High Court Punjab-Haryana High Court

Manmohan Sood vs The Presiding Officer on 20 July, 2009

Punjab-Haryana High Court
Manmohan Sood vs The Presiding Officer on 20 July, 2009
C.W.P No.5097 of 1995                                        -1-

 IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
             HARYANA AT CHANDIGARH

                              C.W.P No.5097 of 1995
                              Date of Decision: 20.07.2009

Manmohan Sood                                         .....Petitioner

                               Versus

The Presiding Officer, Labour Court, U.T. and another

                                                  ...Respondents

Present: Mr. Rahul Sharma, Advocate
for the petitioner.

Mr. Ramesh Chopra, Advocate
for respondent No.2.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see
the judgment ? Yes

2. To be referred to the Reporters or not ?Yes

3. Whether the judgment should be reported in the Digest?Yes

-.-

K. KANNAN J.

1. The point of reference before the Labour Court was whether

the workman, who was working as a Salesman in the Central

Cooperative Consumers Store Ltd., Chandigarh had been responsible

for a shortage that worked out to a loss of Rs.1,08,888.61 and whether

he was validly terminated from service. The Labour Court answered

the reference against the workman and upheld the contention of the

management. Aggrieved workman is the party before this Court that

challenges the award of the Labour Court by the writ petitioner.

2. The charge-sheet imputing allegations of misappropriation

germinated from the fact that the workman had confirmed his liability

in the liability register on 28.02.1987. There had been a balance as on
C.W.P No.5097 of 1995 -2-

06.03.1987 of Rs.1,08,888.61 against the workman which he was

called upon to reconcile. The workman had availed several

opportunities but did not reconcile the same. To the charge-sheet, the

reply was that he had not admitted his liability and his signature had

been taken in some paper on a representation that if he did not do so,

the management would give a complaint to the police. It was the

statement in defence that he had also paid Rs.40,000/- to cashier in

cash, which had not been brought to the books of account. At the

enquiry, the management examined Sh. Shugan Chand, who produced

photocopies of the register, which was Mark ‘A1’ to Mark ‘A4’ but

significantly they had not been exhibited as documents in evidence.

The workman pointed out to the fact that no documents had been

produced that could be said to admit his liability and his contention

was also that the witness brought on behalf of the management did not

himself know whether cash had been paid by the workman to the

cashier or not. He was also unaware about the correctness of entries

in the liability register and therefore, the contention was that

management had not established before the Enquiry Officer that there

had been any case of defalcation. The enquiry had been concluded

and report of guilt was returned. The order of termination was

subsequently passed and when the workman demurred and refused to

accept the finding, the adjudication was sought through reference to

the Labour Court.

3. Before the Labour Court, it was shown that the fundamental

flaw in the enquiry proceedings was that subsistence allowance had

not been paid and that the workman did not have the necessary
C.W.P No.5097 of 1995 -3-

wherewithal to put up a proper defence. The management conceded

to the inherent defect although it did not concede that the finding itself

was vitiated. It sought for a finding as a preliminary issue whether the

proceedings before the Enquiry Officer were to be held to be not fair,

the manager was prepared to prove the guilt before the Labour Court.

The Labour Court by its order dated 17.08.1993 found that the enquiry

had been vitiated and the management was given an opportunity to

prove the alleged misconduct in Court. The management examined

the accountant, Sh. Shugan Chand and another witness, Sh. Gurmit

Singh, a Law Officer of the department and also produced the enquiry

report. The workman examined himself.

4. Adverting to the objections of the workman that the liability

register itself had not been proved and there was nothing on record to

show that he had admitted his liability, the Labour Court ruled that

documents Mark A-1 to Mark A-4 which were photocopies had been

admitted before the Enquiry Officer and therefore, it was not possible

to deny the genuineness of the documents. The Labour Court also

commented on the fact that the workman could not be said to be

speaking the truth when he was contending that Rs.40,000/- had been

paid to the cashier and according to the Labour Court, it was

inconceivable that such a large amount could have been paid. It also

observed that the very fact that Rs.40,000/- was said to have been

deposited showed admission of guilt for, if no amount had been

misappropriated, there was no need for deposit of Rs.40,000/-.

5. At the outset, the power of the Labour Court to take

evidence and prove the guilt in cases where it was found that the
C.W.P No.5097 of 1995 -4-

enquiry before the Enquiry Officer was vitiated, was pointed out by

learned counsel appearing for the respondent as perfectly justified by

referring to a decision of the Hon’ble Supreme Court in

Cooper Engineering Limited Vs. P.P. Mundhe 1975 II LLJ 379 that

held that where a case of dismissal or discharge of employee is

referred for adjudication, the Labour Court must first decide as a

preliminary issue whether the domestic enquiry was following the

principles of natural justice and if it found that the enquiry was

vitiated for any reason, it was competent for the Labour Court to allow

the proof to be adduced before it for rendering an adjudication.

Although the manner of conduct of enquiry regarding examination of

witnesses or the adequacy of the evidence was itself not in challenge,

the management had conceded that the enquiry was vitiated by the fact

that subsistence allowance had not been paid to the workman and it

took upon itself the burden of establishing the alleged guilt of the

delinquent before the Labour Court. In view of the stand taken by the

management, the case of proof of guilt was required to be examined

only in the manner of how evidence had been adduced and how the

charge was sought to be proved before the Labour Court. The finding

of the Enquiry Officer itself loses value and so too nature of evidence

produced before the Enquiry Officer.

6. Learned counsel appearing for the workman, Sh. Rahul

Sharma contended that there was no document at all which had been

accepted as a document supporting the contention that there had been

any admission of liability. According to him, the finding of the

Labour Court that documents Mark A-1 to Mark A-4 had been
C.W.P No.5097 of 1995 -5-

established was wrong since the documents had not been exhibited as

evidence. Mere filing of documents, he contended would not amount

to proof of the same. In the absence of proof through any documents,

it could not be stated that even the so-called liability register had been

established. He pointed out to the evidence of Mr. Gurmit Singh, who

referred to document Mark-A, which was photocopy of indent

No.4355 that purported to show that material amounting to

Rs.84,000/- was taken under his signature by the workman. This

document was denied in evidence by the workman by contending that

he had not signed in the document and he had not received the

document amounting to Rs.84,000/-. Documents Mark-B to E were

purported to be letters written to the workman to reconcile liability

and the receipt of letters themselves were not denied and therefore,

even without reference to a document it might be noticed that the

management was at various time calling upon the workman to

reconcile liability. In the cross-examination, it was admitted by Sh.

Gurmit Singh that he had himself not prepared the indent nor was it

prepared in his presence. He also admitted that letters seeking for

reconciliation of accounts had not been issued by him and it was not

part of his duties to write letters which were Mark-B to Mark-E. He

also denied knowledge if the workman had deposited Rs.40,000/-.

Therefore, it could be seen that the evidence of Gurmit Singh itself

proved neither the indent register nor alleged admission of liability by

the workman.

7. The statement of Shugan Chand was placed before Labour

Court where he gave evidence to the effect that on 28.02.1987, the
C.W.P No.5097 of 1995 -6-

workman had confirmed his liability in the register. It has to be again

noticed that the liability register Mark A-1 to Mark A-4 from

December, 1986 to March, 1987 had not been accepted as evidence

and merely the photocopies had been referred to in the evidence. In

the cross-examination, he admitted that the liability register was being

maintained by a clerk and the liabili ty register was compared with the

indent as per records. Even the WW-1 had not been produced in

original and merely a photocopy had been filed. With reference to

document Ex.W-1 also, the management witness, Sh. Shugan Chand

admitted that he had not brought the original. A discrepancy was

confronted to the witness that indent No.4154 had been shown to have

been issued on 04.12.1986 whereas the particular indent whereby the

workman was alleged to have received materials amounting to

Rs.84,000/- was shown bearing No.4155 which was dated the

previous date. This discrepancy was also pressed with vehemence by

the learned counsel for the workman to point out that the alleged

indent which purported to prove the receipt of materials to the tune of

Rs.84,000/- had not been established at all, in spite of his denial that

he had received the materials and that he had signed the indent. Again

with reference to the payment of the workman to the extent of

Rs.40,000/- to the cashier, Shugan Chand, the accountant had denied

any knowledge about the same. He admitted that if there was any

payment, it could have been entered in the cash book but he had not

brought the cash book before the Court.

8. In order that the charge might stick, three things at least

were required to be established (i) that the workman had signed the
C.W.P No.5097 of 1995 -7-

indent and had received the materials. For this, the original indent

was not there and both the management witnesses gave no evidence of

the absence of the original or produced proof that the workman had

actually signed in the indent; (ii) The signature in the liability register

would have pinned down the liability of the workman. The liability

registers purporting to contain the signature of the workman were

again not produced before the Court nor was the clerk who had

admitted to have made the entries examined before the Labour Court;

(iii) the remittance of Rs.40,000/- in cash to the cashier was not even

specifically denied by the the accountant, Sh. Shugan Chand, who

merely said that he did not know whether Rs.40,000/- had been paid

to the cashier.

7. In spite of these deficiencies, the Labour Court went on to

observe that the management had proved the guilt by a sweeping

observation that all the documents, which were photocopies had been

admitted by the workman. While strict rules of evidence may not be

applied in an enquiry before the Enquiry Officer and leeway could be

made for certain deviation so long as there were cogent reasons and

proof in support of the contention of the management, the Labour

Court that passed an order rejecting the Enquiry Officer’s report and

undertaken a responsibility to direct the parties to give evidence

before it, could not have also thrown the rules of evidence to the

winds. In the absence of any evidence or production of documents

relating to the liability register, mere reference to documents Mark A-

1 to Mark A-4 could not have been relied on by the Labour Court to

establish admission of liability by the workman. It is not clear from
C.W.P No.5097 of 1995 -8-

the records as to what the workman had admitted before the Enquiry

Officer. Even admission to the existence of documents would not

amount to admission of the recitals in the documents nor would it

dispense with the necessity to prove the documents in the manner

required by law. The burden of proof of establishing the guilt and

misappropriation could never shift, it would lie anchored in the

management at all times. The onus of proof could shift to the

workman in case there was any evidence let in that was acceptable to

show that there was either proof of receipt of materials worth

Rs.84,000/- or there had been a shortfall of stocks to the tune of

Rs.1,08,888.61. The failure of the workman to turn up in spite of

notices for reconciling the account itself cannot amount to proof of the

charge-sheet. The charge was not after all the failure to reconcile

account but the charge was of misappropriation. Even independently

of his liability to turn up at the office and reconcile the accounts, there

was always the burden on the management to show that there had

been misappropriation to the tune imputed by them on the workman.

Such an evidence was just not available.

9. The Labour Court has rendered the finding of guilt against

the workman on evidence that did not exist; on admission that the

workman did not made; and on proof that the management did not

render. The finding of the Labour Court is vitiated by a complete lack

of evidence and I have no alternative except to reject the award passed

by the Labour Court as not conforming to law and evidence.

10. Under the circumstances, the award of the Labour Court is

set aside and the workman is entitled to reinstatement, back wages and
C.W.P No.5097 of 1995 -9-

continuity of service. The writ petition is allowed with costs assessed

at Rs.5000/-.

(K. KANNAN)
JUDGE
July 20, 2009
Pankaj*