High Court Punjab-Haryana High Court

State Of Haryana vs Bir Singh And Others on 27 November, 2009

Punjab-Haryana High Court
State Of Haryana vs Bir Singh And Others on 27 November, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                                Civil Writ Petition No.17815 of 2003
                                Date of decision: 27.11.2009


State of Haryana                                     ....Petitioner


                                versus


Bir Singh and others                                ...Respondents


CORAM: HON'BLE MR. JUSTICE K. KANNAN
                                ----
Present:       Mr. D.S.Nalwa, Additional Advocate General, Haryana,
               for the petitioner.

               Mr. Ramesh Hooda, Advocate, for the respondent.
                              ----

1.   Whether reporters of local papers may be allowed to see the
     judgment ?
2.   To be referred to the reporters or not ?
3.   Whether the judgment should be reported in the digest ?
                               ----
K.Kannan, J. (Oral)

1. The award under challenge is a direction for reinstatement

with continuity of service and back wages from the demand notice dated

26.03.1996. The workman had complained that he had been engaged as

a daily wager in September 1981 and that he had been terminated from

service in the year 1987. The contention of the management was that the

demand itself had been made nearly 10 years after the alleged

termination. The contention was also that there was no order of

termination but the workman himself had voluntarily abandoned the

services. Previously the reference was rejected on the ground of delay

but by a direction of this Court in Civil Writ Petition No.13321 of 2000,
Civil Writ Petition No.17815 of 2003 -2-

the Labour Court was directed to consider whether there was any

justification for the delay and whether the claim had become stale or not.

Before the Labour Court, no evidence had been given except his

statement that he had made many representations to the management to

take him back to service. The Court found, on admission by the

management that the workman had completed 240 days of continuous

service before April 1987, granted the relief as mentioned above.

2. The learned counsel Shri Nalwa states that a person like a

daily wager who does not press himself for service, it could not be

expected of the management to secure his presence and reinstate him.

The very fact that the demand notice was made nearly 10 years and

reference was obtained thereafter showed that the management’s

contention was true that the workman had abandoned his services. His

further contention was that no explanation had been given by the

workman and the claim had become stale and the reinstatement awarded

by the Labour Court was unjustified. The learned counsel for the

workman counters the allegations to the fact that even in the previous

proceedings in Civil Writ Petition No.13321 of 2000, there had been

sufficient material placed to show that there had been representations

made by the workman to the management and if the claim was not barred

by limitation since the law does not prescribe a plea of limitation, the

relief of reinstatement for non-compliance of statutory mandate under

Section 25-F of the Industrial Disputes Act cannot be denied to him.

3. It has been stated times without number that merely because

there is a violation of Section 25-F of the Industrial Disputes Act,
Civil Writ Petition No.17815 of 2003 -3-

reinstatement will not be ordered as a matter of course. Again, it will

have to be considered in the context of the availability of work and the

nature of engagement. I find that apart from denying the workman’s

entitlement the management was not contended that it has not possible to

accommodate him to the same post on the ground that there was no work

available. I see no reason to vary the relief of reinstatement. If the

Labour Court had considered the issue of reinstatement favourably and

his entitlement to back wages, I restrict the latter portion of back wages

alone to the period from the date of award of the Labour Court viz., from

04.06.2003 instead of the direction for full back wags from the date of

the demand notice on 26.03.1996. Subject to this variation, the writ

petition is dismissed. There shall be however no direction as to costs.

(K.KANNAN)
JUDGE
27.11.2009
sanjeev