High Court Karnataka High Court

Mrs Nigar Shierin Begum vs The Member Secretary on 28 September, 2010

Karnataka High Court
Mrs Nigar Shierin Begum vs The Member Secretary on 28 September, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE:

DATED THIS THE 28'"! DAY" OF SEPTEMBER, 2siiC    T.

PRESENT

THE HONELE MR. JUSTICE vL=Q.sAE.I%1ATT.1'T..'     7

AND  
THE HONBLE MRS. JUsT1cE"'LBV._i f.NAGARATHi\TA";
WRIT PETITION 9ip";292;'i6j2'o;o{s«cAT)
BETWEEN:        

MRS NIGAR SHIERIN 3E::.GUM _  «_
D/O MIR AX1MUDD11~»J_AL:;;;, HAN '
AGED AEOUT42 YEA{R_S  _ " 
R/AT NO.362. 1241?? *3'   
BANASHANKAR1 11 'STAG_E"  ._ ._ "
BANGALORE»56O'--0_70V " ' ~

 ' V  PETITIONER

{Byf SS"1*=;:A V    KULKARNI, ADVS.)

.m..»..........'

_E;.._ 4 THE MEMEER SECRETARY

" "   'CENTRALSILK BOARD
- _ SEE CQMPLEX
' Em' -LAYOUT, MADIVALA

 _fBAI\-;GAL0RE-560 O68

.   V  " CHARIMAN

  "CENTRAL SILK BOARD
MINISTRY OF TEXTILES 9"

/A



_')-

CENTRAL SILK BOARD COMPLEX
MADIVVALA, BANCrALORE--580 068

3. SECRETARY TO THE
GOVERNMENT OF INDIA
MINISTRY OF TEXTILES
NEW DELHI 110 001

THIS WP. IS FILED UNDER ARTIo;ES"2>.'26iANI) 227"'--QP'=,
THEcmmhnnmNoRmDmPwwmoToQmmHTm3mEmR
DATED 81i201O RASSED BY THE CENTRAL AEEHNRTHETHVE
TRIBUNAL IN TRANSFER APRLICATIQN _NO."~356'/20058 THE
CERTHEED coPYcHruEncH;RsRR0EUcEo_AND'MARKED AS
ANNEXUREA,smmxcREESAMEISARSHEERYREH)ELEGAL

This petition coming on _fo1f"'PreliniinaryVdiieafing this day,

Nagarathna J2".TiiadeiigheEi??§i'i'o\MI11g':

°EQRfiER
  _};:etitioTI"is. directed against the order of the Central

Adl'VfIiIv1iSi£Vi'atiV€..V'V '17i1bI.ii2a1 ('Tribunal' for short} dated 8.6.2010

Z-Rpassedd'TI'aIisi;e'r--..Agofi1icationNo.356/2008. The petitioner who

Virwas ~workITIg.a'S&Va";Junior Translator (Hindi) in the office of the

4.Cent"ra1 Biol}; Board, Bangalore, was issued a charge memo on the

 the petitioner had remained unauthoiisedly absent

 "duty from 17.1l..l.996 till the date of issue of charge memo

ya

E L  RESPOi\3'D  I 1:'



_ 3 _
ie, on 13.9.1997 and that she had left the country for Muscat and
has been staying there without even informing her office.

Subsequently disciplinary proceedings were initiated.

2. It was the contention of the petitioner that she  _

for leave from time to time on the ground that she was   and; it 

that she had not left the country. When it

Asst. Secretary, Administration, Cerltral Sil1<d'B_oard,  tvas 

appointed as the enquiry officer  fact, ihellejnquiry was
adjourned from time to time in4_.order.flAto:_givep_ Opportunity to the
petitioner. The petitioner appeared__beflorpe the officer and

on the basis   concluded that the
charges levelled proved. Accordingly, the
enquiry officer  to the disciplinary authority
ar.idl'on  the enou'i1'y'officer's report, a second show cause

notic'ew'as"issuedtlcalling upon her to show--cause as to why the

:t.tV"'nI.fe~port ofdthe  officer should not be accepted and an

Iappropriatel penalty should not be imposed upon her. In response

 "sl'1ow:cause notice, petitioner submitted her reply and after

 ll_:oo_ns'i'dering the same, by an order dated 26.2.1998 the petitioner

l1f--..wa'sV.rernoved from service. Being aggrieved by the said order, the

 'petitioner had filed an appeal before the Chairman of the Central

5%



- 4 1
Siik Board, Bangalore, on 19.12.1998, which appeal also came to

be rejected by an order dated 2.11.1999 and as against the said

order. the petitioner had filed the revision petition befo.1'e._rthxe

Secretary Government of India, Ministry of Textiles, 

Her revision was aiso dismissed by order  It "

against the said order, the petitioner flied 

No.356/2008 before the Tribunal {Writ petition Ne.34?'izi/2002 1

came to be transferred from this eottrtirto the~._TritbVunai). The
tribunai after considering the respec_titre_ the petitioner and
the respondents conciuded that the  admitted her

charges and therefore’,”¢h_’e pt_1nishri1ent«”‘0j1_°ayeniovai from service

imposed on the andvproper and accordingiy.
deciined to interferevwithdthet’said.o’rder. Being aggrieved by the
order of thetribunai, the,p’etitior1″er has preferred this writ petition.

3. h’a\1e”h:eard..p:tf1–e learned cottnsei for the petitioner.

It that the petitioner was not unauthorisedly

or that? she had left India for Muscat to be with her

‘j._fiu«sba;rid_p1.a.nd her charges were not proved and that the

‘pt.-1._r1:ishrr}ier1t imposed is also not in accordance with law. Learned

9;

//5

counsel for the petitioner submits that the punishment order has

to be set aside and the petitioner has to be reinstated in service.

5. Having heard the learned counsel for the petitioner aijid~.on

perusal of the material on record, it is apparent that the…p_etitior1_~er” u

had left lndia for Muscat on 17.1 1.1996 and that she l

to India only during the course of enc{uiijf’procee;di.ngs,

charges as per the charge rnerno has been’._pr*o_yed

and in fact, the tribunal has noted thatithe petitioner
her absence as unauthorised during the of hler”einquiry and

also before the revision application.’ has been heard

before the if the charges have been
admitted by petition_er.l’alddition to that, considering the
fact that shevhadl the without the permission of the
is lals’o””aVserious misconduct. Having regard

to that “enquiry it is established that the petitioner

l he left lthellcountviiy vfrhich amounted to unauthorised absence, the

.jl_fpd.i_scip_linary aulthority as well as other authorities and the tribunal

in upholding the punishment of her removal of

f” ‘V.VS€_1_’ViC€.l; We do not find any justifiable reason to interfere with the

/”

*6,

orders passed by the said authorities as well as by the tribunal.

Accordingly, the writ petition is dismissed.

Sd/-.i

S26