3
IN THE HIGH COURT OF KARNATAKA AT BALVGALORE
DATED THIS THE :3?" DAY OF AUGUST %
BEFORE:
THE HON $3135 MR. JUSTICE :i:Nz3;}~1D L
WRYI' PETITION No.3 Iszafizéos = %
BETWEEN: % % % k
Sri. K. Umesh V E
Sit) K. S. Kxishnamurthy" ' " f
Aged about 41 ygars '
Residing at V
4*" Main, 2n;i3.g'jr0§3*:i V J A *
Mat11ii<:ere "
Baz1g;a1a$i's:_-S60 054 PETITIONER
(B}g.;jS3I11*§, P. fiadtjy, Adxrmt-aitz)
if --EEi£rfi}"_i.iti§.iL£;d
'-.44Rcpres¢fg:zed by its
& Managing Eirwctur
Culgxdrate Ofiice, BEML Soudha.
" ' *:;o.23z1, 43* Main, 3. R, Nagar
Barxgaiofe-«S60 02'?
BEML Liniiicd
Represented by Chief
Genera} Manager and
Disciplinary Aaiheritfy
Q
BEML Nagar
KGF-563 1 15
3. The Deputy General Manager
(Perscnnef) BEML Limited
BEML Nagar
KGF ~ 563 $15
4. The Sczniur Manager (HR) '
BEML Limited
BEML Nagar _T ' _
KGF--~5631.}§
(By Shri. iv:3f'V.'§%it::;}3;ondcnis nos. 1 in 4)
This filcgti undttr Ariicies 226 and 227 of
the C0a:s'.;itution~. "e.{ indie; 'pragyring to quash the charge sheet
dated 29.1.2003 iésfiefl {he resspmudent 110.2 (fixnrtamzre M)
and _ the Qrder. Vgiaied 7~~--.'12.20n07 (Anncxure-3) issued by the
xeffpéxident Iii;-xi' as the same are iiisgai, arbitrary" and contrary to
ifié (E'.DA'~-Ruitzs Lif"iii€~: rtsspondxzznis and ii is in viulaiiun of ihc
» ' PI'§:li€}i§'»1$S Natural Justice.
' T Viifii Peziiliun coming mt: fur Preliminary Htsaring in
A Cfrczzfj this day, the Court made the fellowingz w
ORDER
The peiiiicm cumirlg can 113: Fmiimifiazjg Hfiarifig {B-
T Gmup) is wnsidcrcd for final Lfisposai having, regani 10 lbs
{lists and circumzeianccs.
6
attend officc and {hat his resignation submitted on
be accepted.
3. The: second rcs’;3ondcnL:’§iiiwev;:r;.A is_gui:c§’._L1Vc}ia.rg§e’iLi1’i*:z st.-vvtm days.
.T§w §iac! 2;uug}rL 1hr 2: copy L15 ihe: Standing
. A~*§I.ondt1::”‘}x;fuf2::2£iio:2 Act, simsc {he paliiiuncr was unaware mi’
ih£’:’*–sam:t§- fie zmspondcnis having issued a furihar notice mi’
V. ‘a;-:1s;4uir}V,?”‘.¢.iait:(§ 24.92.2088 appuiniing an Enquiry 011302: to
‘u’:.:t.§$z§<.§A:.za;1 an enquiry cm 28.82.2098; the pcziiiinncr is irxzfurcz {his
V 'cfliifi.
§
5
4. It is 31:: pt:ii£iunt:r’:_~: cuntcniion lhai in terms o§.C}at3sc:
16.1 of Rule 16 of the Service: Rules, the: pcliligfséf’
option cf resigning from the sesrviuc uf U16 x’?:::,~_:”}::«<;~nai.&i1£'s* "
giving one mr.mih's nuiicc, whim-hhc §ia3._d:1ne'an_ii'-gixjce' the
respondent have wiihuul assiglling rc:aso11'2s.rejécl€-xi "l§1¢.*§'a
same and have pmcccded {L3 i:2iVi§:1_Tie an cziqalify' {he gmund
that ha: has mmaincd -'_unga::v{i1:.;ri§éd}y, the peiiiiuncr is
bcfum this Couri, Vv
Vin -ihig Court had grzmltsd an inierim
order u1'$i:1.yVV<:f1;ii2f£fie:;"pfgicccdings by the rcspundenis and 111::
V. A_ savtriig is; __?;':er;1inué:d; i31..f£.1:';:c iiifi data.
5v.4vréspuz1dcnL having entered appearance, have:
cufiiesiaétii. Eli}: pclfiion to slam that iht: petition suffszrs fmm
V. saapggrtsséiun of facts mad if. is devoid of mttriis. Ii is cunizznded
Lhai the §ml££incf was 0:2 pmbfiiun fer (mt: year and
immediaieiy upcn his cunfirmaizbn, 22:: was dcpuicd as 21 Care
Tsam Ivimnbwr Lu work undrs:-3* Siemens Imiéa Limiicd and in this
:6′
regard, the _r<:spundt:r:i had incuntd huge __<";-:i.déi"_v
[:3 provide specialized [raining lu_W£hc b j:fl3¢j*_;,:p.grri
Lzumpirsliun of itaining, {he pc{ili;v&z;cr::'wV:5;§s lb,
prujcci known as SAP ERP n£Q§iu§¢ in Eaglh of ' V
the rcspondcni as a Cqfc pciiiiuncr
had completed abuui in the midst of
the training, v ca:.z:st:s prxztjudicc la:
ihc V"i:<1£§"f:cs;jond<:zi£~cL3znpai2}f had to
cagfiéhfiilum upon the: p¢:ii£iuncr's
Raining. ¥ [«isV why the resignaiiun of the
pclfiiensr was nuiva{:cef:£c(i.
‘ 1 iseséfiixad reazémz is ihai {he Rafa as smicd 53; ihc
The said Raziwié of BEML Service:
Rifles” been amended as early as us’: 25.i{}.2{}O5. The:
‘_Aa17;3;::::ii;ic:Li Ruiz: reads as under:
“:3: pernlaxierzi officez’ may msigiz his; 6f11§)IG}’m€:f1i by
giving flxreze months zzetice in wrifixxg at by paying
t.h1*ee 1110:1313 pay in lieu ef xwtice to the caixtnpaxxyf’
/3
–3
Hence, the pr;-:iiLi0ucr°s contention that h::..~h::ti:f’
resignaiiun by giving (me: mmzih’s notice is Ijmi, _i_’r.’-;:.1Vai3i:é and iifivzzu
same has been rejected for the abmigr sai.d;§:aS£;1i5. ‘
The petitioner having m;°fia,insd 3;-§:§;t:ni:.’_=un 2:~uiIii3:*iz:c:<i1g,?
without sacking i'urihc:-1""*;;g¢:1zr3i$'§§§x5r§ 'Ei'§§irz_Athe f§§'.$ip{)Vndcnis, [he
respondents had righliy £2?-£{V_ivai r.¥:'_d pfbccedings for his
ut:a,uihuriscdSifm:é: l4§'2£: '];37<§i§§;i:3;}cr was: huiding a
rtssporlvsiiffics' [p§;é:;i£iu'§; unavéiiitxriscd absence: was causing
great incon'xsenienL.L{a;ni§' 51; {he rczspundcnizs.
Ii léii' bezczkground {hai the pcijiiencr had
, iippfufiéiilhfid' Aihivs Cam! and in View :3? the inic:rinf1 order :z,1’t, §2i§”_”f6Sj§)(§fl(if:n[S have bccn prcvezziczd fmm going afxtzari
with §hi§.¢c:§i§’uiry prucscdings and in {his siage: L3}: {be m:;2£ir::r, that
f_” §3eiii.iQncr’.s.~; case: being considcrcd wuuid piauc the respundcnig
3. poasiiiun of disadvantage, whiie prvicuiing the pciiiiimer,
%
who is cc-riajniy a dciinqucnl and had <:u,:%'111':iii{=:5-/{_§–.
misc'.-cmdtusi as is clear fmm ihc a§3ovMt;Vsequcn'(:é:' '¢2It§it!$';~
7. The Senior Cuunstaf fwrfi};-cg
whiic reiéemiing this circumfiiiagfigc _}vez;§d– firxai apari
from punishing ihc: £I;c”re:~;pc.>nd::nis
are 3330 cfizziillced in r§:;,f.e.»;;=1jy iaifiuuni by way uf
damages, have incurred
training in {he pctiiiuner
and ~ rcspundenis are my lmlgcr
prux=idcLix£1Iizc;d absence -:21″ the pctiiiamcr
and-3′.:hi3_LA’§n£enfi<.§i1f«zmivio continua: his emgioymeni wiih flu:
' £;é'spund.;§t1i:Va.r:fii—-i.hercJf£2rc wuuid submii ihai iiwre is no cause
uni .IE;2¥.V_i2i:L«3ri'&:rc1:ct: and that the peiiiiun be dismissed.
' s 4_ 8." In the above facts and circumstances; as: ihc pciiiiuncr
rifle! prucat-{tied on a Gfiiffifii View of the amemicd Rafa, guing
'by {he avcrmenis made: in 31:: writ peiiiixm, esvcn assuming ihai
{his peiifioncr was unawans: of time amended Ruia, {he
Q
rsspundcnls wtrrc obiiged in infbrm him abuufl E§it:'~.*«1jm,tf:1i:(§;:'?V
Rule and in pfacz: ihc pciitiuncr V132» nuiigsti"21:§: _':§:;V"'l})§:A.VR-sgié"
requiring Ehmc months notice of firuziecéiings..i13iEiz%_icd 'E3r
resignaiiun and also ihai ihé"-.pciiiic§'11t;rVhaVxri_z3g ":§r::§%:rgun¢'
iraining, the benefit of whichV.u:;gh.i"'agji 11:56'-.:iv.s;/ijirsd £9 {he
respondents in impfernexiiitzg,' Eh:-._
9- xvheiilcf the
fin the: ptfiiiiuner and {his
Cuurl §'%Y1_'3.vingA;A siayrsd all furihex" pruucadings,
ii 1:-annoi' 3. furfilcsr iapsc on the pari of {he
pcii.&i?gnea'~ having"rt::3f;;;_irsc<§ absent unauiilunlszediy, in this view
'fin: ina'iic§;,;'i' \.w:.:§d fie opzsn for {hrs rcspondcznls to wifilhuid
' . V.V£€I¥}*t3I'4l"(i:E':£3l Rafe,
flay in lien :21' noiice as garovided undtzr ii}:
The: further aficgaiion {hat ihe: rmpundeni-cempany
" "Bad {2} suiTcr hugs Iosscs insurred as cxpcndiiura in prwiafing
{raining 19 {ha pciifioner, the mspondcnl weuhi ccriainiy be
6
N}
cniificd {<3 prezfar 2; civii suii and claim dmnagpéfit"agé1§£1$ii-:!}ii:_
pttiiliunczr. Therefore, it is approgrégie ihaé' "like .:_pt:[i'iioi;.¢r
directed tax pay three munéhs' pay in" Tiieu "u_f"'ng',§iicVc:» "is;fiic
respundtmiueumpany. Vs'hile ._v"§~£.E;x~:riyA"' is V wiifi ih¢'
res ndenis to iniiialt: _ raceediz2s:sv–1'fi;~:u1hr aS'ihr:..v3amaacs is
.7". V_ c…» D
Lance-med and other ducé as svislif
Insofa_f._%Ls that he is; cnliiicd to
L-:t:vcI"aI Lezrzzzinéii "i3____IE:r .§'ihe pciiiiuner is made: at
rcprcseniaifofi £0, Eh:-:V "c¥aim§ng the same and the
reazpundcszis {L3 is-£323;-gitisr {her s3zI:"c;:j 1*z auasordanccz with fawn
'T§}ti"pc£i:i.¥(:»n;§isp~:3ssd ufin terms; as abmm.
scu-
IUDGE