High Court Karnataka High Court

Sri Arifulla S/O Abdul Gafoor vs The Divisional Controller K S R T C on 2 June, 2008

Karnataka High Court
Sri Arifulla S/O Abdul Gafoor vs The Divisional Controller K S R T C on 2 June, 2008
Author: S.Abdul Nazeer
IN THE HIGH COURT 01:' KARNATAKA AT BANGALORE   '.

DATED THIS THE 2"' DAY OF JUNE 2008
BEFORE

THE HON'BLE MRJUSTICES. ABI;)»ifL'1'%{<12:'EEY€ .:_':   ii %  
W1zIrPE;"1r10NN0.15a3sa2oa5 (%LKsfRrQ_ &_%_%%  . 1 % '

Between:

Sri Arifulla,

Agedabout52years._. ji L 1» _
Sic Ab&1lGafoor, ~- V  '
R/a No.7l0,    -- 
Ko1arTown, Kolar.    2; ~

The  

 3  """ 

   _  %     Respondent.

   7  Petition is filed under Articles 226 & 227 ofthe
  praying to quash the impinged award dated
   2.9,8.20%G5 passed by the II Additioml Labour Court, Banglore,



This W:-it Petition coming on for Preiiminary 

Group this day, the Court made the foflowing:
ORDER

Tim petitioner had been working

Koiar (for short ‘Corporation’). The

6.10.1987. The charges wen: mega . T ” on the
basis of which the” ‘ hue: fiom
service. geve {Q :.-.n[ inémial diwute and the

workman Lexi Section I0(4-A) of the

rmn:sui;a1;j Agfberoge the H Additional Labour Court,

V. relied on the enquiry proceedings heid

produced the enquiry file. The workman

H VV °””°fi>d “” ‘lfthe domestic enqu1ry’ . Since the charge

se:i9.I.:s, tl1.e dismissal ofthe petitioner was upheld by the

3

Labourcouztandtmapplicationfiiedbytheworkmanwas

dianissed by the inmlgned award.

2. I have heard the learned Coumel forthe ,_ ‘

Labour Court was not yum” ‘tied in ho1d:’ngM’%L%%’:§§ ;s: fie
proved. It is submitted that ofnm ems mgbeen
I . I his fl ii’ i .1

awarded is the charges alleged to have

bow Pmved ag.amt ‘ the wvné J

_ the impugned award

‘ W H ‘A AA5.;I4_m§e:mrefi1lly comidered the argumas of the learned

at the bar md perused the materials’ placed on

6. As noticed above, the workman has T T

conceding the fa.1mes’ s of the domestic” iv

No.1 was answered ‘m the afirmative

Corporat1on’ has produced the relevant the
dtmesic enquiry, which are
the recoxw that the of the
Checking poim of
allegations {He has been mbjected to

by gm Wm m assistance of his 00-

did not wdduce any oral evidcnee

he has submitied his written briefas per

Ex%1916;*%T11§: agaitm the petitioner in the articles of

Vvcharge me main aixeguon’ mm’ the

‘ afier the entry made by the Trafiic Comroller

tickets ¢fRs.8.5O ps. denornxzmfl ‘on, the petmon’ ‘ er w

I . “tickets fi’om S£.No.620 to 573 ofthe said danomma$1’ ‘on and

in

,.

while makingenay in the way bill, be ms entered numbexs 6 ”

in pencil whsequently with a sole mtention _

thereafler reuse the said so tickets by gpllefiinfifme the

ulterior mafive has nmie entries
ofdenonnnat1′ ‘on of Rs.8,50 ps. fine
last 3 numbers mum has
memioned the denomnm:1′ “on of

Rs.l0r’-. The ‘§_vay_ ‘ , court below shows that

afierthe entry byiE§e«T’;’§1:I’Ei::§§”€$:§§iIi}oileratthe bus mad mm

numbezs 6 and 3 in black ink aw

7 in between numbers 6 and 3 in

peg» ya} ‘1 5°No.6 and fimn gage Nos}? to 11 has only

M % 5 and s in black id: xmzmgan mm smoe in

at stage No.12, he ms mentioned only number 5 in

Va

wotkman has offered ewlanaion for having written ”

pemi1.kishiscaseflmafiahcimwdficketsmflwpgsset;g§xg:fi§

started making’ cntnes’ in the way bill in ball *5;-. q,,- % u 1 ; ‘

not complete the entries on aocoum ‘of

he mac the pencil mm in the way ut’Vii£!,V it.Vis
petitioner has not ofiéred any
mbers 6 and 8 in black ‘ml: geavm space
in between. It is :0 fitmish
any explanation’ “”” black ink a: stage
the serial nInnAl’3«e.’rs:cf ‘ of 123.850 ps. When

with his ball pen. Even in respect of
has not cffered plausible explanation
V “V:{‘Y?& 0fi .&pprec1: ‘a1en’ of the material on record has come

eamgmiaafi that pants’ hue: lms made the are.-mid esm’1es’

with an ultetiorhgaative to reuse the tickets of

Ir’

denomimion ofRs.8.5~O ps. mm connection, the court

observed aslmderr

“lfat ail the am pmty man lost his p~;n%%rg43}% %
mm workmg,’ I do not amé H
could write the 14:0,: is;

the very same ink exée’;it–th3_’ _’ ‘ to
ticket of aenm’m:iong§Rs;s.so’ 551: me ban
pea ofthe liad the pencil
entries am. all remammg’ ‘
;.em, which clearly
” ‘ ‘on of Rs.8.$0
ps. has i::oo;:2pie$;;§’ei§Etxias and thereafter used
_ peagm as me with a sole mm to erase
[ 7 written in pencil and themaita’ re-

7. below wasalsooftheviewthattheworkman

VA ‘- Lflto fimnsh’ pmper explanation for having punched no

h Eof denomination of Rs.8.5O ps. fiom Stage No.1 to 12. The

Kk.

findings recorded by the count beiow are based on the A4 _

Court

8. Now the question is is
entiuiry? AS Peffhe involved
in as many as 17 . 3 i the revenue of

tiw pumshmem’ . It is

service for mmti vi “waned; misconduct” in the pm and

was iiato service in the year 1997. It is

” awarded by the disciplinary’ authority’

to the charge, should not be

imterf’ V exercise cf the power of review. While

thin: the amount efmeney misappropriated that becomes a
fed for awardingpunislmem. On the contrary, it is the

kn

1.

9. I do not find any

it is dismissed. No costs. V