High Court Karnataka High Court

The General Manager Telecom vs Smt K Shantha on 19 September, 2008

Karnataka High Court
The General Manager Telecom vs Smt K Shantha on 19 September, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KLARNATAKA, ~ 

[)A'I'ED THIS THE 19TH DAY 01: SEPTEMVEER gm T  &  

BEFORE 

THE I~IC}N'13jlLE MR. JLISTIQE) 1é;m§1MoHA2~:AF:E;n:§&*' 

Vwmr P'E."1"'If{'.{(i)N NO. 138%{8~ 01%? 20:)?' iL--R1:;s§kk

*1'1~:}3: GENERAL MANAGER   
om KENT ROAD' V  V. 1 . 
MANCSALORE,  - 2 

 PETITION ER

(By Sri ': "Y Hfggiri§éa;:3sAfi,a'ADv.)""W 
AND _ _  .   .
1  ;<:_ smNTH.A" 
.M.A.Jc:«I:n  -

~  Rj;«=~.T M M"GAR_§3EN
crm KENT ROAD

  

  ENGINEER

  CIVIL DIVISION
" NEANGALGRE.
" . 3  RESPGNDENTS

 5.' 3:4/S: M (:2 NARASIMHAN ASSOCIATES, ADV FOR R1 )
_  '(BY SR1. H JAYAKAR SHETTY, CGC FOR R2)

THIS WRIT PETITION IS FILE!) UNDER ARTICLES 226

AND 'Z227 OF THE CONS'i'I'Ti}TION OF INDIA PRAYING TO

QUASH THE AWARD D'I'., 9.3.2007 PASSED IN CR
N024] 1998 3? THE CEENTRAL GOVERNMENT IN'DUS'I'I'~§'iAL
TRIB-UNAL--CUM~LABQUR COURT VIBE' ANNEXA.

M



THITS PEITETION, COMING ON FOR PREI,IMiNARY
HEARING }N 'B' GROUP, THIS DAY THE COURT.
THE FOLLOWING:  ' ».   

The 1st: respondent havn 

petitioner as a Sweeper cm, _paI’f–tin:c

1979 upto 2-3-1986 and nuptoTV~n18¥{)2%§1990,

a}1egi11g dernal of . nWi.thou£”A notice or
compensation, ixzitiatx:-,V<V}1V_ '3j:fQéeediI1gs uncier

the II1c1L1st1'ia'«3.~;'i '," vfnf short Act, which

when ended in the Central Government,

exarcisixaugnjnrisiiimcf;ig)i1… I;1nder Section 10 of the Act,

refm§;'n;i":t;e di$p1n1t4:_&for a.djudicat:i.on, by order dated 10-

192-..?8'«tcs..i1iY1s_.Centra1 Cmvemment hldushial Tribunal-

c;–L13::3.n4Lab<ii1;1'VA'n:= "Court, where it was reg"st<=:red as

C.I€.u1\T{)'§'V24./4"1998. Before the Labour Conn, the

"..j_=.j;§efiti'o:nnr was arraignccl as 2nd party No.1 and the: 2116

' figsfiéndent as 2114 party No.2. The 1st I'f:Sp0I1d(3:I'1t filed

u M1161' statement of claim, which was resisted by filing

Statement of objections of the petitioner denying the

M

existence of master and servant reiationstlip,

QM respondent, did not choose to file a C0'm1iéf., " " 2

respondent though examined as' Wfikfiil was jiloii' fi£Iofsi.*3_{-

examined while the petiticiizexj filer}. on V 'of'; one» . L'

witness in lieu of recording I\{fW–1 and
was not tendered The Labour
Ciotlrt, on the ljaeis evidence of the
131; and directed
" of reifistatement by
Hence this writ

petition. "

:;””‘I;CaI.~;1(~:-C1 eoiitxsel for the petitioner contends that

e–..tIVi’:e ‘V did not lay before the Tribunal

legal eviclernce of the fact that she was a

and had werked for 240 days in the year

A –p3;’eoedi.ng the alleged termination. According to the

…1eamed counsel, filing of an affldavit, being her own

statement, in her favour, cannot be regarded as

M

sutficient evidence for the Labour Court to come fie-.Tthe

conciusian that the 1st respondent was the

employee and had in fact worked for _

Leaxned coimsei hastens to

recorded by the Labour C§o1V_1:.:’t;4_is pérgférse. A .. V’ 1

3. Per comzra, Sri, Nara3*.a:i1’sWamy, 1éa1*11ed: counsel
for the 1st respondent’4’v£3_1*1efi1€{§1;ilyIbéizafiéiads that the 1st

respondent plafijtrd Court relevant

ev1dex:.c§%kTa;1éiAsméra j%%c§up1sé%kkk%unth the unchallenged
testim<V§13.y– sf' '1't=$p6ndent in the aflidavit, there

wasAsub$té§i1f§a1'1c€gé}-éiiifi}e11ce of the fact of master and

V' 2 'i'r.3,iatioiiéQ}*fi§_3 and for having worked

240 days in the year immediately

pit":-z:_._ec¥,i_r1g terxnination.

V’ V’ V. x ‘ 4..éA4;V”I”iaviI1g heard the lC3.}’I1.(id counsel for the parties

* ‘a:r1§1’AAexa.mined the order ixnpugned, What is patent is

” “that there is no discussion whatsoever over the

documents produced by thé lst respencient in support

M

of her elairrz that she had worked for 240 days in.T’&-year

immediateiy preceding the alleged.

co:r1traz’y, what is animated in the awaI1:1.Vi_s;”‘t.t;a’:A_t.’t_*V:te% _

reeponde:’1t’s evidence by jwayr

tmehellenged as there was _11e e1*eSe»exa11*:§11{a}:i.£}n§3′: ‘S05

21150, the Labour Court ebeemed ‘t.héL’t was

discharged, but his testimtinye .3510 avaii, since he
was not textzdered for e_re’es_«e5§;a1};I3ir:1atiz§:_tj1..These are the

twe aspects {of in the mind of

the Iebe1:I’ V t a finding that the let
respendeizigwas en’Ae111p§{oyee of the petitgiener, whe had

é_ iI1V_’f£:’:*::{‘,)1′.:})’;l’Vfv,t in iZ»£40.__.deys ef continuous service in a year,

‘ jireeedjng the termination.

5;’ The fact that the 1st respondent p}”GdL1C€Ci

d{)€.f11II}’f:?I:1¥ZS in support of her case of employment. and

“‘ee::t.i11:1.(>us service, and those deem11eI”1te were marked,

Exhibits neverttheiese the contents of the dOCli1’Il€I’1t.S

were not proved in evidence. If only the eentents are

H

6

established tiicn, and than alone, the docxzmemfsare

admissibie in cvid.enct;~:, Admittcitdly tha petitiezzufi;

the claim of the 13: 1*t::spoI1.de;1t, and in tliéu

matter, the 1st, rt-izspondent,

additionai evidence 1:0 prove: A’-¥;1:1″e. .i:i:ea§ ~ *’

documents. _ _ ‘_ I

6. A plain r€*.:;i1dV_ing r:)f’th£ij4dVéfi.11itie;iVV6f Qémpioyer’

in Section 2(g) of the an industry

ca1Tic;::1″é}i91″i33;§»V{)r file afitfiority of a11}; depa1*tmen1:
of or a State Govermnent,

2nea,I:$ t.he aI}tjf;oi’ity”-pféscribed 33:1 that behalf, or whe;-re

V. – 1j1ci’ ::{1′”1.ti!’1:)ri%¥Li3esA is 1:)’1V’é’:éir,«’V1″*i1:>(3c1, the Head of the Depar2:II1ent;

2i::;__d V [3;i.:”r¢izé.tiQn :0 an industzry carried on by a meal

a};1’iI.[10Ijivi§’;. Chief Executive Oificer, In the instant

‘ case is no material can record to establish that the

U.;_:e»*.:é}:ioz1e1’ or the 2nd respondent are the prescribed

….:-iuthoflties of the Central Govennnent. Thus the: need

to impieaci the Unian Government was essantial, so as

M

8

qL1as1″;ing the award and remitting the proceeding for

consideration afresh after CXt€fI}.diI1g

opportunity cf lqearing to the

incnuungxecenfingcnwnanmonaxemasnccirany,andtg

corzclxxdc: tiha proceeclings and pa}3§ awé;r._ri,” stricigiy-~,ifi*–.V

a.cc0rdam3e wi.ti1 law by assi.g;ii1<3g matéujatzs, _"£"1J:1'<i.},i11gs anal

c0n1":1:.1sicms, as expt:cti§i.oL1.s1§k'"as.: 'pokmjble. VE~';i1%1t':<+': the 2m;
rcspmcxdc-::£1t is the Assisf311t"vE§ie(:x;fi€?g3,Erlgirleer of the

Pasta} Dt:pa;*t:;~fi.:¢3 :}t:, who is the

clajméult -. bsVf<§i'z1d Party. Writ petition is ordered

Sd/–

Iudge