High Court Karnataka High Court

The Managing Director Ksrtc vs The President Ksrtc Staff And … on 24 March, 2008

Karnataka High Court
The Managing Director Ksrtc vs The President Ksrtc Staff And … on 24 March, 2008
Author: Subhash B.Adi
-L

IN THE HIGH .:C!URT QF KARNATAKA AT BANGALORE

DATES TEES THE 24111 DAY OF !*.'!.A..'.,-H 2()08_p. _d 

 

BETWEEN:

The Managing Director,
Karnataka State Road

Transport Corporation,

K.H. Road,

BANGALORE; .  ._

By its Chief Law Qfiicer. .. PE'I'I'I'IONER

(By Smt.H.R.Reni11s Union;
234, Utf.;a_r1a.r_1hi,_'1\J11;tt"Roe1d,»* _ 

MYSORE, . "   .. RESPONDENT

my si¥i§d’:’v;ee–s. Nailc. Adv*;3*’ ”

. r’ede’rhis W1fi_tvVPet3ifion is filed under Articles 2-26 65 227 of the
Constitution of india praying to quash the order in reference

“A _No.89f96»._’Dt;f}1.12.2000 vide Ann-W by the Induatriai ‘T’rii::unai,

~~as_:’:a1eo comendum Dt.27.04.2001 in Ref.No.89l1996

% d d fie Indnsnial Tribunal, Mysore vide Ann-X, etc.,.

‘ Petition coming on for Hearing this day. the Court

‘ .__””1:na;;:ie the foilowing:

_.___:–

An award dated 1″ December 2000 in Ref.No.’9[‘1996 is

called in question.

,-

éafik

administration. it is the p”‘e ee CI

-2-

2. The Union sought for reference of the dispute on the

the .”.!m=..’.’;,’e.’r.-er.! of ….-S’.

l :-

{.l.; vrntr-urea:

serdority ctii other benefits to on’ _
Conductor, M.C.No.71O with–retrospeietitge ‘ejffsct if},
violation of of,…sef:£iiemeni*-. dated f

17.2.1962, 18.3.1974, 16.2.1°978..qizd 15. 1’1t.19s9?«_. »

.12) LF not what other relief! ;,._ the” s_¢_zi::!.u “is
entitled to? ‘ r ” *’ V

3. On these issues; p-thc’-,__ ffIi}¢d;” Tribunal on an

interpretation of workman has
completed and he is appointed
after he is entitled for
the completion of 240 days and

directed ‘Vpetitionei”%Vp’Cotporstion to implement the settlement

V dated» 111. 1989,, ”

4._ Counsel appearing for the Corporation

snbmittedi settlement dated 15.11.1989 is not by the

é ivhut it is only confined to Mysore Division and
V’ V’ snbmitted that. the settlement has to be only by the

not by the divisions. It is also submitted that,

post of Conductor by adopting the multi stage process. first by

I

Division, Mysore justtfied in denying tEnte_,scxtie: M

/!\

“‘*tii?y’ing the ave-.il.abL.i.,_; of pests. h-1r.ling -1’ test,
conducting interviews and thereafter pre’pm”inf.z the
showing persons likely to be absorbed in a
then gradually include the Pfirsons ,_€_ielec1;”1ist.:te: ‘V
list, wherein the persons in Badli
and when the vacancy arises
basis depending upon the numlier,V:’of_p days their
services are utilized in a perscns in Badli
lis. a… ta1«:..n on p. completion of
and further .tlaat;V:lsiriee’~tht’§r’*”””de”t w”s apminted
as a services were engaged as
when the accordingly. he is paid and from

the Barlli ” he was on probation and thereafter, on

V’campletionV. of the ilprotiation period, he is absorbed as regular

cannot claim the regularization w.e.f.

completing days of his service. It is also submitted that

“%.”‘~r- s”e”rr.itted that fie claita is te+.r.r.~np-.=…t1’..e; FI.1.rt..h.er it is
” ..__'”‘sul2mitted that, even from the da” of “t”‘-me”t. tir’ ddifpute is

lljraised nearly after 7 years and submitted that the industrial’ ‘ ‘

Tribunal was not justified in granting retrospective relief. It is

further submitted that, the issue was in respect of four

I K’ V

settlements whereas, the Industrial Tribunal has considered only
one settlement and not all, all the settlements an’. independent

they are in supersession of earlier settlement.

5. Sri.V.S.Naik. learned Cou.nse1__sfor*'”thei:

submitted that, the settlement dated

no fault can be found from said» *

submitted that, in terms of the settlement. one ithefiparties by

name S.S..,sns.ka:’ …a._ b_.e-.f’_o,’-;_n_sied he is junior to the

entitled for the ..it1eeiieetive.re1ie£ ‘the said settlers–‘t Wes
not given efi’ect..td:.insofa::’asl1*e’s1iondei;.this concemed. respondent
sought for xefeienee…__ He __su_btnitted that the Reference Court

on consideration ofVthe.’sett*1eii1cnt-has granted the relief.

It is no’t’=in______dispute that the is'”e 1’-‘fe’T”d “‘ the

involves the consideration of four setitlements,

ea meg, i196t2. =ii9i’k4, 1978 and 1939 settlement. However, the

has considered only one settlement dated

it ‘V V 1,:198″9 and has not taken into account the other settlements

effect. Further the Industrial Tribunal has also not

it V’ eonsidemd the eflect of of oonsequential relief.

A’ Admitted._,’, the consequential __1_’_f sought for by the respondent

-..-._J…_

includes the flxn’:ll..l. n *1′ se”””it:y’. the gran. o. pm…o..~.on. wl.1_’._h

will have a result in aifectzing the other employees. whose

seniority is already fixed. In such circumstances, the

‘!’ri..una1 only ….-1yi..g the 1989 settlement eiier1«

be granted to the respondent Wit’l”1’ifi.

other employees, in my view, the.eonon-consideratiriui. *’

issue by the Industrial Tribunal ,justiificd}f V

Tribunal is required to consider its cniiretjf including
the earlier settlements and tlieliiie-j1_s3i§.)cindent could be
granted with the xeiiefil it«:iiecesseiyv_ioVf’remit the matter to

the l__dus1_:rial , ,
Accdrdidg1iy;idh: _;W1it4.:Petition is allowed. The awand dated

lat Decemberu._24O00’i;n’i?ef.!§o;$§/31996 is quashed. }The matter is

remitted; to _1j.he to consider the issue referred

2.: i._ four months from the datie of receipt of

sd!-‘
juéqe ‘

KNMI-