forthwith and grant him all ccnsequantial benefits inttluding arrears of salary, seniority, premotion, etc... as if the order dated 12-16)-20E3_'2-._f"-._V was news): in existence. . This writ petition causing an far .!;_§ézfin'g= ' % this day, the Court passed the fcllgszingz-_-' * ' 0 . . ' , . 5.? & 3,. ass as g 5 g §' 53 =>, § § § 5 $2 3» .33 3 'Q 3"' x, ,3 ?E Z? 4: .9; :13 >26' ? «K *3 "*. 5 2: 52 Heard the léarnad <:as4nsal"'£5.r, thé 'p_éti.fi;Lo§ia£ ' and the respondent.
2. The ractspf trgq ‘fi’sV f:éS.’_z’_.-ibw3:-
The raspond__é?¥’¥”g1jT~L:V:. iS A a = ._..§$ucatianal
institutizm » in medical
sciences. has laid
“Re§u£§;$§}:?i§s..V_:””~. .tt:§.pulating thus minimum
::a:qL;vira:w’:i£:;:.ng*:’*.z.:;:;£ a3_s§t:%:’:rV&znodatin in the colleges and
gaéeggci§’£éd»–…..i:aaching haspitals. The minimum
‘V 3″.:a;ad§r§:2 rprascribad require that far the past…
and other medics:-legal work extra
3’€af.t’V V’s.h’§$uld 123 provided. This is stated as a
:§a$b.2.e since the petitioner was the Protease:
Head of the Etepartment at’ Earansic: Mndicirm
‘ a::ci far raasams as waaslé be cigar rrem facts
stated balm. Ha had jcinecs the servizzes vi’ the
Z
M4M””& fimkmieséfik I{‘s..%’&£4A§%»fi*&itaW§&mi Fé'”M%f$°ff”Ii m&m§.e~a§’%te, WW mmmflmwmmmawm zrwmm Mwwémfi W5 ¥§’%.4″%#%t€’%逰*%.i\&”‘&K’R\.S¢°\£ r.=’sHw.W
respondent as a Lecturer in Fcrensic Madicfina on
23.11.1984 and he was promated as Assigtant
Pxafassor in Farensig Madiéina afid fifixthér by an
in-charge Head of the ‘$§partm§nfi”-éf .Faransic
Meéicine. This wou:6aindi§§f§.fn§t tfi§A§étitiener
had prcgxeased on tfipL7iéfide§=f§f ,pr0m¢tion in
can5istant;fax@.
3i% _?fi§;_ié§§§;fi¢§§t E éf Karnataka, it
tran$pi;§§;Ena#2éi$§f§eajfigdico legal work to the
raspandant-coliagé_ an$ m§fifih§§i%ad the Prafessar
uf Foransi¢.x&¢i§in%u%fi’§én§§ct madice~lega1 wark
inci#&ifi37%;nfluct;ng §f’&fitop$ies. “”” This waa in
‘the 3;é.:t’:.:V’:v4’f’2;.}¢;”_:..¥{ead of the Degartment was
3§ise pe£mfitted §§ cenduct post-mortem on a
””*’/””3′ 9’\”¢W~i””‘«’1W’-4″‘H15″°=*«3’«*?a:¥%”‘?’L %WWm3’W”%i ‘?».»~”m’5’i«’w~’éRx’%<Lfi WW' mMMi'%M#MNM NEW". mwwma WV wweemwmsmawm i?'§'5§M1'E"% mwwaxa W?" mm' '%'%.¥""@%»&?@:ieé\*'é~.if'&.45'% WM&§""E Q
__a¢mig§; fee at Ra.1!~. The management was avarse
« $5. 5':
%*. ,tfi thé iaéé mi thé facilitias af the callaga and
z ~Li§é_h$$§ital being used far such pastmmartam wark
wf¢nA &gHfiominal payment and diracted that p¢$t~
V m§$tem shwuld net be dame until the hcapital
/7
d
“z:
5%
17
La
as
:4
.53
a
yr
:9
J
2
%
i6<
Si
§
537
,9′
2.
J’
§
.»
3
‘ii
§
3″
.4
st
3.
s. -‘mt aw: ~;,__~x’
Professcr with effect from 1.6.1983. _R§ufifi]fi$@gh_
dated ?.5.1992, he was pr9moted;”a§i»$s$cciafiea W
order datad 15.12.1995, the gegitiongigégé p;$&a§x_
Wmmm iggécm ¢::€;m*m*’ms;:= mammm §~l2’mf”‘g&7«§”<
%
§
kw
$
3
Q
9
E
§
33
§
sa:
2
§
5%
3
§
3
§
3
:
§
§
§
§
§
__.’_»-_-W w_»,»._«-».
instance whara the gatitionar rasist&a_ the
decision of tha Hanagemant and that way gfiéfiibly
the cau$a far the Management t§7 vi$§”:£5e
petitioner with dis1ike._ And a锑% §ufi;tiv§’
measure, only bacausa thé’ §§titiane§”Qés_°fi¢t
towing the line c£fiepartmant af Forensic gadicina
1″ ‘¢f:E;3.Ramaiah Radical College are
. fi§, Ianger zequiraa by the
‘k;:nst:tution.”
3.3 corttezzded by the learned caunsel far 2:233
=-~§atitianar that an the face sf it, this is
clerry a punitive ardar at dismissal and hat an
axaer at termination simpliciter. whaugh
K
“”§.~.«~«ffW ‘W ‘%m*WW’¥
mspandant-managemant a biV3:.$iDnvvfgBBfiCh in
w.A.Ne.71a2/0:3. s.’_zi mg- f,§r:; Udispns§aVAVor by the
judgment dated in ZOOH1}
!(a.r.L..3..532. contentions
of the the positicm
re9arding'”iih§* ts an employee;
such am was iadicatzéd as
.fGll£§il?$:*”‘
V ” i._4~£i”¥T«he rvéfiédy against an order
‘ – *i_211§:«i; reaucticn in rank, is by
“-«4.s:a3§” Aappeal. to the Educxaticnal
‘ Appéillata Tribunal under sazrticzn
” ‘=-.9&4{i: .
€ii}’§’he rsmedy against an arder
iwczaing any ether penalty, is by
way at an appeal to the Carmatant
Authnrity unmsr Secticn 943%} with
§
5,93?’ M§i:W*§ K.
M
‘”‘%
7-,:
,3
s=’
;«
9-‘;
1?.-«.
K93 E!” %’E\ 33% SW Wm £”*~m.§«5%
e#’fi>=:¥”>!fi\’-W’*v- ,2 :t§”‘Qw,’»!°3 § V», \”H:~w9m’iE mwwwxswz “W! |e4’kz.§'”$5i”¢i.Eé’*0E;?*’%fs€54%'”&W.#% MQWW mwwmag
-~-.35-‘5;#55:P3Lii1€:l3?§?”
a further appeal to the Edutzatienal
Appeilate Tribunal under Sec:tio_n»._ ‘-._ ~.
94(7}.
crder of management} wtiic3§\_i$’
punitive in natu.::e,”* i§:__ fie?’ ”
revision to thé -‘state-._ ésavezfifizégnt
uncier Section V ‘V V’ 1
{iv} Where an smplcsyee cont’e:A-xxiém _
and establishes that the made: ‘
termination sintplicitéfiir :_’ V6i*” V
retranczhmarzt, as tha
passed by the m.anagem£§nt, i_,§’V.
an order ——– §i%:;z;.:os’i,.Vng’ ‘
puni3hmant!pana3.t§f1__ at ‘ ‘
renzcrval, and files an “app’r;2;=f§1A:.}j”ur»1tia:i””4′”
Serstien 94:13, the méimnagx Am%g¢
behind thy, .f’c:z,z:*rg._%:AA’:$V.f tha V”ax*Vc:1ar ‘and
decide zzgiié:-;§r.1é”*’c1:xVeV”L” fiature the
order, thaiiisf’ éérhatizggx:. §:§§§§” order is
mereijrvL,_nv(hat be or
whethé: “it; is»: cloak for
puni.sr;:2éfa.t.ipanalty’,_ aithar as 3
‘ “measure :31: as
If it canczludas
tHa”‘–.Vg;fd§ar is a filaaic for
di’3,miV33L$;aJ, ‘z:r removal, the apgeal
*1il}.”‘«i_:2ué<. énaintainahae and it can
3
{:z.ii) The remedy
It}
continues to he in existanca and than was rm
restructuring as has been contended and enly
a junior or the petitiener has been appoi.§if:e;i.:AT:’a:s7′ ‘
the Haas: of the Department arj:_r.1…,_t;:i.3.3_; V”:’:i’a’;::.?efv;»
continues in the same positian. ‘r-_jh;’L.:~:§ Ia»s,p’e§:ét”‘{§f-..¢ ‘:’T1T’
the matter though baa :6_eea;;:,
tendering swidence has been glndtha
imugneci ands: does t::’hx.?’.’§ “c=i:rcu2f§:s¥:ance
nor does it addrg.-gs by the
nivisian Hench é:::”1’iii1*g.._..rq§1:’ibuna1 was
raquimd ta whether the
patitione.3?”””Vtiakc.'{ :’ the order car
terminati<:n V's:af$.'_ er an ‘a ér:V x”¢§:’$’r;:3i[d¥é’.£~ad by the wrihunal and
V’.:-1;1z:e17Ve.f<:sre%; . "' ira.:rant3 interference by this
A' ' ._
'»’¢o.;»-“‘K\.;Yf9$’Eg¥] W» gwmmwmemawm mwwaaa wwxmw wa” mmmmww.MmM swwwm mAa.#wi%:t% mi?” m$&%W§€9i§§§&mm&g é°”¥§§,;2sW fijffi Mifirfi 61;}
1:: tbs face of the material available:
ii %é<"'¢s:'I**'.' *5
1j "es_fiabli3hing this circtzmstamzte and the admitted
rfiircumstance that the Bepartment ccatimzesr tan
:2 u: ta w-ma vmw wmn. In mw Ir: em 'Iammn war-":4 mz-":3 iMms"«\.
Z
em' 7. .e; \:.\z mrv «am my :2
'iw.=%..éT¥l»$£§'*€E W? iE'%a.€v5iiEii§°€€z%%¢:§<§%1E'%,,§"&
'3
E
:
E
$
3
:
2
3
E
3
3
§
:
§¥
i
E
3
E
:2
§
E
E
i
:
3
g
£
as
3
:2
E
Q
i2
¢hase and the fact that the napartment, whigh was
heaaed by the petitioner continued in §1a¢§’$as
not a consideration on which tngl fifdéritgfii
termination could be te£ma§_ as “a” éifiaki,us§&%i’
against the patitianer. Evan ctherQisé,”i£ ibis
caurt. were to come ta agha icpficlusifiaiighafi vthfi;
eras: of termination ii vindgad “afii’érd§r, which
seeks to impcse p§§ish§§g£ififiiie_bei%§ worded as
an ordar e£ termiafifiififiigsififiiifiiter, it is a
mattar, whi&§f’ra§ui:$é “t§ The Ihfidraaaed by the
Tribunaif §yi”#a§§1ifi§=it§§’*@artias to tnndax
aviqéfiéa ifi ifiis kégéré and even in tarms at the
direfitififis iiiggfi fig tfifi Division Hanan earlier,
it is ufa:”–4.Vmazv<.=tV~.V:e;?"»..wVjr"x:$.«§?':»i: would have ta has addressed
by thé fribfihali The counsel wculd further submit
' that the imgugnad order is a wall ccnsidarad and
'iévxeéafifiedférder and there is no substznca in the
¢$a:&§tién that the case urged by the petitioner
iiihgg ibeen igncrsd and wculé seek ta take this
'7i€ufirt through the material an retard to
~:damanstrat& that there is ma warrant far
intantezanaa.
8
16
3
§
2:
£1
22w
*1»
Management. Therafare, the order would havg ta
be held as being one issued ta puniéh “‘–4.V[£’:1¢
‘kw Mi’ Mi $23!}: ‘kw?
appropriate that the raga to the
Tribunal .f:: recans;i;§3r::a–§%i:;f§,L” _»reqtzAA:i.:V:;e3 to be
considered by__tha ‘i§§e_,f'<érence ta the
aviéence ar¥5"AAi;§$~;q the directions
issued 2:59 has held that
if *:.I';é" té conclusion that the
crust is one épyeal would be
maintainabie and u'therefi:c;;_:'é;–,_»' would have tn be
cen$i;§'e::§c¥ ;;¢_§ri_ts 'ii:-3…__a;J_.s§:tain¥n:ub3.:§’—-.s5;§:$é§’ :.:t;¥é arciar in its apinion, was
lI’V: “‘!.’.,§:_I.’tV.’1fi;’ :#”‘i5,§’*M€”% flwYFR*h’:’I3!£””¥ %v.*’%«~,-$”\’»»Ir’??’§x§ %»=’?§” ?¢”§»¢:'”?r.§’iizflW’5:=””§’.§a’?’9′”»2§$Nn””*€&. ¥”I3§’~”\>$°§’t'””L€
VT .#’£fis3’&é:d an order at’ gmnishmant. This
z2 is an cgticn that is available in
disgfifising of this gmtition. The present patiticm
E
mwwz Mnwiswaamfi MM 9:Va.aWa&’M<saxW+ilf"}55
petitioner and canzwt: he treated a:_3"– j:$–23 '
cu:-tier: :2! termination siwliciizexf, _*F'fi'e""€é.§;nV£e:$i:Viczj '
of the (mussel fax the rasponcgazft éiéfiné
this Court were to viakia Vi:'}~…1'. 's
18
?” Mfifififi {Q1
m
fl one cf termination aimplicitar er intended ass”
punishment. The Cflflfllfifiififi unerringly is that”itiffik
is rank victimization and cannot be acce§t§dva$<i'"
being an arder of terminatian 3impliciter;h"ixW
9. Accordingly, the ivritiKi§aiiti§nfliiisnii
allowed. The impugned ordefi cf the Tribufiai is}
set aside. The raapo§dant”‘i§’$dirai£éd’iio
reinstate the petitioner i§t§y53#vi§i;kfi§i1e the
petitianer has n§ti}:an¢§&§d:;ifiyfiggfvfiii to the
respcndent, i§~iwQfiifii’b@iiunjus€i’p§WfimMlct the
respandentv_wi§fi.rth§__ii§§i1iifiW,io arrears of
salary to £he,f§ii53§igit§ht; 3The petitioner i3
hawavériiantifiiidifltiuific campensated in a just
mg§na:. uu’fi§fiéa,i fiia respondent snail Pay the
~..A¢§f;ei§;fiQ£ éiiiiy for the parieé that he haa
iW ig§fiai§§§ éuf of emplcyment, to the extant cf 30%.
‘¥fiilg»~ifiei period that he has remained out at
V». ampiafment shall be taken intc ccnsideratian fer
i”.i§§ purposa af seniarity and promotion as if the
Vfardar dated 12.19.2062 was nut in existenca.
Sd/-w
JUDGE
%
3’?
“‘§
ii
iii
M
ii
*3:
x
%
2&2
fl
z.~.-§
3%
§
§
i
2″‘
535
i
i
i
E
g
5%
E
2932
g
§
§
§
3*’
$33
E5
55?
=*
§w
5
g
i
5
Q
i
E
E
9
§¢
é
3
2%
:
*a1bi~
61 K1»: 9. it Wwwm ‘MI’ Mn n W” I; uwwnma ‘:.*.;:=”*k& m..:<~.'