C.R. 695 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB
AND HARYANA AT CHANDIGARH.
C.R. 695 of 2008
Date of decision:- 16.12.2009
Sumer Singh Saini
petitioner
vs
Hindustan Machines and Tools Ltd. and others
Respondent
Present: Mr. AP Bhandari, Advocate for petitioner.
Mr. Anand Chibbar, Advocate for respondents 1 to 4
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?
M.M.S.BEDI,J.
The suit filed by the plaintiff- petitioner on 23.2.2004 has been
dismissed on 13.12.2007 under Order 7 Rule 11 CPC on an application
filed by the defendant- respondents by passing the following order:-
” So far as the application moved by the learned counsel on
behalf of the defendants under Order 7 Rule 11 CPC is
concerned, the same is allowed because the plaintiff has left
with no cause of action in the present case as the amendment
application filed by the plaintiff is dismissed by the court of the
undersigned. The plaintiff has already been dismissed from
service w.e.f. 17.9.2005. The plaintiff has invoked the
jurisdiction of the Industrial Disputes Tribunal, wherein he has
challenged his termination and also claimed the relief which is
the subject matter of the present suit. Therefore, the
application of the applicant- defendants under Order 7 Rule 11
C.R. 695 of 2008 2CPC is allowed and the plaint of the plaintiff is rejected. File
after due compliance be consigned to the record-room.”
I have heard learned counsel for the petitioner as well as
counsel for respondents 1 to 4. The relief, which was claimed by the
plaintiff- petitioner in his suit was for a mandatory injunction directing the
defendant- respondents 1 to 4 to promote him as a Supervisor/WS I/ PS II
with all benefits of seniority with due increments of 2002 and 2003 and also
seeking the payment of salary from December 2001 to December 2002
along with interest and other benefits accruing therefrom. It was during the
pendency of the suit that the plaintiff, for the same reasons, has been
dismissed from service w.e.f. 17.9.2005. The dispute regarding the validity
of dismissal order is the subject matter of a dispute pending before the
Industrial Disputes Tribunal sequel to the reference u/s 10 of the Industrial
Disputes Act.
Learned counsel for respondents 1 to 4 has not been able to
satisfy this court that the subject matter of the suit, filed by the plaintiff, also
constitutes a part of the reference made against the dismissal order. The
trial court has not considered the said circumstance while allowing the
application under Order 7 Rule 11 CPC filed by the defendant-
respondents. Learned counsel has vehemently urged that the civil court
does not have any jurisdiction to grant the relief prayed for by the plaintiff,
as such the suit of the plaintiff had been rightly dismissed in exercise of
powers under Order 7 Rule 11 CPC.
There is no dispute regarding the ambit of jurisdiction the
Industrial Disputes Tribunal and the jurisdiction of the civil court in the
matters of violation of civil rights of the citizens. The plea regarding the
absence of the jurisdiction of the civil court in the subject matter, sought to
be adjudicated by the plaintiff in the present suit, could have been taken by
the defendant- respondents in the written statement. Learned counsel for
C.R. 695 of 2008 3
respondents 1 to 4 informs that this plea has been raised before the civil
court besides contesting the suit of the plaintiff- petitioner on merits. A
perusal of the order dated 13.12.2007, passed by the trial court, indicates
that the dismissal of the plaintiff from service on 17.9.2005, subsequent to
the filing of the suit, has inter alia weighed with the trial court while
dismissing the suit. The impugned order, on the face of it, is not
sustainable. It was open to the trial court to dismiss the suit on merits after
considering the legal and factual position, arising out of the pleadings and
the evidence but shutting the doors of the court after three years of the
plaintiff having filed the suit merely on the basis of the subsequent event, is
not appropriate.
In view of the above, the revision petition is allowed and
impugned order dated 13.12.2007 is hereby set aside without expression of
any opinion on merits of the case. The trial court is directed to take up the
further proceedings in accordance with law. Anything said in this order, will
not, in any manner, prejudice the rights of the parties at the time of final
adjudication of the matter. The trial court will take up the matter after
issuing notices to the other affected parties. Learned counsel for the
petitioner has submitted that the application for amendment of the plaint
has been dismissed vide the same impugned order. It will be open to the
trial court to reconsider the said application and pass any appropriate
order.
December 16 ,2009 (M.M.S.BEDI) TSM JUDGE