High Court Punjab-Haryana High Court

Varinder Kumar And Others vs The Presiding Officer on 13 October, 2009

Punjab-Haryana High Court
Varinder Kumar And Others vs The Presiding Officer on 13 October, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                  Civil Writ Petition No.13537 of 2002
                                  Date of decision:13.10.2009

Varinder Kumar and others                                 ...Petitioners

                                versus

The Presiding Officer, Labour Court, Bathinda and another.
                                                      ...Respondents.


CORAM: HON'BLE MR. JUSTICE K. KANNAN
                                ----
Present:    Mr.Anupam, Singla, Advocate, for the petitioners.

           None for the respondent.
                               ----
1.   Whether reporters of local papers may be allowed to see the
     judgment ? No.
2.   To be referred to the reporters or not ? No
3.   Whether the judgment should be reported in the digest ? No
                                ----
K.Kannan, J. (Oral)

1. The legal representatives of the deceased workman

challenged the award only in so far as it provided for a compensation of

Rs.45,000/- which according to them, was not adequate. The workman,

during his life time, had sought a reference on the ground that the

termination was illegal. The management sought to justify its action by

contending that the workman had been guilty of misappropriation and

the enquiry constituted after due notice resulted in a finding of guilt. The

workman assailed the finding by stating that against the finding of an

Enquiry Officer Surjit Singh, he had preferred an appeal to the Assistant

Registrar Cooperative Society, Mansa, who by his order dated

28.05.1996, directed the remand of the case and a fresh Enquiry Officer

was directed to be appointed, finding fault with the enquiry conducted by

a person, who was an auditor of the Society. It appears from the records
Civil Writ Petition No.13537 of 2002 -2-

that yet another Enquiry Officer Shri Rajinder Singh Walia had been

appointed as an Enquiry Officer. It was this report on the basis of which

the ultimate punishment was inflicted on the workman terminating his

services.

2. Before the Labour Court when the issue whether the enquiry

had been fair and proper, the report of the Enquiry Officer himself had

not been filed. The management again placed its reliance on the report

of the first officer Surjit Singh and the Labour Court held that after an

order had been passed by the Assistant Registrar Cooperative Society

directing a fresh enquiry to be made by appointment of another Enquiry

Officer, the reliance on the first report was not justified. The Labour

Court, under such circumstance, held that there was no proper enquiry

and there was no ground to justify his termination. However, since the

workman had died at the time of enquiry, the Labour Court only directed

the compensation of Rs.45,000/- within 30 days after the publication of

the award.

3. The learned counsel appearing for the workman’s legal

representatives would contend that, at the relevant time when an order of

termination was made, the workman was drawing a salary of Rs.3,246/-

and his yearly earning was, therefore, about Rs.39,000/-. He had died

on 24.06.2000 and the workman would have, therefore, earned for

another 4 years. The award of Rs.45,000/- amounted to merely a grant of

compensation for just over a year’s wage.

4. I find that the Labour Court had not set out any basis for

determination of the amount. The Labour Court ought to have treated
Civil Writ Petition No.13537 of 2002 -3-

the workman as entitled to be treated as in employment upto the date of

his death. The learned counsel is unable to give me any details as to

whether the amount awarded by the Labour Court was deposited before

the Labour Court or whether the petitioners had been paid the amount

awarded. There was a reference even in the claim statement that the

workman had remained unemployed and that should have been taken by

the Labour Court for consideration of the award of back wages. Taking

his salary to be Rs.3,246/- as contended by the petitioners and providing

for an employment of 4 years, the workman would have earned little

more than Rs.1,50,000/-. The Court had awarded Rs.45,000/- and in my

view, the award of further amount of Rs.1 lakh would meet the ends of

justice. Although the learned counsel sought for payment of interest

from the date of the death itself, I would think, it would be appropriate to

balance the equities of the workmen not having actually worked during

that period and hence not to allow for interest from the date of death or

the date of award but the amount of Rs.1 lakh in addition to the amount

already granted shall be paid to the petitioners within a period of 4

weeks, failing which it shall attract interest of 9% per annum till the date

of payment. The award of the Labour Court is modified to that extent

only and the writ petition is allowed in the above terms. The petitioners

shall be at liberty to pursue the remedy for terminal benefits of the

workmen that they are entitled to before the appropriate forum.




                                                          (K.KANNAN)
13.10.2009                                                  JUDGE
sanjeev