Karnataka High Court
The Mysore Paper Mills Limited vs G Manjunatha on 15 July, 2008
W. . o. 6 C W
W.P'.No. 19387(L'{)05
III' THE HIGH COURT OF KARICATAKA AT BANGALORE
DATED THIS THE 1513 DAY OF JULY 2008
BEFORE
THE Horrnm MR..ms'r1cE n.e.nAuma;~~~ " " %' V
E E,P,No. 12226121 :
BETWEEK:
THE MYSORE PAPER MILLS:{{I'D.
SUGAR F'AC'I'ORY --. --
PAPER TOWN POST _
BHAI)RAVA'I'HI~577 302 ,. ..
SHIBI1OGADiS'i'R1C.'.'I'_'V' _ -AFETITIONER
(BY. 3321' F§3R" 3:21: M.R.C. RAVI,
:.:ADvocATE§.;. * -
AND:
SR1 G.M.ANJUNf&TIj§Aw _ _
s/0 P,C%ANGADHARx%,NAIDU
" 'a~..c.NQ.3o257 ---------- --~
FIRESERV£QE_I)fi;_PARTMENT
'msogs PAPE':-R~.MiLLS LTD.
Rf-O D.NO;-10,146 {PAPER TOWN
V BHar;>reAvATH;;3 ..RE8PONDE!l"l'
haaf Sm; 'SHEELA KRISHNA, ADVOCATE.)
' Lyggpg a,1§3s7moo5 :
shamans:
% f 'SR_l..{"3,MANJUNATHA
as/0 SR1 RGANGADHLAR NAIDU
~ «AGE: 43 YEARS
EP. NO.30257
FIRE SERVICE DEPARTMENT
v _ A peiitions by the employer and the
. A
,_22. by the Labour 001111;, Mangalore, in
By the impugned award, the Labour
V allowed the petition filed by the workman
V . Section 1(}(4-A) of the Industrial Disputcs Act,
as amended in Karnataka ('the Act') by setting
W.P.No. Lgmzgmg C[W
W.P.No. 1938712005
M.P.M.LIMI'I'ED
PRESENTL-Y RESIDING AT LlG--II
103, 2!» STAGE, KHB GOPALA
snmoea ..wrrr:osxnn --.___
(BY SMT. SHEELA KRISHNA, ADVOCATE.)
AND:
THE MYSORE PAPER MILLS LIMITED
SUGAR FACTORY
PAPER TOWN PCS"?
BHADRAVATHI
BY ETS GENERAL MANAGER
SHIMOGA DIS'l'RiC'I' " ._ V _ '
SI-IIMOGA ..R~x;s1=axmgu'r
(BY SR1 RAMACHANDRAN F0ré"s'i§:' jg.-:V;'R..c.RA\?1;"'
ADVOCATES. = " 2
THESE Wm' 1?E*rmo.Ns, ARE..F;LED*.uN«DER ARTICLES
226 85 227 OF THE <;oNs;'1'1'rm'10Is:'*0F. INDL5 PRAYING TO
QUASH THE AWARD" nmzi-L1'<)-200.; "1v1r_.w§. ANNEXURE-C
(PRODUCED us; w;R_m. .1-'.2996,{2.?a'1!O2}.." V .
THEQE -PETiT'i&)N_$ '~CG!§§fNG ON FQR HEARING THIS
DAY, THE comm MADE THE' 1§f:;L1;3wING:
._j.O~--li'3§':ER
against the award dated
aside the order dated 31.10.1997 passed by the
M
W.E.flQ.1222§(2QQ2 Clfl
W. Rfio. 19387 gg@§
employer -- The Mysore Paper Mills Ltd dismissing the
worlman fiom selvtiee. Further, the Labour Court has
directed reinstatement of the workman with
of service but without backwages and has
to bring down. the workman to thelowest "
pay. The Labour Court has
increments to the Worklnan
2. I have heard the for poetics
and perused the by the
Labour Court. 'V _";I'he to a
_ the allegation that on
08.1 1. 1996; to receive the iransfer
_ Vordet' ~gA]%du»a.nsfer:+;z§g from the Fire Fighting
the Town Department, he abused his
sdpefior namely, Radhakzrishna in filthy
é z also physically assaulted him resulting
' injduxfies to him. After enquiry, it was found that the
relating to the physical assault was proved,
resulted in his dismissal from the service by
order dated 31.10.1997. Being aggrieved by the order
flLE2.
W.P.No. zgasvgfis
of dismissal, the worm.-an, filed a petition under
Section 10(4-A) of the Act before the Labour
resulting in the award impugned herein.
The Labour Collft, on consideraiziolfif :"°f:':
matter, has found that the do1nesjr.ic"m1qui;i;§
fair and proper. It is "
workman had conceded to of.flaej'vdos::eeStie
enquiry insofar as it a
reconsideration of the Court has
held that the assault by
the wo';f_k1naI1.. V "on. ofiioer namely,
Radhalqisfmewae however modified the
4_. in stated above.
'It._ to refer to the followmg discussion
ma£}e ""by Court at paras 11 & 12 of the
. »_ _
'11. Radhaicrislma in his deposition has
'§clear£y stated that on that day cg'ter recewmg' '
the nmfaommmmm¢
Bwy
' ..... his .1 ' per
M15, the extmgt of the
and wound certificate of
' t rassion the ' are
W.P.No. 1938712085
neck with the right hand forciflg and accused
bo . hhehas
presence of petitioner at the spot, on
Then what was the reasonfor 'V _
tea falsehood against the = A
no answer. It is
(2.15 that before
nothing wrong, in this k
' V da, the
12' 15!i"'~?;{§§y ievertt.'
else stated that,
on % assaulted and
caused Though he
d at length nothing has
clearly estggztsttes that there
'1"ha1meattsRadhakrsihna tat'ned"'
HowRadhaJcrishnasustat'ned"' isnot
\<\r~/
of dismissal :3
_ mud also Order him to be brought
X in the time scale, I think that wiil
ends of justice, instead of a dismissal
W.F'.Ng. 1938'7[2005
reasoning of the Labour Court in modifying t.l}e
punishment imposed by the employer on the _
14. The pleadings of the pwfies ff? _
extracted supra. Thepetitioner a "'1: ' _
He has been transferredfrom
certain acts of
petitioner was
Depanment to the he get
wild and assaulted He of
the man. a mis-
conduct not ':_:.'%tg'§zL.-e very
senmszy of
dismissal. the
oarrier of the are of the
petitioner and femag Hence, the
punishmentgis too In ihefit of eager, in
thg=7'_fg.("ofVeir:otiéin, assaulted the
served the transfer
harsh I deny the badcwages and
~ _ a ' ' » A u o » ~ n . .
¥.No. 1933752005
workman by the employer. Having regard to the
gavity of the misconduct, in my opinion, the Labour
Court had erred in law in interfering with the
punishment. Accordingly, I make the ;'}j--}: {T
(:3 the impugned award datad22.10.2ee;; e
passed by the
I.}i).A.No.33/97issetasideg7 e
(ii) the order dated 31.1e;1997%
the employer-The " Paper"
Ltd., cziisxrzvis-é..i:".1gA fiverkrnan-
uphel .
Both me stand disposed of in the
above te:r.ms, ' -
.....