High Court Kerala High Court

Benny Thomas vs K.P.Jacob on 27 August, 2008

Kerala High Court
Benny Thomas vs K.P.Jacob on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21707 of 2005(H)


1. BENNY THOMAS, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. K.P.JACOB, KALATHILPARAMBIL VEEDU,
                       ...       Respondent

2. LABOUR COURT, KOLLAM.

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :SRI.A.X.VARGHESE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/08/2008

 O R D E R
                         S.SIRI JAGAN, J
            =======================
           W.P(C)Nos.21707 & 27008 of 2005
            =======================
         Dated this the 27th day of August, 2008.

                         J U D G M E N T

Both the management and workman in I.D. No.25/1995

before the Labour Court, Kollam, is challenging the award in

that I.D. The award is Ext.P7 in W.P.(C)No. 21707 of 2005 and

P1 in the other. In this judgment, for convenience, refer to the

same as Ext.P7 as marked in W.P.(C) No. 21707/05. The issue

referred for adjudication was:

“Dismissal of Sri. Jacob K.P., Salesman, Benny & Co.,
Thiruvallay with effect from 14.10.1993.”

The management took a dual contention; one is that the

workman’s services were terminated for the misconduct of

unauthorised absence. The 2nd was that he abandoned

employment and accepted employment elsewhere. On both,

the Labour Court found against the management and the

management was directed to reinstate the workman with 30%

back wages. The management is challenging award as a whole

and the workman is challenging that part of the award whereby

a back wage is restricted to 30%, in these two writ petitions.

2. I have heard both sides.


W.P(C)Nos.21707 &
27008 of 2005                   - 2 -


3. The fact that, the workman was employed by the

Management was not in dispute. Their contention was that

while being so employed attendance of the worker was

irregular and he did not properly respond to the warnings

issued. The contend that the workman did not turn up duty

from 18.8.1993 onwards and later he accepted employment in

another medical shop at Chengannoor and thus abandoned the

employment with the management. The management did not

have a case that they had initiated any disciplinary action

against the workman for any misconduct. The workman

examined himself as a witness that the management did not

cross examine which is not disputed by the management. The

workman categorically stated on his service where terminated

and he did not get any employment any where else as stated by

the management. His testimony being uncontravereted the

management cannot now contend to the contrary in respect of

both aspects and proved his case in the claim statement. In

the award it is stated discussion of evidence in Ext.P7 award, I

do not find anything therein even remotely suggesting any

perversity in the findings therein. I can interfere with award in

an industrial dispute only if I find perversity in the findings on

W.P(C)Nos.21707 &
27008 of 2005 – 3 –

evidence, which is the settled law. That being so, I do not think

that it would be justified in interfering with the award.

The next question is as to whether the workman is

entitled to backwages in excess of what has been awarded by

the Labour Court. The management filed the writ petition on

20.7.2005 ie more than three years ago, the workman has not

filed any application for wage, under Section 17B of the

Industrial Disputes Act. That would go to a great extent to

infer that the workman was alternatively employed. I am

unable to find that all these years after dismissal the workman

would be sitting idle at home. In such circumstances, I do not

find any justification to interfere with the restriction of

backwages to 30% in the award. Accordingly, both writ

petitions are dismissed.

S.SIRI JAGAN, JUDGE

rhs