High Court Karnataka High Court

North West Karnataka Road … vs Ramu Janappa Kalaburgi on 29 May, 2008

Karnataka High Court
North West Karnataka Road … vs Ramu Janappa Kalaburgi on 29 May, 2008
Author: S.Abdul Nazeer
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2975 DAY OF MAY 2008

BEFORE

THE HOWBLE MRJUSTICE s. ABDUL NAf_»:1?":_ jER_ ' 

WRIT PETITION No.13593/:§0Q6'*gI,gg    1.

BETWEEN :

NORTH WEST KARNATAKA ROAD ' _  L
TRANSPORTCORPORATION -- _  '
GOKUL ROAD '  "
HUBL1-580 020   _.  § 

BY rrs MANAGIN(}_DI§2EG?O£-I 

NOW REPRESENT'E£3B'&"3I}'s _  
CHIEF LAW OFF'IVCE_R;"«_V '   ..    PETITIONER

(BY SRI:  A1§1?;) % 

Am) : % A V
RAMU JANAPPA i<A.LA3iJ'RGz

 -V AGE m';oR; OCC:EX=DR_I_V§§R
 R/0, wARu"No:§;, NEAR {DAG-A
'~VMA1m.N, uPmL:B:3_1:zz

   

~ ._ sxncfia, bEcEAéED.9'
REPRE'€~EN'i_'ED.BY HIS LRS

  A sM?r;v.ri'mvA'11

.. A 'T53./O. RAMU KALABURGI
* ,AQ2.E MAJOR, OCQHOUSEHOLD WORK
v R]O. WARD NOJI, NEAR iDAC:A
 MAIDAN, UPPALI BURZ
BIJAPUR'



IO

3

R/O. WARE) NO.II, NEAR IDAGA

MMDAN, UPPALI BU!"-31?.

IBIJAPUR

MINOR, REPRESENTED BY HER NATURAL
GUARDIAN MOTHER LE. RESPONDENT

NO.1 PARVATI

PRAVEEN
S/0. RAMU KALABURGI V

AGE: 14 YEARS, 00¢; SFUDENT

12/ 0. WARE) 110.11, NEAR IDACEA
MMDAN, U!”-‘PAL! BURZ *
BIJAPUR . _
MINOR, REPRESENTED “BY HIS NA”i’¥J¥?A’L,

GUARDIAN MOTHER _

No.1 PARVATI _
ANIL
S/O.RAMU KALe;’x’Bi5RGrI ‘

AGE: 11. YERRS,1-‘K13: SI’1JI}~ENT’ ‘

12/ 0. WARD 1103.11, NEAR ‘iI,1’§\G”A”
MAIDAN, U”P.E’ALi–1B{JEéZ_’

i3IJAPUR .. _ .

MINQR, 12EPREs*Em’ED1w5Y— His NATURAL
GUARDIAN 1~11o’r1-1.13:1?’ ILE. RESPONDENT
No.1PARvA’1’1 ‘ ..

SI-11v1A1~1AN B A
3/5). RAMU KAl;A£3_ijRGI
AGE: :10 YEARS, 1300: STUDENT

, ‘ =R1_’C._’WAR.D’ 110.11, NEAR IDAGA
_ 111111131151, EJPPALI 1311112
” ._’B1_..11n.1’1u.1′<*..,,_ '1

AMINOR, kE:.PréEsEN'rED BY HIS NATURAL
Gi!AR.§)IAM–"MOTHER 1.1:. RES?(}NDEN'I'
NO.1 1»11_RvA'1*1

" KUM. VANISHRI
* . -D/0. RAMU KALABURGI

AGE: 8 YEARS, occ: S'i'(3DEN'1'

512 10. WARD 110,11, NEAR IDAGA
~ MAIDAN, UPPALI BURZ'

5

It is the case of the Corporation that while the Corporatigstg

was conticmplafing a disciplinzaxy action, the .,

mqucsted for voluntary mfimmcnt on the ground

health. On his teqtzaest, the Divisfiona.E”Cc.+nt:t1i:1cr;4

muted’ him’ from sc1Vlcc’ w.::.£ :

the corporation, the wnrkman

benefits. The workman ”

the respondents u dispute
u/s.1()(4~–A) ofthc claimed a
cicclaration 30.09.2001
as void ofwms till the
date of haw let in evidence before

the court . of he material on record,

the hc;Ed Tthat that the worlunan was

Vlélyvl” view’ of the matter, 1111: court

to pay the wages and other

mane!-a__1Vy as admissible to the workman tbr a

.. of months. The corporation has challenged the

th3s’ writ pct1t1o’ ‘ n.

3.

E

1)”

2. Learned Counsel for the Corpomfimn wouizi

contend that the workman had retired from .,

20.09.2001 under voluntary retirement scheme. V’

below, without appreciating the

has erroneously held that the workxfian V

terminated. Thus, the order cf
interference. On the otherf the
respondems has sought td order.

3. I of the
learned at the Bar and

perused i3_1e an -record.

“Ox: ‘of the Cozporatiozi, two witnesses have

exam. . mi M.\iHfe’.’1 and 2 and the document Ex. M.1

evidence. On behalf of the

Z Iespbaagienis, wimess has been eined as W.W. 1 and

” have been marked as Ex.Ws. 1 to 46.

E

s
V:

R

7

5. Smt. Parvathi, wife of the deceased employee, who

was examined as W.W. 1 has stated in her evidence that

husband had no intention to voluntaxily retire ffmm j

and did not tender any resignation voluntarily 1

but only put his siwatuze on a ‘

the Depot Manager on the spa; offlflie ‘V

purported to gve him the ‘en;-.nefi:s inc:nain”g;:%’£1n=,~
appointment of his depeiid.e_11ts’; ‘”
was not at all extended in the
meantime, he w.3n–nnn_t stating that
his been accepted.

As been produced in
support the ‘respondents. No doubt,

the wimesseéqkho h,a§e_ Been examined on behalf of the

_. haveleuppegited the case of the corporation.

” The below, on proper consideration of the

.ve«fVfjxe-:”pa11ies and the documents pmduced by

theni,’–~.._has_v’ that the workman had not voluntarily

nun service. The finding of fact recorded by the

%

8

court below is on the basis of appreciation of the
placed on record. I do not find any crmr in
finding. Consequently, the writ ”

accolriingly No costs.