High Court Punjab-Haryana High Court

Jagan Nath vs The Punjab Small Industries & on 27 November, 2009

Punjab-Haryana High Court
Jagan Nath vs The Punjab Small Industries & on 27 November, 2009
RSA No. 2851 of 2008

              IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH

                                RSA No. 2851 of 2008

                                Date of Decision: November 27 , 2009


Jagan Nath                                  ...... Appellant


       Versus


The Punjab Small Industries &
Export Corporation Ltd.                           ...... Respondent


Coram:        Hon'ble Mr. Justice Ajay Tewari

Present:      Mr.Rajinder Goyal, Advocate
              for the appellant.

              Mr.Rajiv Malhotra, Advocate
              for the respondent.

                     ****

1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?

Ajay Tewari, J.

This appeal has been filed against concurrent judgments of the

Courts below dismissing the suit of the appellant that recovery order dated

4.4.97 is illegal.

The undisputed facts are that the appellant was incharge of

receiving consignment and received a consignment which was not of the

requisite weight and thus admittedly caused loss to the respondent.

Recovery order in this regard had been challenged by way of the instant suit

which, as mentioned above, has been dismissed by the courts below.

The following questions have been proposed:-
RSA No. 2851 of 2008

a) Whether an alleged loss which has been made good by an
employee can be recovered from the employee by saying that
the alleged loss and the recovery which has been made good
pertains to different stations even though the profit and loss and
balance sheet of the respondent corporation is made one?

b) Whether once the order of punishment which is passed
upon an inquiry report is proved to be illegal, arbitrary and
discriminatory, can still be ignored by the civil court on the
ground that the civil court cannot sit as a court of appeal over
the inquiry and on the order of punishing authority?

c) Whether the case of an employee who has made good the
loss while working at one station of respondent corporation can
be said to be different and distinct from a case of another
employee who have made good loss by working at different
stations though the profit and loss account and balance sheet of
the respondent corporation is one?

d) Whether the impugned judgment and decree passed by
the learned courts below are illegal, void, suffers from material
irregularities and as such are liable to be set aside?

e) Whether while passing the impugned judgment and
decree, the learned courts below erred in law and fact, misread,
misconstrued and misinterpreted the oral as well as
documentary evidence available on the record as also the
mandatory and settled proposition of law?

Learned counsel has argued only questions No. (a) and ( c ).

The argument is that one Sh.M.P.Gupta who had also similarly caused loss

to the respondent was later on permitted to make good the loss by increasing

the price at which iron was sold to the customers. The argument is that the

appellant also subsequently made good that loss by selling iron at a higher

rate. In my opinion this argument is farfetched. An employee cannot be

allowed to make good loss which has been caused by overcharging

customers and the fact that such an illegal procedure was condoned by the
RSA No. 2851 of 2008

respondent in the case of Mr.M.P.Gupta would be no ground to give same

benefit to the appellant also.

Consequently holing questions argued viz. Questions No. (a)

and ( c ) against the appellant,this appeal is dismissed. No costs.

(AJAY TEWARI)
JUDGE

November 27 , 2009
sunita