Supreme Court of India

Depot Manager, A.P.S.R.T.C. & Anr vs V. Surender on 21 July, 2008

Supreme Court of India
Depot Manager, A.P.S.R.T.C. & Anr vs V. Surender on 21 July, 2008
Author: …..J.
Bench: Tarun Chatterjee, Aftab Alam
                                                                  1


                                   NON
                                   REPORTABLE

             IN THE SUPREME COURT OF INDIA
             CIVIL APPELLATE JURISDICTION

              CIVIL APPEAL NO.3861 OF 2006


The Depot Manager, Andhra Pradesh
State Road Transport Corpn. & Anr.           ...Appellants.

Versus

V.Surender                                       ...
Respondent
                             ORDER

1. The respondent was appointed as Cleaner in the

appellant-Corporation in the year 1979. In 1991, he was

unauthorisedly absent and there was no information to the

Corporation as to why he was not attending the duty. In this

view of the matter, the Corporation was constrained to issue

a charge sheet on 16th of May, 1991. In reply, the respondent

submitted a sickness certificate on 21.6.1991 to cover up his

absence. Since the Corporation was not satisfied with the

explanation offered by the respondent, an enquiry officer was

appointed to enquire the charges levelled against the
2

respondent and basing on report of the enquiry officer, finally

the respondent was removed from service on 24th of April,

1991. An industrial dispute was thereafter raised by the

respondent against the said order of removal and finally the

Labour Court, Hyderabad by its Award dated 12th of March,

1997 held that the orders of removal for the misconduct was

harsh and disproportionate and, therefore, could not be

sustained. The Award of the Labour Court was challenged by

the Corporation, which by the impugned order was affirmed.

However, the High Court by the impugned order directed the

Corporation not to pay 25% of the back wages. Feeling

aggrieved by the concurrent orders of the Labour Court as

well as the High Court, this SLP was filed which on grant of

leave was heard in the presence of the learned counsel for

the parties.

2. We have heard the learned counsel for the parties

and after going through the impugned orders, we are of the

view that the order of the High Court need not be interfered

with excepting that the payment of any back wages in the

facts and circumstances should not be directed to be paid to
3

the respondent. Accordingly, we dispose of this appeal by

modifying the award of the Labour Court and by holding that

the respondent is not entitled to any back wages from the

Corporation. It is made clear that if the respondent has not

yet been reinstated, he shall be reinstated within two months

from the date of supply of a copy of this order. The appeal is

thus disposed of with the aforesaid modification. There will

be no order as to costs.

…………………

…..J.

                                               [Tarun
Chatterjee]


New Delhi;                                     .....................
.....J.
July 21, 2008.                            [Aftab Alam]
4