High Court Karnataka High Court

Shri Basavalingachari vs The Chief Traffic Manager on 24 April, 2009

Karnataka High Court
Shri Basavalingachari vs The Chief Traffic Manager on 24 April, 2009
Author: Huluvadi G.Ramesh
wxwm mwwnm Mn" mmmzwmmmmmn naww Awwlwmw mm" mnnwmammm ranan mwwat wr nnmgmmfimmm ruwn uwun: wr nfifimmmmmm wgmm gmggmg WV mflmmmgfiflm flaw" 5

IN THE HIGH cause? or? F2ARNExTAE(A, 5.2-.NGAma"_a. 'j««.._T'=--

mama T}-{IS 'E'I~{E 24" may 55' APRIL 23:59  "' 

BEFORE

THE }iQH'ELE 2'-1R. JUSTICE 1«rz.§=.;juv.§--~.r_=;fiv ::*--_a.i&.:§I1Esi»{ff--..__ 

war? 9§:*m*z:o1s: Ho.1&4-z49x2:3é:j:aV_:’L~i-:3::?§:’g; 1.

BEETVEEK

sun: msavanxnsammax V

aim JAVAR%D¥i}.3′.xNAGAR’* _
HESAR AsHwI3i:_..sc1i<:x;=L £1151' §:R03S~»
PAT'I'ANAGER€ .£'%'::$'r;=" , .f 4 4. '
RAJARAJESHifRRIb§€A¢AR,

samawaa – 1.:&;nr;gss. ' {. emxrrausa

{By Mzfs : a3s{$cIATEs, rams 1

MB:

‘. 4, _ 1 ‘s’a.a§?.4.’s*::~:~~«:vt.:s.m=s::.~::a

‘5ETP&’PQLITAH TRRRSPGRY

– swam.

:5 bmtaoecurrm

.. Qmecraxrzm, {as-we}
* sir res MAHGIIE nraacm
mmmma scnmrmwasaa
emmm – 553327. . .. ammxnmrrs

:3′ 32:5. : R}: 9’33, Aw;

Sky

1 nnvaru

* ‘:*”f’°”””‘ W ‘”””””‘””M WW” wwuna ur smmvmman mm”: LUUKI (Jr am.acNm’Am~x HIGH COURT 0%: MARNATAKA HSGH 6

THIS WP mama EIHDER ARTICLES 22-5 Am) :..’-:_’:2w’?:’_’««c_:T-‘r.i*–vv’
THE ccnsmwwzon as mum Pnmrms TO
Awake :rr.21.11.2tm*?, E*A$SED 5? ‘{‘}{E {;av£:u ‘m.§.”..f_’
mmua coum, EMIGALORE 1:4 I,.£m~!r:;,.3;j’t€a’3;=.–‘(vtgs§;§$E2A:: x
As mm-A Am ‘PG PASS Am’ c:*1′}~r2′::ta__ ormsfe )3-‘as’ -:t”‘s’ ‘1’:sE;a2_»ts::;_7
Fl’? m was czmzzzaaswamcss cw THa:”«r;é;sa: z:Naf:.3:.!3Tm::’¢G V

oansa GRANTING ’93-rs aELzz:§*~..__é?._% aE i¥.$=r;:!x’;f§4::r-:’;ir4.*fvIV*”””si::I:f¥:*1~:
BACK mags, mmraurw s;.e;;1vibO’3’EI.) mics HIS 9:’%e.2i’ISa;;L;. ”

‘£’}-{IS E”<'f§E?. F:I'*2€.'lE§; Hsaaxm vrxzs
nzw, THE cGUaT,."–m;'i:'E__ T14:-a;':–…gfc;:.;:;§::ifi.:£€»:'

$22.5 p:é"i;:§vtic$i1e£ scught: fer: quaahing

I- t:h$"'La§»:&3::.V :3:§fT§];;%azL:;f’ ;£iV§€’t%.:§d 21-11–2m;r2 .

Thlixliitaugh the patiti-tsnmr was appointed as

e’ ».

ha beams a. membex: at the zsaaanxi
‘”‘-.§¢.?:ii’::i<:ane3: Eederatiwn mpxeasntizzeg the fiepot

" –~ has Unicn 1-aadex. It .213 alleged that he had

W..

~ wr- nnmu ‘.1-xx r-n:u-u

*H’W’ A’~,,e’-(_’\»”w wk wwmvmfimmm wnwrw ewwum: Ur AHKIVREMRM HHM1 mwum we’ Eu-KKNAIIHKA Htufi mwwm mam nmiflwfififlfim flsigarit

warkman. has mat bean. cros5wexamin£dT by’ fihfi;
Management. If his statamaat is &éc:fitéfiF?g
than necessarily tha c:ha2:ga.*3~~~ .5-:.;e

and the atatament/evidence éf fifié w£zfim§nbfi%?

nat haan refuted or Vd§fi;ed;”.twA¢§%&§ingiy
saught ta pass an oxqer 9£ £§in§tfifiém§ntJ%hila
setting aaide the éfi%§d Q%§a§$ %Qmthe Labour
Court. W” V V ‘K fi

5. Legrngfiur’Equng§i]Aflé§§§§ring fax the
xe3§onfi§nt:xfi§i§%§dfit$§.gétition and aubmitted

that the §ufii5fim§fifi”i§pased ix just anfi propar

s.an&v&§e3″net raq§;;@ &ny interfierence.

§;q Leé£$§# 3 counsel agpaazing far the

‘psti€i¢fiafi §elying upan a dseiaian xeparted in
“.;;x:k”—._z0 Q3 36:9 2775 in the cam :::f the
as Avnomam W12. LTD. vxa 5.RRJ’GI££.I

“fééfitenfigd. that tha eharge of using filthy

language and an5wazingT suyerimra insalently

W

asuuwruu ‘«nIww\mo’&\m W»);

and taking the miscanduct as trivial, the Ag¢§ 1j
Court held. that the Qxdax sf diamia5fii’ i§ff °
disgnaparticnata. Havimg xagana E§ t#§. :’
antecedents cf delinqnent ?ké?&§d ‘ %$%§F A

cogensatian ta ha p&é& ih3ta@§ *fb§V5

reinstatamsnt. Accardingly;cafitsfidad’Ehat.tEa
lahguage used 13 tzivié1f A ?

?. R&though,tha_§a§ifii§fiarfd§ea»not deserve

any sympa,t–hy_ ‘:€’fES£<:;;;_.ha"9§»t§}§ '' '–usaazii the filthy

uuwuuuwmamawm Ismw-win ywwnm we Efl'\r\!\l£'€lal"'Qfifl"&?\&'"'& Wtiwm mmwwmx Sum" mnnmmamixm fllwfl wwmna MW' Wflflmfléfiflflu Mfiwfl '£.,..'fi.,.?1}Kl Ur §¢;&KiflA,TAKA g-"(gag

langua§$,*thé fiahaqéméné behaved rudely. fiat

the fact °x§maih$ th§£ hia avidence has net

»,$ee§7Q¢$Eidefiéd_§y,the Hanagament during the

":gn§fiiry_*byE7way cf arsss-examinatian, Of

c¢ufise, tfie'b&bour Court has taken a viaw that

[haw £h£ g%idsnc@ nf tha Kanagemsnt baa to he
= ':fii§éa;déd en. tha ground that whatevar tbs

' w$;kfi&n hag aaid ia nst gospel tzuth.

3??'

M W» – -to v— wan w- v vw a ¢'wr"'ma'w:s VI.r'%nur"ezamV..r"I

""""""""' t'"1'"*:""""° W' V'WW"VM3MWM fl'"6%Wu'-N"? mwwmfi hi?" nwmmmwamm WEWPW wwum W? WMMWWWHBXH Hfiurff hklufil LN" NMKWMEMWM Wiwfi K

8. In the cirszzumatancas, in mcdi£icati.§’>&i “‘ai*–,_
the cards: «sf dismissal; the
entitled far reinstatement

wage$ however, without cuntinu}:1_t§} 5f_ ‘ai;e…_

tram the date ef dismi3s7§a:i:”-»f;ili”‘h§3 fin
ciuty . I-icawaver, ‘::he_. .3’1[fi»13»fl:g~£3’VV3V.:’Ai.5’$X3.1″f-~.,_’S:I5’1Lg3;:1?..’ .s;g:i3::§1::.’r:eld
fan: increments witii Ejgffect. The
crude: shall #93:: manths
from the Egg}? copy af this
Cxxrdmc. is allowed