IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34462 of 2008(C)
1. N.SREENIVASAN, DIRECTOR, A-ONE MILK
... Petitioner
Vs
1. N.VIDHYADHARAN,
... Respondent
2. THE LABOUR COURT, KOLLAM.
3. THE DEPUTY TAHSILDAR (R.R) TALUK
4. THE VILLAGE OFFICER, SOORANADU SOUTH,
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/01/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 34462 OF 2008 (C)
====================
Dated this the 15th day of January, 2009
J U D G M E N T
The challenge in this writ petition is against Ext.P3, an order
passed by the 2nd respondent in Claim Petition No.40/07 filed by the
1st respondent invoking its power under Section 33(C)(2) of the
Industrial Disputes Act.
2. Admittedly, the claim was based on the award in ID
43/01 rendered by the Industrial Tribunal, Kollam. By that award,
the workmen was ordered to be reinstated with continuity of service
and full back wages. This award has become final. It is claiming the
monetary benefits arising out of this award that the workmen filed
the claim petition. Counsel for the petitioner contends that it was
beyond the jurisdiction of the Labour Court in quantifying the
benefits, and that such quantification is permissible only in a regular
reference under Section 10 of the Industrial Disputes Act.
3. I am not persuaded to agree with the above contention.
The reason is that, under the award, the workmen is entitled to
WPC 34462/08
:2 :
reinstatement with continuity of service and full back wages. This
necessarily means that the workmen is entitled to all monetary
benefits as if he had continued in service. It is the settled position of
law that in a proceedings under Section 33(C)(2) of the Industrial
Disputes Act, the Labour Court is entitled to quantify the monetary
benefits granted in an award. In this case, this is precisely what the
Labour Court has done. The right of the workmen to receive
monetary benefits having been accepted by the Labour Court while
adjudicating the Industrial Dispute, there is absolutely no necessity
for yet another dispute for quantifying the benefits. This is what is
sought to be achieved in a proceedings under Section 33(C)(2) of
the I.D.Act. For these reasons, the quantification made by the
Labour Court in Ext.P3 is well within its jurisdiction and cannot be
impugned.
4. Writ petition fails and is dismissed.
Learned counsel for the petitioner seeks for a breathing time
for making payment of the amount ordered under Ext.P3. It is
WPC 34462/08
:3 :
directed that if payment of the full amount is made in two monthly
instalments, the first instalment on or before 31st of January 2009
and second instalment on or before 28th of February, 2009, the
recovery proceedings shall not be initiated.
ANTONY DOMINIC, JUDGE
Rp