High Court Rajasthan High Court - Jodhpur

Sarpanch, Gram Panchayat, Balana vs Moola Ram & Ors on 29 September, 2010

Rajasthan High Court – Jodhpur
Sarpanch, Gram Panchayat, Balana vs Moola Ram & Ors on 29 September, 2010
                                 1

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   AT JODHPUR

                               ORDER

              Sarpanch, Gram Panchayat, Balana
                    Tehsil Bali District Pali
                            Versus
                    Moola Ram & Others.

        D.B. SPECIAL APPEAL (WRIT) NO.07817/2009




Date of Order             ::            29th September 2010


      HON'BLE MR. JUSTICE DINESH MAHESHWARI
           HON'BLE MR.JUSTICE C.M.TOTLA

Mr.Girish Sankhla, for the appellant.
                         ....

BY THE COURT: (Per Dinesh Maheshwari,J.)

This intra-court appeal is directed against the order

dated 09.02.2007 passed in S. B. Civil Writ Petition No.

459/2007 whereby the learned Single Judge of this Court has

dismissed the writ petition preferred by the petitioner-appellant

against the order dated 12.09.2006 whereby the Labour Court,

Jodhpur refused to set aside the ex parte award dated

12.11.2002.

This appeal, filed only on 07.09.2009, is reported to be

barred by limitation by 881 days and the appellant has moved

an application seeking condonation of delay.

Briefly put, the relevant facts and background aspects of

the matter are that upon the respondent No.1 Moola Ram

raising an industrial dispute on the allegations that he was

appointed in the month of January 1982 under the Gram
2

Panchayat, Balana as driver of engine and electric motor but

his services were terminated on 01.03.1996, the Government

made a reference to the Labour Court, Jodhpur on the

question of validity of such termination of services. The

present appellant chose not to appear before the Labour Court

despite service; and on 12.11.2002, the Labour Court

proceeded to make the award ex parte in favour of the

respondent No.1. The Labour Court held the questioned

termination illegal and further held the respondent-workman

entitled for reinstatement with continuity of services and with

40% back-wages from the date of reference. The award so

made by the Labour Court, Jodhpur came to be published by

the Government of Rajasthan on 13.02.2003.

Thereafter, on 19.08.2004, the appellant moved an

application under Rule 22-A of the Rajasthan Industrial

Dispute Rules, 1958 for setting aside the ex parte award on

the ground that the notices were not properly served. The

appellant also moved an application for condonation of delay

with the submissions that the fact of making the award came

to the knowledge only when the respondent-workman moved

the application seeking benefits thereunder; and that the delay

was caused in the process of the taking instructions from

higher authorities. By its order dated 12.09.2006, the Labour

Court rejected the application so moved by the appellant for

setting aside the award while observing that the application

had been moved after 30 days from the date of publication of

the award; and the applicant failed to show proper reasons for

condonation of delay. The Labour Court also observed that in
3

view of Section 17-A of the Industrial Disputes Act, 1947, on

the expiry of 30 days from the date of publication, the award

becomes enforceable and thereafter the Labour Court

becomes functus officio; and in this regard, referred to the

decision of the Hon’ble Supreme Court rendered in the case of

Sangham Tape Co. Vs. Hans Raj [2004(3) LLJ 1141 = (2005)9

SCC 331].

The appellant preferred the writ petition [CWP No.

459/2007] wherefrom has arisen this appeal, seeking to

challenge the aforesaid order dated 12.09.2006 and the

related award dated 12.11.2002. The learned Single Judge of

this Court proceeded to dismiss the writ petition by the

impugned order dated 09.02.2007 with the observations that

the employer had the opportunity to contest the matter as the

notices had been served; and that there was no reason to

interfere in view of the decision of the Hon’ble Supreme Court

in the case of Sangham Tape Co. (supra).

Seeking to challenge the order so passed by the learned

Single Judge, the employer has preferred this intra-court

appeal.

It is contended in the appeal that the Labour Court and

the learned Single Judge have erred in dismissing the

application for setting aside the ex parte award on the ground

that the award has become enforceable and the Labour Court

was functus officio after 30 days of publication of award. The

appellant relies on a decision of the Hon’ble Supreme Court

rendered in the case of Radhakrishna Mani Tripathi Vs.

L.H.Patel & Anr.: (2009) 1 SCC (L&S) 358. As noticed, this
4

belatedly filed appeal is barred by 881 days. An application

seeking condonation of delay in filing the appeal has been

moved by the appellant, the contents whereof are reproduced

verbatim hereunder:-

“The humble appellant most respectfully
submits as under:

01- That, the present appeal is being submitted
on the strong facts and grounds in which fully hope
to be succeed.

02- That, the averment made in present appeal
may kindly be treated part and parcel of the present
application for condonation of delay.

03- That, the present appeal is being submitted
delay because of the Gram Panchayat-appellant
had sought permission from Panchayat Raj.
Department and due to administrative process it
has caused for delay.

04- That, the respondent- workman has filed a
writ petition-bearing no. as 6155/07 Moola Ram V/s
B.D.O.Panchayat Samiti’s & Ors. and the Hon’ble
Court vide their order dtd.13.07.2009 disposed the
writ petition with a direction to the appellant-
employer to make full compliance of the award and
it is also directed that appellant-employer can
obtain all necessary order from wherever, they are
required. In the present case, the present appellant
has sent letters, number of times to the higher
authority, but due to not provided the permission,
and the delay has been occurred. Hence, the
present appeal deserves to be condoned its delay.

05- That, the present appeal involves a
substantial question of law that whether the ex-
party award can be set-aside after its publication. If,
the delay is not Condon in filing the present appeal,
than, it will be cause for irreparable loss to the
appellant.

It is therefore, prayed that application for
condonation for delay may kindly be allowed and
the present appeal may kindly be heard on merit.”

While relying on the decision in Radhakrishna Mani

Tripathi’s case (supra), learned counsel for the appellant

strenuously argued that the appellant has a strong case on

merits and the delay deserves to be condoned for having been

caused due to administrative process.

5

After having heard the learned counsel for the appellant

and having perused the material placed on record, we are

unable to find any cause what to say of a sufficient one to

condone the inordinate delay in filing this appeal.

Even when ordinarily a matter is preferred to be decided

on merits and a slight bona fide cause is taken sufficient, it

cannot be assumed yet that the law of limitation has been

rendered totally redundant. Apart that the delay of more than

2 years in filing this appeal remains unexplained, the cause, in

whatever form stated in the application, shows that the

appellant has not been prosecuting its case bona fide.

Reference has been made in the application to an order dated

13.07.2009 as passed in CWP No.6155/2007. Having regard

to the circumstances, we have requisitioned the record of

CWP No.6155/2007 and find that the said writ petition was

filed by the present respondent No.1 Moola Ram with the

submissions that though reinstated with effect from

22.01.2004, he had not been granted the other benefits under

the award. The facts regarding making of the award,

rejection of the application for setting aside the award, and

dismissal of the writ petition of the employer were all stated in

the writ petition so filed by the workman and such facts were

not disputed by the present appellant in the reply filed in the

said writ petition on 13.02.2008. The award having attained

finality was a fact not even disputed before the learned Single

Judge in the said writ petition (CWP No.6155/2007) that was

decided on 13.07.2009.

6

It is thus clear from the record of CWP No.6155/2007

that the appellant was all through aware of the order dated

09.02.2007, sought to be impugned in this appeal. It is

beyond comprehension that the appellant yet chose not to

take requisite steps for filing the appeal against the order

dated 09.02.2007 at the relevant time and even while

contesting the writ petition filed by the workman. The cursory

suggestions about “administrative process” as made in the

application for condonation are not only incomplete but turn

out to be more of pretension rather than of any reasonable

cause. It is also not clear as to who was to grant permission

for filing of the appeal to the appellant and as to how the so-

called “administrative process” could take over 2 years time?

The delay in filing the present appeal being unreasonable and

inordinate without a sufficient cause therefor, no case is made

out for condonation.

In the aforesaid view of the matter, we do not propose

to deal with the contentions sought to be urged in the appeal

but in that regard too, it cannot be lost sight of that the learned

Labour Court has recorded the specific finding about want of

sufficient cause for condonation of delay in filing the

application for setting aside ex parte award.

Put in a nutshell, the scenario is that the appellant did

not appear before the Labour Court despite

service and hence, ex parte award was made on

12.11.2002; the award was published on 13.02.2003 whereas

the application for setting it aside was filed only on

19.08.2004; and in the meantime, the workman was reinstated
7

on 22.01.2004. Then, the application for setting aside ex

parte award was rejected on 12.09.2006 and the writ petition

filed against the same was also dismissed on 09.02.2007. On

the other hand, the workman preferred the writ petition

seeking all the reliefs under the award and referred to the fact

of dismissal of writ petition filed by the appellant. The

appellant did not dispute this fact and suffered the order dated

13.07.2009 in the said writ petition filed by the workman. An

attempt thereafter to assail the order dated 09.02.2007 by

filing this appeal on 07.09.2009 could only be considered

lacking in bona fide; and cannot be countenanced.

In an overall view of the matter, we find no reason to

entertain this grossly belated appeal. The application for

condonation of delay stands rejected and the appeal stands

dismissed.

         (C.M.TOTLA),J.                     (DINESH MAHESHWARI),J.


s.soni
 8