Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Taj West End Hotel vs Sri. K Venkatesh
2024 Latest Caselaw 25549 Kant

Citation : 2024 Latest Caselaw 25549 Kant
Judgement Date : 28 October, 2024

Karnataka High Court

The Taj West End Hotel vs Sri. K Venkatesh on 28 October, 2024

                      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 28TH DAY OF OCTOBER, 2024

                                             BEFORE

                             THE HON'BLE MRS. JUSTICE K.S. HEMALEKHA

                              WRIT PETITION No.1474/2020 (L-TER)

                      BETWEEN:

                      THE TAJ WEST END HOTEL
                      RACE COURSE ROAD
                      BENGALURU - 560 001
                      REPRESENTED BY ITS
                      AREA-DIRECTOR-KARNATAKA,
                      GENERAL MANAGER, BENGALURU
                      SRI SOMNATH MUKHERJEE.
Digitally signed by
VISHAL NINGAPPA                                               ... PETITIONER
PATTIHAL
Location: HIGH
COURT OF
KARNATAKA
DHARWAD BENCH         (BY SRI S.N. MURTHY, SENIOR COUNSEL FOR
                          SRI SOMASHEKAR, ADVOCATE)

                      AND:

                      SRI K. VENKATESH
                      S/O. SRI KARI GOWDA
                      AGED ABOUT 50 YEARS,
                      RESIDING AT NO.35, 1ST CROSS,
                      CHOWDESWARINAGARA
                      POLICE COWKI, LAGGERE,
                      BENGALURU - 560 058.
                                                            ... RESPONDENT

                      (BY SRI K. SRINIVASA, ADVOCATE)
                              -2-

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
QUASH THE AWARD DATED 30.09.2019 PASSED IN
I.D.NO.22/2016 BY THE PRINCIPAL LABOUR COURT,
BENGALURU AT ANNEXURE-P.

    THIS WRIT PETITION HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 01/10/2024, COMING ON FOR
PRONOUNCEMENT THIS DAY, THE COURT MADE THE
FOLLOWING:

CORAM     HON'BLE MRS JUSTICE K.S. HEMALEKHA
:
                       CAV O R D E R

     The question that falls for consideration is :

           "Whether, on facts and circumstances, the
     Labour Court was justified in interfering with the
     punishment of dismissal?"


     2.    Respondent was appointed in the kitchen of the

petitioner, on acts of theft, misappropriation and fraud,

articles of charges were issued, the said charges were based

on an incident that occurred on 03.10.2015, when the

respondent was on duty and post completion of his shift

duties, he had punched at 12.00 hours on 04th October,

2015 early hours, and during that time i.e., about 12.05

hours, while duty security guard at that time Mr. Ranganath
                             -3-

carried out check on the respondent and his Suzuki motor

cycle bearing Reg. No.KA-02-EE-7958, a Safal brand one

litre oil sachet was found hidden on the tank bag of his two

wheeler, when the security took oil packet from the tank

bag of the two wheeler and questioned, the respondent

requested to forgive him and pleaded not to inform or report

about the same to anyone and tried to snatch the packet

from the security, the respondent held on to the packet and

pulled it hard, as a result of which the packet opened

spilling the oil over the wireless set held by the security

guard, this resulted in malfunctioning of wireless set,

preventing him from calling the duty security officer, when

the security guard went to the land line to make a call and

intimate the duty security officer, the workman got on to his

vehicle and sped away from the scene, the said incident was

informed by Ranganath, Security Guard by way of a

complaint   and   Neeta,   Assistant   Security   Officer   also

reported the incident in this regard on 04.10.2015.
                              -4-

     3.    Charge-sheet-cum-suspension      pending    enquiry

was issued to the respondent, respondent submitted his

explanation admitting that "when the security guard taken

out the oil sachet from the pouch of my vehicle, all of a

sudden, I was surprised and shocked to know that. At that

point of time, in order to ascertain the truth, I tried to take

the sachet from the security guard who resisted it, thereby

leading to break open of the oil sachet."    The respondent,

denied the other charge of speeding away from the place,

not being satisfied with the explanation offered, the enquiry

was held, one B.K. Guruprasad was appointed as an Enquiry

Officer, conducted enquiry and management examined six

witnesses and the respondent was assisted by the co-

employee, the Enquiry Officer, arrived at a conclusion that

the respondent was the guilty of charges leveled against

him and second show-cause notice was issued as to why the

report of the enquiry officer should not be accepted and

acted upon, before the Disciplinary Authority on considering

the enquiry report and material placed, passed an order of
                                 -5-

dismissal, the respondent challenged the dismissal order by

raising a dispute under Section 10(4-A) of the Industrial

Disputes Act, 1947 (''the ID Act' for short).


      4.   Before the Labour Court, the respondent filed a

memo conceding the fairness of domestic enquiry, and in

light of the memo, the domestic enquiry was held to be fair

and proper and the matter was posted for leading evidence

on victimization. The Labour Court by the final award, set

aside the order of dismissal and reinstated the respondent

with continuity of service and full backwages.


      5.   Heard Sri S.N. Murthy, learned senior counsel for

Sri   Somashekar,     learned    counsel   appearing   for   the

petitioner and Sri K. Srinivasa, learned counsel appearing

for the respondent.


      6.   Learned    senior     counsel   appearing   for   the

petitioner would contend:
                               -6-

i.    That the proved act of misconduct of theft deserves

      only dismissal from service and nothing else, as the

      respondent has admitted in his explanation that an oil

      sachet was found from the pouch of his motor cycle by

      the security guard and the CCTV footage clearly

      reveals the presence of the oil sachet and the

      respondent speeding away on the vehicle when the

      security guard went to call the officer on the land line,

      as the wireless set had got spoiled due to the spilling

      of oil on account of breakage of packet.


ii.   That the Labour Court could not have substituted the

      order of punishment by exercising the powers under

      Section 11A of the ID Act and directing reinstatement

      with full backwages, when the misconduct is about

      theft and in such cases, the punishment imposed by

      the   disciplinary   authority   could   not   have   been

      interfered with, by the Labour Court.
                               -7-

iii.   Learned senior counsel submits that the observation of

       the Labour Court to the effect that the petitioner had

       not filed a police complaint about the incident, the

       observation is unwarranted and unjustified as not in

       every case of theft or any misconduct of an employee

       within the premises, a police complaint has to be

       lodged. Just because the police complaint is not

       lodged, the charge of theft against the respondent

       cannot be held as not proved, moreover, when the

       explanation of the employee is about admitting the

       presence of oil sachet in his motor cycle pouch and the

       CCTV   footage    which   clearly   reveals   the   theft

       committed by the respondent and that the Labour

       Court was not justified in setting aside the order of

       dismissal on the ground that the police complaint was

       not filed and therefore, the charges are not proved.


iv.    The discretion which was exercised under Section 11A

       of the ID Act is available only when the punishment is

       disproportionate to the gravity of misconduct and that
                                     -8-

        in the instant case, it is a case of theft and losing of

        trust by the employer, which cannot be substituted by

        a lesser punishment and that the Labour Court order

        warrants interference.         In support of his contention,

        learned senior counsel has placed reliance on the

        following decisions:


          a.    Hind Construction & Engineering Co.
                Ltd.,    Vs.     Their     Workmen1          (Hind
                Construction)

          b.    Janatha Bazar (South Kanara Central
                Cooperative      Wholesale      Stores       Ltd.)
                and     others   Vs.     Secretary,   Sahakari
                Noukarara Sangha and others2 (Janatha
                Bazar)

          c.    New      Victoria      Mills   Co.    Ltd.    Vs.
                Presiding Officer, Labour Court and
                others3 (New Victoria Mills)

          d.    Gulab    Chand      Agrawal     Vs.   State    of
                Bihar and others4 (Gulab Chand Agrawal)

1
  1965 (10) FLR 65
2
  (2000) 7 SCC 517
3
  AIR 1970 ALL 210
4
  2007 (112) FLR 702
                                   -9-

          e.    West Bokaro Colliery (Tisco Ltd) Vs.
                Ram Parvesh Singh5 (West Bokaro)

          f.    M/s. Mangalam Timber Products Ltd.
                Vs. Sailesh Kumar Gantayat6 (Mangalam
                Timber)

          g.    B.C. Chaturvedi vs. Union of India and
                others7 (B.C. Chaturvedi)

          h.    U.P. State Road Transport Corporation
                vs.     Mohan   Lal   Gupta   and   others8
                (Mohan Lal Gupta)

          i.    Lalit Popli vs. Canara Bank and others9
                (Lalit Popli)

          j.    Mahindra and Mahindra Ltd. vs. N.B.
                Narawade10 (Mahindra and Mahindra Ltd.)

          k.    A.P. SRTC vs. Raghuda Siva Sankar
                Prasad11 (Raghuda Siva Sankar Prasad)

          l.    Lupin Ltd. vs. Melsingh Bhagvansinh
                Parmar12 (Melsingh Bhagvansinh Parmar)

5
  (2008) 3 SCC 729
6
  2009 (121) FLR 1039
7
  (1995) 6 SCC 749
8
  (2000) 9 SCC 521
9
  (2003) 3 SCC 583
10
   (2005) 3 SCC 134
11
   (2007) 1 SCC 222
                                  - 10 -

          m. Bharat Heavy Electricals Ltd. vs. M.
                Chandrasekhar Reddy and others13 (M.
                Chandrasekhar Reddy)

          n.    Christian    Medical       College    Hospital
                Employees'     Union      and   another     vs.
                Christian     Medical       College    Vellore
                Association    and        others14    (Christian
                Medical College Hospital Employees' Union)


        7.      Learned counsel appearing for the respondent

would contend that:

i.      The Tribunal is been given with a wide power under

        Section 11A of the ID Act, a discretion which is vested

        only with the Tribunal to make appropriate award and

        the Labour Court having found that the workman was

        not wrong is entitled for reinstatement and the full

        backwages.




12
   2022 LLR 609
13
   (2002) 2 SCC 481
14
   (1987) 4 SCC 691
                              - 11 -

ii.    That the Labour Court has rightly held that the alleged

       misconduct    and   its   gravity   is   concerned,   the

       punishment to the respondent was disproportionate.


iii.   Learned counsel submits that even if the Tribunal was

       of the view that the domestic enquiry against the

       respondent was just and proper, yet it did not debar

       the Tribunal from considering whether the particular

       findings was supported by evidence and whether the

       punishment was disproportionate to the misconduct

       and the Tribunal interference with the punishment was

       within the powers under Section 11A of the ID Act and

       reinstatement ordered by the Labour Court is justified

       and proper and in light of reinstatement, awarding of

       backwages is the entitlement of the employee.


iv.    The award of the Labour Court does not warrant any

       interference in the present facts and circumstances of

       the case. In support of his contention, learned counsel

       has placed reliance on the following decisions:
                                   - 12 -




        a.      Jitendra       Singh    Rathor    vs.     Shri
                Baidyanath Ayurved Bhawan Ltd. and
                another15 (Jitendra Singh Rathor)

        b.      J.K. Synthetics Ltd. vs. K.P. Agrawal
                and another16 (K.P. Agrawal)

        c.      Mavji C. Lakum vs. Central Bank of
                India17 (Mavji C. Lakum)

        d.      Deepali    Gundu       Surwase   vs.    Kranti
                Junior    Adhyapak      Mahavidyalaya     (D.
                ED.)     and    others18   (Deepali     Gundu
                Surwase)


        8.      The charges leveled against the respondent is a

charge of theft, misappropriation, dishonesty, breach of

trust, commission of act of subversive, and after holding an

enquiry, the management dismissed the respondent from

service. The Labour Court in the impugned award failed to

consider the explanation to the charge sheet at Annexure-D

submitted by the respondent, wherein the respondent
15
   (1984) 3 SCC 5
16
   (2007) 2 SCC 433
17
   (2008) 12 SCC 726
18
   (2013) 10 SCC 324
                             - 13 -

admitted that the oil sachet was found from the pouch of his

vehicle and he tried to take the sachet from the security

guard who resisted it and thereby, there was break open of

the oil sachet.   Before the Enquiry Officer, on part of the

management, M.W.1-Sandip Narang the Executive Chef,

M.W.2-Mandipudi Sathish, HR Assistant, M.W.3-Chandan

Taneja,     M.W.4-Neetha   Chengappa,   who   reported   the

incident and about the CD contents, M.W.5-Narayan D.M.,

M.W.6-Ranganath, Security Guard have deposed about the

incident.    M.W.6-Ranganath, Security Guard before the

Enquiry Officer after the CD started playing (M.O.1) gave

the following comments:

             "I am standing at the Boom Barrier gate.
     Firstly, the Milk van is seen coming to the
     Security Staff Gate and when he was lifting the
     Boom barrier gate, Mr. Venkatesh went to Time
     Office to Punch Out. Then M.W.6 did the physical
     search after which the CSO moved from that
     point to the other side where CSO's Two Wheeler
     was parked. The altercation between M.W.6 and
     CSO Mr. Venkatesh was explained by M.W.6.
                             - 14 -

     When Mr. Ranganath was holding the Safal Oil
     Packet, it is observed that he was jostling with
     Mr. Venkatesh.     Then, Mr. Ranganath went to
     Time Office to pick up landline phone.              Few
     minutes later, Mr. Venkatesh was seen            moving
     out of the hotel on his two wheeler and moving
     away from the scene."


     9.   M.W.6-Security Guard is the eye witness to the

incident, who categorically stated about the incident that

occurred supporting his complaint.       It is fairly well settled

law that an approach and objective in criminal proceedings

and in disciplinary proceedings are altogether distinct.

Preponderance of probabilities and some materials on record

are necessary to arrive at a conclusion whether or not the

delinquent has committed misconduct.            In the disciplinary

proceedings,   the   preliminary     question    is   whether   the

employee is guilty of such misconduct which would merit

action against him, whereas, in criminal proceedings, the

question is whether the offence registered against him are
                               - 15 -

established and if established, what sentence is to be

imposed.


     10.   It is also well settled that while exercising the

power under Article 226 of the Constitution, the High Court

does not act as an Appellate Authority. Its discretion is

circumscribed by limits of judicial review to correct errors of

law or procedural errors leading to manifest injustice or

violation of principles of natural justice. Judicial review is not

akin to adjudication of the case on merits as an appellate

authority. Judicial review has been observed in B.C.

Chaturvedi observing that Judicial review is not an appeal

from a decision but a review of the manner in which the

decision is made. Power of judicial review is meant to

ensure that the individual receives fair treatment and not to

ensure that the conclusion which the authority reaches is

necessarily correct in the eye of the law. When an inquiry is

conducted on charges of misconduct by a public servant, the

Court/Tribunal is concerned to determine whether the

inquiry was held by a competent officer or whether rules of
                                  - 16 -

natural justice are complied with. Whether the findings or

conclusions are based on some evidence, the authority

entrusted with the power to hold inquiry has jurisdiction,

power and authority to reach a finding of fact or conclusion.

But that finding must be based on some evidence. Neither

the technical rules of Evidence Act nor the proof of fact or

evidence     as   defined       therein,   apply   to     disciplinary

proceedings. When the authority accepts that evidence and

conclusion receives support therefrom, the disciplinary

authority is entitled to hold that the delinquent officer is

guilty of the charge. The Court/Tribunal in its power of

judicial review does not act as appellate authority to re-

appreciate the evidence and to arrive at its own independent

findings on the evidence. The Court/Tribunal may interfere

where the authority held the proceedings against the

delinquent   officer   in   a    manner    inconsistent    with   the

principles of natural justice or in violation of statutory rules

prescribing the mode of inquiry or where the conclusion or

finding reached by the disciplinary authority is based on no
                                 - 17 -

evidence. If the conclusion or finding be such as no

reasonable        person   would     have    ever   reached,    the

Court/Tribunal may interfere with the conclusion or the

finding, and mould the relief so as to make it appropriate to

the facts of each case.


     11.     In the instant case, the disciplinary authority on

enquiry and by following strict proof of legal evidence to

arrive at a conclusion that the respondent was guilty of

charges, the evidence reached by the disciplinary authority

was after looking into all the evidence and there was no

perversity or suffered from any apparent error on the face

of record, as the conclusion arrived was based on the

evidence let-in by the parties.             In the decision B.C.

Chaturvedi, the Apex Court further held that where appeal

is presented, the appellate authority has co-extensive power

to re-appreciate the evidence or the nature of punishment.


     12.     In     the    present   case,    the   case   is    of

misappropriation, theft, where the charges are serious in
                                 - 18 -

nature.    The act of theft / misappropriation once proved,

either it be a small or large or a small thing, the question is

mistrust by the employer, wherein in such cases, it is

uncalled for by way of sympathy to reinstate the employee

into service.   The misconduct is stated by the Security

Guard who is an eye witness and the incident is recorded in

the CCTV Footage as per CD at M.O.1, which is categorically

spoken to by M.W.6-the Security Guard.          The respondent

having admitted in his explanation that the oil sachet was

found from the pouch of his motor cycle and the CCTV

Footage clearly revealed the presence of the oil sachet and

the respondent speeding away on the vehicle when the

security guard had been to call on landline, the Labour Court

ought to have held that the charges are proved and the

respondent deserves punishment of dismissal.


     13.    The Apex Court in the case of Mahindra and

Mahindra Ltd., has held at paragraph No.20 as under:

            "20. It   is   no    doubt   true   that   after
     introduction of Section 11-A in the Industrial
                       - 19 -

Disputes Act, certain amount of discretion is
vested with the Labour Court/Industrial Tribunal
in interfering with the quantum of punishment
awarded by the management where the workman
concerned is found guilty of misconduct. The said
area of discretion has been very well defined by
the various judgments of this Court referred to
hereinabove and it is certainly not unlimited as
has been observed by the Division Bench of the
High Court. The discretion which can be exercised
under Section 11-A is available only on the
existence of certain factors like punishment being
disproportionate to the gravity of misconduct so
as to disturb the conscience of the court, or the
existence of any mitigating circumstances which
require the reduction of the sentence, or the past
conduct of the workman which may persuade the
Labour Court to reduce the punishment. In the
absence of any such factor existing, the Labour
Court cannot by way of sympathy alone exercise
the power under Section 11-A of the Act and
reduce the punishment. As noticed hereinabove
at least in two of the cases cited before us
i.e. Orissa Cement Ltd. and New Shorrock Mills
this Court held: "Punishment of dismissal for
                             - 20 -

     using of abusive language cannot be held to be
     disproportionate." In this case all the forums
     below have held that the language used by the
     workman was filthy. We too are of the opinion
     that the language used by the workman is such
     that it cannot be tolerated by any civilised
     society. Use of such abusive language against a
     superior officer, that too not once but twice, in
     the presence of his subordinates cannot be
     termed to be an indiscipline calling for lesser
     punishment in the absence of any extenuating
     factor referred to hereinabove."


     14.   The Labour Court could not on the sympathy

alone while exercising the power under Section 11A of ID

Act, direct reinstatement and backwages, when the material

on record was sufficient to hold the respondent was guilty of

charges, the punishment of dismissal for the misconduct

cannot be said to be disproportionate, the Labour Court was

not justified in substituting the order of dismissal to its own

judgment, when it involved a serious case of theft, the

nature of work which was entrusted to the respondent was a

work of trust, the Labour Court could not have assumed that
                             - 21 -

false charges are made in order to remove him from service,

when there is no pleading or evidence whatsoever in this

regard either in explanation to the charge-sheet or in the

claim statement or in the evidence of the respondent, the

Labour Court has marshled the evidence as though it is

criminal trial and on assumption, has come to erroneous

conclusion that the charges were falsely framed against the

respondent and the respondent has been discriminated and

dismissal is highly disproportionate, which is totally contrary

to the material on record, the Labour Court was not justified

in interfering with the punishment of dismissal, the decisions

placed reliance by the learned counsel appearing for the

respondent are distinguishable and not applicable to the

present facts and this Court pass the following:

                           ORDER

i. Writ petition is hereby allowed.

- 22 -

ii. Impugned order passed by the Labour

Court is hereby set aside, the order of the

disciplinary authority is hereby confirmed.

Sd/-

______________________ (JUSTICE K.S. HEMALEKHA)

MBM

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter