High Court Karnataka High Court

The Divisional Controller Ksrtc vs P Raghunath Rao S/O R Panduranga … on 28 June, 2008

Karnataka High Court
The Divisional Controller Ksrtc vs P Raghunath Rao S/O R Panduranga … on 28 June, 2008
Author: S.Abdul Nazeer
X m X
1:: mm amt: mum at mane:-an fl' aamnmm
mama 1*:-us 'rm 23"" DAY 05 JUNE, 

BEFDRE

THE E-I€Z.'JN'BI;E 2'm.JUS1'IQE»_$.A$3»i§UL.:}§a2ZiI§RV   2

war: 221113321 2~zo.1'?59:._;'~a?;  

...~....... V. ...-......-unuu-s nawn ulaultfi  Isnlmuuntu-\ HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

Biflflfifih

mm mvzs 19:95:. C£.}12~ITR.E}I:L'EIi;
mac; smtaazaeafi. _   
t':83i"'.1Efi.I. mvxsxou 1 A . 
K H mm, .BAN{-':ni}.If3RE::"2'?- _ 

33: 1'25 c;§<z:s:§:fr--1.a:;s_a iad"

Cmrpcaration (Em: shmrt ?,t:z§_4Ca:'c§:s$':e;it.»§.V'6nf

was flamed with a charége  5

he had abused 'Osgp, '*x,s,g¢%i@a;a§ wfo
Srvaak-aznta, Police :;:fi§Vj§ga.c€--a;Ar,..'f:€§¥3, _f§Ean9'a.lc>:t:e,
while she camjzéi"V:O't:::n"--  Bus
Starzd r»\rvj,_*g:'3::;._  hzfgi'   ;I'he respondent

aenie§~£hgi§ya;g§§, $k¢O§§$ége wafi praved in
the. the basis of which,
tlia him fzttzsta aarvicze.

‘r’£1isV”‘O._g%i*1refé:_.’a3:?ia§”_;~ ‘ta an induatriask dispute,

{fiatL______§§.ij1;di<:ated by the E:aaidirig'

-V __ Labuzzz: Court, Mysore . on

guuuxl Ur IUUENATAKA HIGH COURRTKA KARNATAKA I-I!GH COURT 0? KARNATAKA HIGH COURT OF KARNATAKA R16!-I COURT OF i(AR!*-EATAKA HIGH COURT

tha material cm record, the
OObLéfiguz’ca§r£ held that tag punishment imposed
Bisciplinazy Autherity is exczaasive.
iilah-aur I:-:::m3:t has sat-aside the ardex:

by the disciplinary authority in

1
E
%

FAJUXI Ur KAKNATAKA HIGH COURTAOE KAQNATAKA HIGH COURT OF KARNATAKA I-“GR COURT OF KARNATAKA H16!-I COURT OF KARNATAKA HIGH COURT

1 3 X
dismissing the respondent frmm sarvica. The
Labour Court directed the coxgaogzaitifzrg ta

reinstate the xaspanfiant inta $e:v§éé7$itE_SO%

backwagaa with all cansgquential*§§iéfitaJam§F

cantinuity of aexvice. 2 Feeling a§gfievéd’by”n”

the said award, the Ca;pofafii3nT§§£Tfi;1éd this

writ petitien._

2. I=have;twé$d*§h§Tl§§®fied wounael fer

T$ri,Kq$;éharmth Kumar, learned ccunsal

fix

far *fifiav @¢€iti§@§£ would cantend that the

_§éspondéhfiTfiadfi&busad Smt. K.S.Parimala in the
Mfl.,]fii%§£#§w§ranagar has stand while she had ¢um¢
‘ ya Efifi §fi& atand ta catch a baa in order to
Tdra§Tfi%§ fianghtaz ta college. At that tima,
T*.,§héT:eaymndant hwé not only abused but alao

T”firavantad and stopped her fra pxaaeeding

fuxthar in her Luna Moped. Smt. K.S.Parimala,

has narrated the incident in. be: evidence.

ha

{uvvnl vr nnuwunnnnn niun uuuxs ynjnAxiVlAlAlS.A l”!!Eil”! COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

Rafi
The Labaur Caurt without praparly considering
ha: avifianca baa reauced the pfihishment

awarded by the disciplinary anthgfiityfifgfi fins

ather hand, leanned counagl fa: tfié iaaponfiéut’;

haa aaught ta justify tfia imgfi§n#d:&r&ér,V;

4. It i; the it§sg;fi¢~t§g§§ of the
Carpanatimn that th# rgtfiafifitnt had miahahavad
with used abusive
languggéttgfifviagethfitgfififiéi bus stand. She
mat 7 laint. On the
cégtzatf;[f§§r tfifi3hnhd wha is adittadly a

yclicfitn£fii§¢t»$@§ l¢dgad the complaint. The

_§§bcur “attttt has extracted the entire
t”,tE¢a§;$§at in the award. Perusal of the
‘flg§m%}#;fiftshnWa that the respondent had used
tain§fi1Qr language against Sm: K.S.Parima1e.
Vfl*.,§ifiiiax1y amt. K.S.Pa:imala has alsa ased

“§ingu1ar language against the respondent. The

Laban: Cauzt has also extracted the entire

evidence of Smt. Parimala. Her husband, the

@

vvnl -I-an -\rIn:In1u*I!\l’| navn nnlmlfiinaa HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAVAKA HIGH COURT

1 5 :

complainant has nut sntered the witnqas heat.
It is evident that the evicienceg’~._:§a.f’~V.xSmt.

Parimmia i$ vague. Her husband %;:i£$~gn

the complaint hem _1:1::’§:_ _i;7e!9é E511: “£33311-Igéfi,

2%.w1itted.3.y her: husband 13 afa #i&::J;’:i.«._.-‘:e .

5. Taking ‘x;f:i.c:’s»§r.’ matter,
the Labour Véz;fizt’–.Lh that the
puniarmrenjbv respondent in
diam’. $3 hfiz ‘fsiéivice is highly
V proved miscanduct .

caurt has directed the

reizA:?:w1;a%t:n,eer1iia2fi”tAV respondent with 30% back

_t_§a”gaa -fiansequantial bsnafzits. I do not
‘A arts: in the order. There is :19
writ petition. It is accordingly

‘”x:iis;*:x:.i.;’:;:éad. Ho costs.

Sd/-‘r
Judge

KEY!’