High Court Karnataka High Court

Smt Rajalakshmi vs Karnataka Power Transmission … on 17 July, 2009

Karnataka High Court
Smt Rajalakshmi vs Karnataka Power Transmission … on 17 July, 2009
Author: Aravind Kumar


3′ The Superintending Engineer

{EEect:;1*i(:ity) ,

Bangalore Circle (North) and
Disciplinaiy Authority, V
Kaxnataka Power Transmissigin ” «
Cnrparation Ltd
Bangalore.

. . *v.E§é5.§é§1§.’a%:it’S«
{R1 by $r:.1:>.s.mnesh }§?ci{.?V._f}:

This Writ Petitéen is :13-xi*;;{}§:a1e;:.Q;a;;:i5::§1c. 225 and 227 9f
the C11s%::if:.u’§ie::.’. ;2:*aj.{mg» . jig) ‘–.._(;%:,:a$vha ” éjiza orcier dated

31. 12.2001 vid€’;§_.:1’£1ex=;Lr<§~€1': .-EiTi1d' [§::rc_i€:" dated 20.12.2002

vials Ann6xu_3".-*:?¥E, ézhc"-._ are Valhitraxy and passfid

without appiicatifimbf=:£1:r.if1ii:.A " ;

'Tfiis "§jefivfi 0n :fl¢0{i1i:§g 0:1 uftir hsarifig, this day {E16
Ceurt ':11ade–_ £116 fb§E'e§v'i:}g:V ., '

iifiiénmlz

..'§?f§1$ 'petitio1I1:::1f__ is seeking for {washing of orders

§.«i2;+:$2;§{3__1 32, 20-»E2–~2{}£}2 aft. Amlexures 'C' and 'E'

§'€§,~;'§,éc3:§vVe'V§3»"';"."paééséd by thfi Disiripfiaary Authority imposing :5;

:::::2a:~"'g:¢£;a§':3$ 0%' "wiiiéhofiding aria armua} ifififfifiififit failing

V' zfizié '11;i:¢Xt wi'£h ctzmuéatrze 6fTfe:€:t," and tile Appgiiata

'~£';a:§;§r1<):éty's €§I'dfiI' c<}I1f"::'::':i.:ig the said impositizm {E}? 131310;"

'4 " 'ffififiaiiy.

pravidad, may be imposed on Board
empioyaczs, na1I1::1y’.–

Miner Penalties.»

(belongng ta (}r0upE_));

(ii) C€:1$ure; ‘

{E} Fine in the case of BGés,rc1:;’€a:£plC§;*é’e._<é'

(1:1) "With§1o1di3:1g of imci'€::ii1€:1"1tS,V" with?

Wiihout. cumulative _af'f¢v::t;' = .._V
{iii-a.) Wi$;hh0i€1ing {Ef Pri3n1Qti(':;1',';' ' ~ _

{iv} Recoveqr fro31; pay _0f: the: ' '1s§;%'T;"}..<i~i& or
part €}f ::3.;_t1}' §_3éci112ja1_*y'A..i;9fss V~ca_.1jsed by
r1eg1;'j'gr&:;;:f:7e or. b3"c:'a{:h"c3f "0rd.€rs to the
Bg::'a;f'd__ (S1? .- (:70 h1:(_f;-.._S'{i&t{3" (?s¥:3'Vt%::*11:nc':'-mt, 1:116
(',e;1t:%_a5§'_ {';0v§:ff:m_€:"mt, and person,

V-body. t:,%ii::, = .3.u.t1':o1'i§5;.%..,….t<3 Whom the
sez*s}i(;§:sa :ifVti1.@'Qffi<:er had been lent;

{iv–a.)' ""§{ed'u.g.':tic§&? 10 Vkflawar stage in the

t';i111€vvs;c:a},r3 c3f 'pay for a period witil a

' – _ spe<:i;f';.¢'d'i1"et?tion as to whether or 2101:

Bo:aarriA' employ-*e.e W111 earn

increments of pay {hiring the pariod of

_ 'sigch -reduction with reference t0 the

T'2«"§£1?':1:"ct::'§ pay or Wh€f.h€1" the psay Shail

r<;i:1a7in censtant and with a furthaz'

~ {ii}:-éction whether on the expiry' cf the

~ 'jgserioé of psnaifgy the reduction will 01'

xvii} 219': have the effattt cf pasétpoitzing
the futura ificramemts 0:5 111$ pay"

. “£1130 Rtagulafiorz 12 which reads as under:

12.P’rocedura for Imposing Miner
P’ena.1ties.- (E) $1}.bj€€{L ti) tbs

A 7V
2′

E

{a} i:1ft}r::1ir_:g the Ba;3:Tfc:i–.._ €I}g3;§*}.;€)3»’€i€,’ i§,if;…_
Writing, cf the prgpesajfo t:31{::__::iC¥%i;o11)
against him and of t1f1_e”‘ia1p;1tati011sV_ of

§}I’0″JiS§OE3.$ sf sub~regui.ation (3) of »’ _

Regulatien 1 143, rm order i;11posi_t¥g “” V’ .___
013 3 Scxard empleyee any of %
pe2’1aiti®:3 sprscifieci in CI8J,}»$€iS {i}.’i’fG’ {i2%¢~

sf Eeguiatiorl ‘9 %~’i”1a1}”‘b§:’-,H1afl:iV锫.

3}
axcayt Qftfiffi

misconduct or :?:x~i$3be1iavi<}t:1* Vé1:a_W1'1ich" it
is prcposeé to 's;1ks:::r;,éj1}:idQ'§Vi:ig hixn
3 Ifiasonabie 0ppQ:*t'£1r1it}r
such rep;:'e_sefitatiOn."A&s' m.1ay.f w'ish to

make zigafifist the ;)3'{§p(5':3;a1;–.° v»

(b) Ho1€3ing_ ‘ ic’:11.a1’11:::=:1* laid

_d0W_n”v.i1j”51:b–f$g§11’ziI.i@z1V_.»{3) E0 (123) of
ReguL::I,;;§.0n 3:1,.’ €’.V€:§'” case in which
liihfi }é%J.1″th0I*it§7 is of the
01:31:93 “i:§.}é’i.:fS1,}€:’§.f1_”I1″1(}1I§I’§? is necessary;

-.’fE’aki’:”ig.. .”-réfiresentafian, if any,

* , :~:§t2.bI}ai1;1:&<3 b_j§z__t§1e Beard emplejyee Lintier

V €:7'E;:=.iis,=s:_ {3} and the racorci of inquiry, if

Cvézxsideratien;

htzid under {flange (13) into

“’33) Eie¢~fi*Lfi*d3ng 3 fiziéing an each imptitasiion

.. s:29§m.:i.sa:<3I1.£:1"§.,1(:£: or misbehavior; and

{e:} Cansuiting the Beard whers such
' ' coflfiuitatien is necessary.

{2} T116 recoré Qf the proceeziings if} Such

casas shali in:;iL1d€.~

E93

{E} 3 «:3″g}§; 0:? ihe: §.§:tin3;aii0:: {E} the Boardé eixlpiigzyse of
‘aha p’2′{;§3osai is take actioxz againssi; him; _V

{ii} A copy’ mf the 3f:a.1:e;:r1=.2I’:’€.” “”esj%’;V. ”
iillplltaiioflfi af £'{}i;;’>€OI1_fii.,i{,”‘£ ‘1 r:;§__ ”
misbehavieur deiizsered ta ‘

{iii} His reprasentatiorri,’ “a:1y;

(iv) The evideracgj pr0(j.$;:r.§é:d. “<a%§::'i;;igf' -?.Ej1ej_ §
inquiry; « _4 V

{V} The fmciing g:»_;:f: ' saéiji iIr'i'piI'%;é"}:f:.§€)r1 0%'
misc0:;<ii:_1ct gr mis§J€:§1a§~'i.g)m"; ga:1<£

$221'; '§'3j1€"£:z3f{i§<%:*i$:V 53:1: (:9¥.s§3_' fggather with
31:3'. r*é飻"«€$£%I1§ ::+;m';4:°;;r.'

RE <:mf*:3§§*§9:'<;§*£-%V4; ''

$5 V§?i*:_,:?: first §'Gi.m§ géaiziaijgg ihai

azzihariiieg E2a.%:}'-.g3:*c='~'{%:3t{=:i*:I:i:3;e{i {:3 impesa 61$ Efififialifi-" {REES

:}.:ii*a':« _ iigeriiii' gi-%_;:j;$i<i€mt.i{3:': i.nas§m,1<:2%: a3 Effie §€:'":.:$a} af

s§i'::;_;€§:;.:i*€%; 5 §;3~«E2-EQ{}§ Wffich is the pmpesai aims

V V' ms? :'€:fi:5::::§_;' :ET%;:§,§% {he a:_;%,h<3ri'z:.iss had aireaxigfi §}E'€=~»§€'€.€fi}f1§}"§€(};

U iz:§§2{}$€"' {E16 §€f§a}t}«* . The aperativa poxiian of the saici

fiaftfid 733-» EQQGG1 reads as ftfiliows:

"F3516 above £a§ses are not checkad by
you as inchargfi efiicatr. These iapses. an

§"G3;§E" part are nathing but nagiigance arm

53%"

3

16

ha paici. 3:; whzzf, hazé hfififl said as 3330 . – ‘2

i:.«-hat has fiat. Exam :~:;31’€%.

6533 Uaisri 9%’ Inéia !;;§}e3:i3E<i_ A:
g%.gga:"i§'a1 {E9952} Szwp E SOC? 3:2_'3;'TVaTTE2:fe§§vm

juaiga fifinch 0f this C0ii;I'{'.4"'hfifd that .%3_:

the d1.1.ty of the C,m”i aitiiegf $9 eniarlgiél’
scope of ie§’siati(3§}:’~».Qr §fi.§;¢:§t§Qn 9f %:IiVé
Legéslamra, whezi’ VVEE1-3*’ <3? the
pr0visi<:::1 is_ 'plain. i' _€V_:a}i~iXZ:;.':.':?';*;" mwrite
the iegis 1zi€;::_:2;1*is. T316 CO'{,1I’€
{:afin0’€ 9;c£<fi" s2:%%::;zff:%%s;, ~-sfaiuze 61' read; words

:§.:";,%;:a §é;.vw._2§%%§%§C1:'::%3"é: :;.r:;€'€h§:"e.

X36 V"i32 vv_St;;:t.a Q? Iéeraia v,E\£a%:ha.i

=._ '§"C::$g§§::s¥¢"'«–§v§.986} 4 SCC ?46, this cam? has;
V' .;-:*:-5,«i;:$§fz:z§,{*::iV".T-€336 w@i§–$sttied position that the

' iT13*£i . ‘<'::é'_£:." meraija iziterpmi the sectian; it

cafifiaty re;-«wrii, recast 01* rsdeségn the

' " < "fififléibfi. En interpretizlg Ehfi pmvision ma

V' '»-*5-xércise urldartakén by the court is to make

expficit the ixltentian cf the Legisiature which

erzactted {ha Iegislatitm. It is net for {£16 C€}'L11"'€

to rezframa the isgéslatien for ma very 30$

E8

135 1:"; %;§.{:v~.? Qf {he reaszms statad above, f{;«E§;:sfi2'§;;1g

orzier is passeé:

Tbs writ: gaetitjon is eiisraisséci. v Eé.1}&: ‘:32.-t..v:;:;+.&”
ii5–‘?-2033 is discharged. “Eff: f§3e’s.«:=:.;*: ‘G§¥}n
casts.

Sd/…

Judge