Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok M P vs Chamundeshwari Electricity Supply ...
2024 Latest Caselaw 9540 Kant

Citation : 2024 Latest Caselaw 9540 Kant
Judgement Date : 2 April, 2024

Karnataka High Court

Ashok M P vs Chamundeshwari Electricity Supply ... on 2 April, 2024

Bench: Chief Justice, Krishna S Dixit

                                              -1-
                                                      NC: 2024:KHC:13412-DB
                                                       WA No. 1536 of 2023
                                                     C/W CCC No. 69 of 2024
                                                       WA No. 1488 of 2023

                      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 2ND DAY OF APRIL, 2024

                                           PRESENT

                         THE HON'BLE MR N. V. ANJARIA, CHIEF JUSTICE

                                             AND

                           THE HON'BLE MR JUSTICE KRISHNA S DIXIT

                             WRIT APPEAL NO. 1536 OF 2023 (S-RES)
                                            C/W
                            CIVIL CONTEMPT PETITION NO. 69 OF 2024
                             WRIT APPEAL NO. 1488 OF 2023 (S-RES)

                   IN W.A.NO.1536/2023:

                   BETWEEN:

                   1. CHAMUNDESHWARI ELECTRICITY SUPPLY COMPANY LIMITED
                      REPRESENTED BY ITS MANAGING DIRECTOR,
                      CORPORATE OFFICE, CESCOM, MYSORE-570 017.

                   2. CHAMUNDESHWARI ELECTRICITY
                      SUPPLY CORPORATION LIMITED
                      REPRESENTED BY ITS DIRECTOR(ADMIN AND HR),
Digitally signed      CORPORATE OFFICE, CESCOM, MYSORE-570 017.
by SHARADA
VANI B
Location: HIGH     3. THE CHIEF ENGINEER,
COURT OF              CHAMUNDESHWARI ELECTRICITY SUPPLY
KARNATAKA
                      CORPORATION LIMITED
                      CORPORATE OFFICE, CESCOM, MYSORE-570 017.

                   4. KARNATAKA POWER TRANSMISSION CORPORATION LIMITED.,
                      REPRESENTED BY ITS MANAGING DIRECTOR,
                      CAUVERY BHAVAN, BANGALORE-560 001.
                                                            ...APPELLANTS

                   (BY SRI. BASAVARAJ V SABARAD., SENIOR ADVOCATE FOR
                       SRI. H L PRADEEP KUMAR.,ADVOCATE)
                             -2-
                                      NC: 2024:KHC:13412-DB
                                       WA No. 1536 of 2023
                                     C/W CCC No. 69 of 2024
                                       WA No. 1488 of 2023

AND:

LAKSHMEESHA K K,
S/O K K KALEGOWDA,
AGED ABOUT 50 YEARS,
UNDER SUSPENSION ND HOLDING LIEN AT
BETTADAPURA BUT CLAIMS TO BE WORKING AS
ASSISTANT EXECUTIVE ENGINEER(ELE) CESCOM,
HOOTAGALLI, SUB DIVISION, MYSORE - 570 001.
                                            ...RESPONDENT
(BY SMT.M L SUVARNA., ADVOCATE FOR
    SRI. K PUTTEGOWDA.,ADVOCATE)

      THIS WRIT APPEAL FILED U/S 4 OF THE KARNATAKA HIGH
COURT ACT PRAYING TO SET-ASIDE THE ORDER DATED
18/11/2023 PASSED BY THE LEARNED SINGLE JUDGE IN WP
NO.23957/2023 AND ALLOW THIS WRIT APPEAL.

IN CCC No.69/2024:

BETWEEN:

LAKSHMEESHA. K. K.
S/O K KALEGOWDA,
AGED ABOUT 50 YEARS,
WORKING AS ASSISTANT
EXECUTIVE ENGINEER (ELE)
CESCOM, HOOTGALLI,SUB DIVISION, MYSORE.
                                            ...COMPLAINANT
(BY SRI.M L SUVARNA., ADVOCATE FOR
    SRI. K PUTTEGOWDA., ADVOCATE)

AND:

1. G.SHEELA
   MANAGING DIRECTOR,
   CHAMUNDESHWARI ELECTRICITY SUPPLY
   CORPORATION LTD., NO. 29, 80 FT ROAD,
   VIJAYA NAGARA 2ND STAGE, MYSORE - 570 017.
   AMENDED V.C.O DATED 9.2.2024

2. SRI. RAVI KUMAR P, DIRECTOR (ADMIN & HR)
   CHAMUNDESHWARI ELECTRICITY SUPPLY
   CORPORATION LTD.,
   NO. 29, 80 FT ROAD, VIJAYANAGARA 2ND STAGE,
   MYSORE - 570 017.
                            -3-
                                       NC: 2024:KHC:13412-DB
                                    WA No. 1536 of 2023
                                  C/W CCC No. 69 of 2024
                                    WA No. 1488 of 2023

3. SRI. MAHADEVA SWAMY PRASANNA,
   CHIEF ENGINEER,
   CHAMUNDESHWARI ELECTRICITY SUPPLY,
   CORPORATION LTD.,
   NO. 29, 80 FT ROAD,
   VIJAYANAGARA 2ND STAGE,
   MYSORE - 570 017.

4. SRI. PANKAJ KUMAR PANDEY
   MANAGING DIRECTOR,
   KARNATAKA POWER TRANSMISSION
   CORPORATION LIMITED (KPTCL)
   CORPORATE OFFICE,
   KAVERI BHAVAN, BENGALURU 560 001.
                                                 ...ACCUSED

(BY SRI. BASAVARAJ V SABARAD., SENIOR ADVOCATE FOR
    SRI.H L PRADEEP KUMAR., ADVOCATE FOR R1 & 3;
    SRI. NITHIN B M., ADVOCATE FOR
    SRI. A CHANDRA CHUD., ADVOCATE FOR R4;
    R2 IS SERVED AND UNREPRESENTED)

     THIS CCC IS FILED UNDER SECTIONS 11 AND 12 OF THE
CONTEMPT OF COURTS ACT, 1971 R/W ARTICLE 215 OF THE
CONSTITUTION OF INDIA, PRAYING TO INITIATE ACTION AGAINST
THE RESPONDENTS FOR CONTEMPT OF THIS HON'BLE COURT IN
NOT IMPLEMENTING THE ORDER DATED 18.11.2023 IN WP
NO.23957/2023 PASSED BY THE LEARNED SINGLE JUDGE


IN W.A.NO.1488/2023:

BETWEEN:

ASHOK M P
S/O LATE PALAKSHAIAH,
AGED ABOUT 52 YEARS,
R/O NO 11927, 4TH STAGE, VIJAYA NAGARA
2ND PHASE, MYSORE 570 032.
WORKING AS ASSISTANT EXECUTIVE ENGINEER
OFFICE OF CESC, HOTTAGALY SUB DIVISION,
HOOTAGALLI, MYSORE
                                                ...APPELLANT
(BY SRI.VEERESH MAHESH UPPIN., ADVOCATE)
                             -4-
                                    NC: 2024:KHC:13412-DB
                                     WA No. 1536 of 2023
                                   C/W CCC No. 69 of 2024
                                     WA No. 1488 of 2023

AND:

1. CHAMUNDESHWARI ELECTRICITY SUPPLY CORPORATION LTD
   REP BY ITS MANAGING DIRECTOR
   CORPORATE OFFICE, CESCOM,
   MYSORE 570 017.

2. CHAMUNDESHWARI ELECTRICITY SUPPLY CORPORATION LTD
   REP BY ITS DIRECTOR (ADMN & HR)
   CORPORATE OFFICE, CESCOM,
   MYSORE 570 017.

3. THE CHIEF ENGINEER,
   CHAMUNDESHWARI ELECTRICITY SUPPLY CORPORATION LTD
   CORPORATE OFFICE, CESCOM,
   MYSORE 570 017.

4. KARNATAKA POWER TRANSMISSION CORPORATION LTD
   REP BY ITS MANAGING DIRECTOR
   CAUVERY BHAVAN, BENGALURU 560 001.

5. LAKSHMEESHA K K S/O K KALEGOWDA,
   AGED ABOUT 50 YEARS,
   UNDER SUSPENSION AND HOLDING
   LIEN AT BETTADAPURA
   BUT CLAIMS TO BE WORKING AS
   ASSISTANT EXECUTIVE ENGINEER (ELE) CESCOM,
   HOOTAGALLI, SUB DIVISION, MYSORE 570 001.
                                           ...RESPONDENTS
(BY SRI.H L PRADEEP KUMAR., ADVOCATE)

       THIS WRIT APPEAL FILED U/S 4 OF THE KARNATAKA HIGH
COURT ACT PRAYING TO SET ASIDE THE ORDER Dt. 18-11-2023
PASSED BY THE LEARNED SINGLE JUDGE IN WP No. 23957/2023
(S-RES) AND ALLOW THIS WRIT APPEAL IN THE INTEREST OF
JUSTICE.


       THESE WRIT APPEALS AND THIS CCC ARE COMING ON FOR
PRELIMINARY HEARING, THIS DAY, CHIEF JUSTICE DELIVERED
THE FOLLOWING:
                                    -5-
                                             NC: 2024:KHC:13412-DB
                                              WA No. 1536 of 2023
                                            C/W CCC No. 69 of 2024
                                              WA No. 1488 of 2023

                                JUDGMENT

Upon request and consent of learned advocates appearing

for the respective parties, this writ appeal is taken up for final

consideration today itself.

2. Preferred under section 4 of the Karnataka High Court

Act, 1961, the appeal is directed against the judgment and

order of learned Single Judge dated 18.11.2023 passed in Writ

Petition No.23957 of 2023, whereby learned Single Judge has

set aside the order of suspension of the petitioner on the

ground that the Fact Finding Team which was appointed came

to conclusion that the petitioner was not responsible for the

accident in which a co-employee died by electrocution.

3. The petitioner was working as Assistant Executive

Engineer in the office of CESC, Hootagalli Sub-Division,

Hootagalli, Mysore. It appears that on particular date, that is,

on 21.10.2023 due to some power problem, the employee

named Sri Satish.K., Mechanic Grade-II who was working at

the electric line, died due to electrocution. The petitioner in

capacity of supervising engineer was supposed to take

necessary and precautionary measures. The death of said

employee Sri Satish was found to be attributable due to

NC: 2024:KHC:13412-DB

negligence of petitioner in not providing safety measures

in general and to the said Sri Satish, in particular.

3.1 The competent authority of the appellant corporation

passed order dated 21.10.2023 suspending the petitioner. The

order of suspension which figures on the record of the petition

unequivocally recited that the suspension was pending the

departmental action against the petitioner in respect of his

alleged negligence.

3.2 In the writ petition the case of the petitioner inter alia

was that a Fact Finding Team was appointed on the very day to

enquire into the incident of death of Sri Satish and that the said

Fact Finding Team in its report found that the petitioner could

not be held liable for the death. Urging the said ground of

Fact Finding Team, the petitioner prayed before learned Single

Judge to set aside the suspension.

4. Learned Single Judge allowed the petition relying on the

conclusion of Fact Finding Team to observe that since the Fact

Finding Team did not find the petitioner responsible for the

accident, the suspension was not liable to be continued.

NC: 2024:KHC:13412-DB

5. In two page order, learned Single Judge has rested his view

on the report of the Fact Finding Team overlooking the position

of law that suspending an employee is the domain of the

employer. Secondly, the Fact Finding Team was only in relation

to the incident took place and when the employer had

suspended the petitioner in contemplation of departmental

inquiry, on the sole ground of some report, the suspension

could not have been interfered with by the learned Single

Judge.

5.1 The interference was not justified in the order of

suspension by learned Single Judge also in view of Rule 10 of

Karnataka Civil Services (Classification, Control and Appeal)

Rules, 1957 which deals with the suspension. The rule provides

that the appointing authority or any authority to which it is

subordinate or any other authority empowered by the

Government in this behalf may place a Government Servant

under suspension.

5.2 The suspension could be ordered to a Government

Servant under the circumstances spelt out under the said rule

which arise under:

NC: 2024:KHC:13412-DB

"(a) Where there is prima facie evidence to show that he was caught red-handed while accepting gratification other than legal remuneration by the persons authorised to investigate under the provisions of the Prevention of Corruption Act, 1988 or under any other law;

[(aa) where there is prima facie evidence to show that he was found in possession or had at any time during the discharge of his official duty been in possession of pecuniary resources or property disproportionate to known source of income, by the persons authorised to investigate offences under the Prevention of Corruption Act, 1988 or under any other law;]

(b) where a charge-sheet is filed before the competent Court against him for any offence involving moral turpitude committed in the course of his duty; or

(c) where a charge-sheet is filed before the competent Court against him on charge of corruption, embezzlement or criminal misappropriation of Government money;

(d) Where there is prima facie evidence of gross dereliction of duty against him."

5.3 In the above circumstances the Government Servant

could be placed under suspension.

5.4 In the present case when the employer was inclined to

institute the departmental proceedings in respect of the alleged

negligence of the petitioner-government servant and the

suspension was reflective of the said position, this court does not

find favour with the order of learned Single Judge in which he has

NC: 2024:KHC:13412-DB

readily interfered with the domain of the employer to suspend the

employee and has set aside the suspension on the ground

which not found her favour with the court. The employer has to

be allowed its play to initiate the Department Enquiry, when

contemplated.

5.5 When an employer intends to initiate the department inquiry

and suspends the employee pending such action, the object is to

ensure that the Government servant is kept away from a position

where he can interfere with the conduct of the enquiry and that he

may not tamper with the documentary or other evidence in any

manner. This being the one of the object of suspension pending

enquiry, on that score also learned Single Judge could not have

set aside the order of suspension.

6. The order of learned Single Judge could not be sustained, the

same is set aside.

7. However, following directions would operate, while allowing

the appeal.

(i) The appellant-employer shall, if advised, shall proceed with

the departmental action against the respondent without any delay;

The departmental proceedings, if initiated shall be completed within

three months from the date of initiation

- 10 -

NC: 2024:KHC:13412-DB

(ii) It is open for the appellant that the petitioner may be posted at

any other place to ensure that he is not able to influence the

enquiry or the witnesses, etc;

(iii) The subsistence allowance which may be payable to the

petitioner during the suspension period shall be regularly paid.

In view of order passed in this Writ Appeal No.1536 of 2023,

the Writ Appeal No.1488 of 2023 stands infructuous and is

disposed of accordingly.

The contempt proceedings in Contempt Petition No.69 of

2024 does not survive as the main appeal is decided as per the

above order.

Sd/-

CHIEF JUSTICE

Sd/-

JUDGE

Snb/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter