High Court Punjab-Haryana High Court

Director vs Presiding Officer on 16 February, 2009

Punjab-Haryana High Court
Director vs Presiding Officer on 16 February, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                                              C.W.P. No. 1253 of 2008.
                                      Date of Decision : February 16, 2009.


Director, Central Sheep Breeding Farm, Hisar.              .... Petitioner.


                                 Versus.


Presiding Officer, Central Government Industrial Tribunal-
cum- Labour Court-II, Chandigarh, and another.             ...Respondents.

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:    Mr. Puneet Bassi, Advocate,
            for the petitioner.

            Ms. Ashima Mor, Advocate,
            for the respondent No. 2.


AUGUSTINE GEORGE MASIH, J. (ORAL).


In the present writ petition, the challenge is to the award dated

06.12.2006 (Annexure-P-9), passed by the Central Government Industrial

Tribunal-cum-Labour Court-II, Chandigarh, wherein the reference has been

answered in favour of the workman and he has been held entitled to

reinstatement and continuity of service alongwith 25% back wages.

Counsel for the petitioner contends that even if the findings

which are recorded by the Labour Court holding the workman to have

completed more than 240 days in 12 preceding months from the date of his

engagement are accepted, the workman would not be entitled to

reinstatement on the ground that the initial appointment of the workman was
C.W.P. No. 1253 of 2008. -2-

not in accordance with the statutory rules governing the service. He further

contends that in the light of the Judgment passed by this Court in the case of

Regional Engineering College, now National Institute of Technology

(Deemed University), Kurukshetra Versus The Presiding Officer, Labour

Court, and another 2007(6) S.L.R. 464, the engagement of the respondent

on contractual basis falls within the definition of Section 2(oo)(bb) of the

Industrial Disputes Act and therefore, not amounting to retrenchment and

therefore, his reinstatement cannot be ordered.

He relies upon the Judgment of this Court in the case of The

Director, Central Sheep Breeding Farm Hisar Versus The President,

District Agriculture Workers Union and another (in C.W.P. No. 917 of

2007, decided on 28.04.2008), wherein this Court had in similarly placed

situation held that the termination would be covered under Section 2(oo)(bb)

of the Industrial Disputes Act and therefore, does not amount to

retrenchment.

On the other hand, counsel for the respondent states that on a

specific finding having been given by the Labour Court that the workman

has completed 240 days in the 12 preceding months and that provisions of

Section 25-F of the Industrial Disputes Act has not been complied with,

therefore, there is no reason why the workman should not be taken back in

service.

I have gone through the award passed by the Labour Court and

have given my thoughtful consideration to the submissions put forth by

counsel for the parties. A perusal of the award would show that the post, on

which the workman was engaged was on 89 days basis which was extended

from time to time stood abolished and the workman was thus dis-engaged.
C.W.P. No. 1253 of 2008. -3-

Further in the light of the Judgments passed by Hon’ble the Supreme Court

in Ghaziabad Development Authority and another Versus Ashok Kumar

and another, 2008(4) S.C.C. 261, Mahboob Deepak Versus Nagar

Panchayat, Gajraula, (2008) 1 S.C.C. 575, M.P. Administration Versus

Tribhuwan, (2007) 9 S.C.C. 748, and State of M.P. and others Versus

Lalit Kumar Verma, (2007) 1 S.C.C. 575, where it has been held that the

post under the State is required to be filled up in terms of the Recruitment

Rules and by inviting applications from all eligible candidates. The

workman-respondent was engaged on daily wages without following the

rules and principles of Articles 14 and 16 of the Constitution of India,

therefore, even if the workman-respondent has completed 240 days of

service, the said workman-respondent is not entitled to be reinstated and also

for grant of back wages. The workman-respondent in the light of the

Judgments of Hon’ble the Supreme Court referred to above, is not entitled to

reinstatement against a public post nor he is entitled to any back wages.

This Court in case of State of Haryana Versus Ishwar Singh

and another, 2008(3) S.C.T. 788, has held that although a daily wager may

not be entitled to reinstatement but the workman-respondent would be

entitled to compensation for wrongfully termination of his services. The

workman-respondent has worked with respondent-management from

01.07.1995 to 31.10.1997, as per the award. In the light of the fact that the

workman-respondent has no right for reinstatement in the light of above

judgments, however, he is held entitled to compensation of Rs. 20,000/- to

settle equities between the parties.

In view of the above, the present writ petition is allowed and

the award dated 06.12.2006 (Annexure-P-9), passed by the Central
C.W.P. No. 1253 of 2008. -4-

Government Industrial Tribunal-cum-Labour Court-II, Chandigarh, is hereby

set aside. The workman-respondent is held entitled to compensation of Rs.

20,000/- in lieu of his reinstatement.

The management-petitioner is directed to release the said

amount i.e. Rs. 20,000/- to the workman-respondent within a period of two

month from the date of receipt of copy of this order.

The present writ petition stands disposed of accordingly.

(AUGUSTINE GEORGE MASIH)
JUDGE

February 16, 2009.

sjks.