road Transport

H 8: D) Regulations, 1971, since the

Disciplinavrv Authority, in exercise of discretion, did not

it reeord reasons to dispense with the enquiry and

it imposed the punishment. It is next contended that the

trite

failure on the part of the Appellate Authority in not

disposing off the appeal, Exhibit W–3 preferred..VVag_:ai=hst

the order of punishment, the respondent

initiated conciliation proeeedingsat theea1″liest”‘point.t_of

time. Lastly it is contended that1’_’_th’ree’.st:i:dents.,,3i7ith

passes, were aceommodate_d~».__in the driVer”s_:”CaTt:in, to.’

travel from Hagare to Hassanhonl’humanitarian ground,

as the bus was full of

5. ‘__.’Ere:ard counsel for the
examined the award
impuvgnedi to the material on record,
there in the submission of the

leaijned counsel: for the petitioner that the delay of 15

» ;yeaIrs.:_in ‘rat-sing the dispute and referring the same for

was not explained satisfactorily. In the

Clainfstatement filed by the respondent, except for

stating that the papers were handed over to the

v’;Seeretary of the Union who assured that the mtter

would be taken up with the Management for discussion,

in a bilateral forum, and that the Union was as.su.red by

the Management that orders would be

reconsideraton, and hence the ,..U»nion_-“vva*s:’_’vavvaiting ax?

favourable order and further as nothing’.hap’pened,”l’the

dispute was raised, is bu.t'””a_ bald Vasser’tion”‘~dex:oid of’

material particulars. find “order; imposing
punishment ExhibitEV\:f«’–_;i is_V(iia§’tefiti4e’~f5V.tl%O9–1991 while the
reference of ‘ibrladjudication, to
the Industrial is dated 20-

cannot but be said to be
fatalzto the more so in the absence

of Vsatisfaetorgrexplanation. The evidence of WW-1 is

A aiseifginteres’te’d testimony, not corroborated by the

evide;n»cge” ‘loaf lithe office bearers of the Union which

cause of the respondent. In the absence

AA of “relevant material constituting substantial legal

evidence of the fact that the delay was due to the action

of the petitioner — Management in not reconsidering the

tit

:2
interference as delay defeats equity and on that score
alone, the respondent — Driver was not entitleddio. any

relief at the hands of the Industrial Tribunai:”*- «l if

9. The Industrial Tribunal, as is objVlioVus:.l_ffroInl’theV ‘

award impugned, having adverlteldgtogg if

the petitioner over the delay and”-latehes,V.~fLell. error

surmising and making a oxrler’Vthe’f§cause for
the delay. It is may be
inferred when fron1….t_he justify the
inference._ not to have
surrnisedil guessed but had to draw
inferencem frorn facts so long as they are

legitin1’ate Having regard to the patent

» ;rni_stai<es'«committed by the Industrial Tribunal and a

'-total in:-isdirection and misconception on vital and

relelvjalnt facts, necessitates interference with the award

2 * pugned.

F
<<«-'/

:3

10. On an examination of the contentions

advanced by the respondent — workman the

Industrial Tribunal, I find the Whole

to be built upon no-n–eXistent

arguments to stem from fallieiouse avssiiniptiotis’-.i.___ ifhe

respondent — work1nan;’«._._With’o-ut vp1a’ci1%1g..,_Vvifeievant

material before the might
throw light upon ‘inp’id_puestion, sought to
obtain a decision material and
i1’1f’01T’1’l’1a1§i;_().;’li at pro ‘ Wvinforgmed decision
requires; respondent — Driver obtained a
decision: pe1*v..i:§norv1edge.

_In t}1eV_:VreshLi1t;”. Writ petition is allowed. The

Aat}§z.a’§;rci,”sw.d2:ted :§14’12;2007 in Reference No.74/2006 is

reference by the State Government

sta__nds~ ected.

sd/~
IUDGE