High Court Karnataka High Court

M/S Bhadra Packaids Pvt Ltd vs Mr Basavaraja on 16 June, 2009

Karnataka High Court
M/S Bhadra Packaids Pvt Ltd vs Mr Basavaraja on 16 June, 2009
Author: Huluvadi G.Ramesh


I3hfl”ll’%I’N-|””\5§5l”QB’-cl”‘I. amwwcw *?:mc<'m1WwM?« wt I'M"%t€'mi'oP"i.li"'%€\#"& I'll'-WK"! MVJUKI K)!" RKKIVREAM

IN 'rare: mm; Comm 9: rma.HAmKA, V.

DATEE THIS THE 16″ BA?! 02′ 2&9′ H

‘ITiE x~mN’BLE rm. JUsT:cE’vHtfLfi’vA3é§’::;v_%A

WRIT EETITEQN NC:{:i.”53aé.!’%Q’_sa{:..-;*r§ié;j 3
BETWEEH: V V’ V

M/S enzmm zmcrzmxrsaz zrw
B:31~fi~:A2~¥2=;.HALL;r. V
BARPsNDRU,vP<3ST– % = ;

2HAn:zA??MH1gi*;;’*:’.:;;Lzr:€-r377 _3-415

REyp.Esmrrie;;: ma.


5R:”;H;’zei;x;As;a.i~::fr§er_’r<;:1-133:6. PETITICINER

gB3}<M}'s Anvs 2:

V V T_ ” V3,. ‘v”–v3gfi:::.’1s2:.s:s,vAEA3A

*s;g’~s::>_ H’:r.::.ARF9A
mama
~ ~..jm’-,3a.Avpm:: TRLUK-$77245
3 awash ms-mzcr

Tm €3C¥}flflCSfiIC¥NER or LABGSR

KARHIKA BEAVER
BM&lER$-{RITA RQAB
BP:H€«P;I:i3RE . . . EESFQNEEKTS

£33′ H33 : H {‘1 rmmsmm RSSITS. AZUVS 36?. 2.1
M13 ‘3F.I.J35.G$&EEESI-I IIUNEIWKRBFE, ASA FGR R1′ 1

mzs WP FILEE 212413313. ARTICLES
6? Tim ccnsrzmrxm-I or mam .Q’£.’f2xs;_§g
mm mzrtmmztu 15.91339 12;” V’;”.”&_..k_.2.;9:§~§_ m:,1′:~3*;;’?

Auwsr 2001, PASSED

MANGAIQRE, mm-2′, “p2’1’I*3:jj;é.’.:2~;V..V_V2:»,::~r;3 THE

mew-CAUSE NQTICE nT§’?..,:1:}.V,03″”-ffisstinfig 13! mm
cam-sxsszoxzze. m;sm;% “Em mxs
ynwxwzam. “‘ *’ ‘*’ “VV ”

m1s;’~””§;V%;l’2. cavitm’f –€z1~r:._.___,f.Tro1w. mmxmmm
HEART:NG”Vi?S-.V 1*-B*’.V__ §z:;;:x::°§~. 13:32,. 3% com: rms
V ‘ E

‘ i ” 7322:: K Ln;

W-iwm mwwum ww” AMKNREHRH I-«mm W?” mmmmmam MEGW cwwrw 953?’ KARNATKKA HEGH COURT 0!” Kfl¥’iNA3’3¥KA Hfifiiafi QQURV OF KflRWfic?fia§Wi’a §*%§€;?§§”E C

Th;-‘ “p§t:i§:i-e:;2f_ieb-hfaxzfigazuent has seught for

‘=.__ir@u§$.«aci award passed by the

I.aa.f:%'<*:§;V1:T'__ VC¢§i2:.?,§_,V.AV.T'Vv-Fangalore in I.13.A.§%'<:~. 291%???

" ;::..-syteca "-«:1.—a,._~'-';'::¥r.?:a25 Vida Armexuzrs-~F and alae ta
éehow cause netice dateti "r—1e»-~2»:ms
:i:, s.#t1§sd– by the Laban: Ccx1tmissi% ~zm-owwommve I-wvt awuwmmwwmwmaaww I¥Ifl\i’U9l! wwwn: ‘Ml’! lVul’fil\€Vfi”&l!”N!a&’%g, fllfiflfl 3”!

2. Alleging theft: sf meta: by the
mspcment, an enquiry was held and
the repaint of the Enquiry Qffi;é§r’g”thg L.

was diamiseec}. firm: service,     V'

raised a. diaputé hefimce  
Karagalsm. The La}:i§::u;:  
enquiry halal is fair 
Court    an the
gareaund thiig    the first
respandvfiiiufiv   iha Laban: {taunt

relying up’;}::nV’– fihé 9f the Criminal
Court r§s:ar%§é’d £:.1:1l¢é= at éismissal mrzd
gsjg-€ie.g;§¢§:,.j E§iiiE;i5&tl’Efnen’C with ficntinuity of

se2?;.*’9.r_§,r’t*.~3:vsT_ “a.t1:§:1..:V£:$’rA.T::p_gayment of 40% haczk wages from

fiaffe ‘isliamiaaal til}. the date ef

. j’_j’;::s::§;i2:stata£23,e§£1t .

iiaarqi the leazned ceunael fans}: the

p<a§:'itian.er-Eianagement, iaaxnea ccsusrxael fez: the

W/,

wup-«wnawunw wwu avvuvVmIwIWtf§rs\u urn u\’wE'”lI:I,l:’\sn”|n<m"uiIv.|r'¢ wmnwmm wuuwgr-awn-ans; may nwwuuaugmwmmamm 5;; :.(_z';<a mwgfigfinq W mfiflmfimlflnfl I-lit?"-E gm-gwgghafli 'Jr

5. fie: tantra, leaxned counael aQ§earihg”f§£a_

the xaspcndent~warkm&n 3fiS$itta6_th§£«:heie’i512

no errcr aa such cammitte§;fiy th§ @#bofi#JC§fi£t
in accepting the £i#§ing” ¢fi *§h#flfé£imin#1
Caurt. As a.}n§tt§im $f fifgctfl fifi&ing, the
Laban: Court: heZi. :i fifihfégvi’ against this:
raspnndsnt¥?¢r:§§n; hag §afiW3fiaan proved as
noboy5§fi§ §é$nfi%fi% c§fi£§3ion af theft of the

mmtéiubgflghfifwaikfian. “H§ alga submitted that

although tfiete is $§_b$§e#;paa$ad fez payment
sf 1?~E wages; sh fa:;_i??B wages has not been
péié, *iE¢@xdipglf’Saught Ear diamiasal afi the

pefii§i§fiL§mfi fi£$§ scught fax a dixection ta

?fi¥u¢pl$XfifithHfifi§}award.

‘L ‘_*3?z_e “A_«Labanr Czmrt praczseded an the basia
hfgf: the evideaca of tha witneaaas namely
_ $§¢a3&ka:appa and Mallashggga hava mat signed

‘the Seizure mahazar. As such their vezaiona

. V”

\\«””

nxuwua mwwma VMPK” nmmawnzmhm H”§§%:g?§~”§ zam

cazrmat Em baliavad. ‘iélhat is “is

that Scmaaekaxappa and Halleahgpfiz-in:
examined before the ._Aatl1eA§f’itjg,.” ‘w§’::a 7.

said tea be the wjxcnessw *3-f,c:;;:._ :m.z:;%:eV

Eight be that t2:§’y :”‘.:.ao~§.z1c1_V_ tn};

signatcries to . has
been ahown to ” : evidence,
rather t]:1é’jA;,Ig _’hax§§_Aa €»§§.§sgsi.tA’3§%é:s:3.,;§V:’ViAssexzzecx 22:; tha
effeczt ‘ had led them to

t1:1:ag’VVi-i-iiteivf._c::f:7f&§$i:§&r §_ééé§’éifiaxaja Exam where tha

‘,%”%;x?35i!’cfi§ war mmwmimm HEWH CUEJR1″ Bf’ KAKNA”i’flKA HIGH COURY 0? KkRNA°WiKfie. Hfififi COURT 3? §§fiR¥%%.;2.;:*’«a:;«t

ms-to: waa £1′?-¢{5V’V$Y:3:V€§.’.V’: :?§£”.._::§1’f3,@~~ instance cf the
ra$pum.dant_e;ear§1:za3.h..VV’V~. Id: sgzxecifiirzally mated
zfilzau A.’ haw taken thase tws

perfiaégna : and Malleshagzpa arid

‘:9 the place where the
V was hidden, necassarily they
:_V i4i&’s§fé:%:§g*§,§;:£§;é3$ed tha imtzident. Hence, an the
V. the preponderanzte «sf probability. it
: _fwfi.«;~5i .’fax the Enquiry Qfficzer ta give 5. firming.

fiocordingly he gave a _finding. ’13:: believa 92:

M

awe: wnwmmuma ‘M5! K’%U”iw!\>2’£VJ”!z’£l”fil\l”V. lumuran wwwnn NR!’ l’\£”‘|fll’l”lIl”‘&E\I”\ !”‘Kf\V:wl”‘i§ Eu!

to disbelieve thcsa witnesses i§_ £b£§ the

Criminal Caurt. Necessarily tha Eri§inai”¢a£rE-

would have insisted for§ffié=signat§$e_dfi fhé[

mahazar. But _whafi a §hes§g “wififi§fi$eg

speaifiqal ly c1epasta¢1«:’«zaazéasxt-a _
Ruthcrity that thg_w¢rim%#hiefi tgém tfi xe¢avar
the theft articléVa§$f#%%e §fi§j§cted to crass-
axaminat$a$€:th§§§ ié=§§ :e§§o§ ta dishelieve
thaix: égrzquiry Authority and
nathig:fl;§%§&1i@;fiafi “f% shmw that thsir

abatement i3:f§ifi%; I#J%h§’circmstances, am

a matte: Qf §£a§afidefiafifi§ cf prabahility, tha

Efi§ui;yffiu§bc;;tf gave a finding. The Lahcux

C9fi:§f#fiafih§ §#§@isa that the apinian at the

‘ x$:imihai S¢fi£§ prevails; had discardad the

~ atatament given by thase witnesses before the

{ Enqfiixf fAutharity. This appeaxfi ta ha a

‘ -‘ij’:;;s;é i-5:431:55 finding given by the Lahcrur Court,

‘ “which requiras intsrfarence.

mtwsm w:…u.»’wrna ma-I a\r-mnn~ar1.nWu’x:”\ Isavurui Viwfifkfifll -up-u wwmnrumumaww aemvmmu: wwwvmw mm asw~mum|uar»marw»~w~’=, : s_~.-yr?’

W,

insisting fez: mama material to be

is in the caae sf criminal tzsial.

8. The award passed by the:4’~L:af1§§urp.»’;j{§u:t V’

set aside and Armexura5+E,V_’a.::d
and the order af A1if:§:c:3;*iV§t:y in
dimissing the upheid.

Howevmz, it latches
an the paitg: 3’iézlfié’I-J’;;%§§5;V:£,’§iE§g:e–i:f2-Sazzagemezzt: in
grcauzxsd that the
awaré. was the fact: remains
that yarticipatad in the
3-.,.«;’%r..”.>%.”.:.¢:e-:€.’:;iac:hed tha Laban: Gaunt

H ‘v:T.VVb’t’;§i§§édly .

swam bwum W8′ E%MKK”&MfiM2\M ruvra: wmg.w{na new mawmwmamewm mramemmne wwwm. V” l\R’l|& ism»: W x

23″”

K3

csznuaitteci by ‘aha I{anagen:en.f;.._

“Wk?-M QMWMKE U?” fiflflfifiafifiiifiifi; ?r’§-Wxifi Qgwfiafiifig U5″ %fiKNM’i’flKA Wififl CKJUR3 UT’ KAKNATKKK 3135?? $5.303″ U!’ mmwmamm fiibfi MUUKE WP mMm\xu:«ma»%amM Waugh M!

9. In the circuzrtstanczes, the patiticz}….__’¢4i5s :’– f ‘..,,
allawed and the Management 5b.a.3.h.’_!_. L’

Rs.25,I3QD/- to the wezkrcan £;5.;4;7″t::~.e’~._dsa:§;:.;;2,f.: V7′ F”