Gujarat High Court High Court

Agricultural vs Bharatkumar on 27 April, 2011

Gujarat High Court
Agricultural vs Bharatkumar on 27 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2098/2011	 13/ 13	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2098 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 3963 of 2011
 

 
 
=========================================================

 

AGRICULTURAL
PRODUCE MARKET COMMITTEE THROUGH SECRETARY - Petitioner(s)
 

Versus
 

BHARATKUMAR
DHIRAJLAL SANGHVI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VC VAGHELA for
Petitioner(s) : 1, 
MR GM JOSHI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 27/04/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. VC Vaghela on behalf of petitioner, learned
advocate Mr. GM Joshi appearing for respondents on caveat in both
petitions.

Rule.

Learned advocate Mr. Joshi waives service of notice of Rule on
behalf of respondent workmen. With consent of both learned
advocates, present petitions are taken up for final hearing today.

In
SCA no. 2098/2011, petitioner Market Committee has challenged award
passed by Labour Court, Amreli in reference LCA no. 227/2005 dated
6/1/2011. The Labour Court, Amreli has granted Rs. 30,000/- in lieu
of reinstatement and back wages of interim period being a
compensation in favour of respondent workman.

The
brief facts of SCA no. 2098/2011 is that respondent workman was
working as clerk w.e.f. 10/10/2001 and his salary was Rs. 2,340/-.
His service was terminated on 30/4/2005. At that occasion, section
25 F of I. D. Act, 1946 is not followed by petitioner and juniors
were remained continued and subsequently new recruitment has been
made. Therefore, demand notice was served by respondent workman on
14/5/2005 to petitioner. Against statement of claim, written
statement filed by petitioner vide exh 11 and raising contention by
petitioner before Labour Court that respondent workman was not an
employee of petitioner Market Committee. The respondent was working
as “Dadia” – daily wager and monthly wages was paid to
him. The amount has been sent through cheque, which was not
accepted by respondent. Vide exh 15 workman was examined before
Labour court. He has produced documentary evidence vide exh 16 to

19. Exh. 16 is demand notice and exh 17 and 18 is Registered AD
acknowledgment receipt received by respondent and exh 19 is reply
given by petitioner. Vide exh 42, Shri Sureshbhai Premjibhai Patel
was examined and documentary evidence was produced by petitioner exh
44 to 50. Exh 44 is termination order dated 30/4/2005 which was sent
to respondent by petitioner exh 45 has been refused by respondent.
Exh 49 is copy of resolution dated 31/12/2009 also produced and vide
exh 50 letter dated 18/2/2002 of Director of Agricultural Market
Committee, Gandhinagar is produced on record.

Similarly,
in SCA no. 3963/2011, Labour Court in reference no. 29/2005 exh 52
has granted Rs. 30,000/- being compensation in lieu of reinstatement
and back wages of interim period on 10/1/2011 in favour of workman
viz. Shri Jaisukhbhai Shayamjibhai Limbani. In present case,
workman was appointed on 15/10/2002 receiving last drawn salary of
Rs. 2,340/- and his service was also terminated on 30/4/2005. The
demand notice was sent by respondent to petitioner on 14/5/2005.
The petitioner has filed reply vide exh 11. In present case also
same contention has been raised by workman that he was remained in
service upto period of more than three years and he has completed
240 days continuous service. Even though, section 25 F of I. D. Act
is not followed by petitioner. The workman was examined vide exh 15
before Labour Court and documents are produced vide exh 16 to 19 and
on behalf of petitioner exh 42 Sureshbhai Premjibhai Patel was
examined. Thereafter, documents have been produced by petitioner
exh 44 to 50 including order of termination dated 30/4/2005 vide exh

44. The matter was heard by Labour Court and considering evidence,
which are on record. The Labour Court has thought it fit that
instead of granting reinstatement in favour of respondent workman as
he was daily wager working w.e.f. 15/10/2002 and not appointed by
regular procedure of recruitment rules. Therefore, after
considering total length of service three years and two months and
decision of Apex Court in case of Incharge Officer and Anr Vs.
Shankar Shetty reported in 2010 (9) SCC 126, compensation of Rs.
30,000/- has been awarded in favour of workman in lieu of
reinstatement and back wages of interim period.

The
Labour Court has heard matter and considering submission made by
both learned advocates. Thereafter, issues have been framed in para
12 and answer has been given in para 13. According to evidence of
workman exh 15 he was appointed on 10/10/2001 in post of clerk and
his service was terminated on 30/4/2005 and his last wages was Rs.
2,340/-. He was not given presence card, payslip and even not given
appointment order by employer. At the time of termination his
service, junior workman viz Dilipbhai Vora was remained continued
in service and subsequently fresh recruitment has been made by
petitioner. Therefore, Section 25 F of I. D. Act has been violated.
He has made efforts to find out job but he was not able to get job.
In cross examination, workman admitted that he was not appointed by
following recruitment procedure and he was working as daily wager.
There was no advertisement issued by petitioner for post of clerk.
The Secretary, Shri Sureshbhai Premjibhai Patel was examined on
behalf of petitioner. According to his evidence, workman was
working on seasonal basis as Dadia and at the end of month, wages
was paid to workman and according to necessity of work, daily wagers
are appointed by petitioner. Exh 44 being a termination order
produced on record and notice pay which was sent to workman, was
refused by workman also produced on record.

In
light of aforesaid evidence on record and considering facts that
workmen were remained continued in service from 2001 to 2005 and
section 25 F of I. D. Act has not been followed by petitioner. The
Labour Court has come to conclusion that looking to age of workmen
and duration of service about more than three years and six months.
Therefore, after considering decision of Apex Court in case of
Incharge Officer and Ors Vs. Shankar Shetty reported in 2010 (9) SCC
126, Labour Court has considered that services of workmen were
terminated on 30/4/2005. The evidence were given by workmen in the
year 2008 last drawn salary was Rs. 2,340/-. Therefore, lumpsum
amount has been fixed by Labour Court in lieu of reinstatement and
back wages which comes to Rs. 30,000/-.

I
have considered submissions made by both learned advocates and
considering age of workmen. They were working as Dadia on daily wage
basis. Recently Apex Court has considered such type of cases where
daily wager’s service was terminated, for non compliance of section
25 F, reasonable compensation has been worked out. For that in case
of Incharge Officer and Anr Vs. Shankar Shetty reported in
2010 (9) SCC 126, relevant observation made in para 2 to 7
are quoted as under:

2.
Should an order of reinstatement automatically follow in a case
where the engagement of a daily wager has been brought to end in
violation of Section 25 F of the Industrial Disputes Act, 1947 (for
short `ID Act’)? The course of decisions of this Court in recent
years has been uniform on the above question.

3. In
the case of Jagbir Singh v. Haryana State Agriculture Marketing
Board and Anr.
(2009) 15 SCC 327 : (2010) 1 SCC (L&S) 545,
delivering the judgment of this Court, one of us (R.M. Lodha, J.)
noticed some of the recent decisions of this Court – namely, U.P.
State Brassware Corporation Ltd. & Anr. v. Uday Narain Pandey

(2006) 1 SCC 479 : 2006 SCC (L&S) 250; Uttranchal Forest
Development Corporation vs. M.C. Joshi
(2007) 9 SCC 353 : (2007) 2
SCC (L&S) 813 ; State of M.P. & Ors. v. Lalit Kumar Verma
(2007) 1 SCC 575 : (2007) 1 SCC (L&S) 504; Madhya Pradesh Admn
v. Tribhuban
(2007) 9 SCC 748: (2008) 1 SCC (L&S) 264; Sita
Ram & Ors. v. Motil Lal Nehru Farmers Training Institute

(2008) 5 SCC 75 : (2008) 2 SCC (L&S) 71; Jaipur Development
Authority v. Ramasahai & Anr. (2006) 11 SCC 684 :(2007) 1 SCC
(L&S) 518; Ghaziabad Development Authority & Anr. v. Ashok
Kumar & Anr.
(2008) 4 SCC 261 : (2008) 1 SCC (L&S) 1016
and Mahboob Deepak v. Nagar Panchayat, Gajraula & Anr. (2008) 1
SCC 575 : (2008) 1 SCC (L&S) 239 and stated as follows: (Para 7
& 14)

“7. It
is true that the earlier view of this Court articulated in many
decisions reflected the legal position that if the termination of
an employee was found to be illegal, the relief of reinstatement
with full back wages would ordinarily follow. However, in recent
past, there has been a shift in the legal position and in a long
line of cases, this Court has consistently taken the view
that relief by way of reinstatement with back wages is not
automatic and may be wholly inappropriate in a given fact situation
even though the termination of an employee is in contravention of
the prescribed procedure. Compensation instead of reinstatement has
been held to meet the ends of justice.

14. It
would be, thus, seen that by a catena of decisions in recent time,
this Court has clearly laid down that an order of retrenchment
passed in violation of Section 25-F although may be set aside but an
award of reinstatement should not, however, be automatically passed.
The award of reinstatement with full back wages in a case where the
workman has completed 240 days of work in a year preceding the date
of termination, particularly, daily wagers has not been found to be
proper by this Court and instead compensation has been awarded. This
Court has distinguished between a daily wager who does not hold a
post and a permanent employee”.

4.
Jagbir Singh1 has been applied very recently in the case of Senior
Superintendent Telegraph (Traffic) Bhopal v. Santosh Kumar Seal &
Ors.
(2008) 1 SCC 575 wherein this Court stated:

“In
view of the aforesaid legal position and the fact that the workmen
were engaged as daily wagers about 25 years back and they worked
hardly for 2 or 3 years, relief of reinstatement and back wages to
them cannot be said to be justified and instead monetary
compensation would subserve the ends of justice”.

5.Shankar
Shetty the respondent was initially engaged as daily wager by the
appellants in 1978. He worked for 57 days in that year. The
respondent had also worked for 316= days in 1979, 335= days in 1980,
242= days in 1981, 33= days in 1982, 10= days in 1983, 103 days in
1984 and 50 days in 1985. According to him he was terminated from
service on September 6, 1985 without following the procedure
prescribed in Section 25 F of the ID Act . He raised industrial
dispute relating to his retrenchment which was referred for
adjudication to the Labour Court, Mysore but later on the dispute
was transferred to the Labour Court, Chickmagalur. The Labour Court,
Chickmagalur by its award on December 21, 1994 rejected the
respondent’s claim. The Labour Court held that Section 25 F of the
ID Act was not attracted since the workman failed to prove that he
had worked continuously for 240 days in the calendar year preceding
his termination on September 6, 1985.

6. The
respondent challenged the award passed by the Labour Court by filing
a writ petition before the Karnataka High Court. The Single
Judge of the High Court overturned the finding of the Labour Court
about non-applicability of Section 25 F and held that Section 25 F
of the ID Act was attracted and the procedure provided therein
having not been followed, the termination of respondent (petitioner
therein) was illegal. The Single Judge, accordingly, vide his
judgment and order dated August 13, 2001 directed reinstatement of
the respondent into service but without back wages and continuity of
service. The present appellants challenged the judgment and order of
the Single Judge in writ appeal before Division Bench but without
any success. On December 9, 2004, the writ appeal preferred by the
present appellants was dismissed by the Division Bench.

7. We
think that if the principles stated in Jagbir Singh1 and the
decisions of this Court referred to therein are kept in mind, it
will be found that the High Court erred in granting relief of
reinstatement to the respondent. The respondent was engaged as daily
wager in 1978 and his engagement continued for about 7 years
intermittently upto September 6, 1985 i.e. about 25 years back. In a
case such as the present one, it appears to us that relief of
reinstatement cannot be justified and instead monetary compensation
would meet the ends of justice. In our considered opinion, the
compensation of Rs. 1,00,000/- (Rupees Onc lac) in lieu of
reinstatement shall be appropriate, just and equitable. We order
accordingly. Such payment shall be made within 6 weeks from today
failing which the same shall carry interest at the rate of 9 per
cent per annum.”

Learned
advocate Mr. Vaghela has also relied upon one decision of this Court
in SCA no. 8121/2010 decided on 28/12/2010 (CO: Honourable Mr.
Justice, K. A. Puj) in similar circumstances, following observations
made in para 18 to 22, which are quoted as under:

18.
Having heard the learned counsels appearing for the parties and
having considered their rival submissions in light of the impugned
awards passed by the Industrial Tribunal as well as Labour Court and
having further considered the authorities cited before the Court,
the Court is of the view that the Industrial Tribunal has clearly
erred in issuing directions for regularization of the services of
the respondent workman. It is settled position in law and in number
of decisions, this Court as well as Apex Court have held that the
Court has no power to issue direction for regularization of the
service of the workman. The Court cannot create any new post, which
is not there. The issuance of direction of regularization of the
respondent workman in the present case, amounts to creation of new
post, which is barred under the law.

19. The
ground of challenge against termination raised by Mr. Vaghela has
also no substance. The respondent workman was wireman and he was not
on sanctioned post. The Director of Municipalities has specifically
issued direction not to engage daily wagers more than 10% of the
permanent employees. The respondent workman, therefore, cannot be
made permanent. In that view of the matter award passed by the
Tribunal issuing direction to the petitioner Nagar Palika to make
the respondent workman permanent and to pay him pay-scale is quashed
and set aside.

20. So
far as award passed by the Labour Court is concerned, it is true
that services of the respondent workman were terminated on 5.5.2001.
At the time of termination of his services provisions of Section 25F
have not been complied with and he was neither issued notice nor
paid notice pay or retrenchment compensation. However, the Court
has, of late, taken the
decisions that when the services of the respondent workmen are not
by way of regular mode, their initial appointments are not in
accordance with law and it is by way of back door entry. If they
have got the employment in an establishment in this manner, in that
case the provisions of Section 25F are not required to be complied
with. At the most in such cases the concerned workman is entitled to
some reasonable compensation. Reliance is placed before the Court on
the decision of the Apex Court in the case of Senior
Superintendent Telegraph (Traffic), Bhopal Vs. Santosh Kumar Seal
and others, reported in (2010) 6 SCC 773,
wherein it is held that it has been consistently held by the Supreme
Court that relief by way of reinstatement with back wages is not
automatic even if termination of an employee is found to be illegal
or is in contravention of the prescribed procedure and that monetary
compensation in lieu of reinstatement and back wages in cases of
such nature may be appropriate.

The Court further held that in view of the aforesaid legal position
and the fact that the workmen were engaged as daily wagers for
about 25 years back and they worked hardly for 2 or 3 years, relief
of reinstatement and back wages to them cannot be said to be
justified and instead monetary compensation would subserve the ends
of justice.

21. The
learned Single Judge of this Court in the case of Amreli
Municipality Vs. Timaniya Maganbhai Gordhanbhai (Special Civil
Application No.10712 of 2010 decided on 12.10.2010)
has taken the view that in case of daily wager, order of
reinstatement and back wages cannot be passed and in case if it is
found that there was breach of Section 25(F), 25(G) and 25(H) of the
Industrial Disputes Act, the concerned workman can be compensated by
way of lump-sum monetary compensation. The Court has accordingly
directed the petitioner Nagar Palika in that case to pay an amount
of Rs.40,000/- to the respondent workman by way of
lump-sum monetary compensation within the period of eight weeks from
the date of said decision.

22.
Considering the above legal position and facts of the present case,
the Court is of the view that award passed by the Labour Court of
reinstatement with 50% back wages is required to be modified by
awarding compensation of Rs.75,000/- to the respondent workman which
shall be paid within two months from today. It is made clear that
acceptance of this amount by the respondent workman would be
considered as the acceptance of the decision by the respondent
workman.”

The
similar view is taken by this Court in reported decision i.e. 2011
(1) CLR 315 and 2011 (1) CLR 862 (Coram: Honourable Mr. Justice K.
A. Puj).

In
light of this observation made by this Court as well as Apex Court
in case of Shankar Shetty as referred above. The award passed by
Labour Court, Amreli giving compensation in lieu of reinstatement
and back wages of interim period is considered to be reasonable,
legal and valid.

However,
according to my opinion, compensation which has been worked out by
Labour Court, Amreli can not consider to be adequate and reasonable.
For that amount of compensation is reasonably enhanced from Rs.
30,000/- to Rs. 50,000/- which will meet end of justice between
parties. Therefore, award passed by Labour Court, Amreli in both
references being LCA no. 27/2005 exh 52 and 29/2005 exh 52 is
modified to the effect that instead of paying Rs. 30,000/-
compensation in lieu of reinstatement and back wages of interim
period it should be paid Rs. 50,000/- by petitioner to workmen. The
said amount of Rs. 50,000/- is required to be paid by petitioner in
favour of both respondent workmen within a period of one month from
date of receiving copy of present order.

Accordingly,
award in question is modified to the aforesaid extent. Rule is made
absolute.

(H.K.RATHOD,
J)

asma

   

Top