Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Karnataka High Court

Command Area Development Authority vs Smt Javaramma on 16 January, 2014

Author: Ram Mohan Reddy

Bench: Ram Mohan Reddy

                                1

                                           W.P.45953/2013

IN THE HIGH COURT OF KARNATAKA, BANGALORE

   DATED THIS THE 16TH DAY OF JANUARY, 2014

                            BEFORE

  THE HON'BLE MR.JUSTICE RAM MOHAN REDDY

        WRIT PETITION NO. 45953/2013 (L-RES)

BETWEEN :

Command Area Development
Authority, Cauvery Basin Project,
Mysore-570 024.
Reptd. By its Administrator &
Disciplinary Authority.
                                          ... PETITIONER

(BY SRI.Nataraja Ballal )

AND :

Smt. Javaramma,
Aged about 55 years,
w/o.late Puttaiah,
Residing at No.5/8, 9th
Cross, Ramanuja Road,
Mysore- Pin 570024.                       RESPONDENT

(BY SRI.Lakshman Rao )

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI QUASHING THE ORDER DATED 18-07-2012
PASSED BY THE LABOUR COURT, MYSORE IN REFERENCE
No.98/2008.

    THIS PETITION COMING ON FOR PRL.HEARING IN 'B'
GROUP THIS DAY, THE COURT MADE THE FOLLOWING:
                             2

                                             W.P.45953/2013

                         ORDER

One Puttaiah when appointed as Peon by an order of the Administrator, Cauvery Basin Project, Mysore, a post held by the then Divisional Commissioner, Mysore and he posted to work in the office of the Asst. Director, Land Development Authority, Hunsur. The order dated 12-8-1981 transfering Puttaiah to work at Hunsur was not obeyed and Puttaiah remained unauthorized absence and consequently by order dated 31-7-1995 was dismissed from service, with retrospective effect from 13-8-1991, after disciplinary proceedings and holding of a domestic enquiry on the charge of unauthorized absence and for not having reported to duty at the place of transfer. That order when called in question before the Karnataka Administrative Tribunal ('the KAT' for short) on the premise that Puttaiah was a Government Servant was rejected recording a finding that the Land Development Authority was not a department of the State, which led to filing writ 3 W.P.45953/2013 petition wherein the Division Bench directed the said Puttaiah to initiate conciliation proceedings, for a reference of the Industrial Dispute to the Industrial Tribunal for adjudication under the Industrial Disputes Act, 1947. Thereafterwards the State Government is said to have referred the industrial dispute to the Labour Court, Mysore, registered as Reference No.98/2008, where parties filed their respective pleadings following which issues were framed and a preliminary issue over the validity of the departmental enquiry was answered in the affirmative holding that the enquiry was fair and proper and a further finding that Puttaiah having failed to report to duty at the place of transfer unauthorisedly absent. In other words, the Labour Court held that the misconduct proved. However, the Labour Court having noticed that Puttaiah served the organization for 17 long years and was reported to have died on 2-8-2003 while the industrial dispute was at the instance of the widow, held that the 4 W.P.45953/2013 termination from service was grossly disproportionate to the gravity of misconduct proved and modified the order of dismissal to one of compulsory retirement entitling the legal representatives to all service benefits and other terminal monetary benefits as well as pension, if any, by award dated 18-7-2012. Hence, this petition by the authority.

2. Heard the learned counsel for the parties, perused the pleadings and examined the award impugned.

3. The short question for consideration in this petition is:

"Whether in the facts and circumstances of the case the Labour Court was justified in invoking Sec.11-A of the Industrial Dispute Act, 1947 to interfere with the quantum of punishment by recording a finding that the order of the dismissal was disproportionate to the gravity of misconduct proved?"
5 W.P.45953/2013

4. Regard being had to the admitted facts that the transfer order dated 12-8-1991 directing Puttaiah to report to duty at the place of transfer i.e., at Hunsur was not obeyed, coupled with the holding of the domestic enquiry into the allegations of misconduct, both over not reporting to duty as well as remaining unauthorisedly absent, merely because the said Puttaiah served the petitioner-organization for 17 years, it cannot be said that the punishment of dismissal is grossly disproportionate to the misconduct. Disobedience of orders of transfer is a serious misconduct since transfer is an incidence of service and cannot be taken lightly. So also remaining absent from work without prior permission or sanction of leave is also a serious misconduct.

5. Be that as it may, regard being had to the facts of the case, more appropriately that Puttaiah under a genuine belief that he was a Government Servant since 6 W.P.45953/2013 the Divisional Commissioner had issued the order of appointment, in the year 1974, had questioned the order of transfer as well as the order of dismissal before the K.A.T under the Administrative Tribunals Act, 1985, ends of justice would be met by modifying the award in entitling the respondents to service benefits and terminal benefits as well as pensionary benefits, if any, from 12-8-1991 i.e., the date of order of transfer which was disobeyed.

6. Petition is allowed in part. Award of the Labour Court stands modified as noticed supra and in all other respects remains unaltered.

Sd/-

JUDGE ssy/-