High Court Karnataka High Court

Yenkappa Rudregouda vs The N.E.K.R.T.C on 24 March, 2009

Karnataka High Court
Yenkappa Rudregouda vs The N.E.K.R.T.C on 24 March, 2009
Author: S.N.Satyanarayana
1353 THE HEGH COURT' OF' KARNATAKA
CTIRCUYE' BENCH AT G-UL-BARCrA

DATED THIS THE :24rrH my 09 MARCH   " 
BEFORE  V A A
THE HOWBLE: MR..JUs'1*:cE 5;;ééA;$;A*?¥ANA;3§--A§rA§u§' ' _ 
W.P'.§\§0.850{)QFi2I}1}§§LK) " A' A
BETWEEN: A A A
SRLYENKAPPA §2m)RE'A:.tvIs<§5N.eA;:, 'CA9N'AF'RCA3i,LER,
N.EL{{.f2;'§'.C. 

 V.  _, I§A;;CHE;I'i? DI.VIS10A1\i';""' AA
.RA.IQ§I:jR..%   _ ...RE';SPC'iND;¥EiNTS

A'    petition is filed under articies 225 and 22'? Of

 é  the Cafisijtfifinn 0f India, pmying to quash the awaré ciated
A   .'3,_20GA6A passed by thfi Labour Court, Gulharga in K31)
 2002 Vidfii An11exure~A, by which the Labour Couri

A iA1A;as dsnieé benefits of continuity of service and ha-::kw'ag{~:$ to

" AAAAiA11€ petitioner from the date of illegal termination till the date



of his x*€:2'.n$tatement, since the same is arbitxary, erroneous

and cantraxy to the provisions 0f the E.D.Act and etc.

This wzit petition ceming on for orders 
Court made 1121:: fo1k;wing:- 3  " K ' K
O R D E R

This Wlii petition is filed the : cia{€£i{

8.3.2002 passed by the Lfihapr

texzninafinn of the petitioner Sfitiviéé aiso far a
direction for minstatem.c;§rj.t_ ‘€gOflfi1’¥ttity 01″ service and

1:3-thcr . V

2. ‘ ‘*r1«1e’ ra¢ts5A’1s={a;d.;§5;g”‘m this writ gxetitiim is that tbs

petitioner hféffifilv was apTp0i11ted as Comtiuctor under the:

. “‘reVsvp<;11(ié: on 20.10.1993, while he was

as conductor, on 8.1.2000 he went on

d;1§.t;§,§V;Ez"0}32':i§':}ai:;I1u'r to Hubii via Badami and ratumed back

-.fra.:>m }i£i:;_ c§i11t}? on 9,1.2(}0{). It was expecteci of the petitioner’

to remit the entire revanue coklscteé in thér said trip

Q11 his :*€tfa11’1:1. In the iastant case, tlm mvenue coiiected; by

him was Rs.’7,333/- which was required to be ciapositfid by

him in the depot bctfczsre living the premises affm’ Completion

E31,: ?

of his duty far that paxfimziar trip. However,

&i& not éeposit the maney, he went, home K V’

back to aluty till 22.8.2099. 5=£~?:§séM’¢a:.:qe;_ha<§1§' .<;§n1y 'Vg§i«

22.68.2000 on that day de3;rosifc*.vfIv._t:t1$.af0-:§i:_::zaid

giving' explanation for his absenée-.that he xlgeéping '%

good health and that héifiras éf'bi§ck magic
due to which he 'V under the
¢:iz'cumstance§,, « come back snag
may mmit 15¢ duty. Based on this, afi
e:quir§"' and the petitioner

wherein it was proved that
there was tempcmxy cf ftmds by the
petitiongr… '_ In it is aim refsrred that
earlisr Lfiisgéénfluct C3333 against the yetitiener
beigsfigg thei" ._ Based on the 1333011 sf
1:h§ kwas dismiswd frmta service on

H The said GI'étiiI° of éismissal was chaflgngefi by
'::i;éj§¢ti"fi§'fier herein in pzmméags 33 K.:.0.:~ze.1?5/2902, in
t%1e séid pmceedings, hasad on ths }:)}€ading$ {If the

'iv;

5

patitioner and alga tha rfispondant, issues were f1fE1_f}1f_C§Z}aI1(i

the Labour ilfourt confirmed the puzaishmént of”é’is:x1i$s’-3?; eszf

fine petit:io.I:}.t:r from Service. The said Qrckizi. _€i:f _’ L;ahQi1r<_Cr)11::.f,x

13 Chailengetzi herein.

4. Heart} £115 CO1Z1I1SEL§}1″

5.. Tile ortifirfaf thfi pmpezr
mid. does not sufier ‘e-ztgd does not require

to ha iI1ter:fered_in fl1is..xx§fii. * in may event, the

gz1ilt%;>f tiié” iji’«t{%mpo1ré§f}? misappropriation sf flmds
of t§17e ifispea&§{;&?;Cfifpo?afion is pravad beyoné 3}}

;’eas9_11ab1€u”{3.g:$ubt..’- ‘Fh€:é’éf:3re, question of I’€~CO£1Si(i€:1’i11g the

séitiiifi 15:1}. ‘§.vrif”‘j;}5éiition does not arise. Hence, the writ

“;g§t’:i?;i§é’::._«Vis»v €i§.3fi;j.sseci xvimcui any order as to costs.

Sd/-

JUDGE: