High Court Kerala High Court

M.Premakumar vs Labour Court on 13 October, 2009

Kerala High Court
M.Premakumar vs Labour Court on 13 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1272 of 2006()


1. M.PREMAKUMAR,
                      ...  Petitioner

                        Vs



1. LABOUR COURT,
                       ...       Respondent

2. STATE BANK OF INDIA, REPRESENTED BY ITS

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :13/10/2009

 O R D E R
                    C .N. RAMACHANDRAN NAIR &
                            V.K. MOHANAN, JJ.
                    --------------------------------------------
                          W.A. No. 1272 OF 2006
                    --------------------------------------------
                 Dated this the 13th day of October, 2009

                                 JUDGMENT

Ramachandran Nair, J.

Writ Appeal is filed against the judgment of the learned single

Judge confirming the order of the Labour Court declining appellant’s

eligibility for retrenchment compensation under Section 25F of the I.D.

Act. We have heard counsel appearing for the appellant and Sri.

George Thomas appearing for the State Bank of India. The appellant

was empaneled by the Bank for engagement in casual work in the

Bank. He was given employment as messenger from 1985 onwards.

Intermittently he was appointed for several days in several years.

However, ever since 1997 the Bank discontinued engagement of the

appellant. In 1999 Government referred the appellant’s claim for

retrenchment compensation to the Labour Court. The specific case of

the appellant is that during 1994 he has worked 284 days which

qualifies him for retrenchment compensation. However, the Labour

Court found that appellant’s claim is contrary to the settlement which

2

the Bank had with the representatives of the Unions. This is confirmed

by the learned single Judge against which this Writ Appeal is filed.

2. Even though counsel for the appellant relied on the judgment

of the Division Bench in W.A.No. 1584 of 2002, we do not find any

justification to uphold the claim of the appellant that the settlement is

against statute and cannot be enforced. Under the settlement, Bank was

disabled from engaging persons from outside the panel prepared by it.

In fact the settlement provides for giving permanent employment to

some of the temporary workers. We find that but for the settlement, the

Bank would have been free to select persons of their choice for regular

employment and they were not bound to give casual employment to

those in the panel. In other words, but for the settlement, appellant

would not have been employed for so long a period to entitle him for

statutory benefit. we are of the view that larger benefit available under

the settlement was permanent employment for some of the persons and

if settlement is declared invalid, the same would affect those who are

absorbed on regular basis. Since the restriction was imposed on the

Bank against employment of casual workers, except from the panel, the

3

Bank gave employment beyond 240 days to the appellant during a year.

Unless the settlement provides for any other benefit, in our view,

appellant cannot claim benefit under Section 25F based on his

employment under the settlement, which took away the freedom of the

Bank to employ outsiders on casual basis. We therefore do not find

any merit in the claim of the appellant. However, if the Branch of the

Bank ever thinks of employing casual workers, we feel, in fairness,

they will utilise the service of the appellant in preference to others, as

he was found loyal and suitable during the period of employment.

W.A. is dismissed with the above observations.

(C.N.RAMACHANDRAN NAIR)
Judge.

(V.K. MOHANAN)
Judge.

kk

4