High Court Punjab-Haryana High Court

Gian Jyoti Public School vs Presiding Officer on 26 February, 2009

Punjab-Haryana High Court
Gian Jyoti Public School vs Presiding Officer on 26 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH

                                      C.M.No.23386 of 2008 and
                                      C.M.No.23585 of 2008 and
                                      C.W.P.No.781 of 2007 (O&M)
                                      Date of Decision:- 26.02.2009

Gian Jyoti Public School                         ....Petitioner(s)

                  vs.

Presiding Officer, Labour Court                  ....Respondent(s)

               ***
CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH
               ***
Present:- Mr.R.K.Sharma, Advocate for the petitioner.

            Mr.Mukand Gupta, Advocate for respondent No.2.
                ***

AUGUSTINE GEORGE MASIH, J. (Oral)

C.M.No.23585 of 2008

Written statement on behalf of respondent No.2 is taken on
record.

C.M.stands disposed of.

C.M.No.23386 of 2008

This application is listed for hearing before this Court wherein

a prayer has been made for taking up the main case for final disposal.

Application is allowed, the main case is taken up for hearing for final

disposal.

C.W.P.No.781 of 2007

Counsel for the petitioner contends that the award passed by the

Labour Court was ex-parte wherein the petitioner-Management was not

served and, therefore, the proceedings before the Labour Court ordering ex

parte proceedings against them is not justified. He further states that the

petitioner filed an application after coming to know about the award having

been passed ex parte against the Management, but the said application was
C.W.P.No.781 of 2007 -2-

rejected by the Labour Court by holding that the same has not been filed

within a period of 30 days of publication of the award and, therefore, was

not maintainable. Counsel on this basis, contends that the award itself

deserves to be set aside and the matter be remanded to the Labour Court for

decision on merits.

On the last date of hearing, the records of the Labour Court

were called for.

I have gone through the records of the Labour Court. As

regards the date on which the petitioner management was proceeded against

ex parte, nothing has come on record that as a matter of fact, service was

effected on the petitioner-management. That being so, the impugned order

dated 6.9.2005 vide which the petitioner was proceeded against ex parte,

cannot be sustained and is hereby set aside.

As a result thereof, award dated 17.1.2006 passed by the

Labour Court, the Mall, Patiala (Annexure P-2) being not sustainable, is

also set aside. The writ petition stands allowed accordingly.

Parties are directed to appear before the Labour Court on

19.3.2009.

Records of the Lower Court be sent back forthwith.

Faced with this situation, Counsel for the respondent-workman

contends that stay of the award was granted by this Court vide order dated

22.1.2007 subject to the compliance of provisions of Section 17-B of the

Industrial Disputes Act, 1947 (hereinafter referred to as the Act). He

contends that the petitioner-management has not complied with the

provisions of Section 17-B of the Act as the respondent-workman has not

been paid the last wages drawn during the pendency of the writ petition. On
C.W.P.No.781 of 2007 -3-

a categoric question being put to him as to whether the workman has filed

an affidavit in compliance with Section 17-B of the Act, as mandated, in

this Court, counsel for the respondent states that the said affidavit has not

been filed. He further contends that he had already moved a contempt

petition before this Court that the respondent-workman was not gainfully

employed. This contention of the counsel for the respondent cannot be

taken into consideration as Section 17-B of the Act requires the filing of an

affidavit in the proceedings with regard to which the claim of Section 17-B

has been made. Since the workman has not filed the affidavit in the present

writ petition ,as mandated, for claiming benefit under Section 17-B of the

Act, the contention of the counsel for the respondent cannot be sustained

and, therefore, deserves to be rejected. It is ordered accordingly.

Counsel for the respondent after the above order stood dictated,

has then stated that since the main case was not fixed for hearing, therefore,

he has not prepared the case. He further contends that he was to file reply

to the application which he has not filed today. As regards his contention

with regard to his non-preparation of the case, the same only deserves to be

noticed and rejected for the reason that he had moved an application for

placing on record the written statement and therefore, he was very much

aware of the fact that the main case is fixed for arguments as on the last date

of hearing, the records of the Labour Court were called for and after

perusing the records of the Labour Court, the order has been passed.

In any case adjournment cannot be claimed as a matter of right

by any of the parties especially when there is no reasonable ground for the

same and more so when the decision of the case is to be based on the

records of the Labour Court which were called for on the last date of
C.W.P.No.781 of 2007 -4-

hearing in the presence of the counsel. Further, adjournment has to be

prayed at the very outset and in nay case not when the order on the case has

been passed on merits and the same goes against it.

February 26, 2009                     ( AUGUSTINE GEORGE MASIH )
poonam                                          JUDGE


Whether referred to Reporters ________ Yes/No