Delhi High Court High Court

Surya Narain Tiwari vs M/S Samarth Shiksha Samiti Mata … on 31 May, 2011

Delhi High Court
Surya Narain Tiwari vs M/S Samarth Shiksha Samiti Mata … on 31 May, 2011
Author: Rajiv Sahai Endlaw
            *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                             Date of decision: 31st May, 2011
+                                  W.P.(C) 3836/2011

         SURYA NARAIN TIWARI                            ..... Petitioner
                      Through:            Mr. Ashok Kumar, Adv.

                                   Versus

         M/S SAMARTH SHIKSHA SAMITI MATA LEELAWATI
         BALIKA VIDHYA MANDIR              ..... Respondent
                      Through: None

CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.       Whether reporters of Local papers may                    No
         be allowed to see the judgment?

2.       To be referred to the reporter or not?             No

3.       Whether the judgment should be reported            No
         in the Digest?

RAJIV SAHAI ENDLAW, J.

1. The petitioner workman claims to have been employed as a School

Bus Driver with the respondent School. An industrial dispute was raised

by him and on which the following reference under Section 10 of the I.D.

Act was made:

W.P.(C)3836/2011 Page 1 of 8

“Whether Sh. Surya Narain Tiwari S/o Sh. Ram Sunder Tiwari
left his job after receiving his full and final dues from the
management and if not, whether his services have been
terminated illegally and /or unjustifiably by the management
and if so, to what sum of money as monetary relief along with
other consequential benefits in terms of existing Laws/Govt.
notifications and to what other relief is he entitled and what
directions are necessary in this respect?”

2. The Industrial Adjudicator has vide award dated 1st July, 2010 held

the petitioner workman to have left the services of the respondent

employer on his own after taking full and final settlement and

axiomatically disbelieved that the services of the petitioner workman were

illegally terminated. Aggrieved therefrom the present writ petition has

been filed.

3. It was inter alia the case of the respondent School that there were

repeated complaints against the petitioner workman of rash and negligent

driving while ferrying School children and the petitioner workman was

also found in a drowsy state while driving the bus; that upon the petitioner

workman being confronted with the same, he stated that he could not

perform his job better than what he was performing and opted to leave the

employment and in which regard a document was prepared and signed by

W.P.(C)3836/2011 Page 2 of 8
the petitioner workman.

4. The case of the petitioner workman was that the respondent

employer had been obtaining his signatures on blank papers and had

misused such blank papers for preparing the document aforesaid.

5. The Industrial Adjudicator on appreciation of evidence and other

material before him has reached the conclusion aforesaid. The said

conclusion is a finding of fact not ordinarily interferable in exercise of

jurisdiction under Article 226 of the Constitution of India unless shown to

be not based on any material on record or perverse or unreasonable

considering the entire material on record. (see Kirloskar Brothers Ltd. Vs.

The Presiding Officer, Labour Court ILR (1976) 1 Del 565,

DTC Vs. Delhi Administration ILR (1973) 1 Del 838, Jawahar Singh Vs.

Financial Commissioner MANU/DE/8396/2007 & Kishan Chand

Bhatia Vs. UOI MANU/DE/0265/2005). This Court cannot re-appreciate

evidence as an Appellate Court. (see Union of India Vs. M/s Mustafa and

Najibai Trading Co. (1998) 6 SCC 79, Poorna Singh Kain Vs. UOI

MANU/DE/1292/2008, Suresh Kumar Vs. the Management of

Monsanto Enterprise Pvt. Ltd. MANU/DE/8303/2007, Ram Narain Jha
W.P.(C)3836/2011 Page 3 of 8
Vs. T.M. Apartments Pvt. Ltd. 2007 (99) DRJ 724 and MCD Vs. Satish

Kumar (2005) 81 DRJ 344 (DB))

As such it has been enquired from the counsel for the petitioner workman

as to how the said finding of fact of the Industrial Adjudicator is

impugned.

6. Though in the writ petition a number of grounds have been taken but

the counsel for the petitioner workman has only urged that the finding of

the petitioner workman of his own having left the employment on 16 th

December, 2005 is not believable since the petitioner workman continued

to perform his duties till 24th December, 2005. It is contended that

notwithstanding the said assertion by the petitioner workman in his

evidence, the petitioner workman was not cross-examined with respect

thereto.

7. However, a perusal of the affidavit by way of examination-in-chief

of the petitioner workman and the cross-examination shows all that the

W.P.(C)3836/2011 Page 4 of 8
petitioner deposed was that his services were terminated in December,

2005 and he had not been paid emoluments of the last month of

employment also. The authorized representative of the respondent

employer in cross-examination recorded on 16th January, 2009 (at page 56

of the paper book) put to the petitioner workman as to whether the

petitioner workman had any evidence to show that he worked with the

management of the respondent employer even after 16th December, 2005.

The reply of the petitioner workman was in the negative. It is thus not as if

the respondent employer did not challenge at all the statement in the

examination-in-chief of the petitioner workman of his services terminated

in December, 2005.

8. The counsel for the petitioner workman has also urged that the

witnesses of the respondent employer in his examination-in-chief nowhere

stated that the petitioner workman had not worked after 16th December,

2005. However, the said argument is also not borne out from the record.

Mr. Dev Narain Tiwari office superintendent of the respondent employer

in para 13 of affidavit by way of examination-in-chief deposes that after

16th December, 2005, the petitioner had never worked with the respondent
W.P.(C)3836/2011 Page 5 of 8
School.

9. It was enquired from the counsel for the petitioner workman as to

whether the petitioner workman in the cross-examination of the witnesses

of the respondent employer had put to the said witnesses that the petitioner

workman had continued to work after 16th December, 2005 also. The

counsel had contended that since the witnesses had not deposed anything

in examination-in-chief, there was no need for the petitioner to cross-

examine on the same. However as aforesaid, the witnesses in examination-

in-chief did so depose and the petitioner workman did not challenge the

said part of the testimony of the witnesses of the respondent employer.

10. The counsel for the petitioner workman has also contended that

Section 106 of the Indian Evidence Act would be attracted and the

proof/documents of the continuance in employment of the petitioner

workman with the respondent employer even after 16th December, 2005

was in exclusive possession of the respondent employer only. It is

contended that the attendance register, salary register etc. of the respondent

employer would have shown that the petitioner workman was in

employment after 16th December, 2005 also but all of which have not been
W.P.(C)3836/2011 Page 6 of 8
produced.

11. It has been enquired from the counsel for the petitioner workman

whether the petitioner workman at any time called upon the respondent

employer to produce the said records. The answer is in the negative.

Section 106 would not be attracted in the aforesaid state of evidence; while

the respondent employer had cross-examined the petitioner workman on

the said aspect, the petitioner workman did not even choose to cross-

examine the witnesses of the respondent employer on the aforesaid aspect.

Had the respondent employer inspite of being called upon, not produced

the records, an adverse inference could have been drawn. Reference in this

regard may be made to the recent dicta in Krishna Bhagya Jala Nigam

Ltd. Vs. Mohammed Rafi (2009) 11 SCC 522 reiterating that the initial

onus is on the workman.

12. I may also notice that the Industrial Adjudicator has also referred to

yet another document also showing the petitioner to have left the

employment of his own and on which also the petitioner workman had

taken the same stand that his signatures have been taken in blank papers.

Rather, the Industrial Adjudicator has observed that the petitioner in his
W.P.(C)3836/2011 Page 7 of 8
cross-examination was in denial mode even qua the admitted signatures.

13. No case for interference with finding of fact arrived at by the

Industrial Adjudicator is made out.

The writ petition is dismissed. No order as to costs.

RAJIV SAHAI ENDLAW
(JUDGE)
MAY 31, 2011
bs

W.P.(C)3836/2011 Page 8 of 8