High Court Kerala High Court

Lohidakshan E.P vs Lokamaleswaram Service … on 9 January, 2009

Kerala High Court
Lohidakshan E.P vs Lokamaleswaram Service … on 9 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2318 of 2005()


1. LOHIDAKSHAN E.P.,
                      ...  Petitioner

                        Vs



1. LOKAMALESWARAM SERVICE CO-OPERATIVE
                       ...       Respondent

2. LABOUR COURT, ERNAKULAM.

                For Petitioner  :SRI.C.ANIL KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :09/01/2009

 O R D E R

J.B. Koshy,Ag.C.J. & P.R.Ramachandra Menon, J.

————————————–
W.A.Nos.2318 & 2329 of 2005

—————————————
Dated this the 9th day of January, 2009

Judgment

Koshy,Ag.C.J.

In these two cases, two employees of the Co-operative

Bank were charge-sheeted for serious misconducts. It is the case that

false documents were created to show that applications were made for

loan by two members and voucher was prepared in their name and

loan was disbursed. Actually, applications were not made by those two

members and amount was not paid to them. Enquiry was conducted

and it was found that the appellants are guilty. Since all the

departmental appeals were also went against them, they approached

the Labour Court. The Labour Court found that enquiry was not proper

and, therefore, the misconduct has to be proved before the court.

Hence, evidence was adduced before the Labour Court. One of the

shareholders on whose name false applications and vouchers were

made was also examined as MW4 before the Labour Court. Eight

witnesses were examined on the side of the management. Apart from

the charge-sheeted employee, two witnesses were examined on the

side of the workman. After considering the evidence, Labour Court

W.A.Nos.2318 & 2329/2005 2

independently found that serious charges levelled against them

including misappropriation were proved beyond doubt. But, the

Labour Court converted the punishment of dismissal into one of

discharge from service and granted relief by exercising the powers

under section 11A of the Industrial Disputes Act. The learned Judge

found that the Labour Court has rightly concluded that the appellants

are guilty and no interference is required in the award at the instance

of the employees. After going through the award, we are of the view

that the award of the Labour court is not perverse or illegal warranting

interference by this Court under articles 226 or 227 of the Constitution

of India. We fully agree with the views of the learned single Judge.

Both the writ appeals are dismissed.

J.B.Koshy
Acting Chief Justice

P.R.Ramachandra Menon
Judge

vaa

J.B. KOSHY, Ag.C.J. AND
P.R.RAMACHANDRA
MENON,J.

————————————-

W.A.No. /2006

————————————-

Judgment

Date:9th January, 2009