High Court Karnataka High Court

Sudhanshu Sekhar Dash vs Kudremukh Iron Ore Co Ltd on 5 June, 2008

Karnataka High Court
Sudhanshu Sekhar Dash vs Kudremukh Iron Ore Co Ltd on 5 June, 2008
Author: Ajit J Gunjal
IN THE HEQH COURT OF KAI-ENATAKA AT BANGALO1?.E., 

DATED THIS THE am my 0? JUNE 2008  7  

.£:3l1}1*'()K!:}

THE HONBLE M113. JUSTICE AJ?i"J'.G[fNd9.L "  _   

WRIT PETETION 1\Io.19o23/%:3{3c§5{s;2e~; = % 

BETWEEN :

SUi)HAi'~iSHiJ SEKHAR mam ' 
AGED £\.EZ€."}U'I'  YEARS, " _
EAEQLEEIQ WGRKING AS EEEPUTY 
MANAGFEF: (A(':€:('3i§N'T":3i.  _  '
9&5 EBEPARTMENT    V   .. _  .
KU!)R}i2Mliéerx;t«i;'s«:»»' 2  . * 
COMPANY LTD,,,K1j'i}R¥:?Is,€?Ji{§--£.:  "  " * »
57? i42,C£EII{ru'fPx_G?<f1J§JR I?3'1':':§~T,   *
H<h:St:N':'L,YVVw.(3 Nv§§,kf:':§2E  L'I'D.,

 «.3; CGMFANY '~.i?.H£3;=.LY awwgm BY

{.1<_}'xfi:2t€N2\a1E:3iS£'i' wk' armm, HAVMG

 . ._ .1'1":8_. REGIS'FE¥€§§D OFFICE AT
"  H---+«;4,:)(:;<, t<meAMAN(;A1,A,

 4EaA':~zc;ALa:sgE -- 560 (134
 - E3f_EFRESE:§~3'I'EE1 1'33' me caaxmgw
 _Ar:m';gamAc31NG QEREGFQR. ...l"?.ESPONDENT

V  " {B}: Sri.Kasturi_, Sr.Adv.
M] S. Kasturi Asstxtiates, Adv:-3.)



:'E.e,ptex:;"§eIj  A' "'2"e::i§1.:§;:i~e<i the petitiener to serve

   per the terms and conditions of his
   the eompany. The said resignation
   accepted by me company en 26%?' October
  There.a?£er, the petiticmer went on leave from

  ._fi9.09.200§. The leave sought was for a peried between

mxs wen' P::'rm::3N ES FILED UNDER ARTICLE 2:2'6'€1_F._ 
THE CONS'§'iTUTI€§iN <39' mam WITH A PRAYER TC: Q:.IA~.~~ {._'i'E{_§.i  ._ 
GRBER OF' THE Cf;i")MPE'FEE*sfi' AUTHORIT? eerv::vzUN:a?z;a'e:;"*1*€2* "
meg; 2«*2:;m*zo:-u:.:2e xgay m:_:.~:: <)1::;3 vim:
AN!\¥EX;I'{. AND CHARGE SHEET mi 13,12L2e05 VIBE' 'AmiEx',L;.V 
{sewn BY THE RESPQNDENT ARE} ;£)EeL;aR§:, '1?;:«gA':"4.T;i'F;w«' :
PETITHDNER HAS eeasee T0 93 A1>é=._ EM-PEJDYELE -(':rF  
§i?ESPONi3E:§IT{COMPANY A31.' THE END I_i~12e. '
5.12.2066 2'-me GRAN'? ALL £1OB§SEQ£'5§:3N'FEAL ff5'}.§NEFITE§
£N(_§LUUiN(_§ PAYMENE' ear 'i'Et€MlN:'-.1jtiENE§'i'E'S'ANQ Safmzce
FOR "me PEREGD FROM «."::*::5'e» WHICH HAS 'BEEN
WETHHELD BY THE CQMPANSK V  _    
THIS Wren' PgTrr:ON..x:i.eM1'NQ. .(_'§f:l._ PRELQRIZNARY
HEARLMC: BS! '.8' GRQLIP; TH1Ei'VDAY,._7i'H.E f;?£:}¥.IVRjT.V MADE THE
FULLUWENG: " . T '   . 

1%

The i:3:§*:ae.',:  -at A' relevent point of time,
werking es   with the respondent -

Cempany. Tide. to 3 Letter dated 29th

vec-I’ng}V1ete_ of three months from the date of

£-

V’ ygtition dnes not suxvive for consider:-ztien.

-3-

O3-.10.2C$O6 to 20.11.2006. lie alse sought for extensior;

sfleave til} 15.12.2006.

2. The grievance of the pfltitioner is A ‘
resignation was aceepteé, but vhewe¥er;.” H

acceptance was withdravm. in the x:ieai1_T€ime”-ieifxce

petitioner was absent uI1ai£i!;1i§3;’isec§.i3i,._ .
preceedings were iI1itiated_ez1 _3..’Z.’:’. to
Axmexnre ‘L’. The said
proceedings is ”

3. wag; up Mr.Kastu:’i,
leazned for the respondent, on

instruetioneé eubfi3it.é t§1e respondents do not

p:0pose_;f t{> e.proeee€1._V v§itr1 the enquiry as contemplated
:=.1_1F1:v:’ie2*. ‘-71,.’ and the pefitioner is deemed to have

beei2.1§’t§}§e\ieé’_ii’ei§;i”I}.is duty an 15.12.2006.

regaré $0 the fact that the entire

Ac§§11t1’nver9«3?”is sought; ta be resohred by the submission

3 _c>iT.’.«t1 1;e’}.eés;1*z1e(1 Senier eeunsel, I am of the View that the

%

_ 4 _
Petition stands disposed at’ placing the submissi-gn
of Mrfiasturi, ieaz’z1¢d Senior counsel appearéflg
petitioner. ‘
The impugxed. notice at
quashed. _ . ‘V ” 1
Needless to say mat the ali
admissible temnmal of the

company,