* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ LPA 240/2009 & CM No. 7284/2009
MOHD. SHAKIR ..... Appellant
Through: Mr. Brijesh Kumar Tamber,
Advocate.
versus
SUNDER LAL JAIN HOSPITAL ..... Respondent
Through: None.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE NEERAJ KISHAN KAUL
ORDER
% 19.05.2009
1. The present appeal is directed against the order of the learned
single Judge dated 30th March, 2009. The narrow factual matrix of
the matter is as follows:-
2. The services of the appellant (original petitioner in the writ
petition) were terminated by the respondent hospital (original
respondent in the writ petition). The Labour Court held that the
termination order was illegal and unjustified. However, instead of
granting reinstatement to the appellant it granted to the appellant
one time compensation. The appellant challenged the impugned
award on this limited question of grant of one time compensation in
lieu of reinstatement.
LPA No.240/2009 Page 1 of 3
3. The learned single Judge rightly held, relying on decisions of
the Apex Court, that merely because the termination /dismissal of a
workman is held to be illegal and unjustified that in itself ipso facto
does not result in reinstatement of the workman. The learned single
Judge correctly came to the conclusion that the Labour Court, in
exercise of its powers under Section 11(A) of the Industrial Disputes
Act, 1947, can grant one time compensation in lieu of granting the
benefit of reinstatement. The learned single Judge was of the view
that there was no infirmity in the Labour Court’s order as the Labour
Court was cognizant of the long history of litigation and acrimony
between the parties leading to a trust deficit and consequently, had
come to the conclusion that reinstatement may not be the
appropriate remedy in the present case. The Labour Court took note
of the fact that the respondent was a Charitable Hospital, where
services of an Electrician were of utmost importance. As per the
Labour Court, the industrial dispute was a highly contested one
involving a lot of acrimony which had led a considerable amount of
mutual distrust between the parties. The Management had denied
various allegations of victimization and illegal termination and it had
also denied that the appellant was the Vice President of the Union
and was thus being transferred with an intention to harass him.
4. We see no infirmity in the conclusion reached by the learned
single Judge that the view of the Labour Court cannot be said to be
without basis and was a plausible view which it had arrived at after
recording the evidence, seeing the conduct of the parties and
LPA No.240/2009 Page 2 of 3
witnesses and that it was accordingly within its rights to assess the
impact which a direction for reinstatement may have had on the
working environment and the atmosphere in a Charitable Hospital.
5. The learned single Judge, thus, rightly found no ground to
interfere with the order of the Labour Court granting one time
compensation as also the quantum of compensation awarded. We
see no ground to warrant any interference with the order of the
learned single Judge. The appeal is accordingly dismissed. The
pending application stand disposed of as well.
CHIEF JUSTICE
NEERAJ KISHAN KAUL, J.
MAY 19, 2009
sb
LPA No.240/2009 Page 3 of 3