High Court Kerala High Court

Kerala Small Industries … vs District Labour Officer on 26 May, 2010

Kerala High Court
Kerala Small Industries … vs District Labour Officer on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 802 of 2010()


1. KERALA SMALL INDUSTRIES DEVELOPMENT
                      ...  Petitioner

                        Vs



1. DISTRICT LABOUR OFFICER,
                       ...       Respondent

2. N.M.THAMPI, S/O.MATHAI, NALIYATH

                For Petitioner  :SRI.JOSEPH KODIANTHARA (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :26/05/2010

 O R D E R
                   A.K. BASHEER & P.Q. BARKATH ALI, JJ.

           ------------------------------------------------------

                         W.A.802 & 806 of 2010

           ------------------------------------------------------

                          Dated: MAY 26, 2010

                                 JUDGMENT

Basheer, J.

These two appeals unravel yet another instance of callous

apathy that an employee had to face at the hands of a Government

owned company. It appears that the appellant/company now wants

to redeem its prestige and show the employee that it means business.

But at whose cost? Definitely it cannot be at the cost of the employee.

2. Shorn of unnecessary details, the relevant facts which led to

this prolonged litigation may be briefly noticed.

Respondent No.2 who joined the service of the company as

Welder Gr.III way back in 1979 faced disciplinary proceedings on the

charge that he had abstained from duty without permission. His

services were terminated. Ultimately he was ordered to be reinstated

in service with backwages. But it is on record that the punishment

imposed on the employee was confined to barring of one increment

with cumulative effect from the date of imposition of punishment. Be

that as it may, the employee came back in service and superannuated

on May 31, 2001. It is conceded by the appellant that the employee

W.A.802 & 806 of 2010
2

was entitled to backwages and other service benefits from March 7,

1983 to October 10, 1990 in the scale of pay applicable to him with

consequential grade promotions. It is also not in dispute that he was

entitled to the difference in backwages from October 1990 till the date

of his superannuation, apart from gratuity for the entire length of his

service viz. 22 years.

3. According to the appellant, the employee was given

promotion as Gr.II Welder with effect from September 27, 1986 and to

the cadre of Gr.I with effect from September 27, 1996. But the

grievance of the employee was that even after reinstatement he was

not paid salary in the grades applicable to him.

4. Therefore in the year 2005, the employee filed an application

under sec.33C(2) of the Industrial Disputes Act (for short, the Act)

before the Labour Court for computation of the monetary benefits

which were due to him. A copy of the said application is available on

record as Ext.P4. In this application the employee cited the case of

one of his erstwhile colleagues viz. Sri Gopalakrishnan who retired as

Gr.I Welder and contended that he also was eligible to get the same

scale of pay and other service benefits as were paid to Sri

Gopalakrishnan. It was on that basis that the employee contended

that he was entitled to get a total sum of Rs.2,74,000/- towards

difference in wages apart from balance gratuity for 22 years. The

W.A.802 & 806 of 2010
3

claim was allowed in toto by the Labour Court by its order dated

September 28, 2005 as is revealed from a copy of the order which is

available on record as Ext.P5 and the appellant/employer was directed

to pay the amount with 9% interest thereon from the date of order

till the date of realisation.

5. The present round of litigation started in the above

background. The employee filed Writ Petition (C) No.33549/2009

complaining that the order of the Labour Court was being willfully

disobeyed by the appellant. He therefore prayed for issue of a writ of

mandamus or such other appropriate writ or direction to the

Government and the Revenue Authorities to recover the entire

amounts due under the order passed by the Labour Court and deposit

the same before the Labour Court for disbursement to him.

6. Close on the heels of this writ petition the appellant filed Writ

Petition (C) No.36731/2009 seeking to quash Ext.P5 order passed by

the Labour Court, contending inter alia that the said order was ex-

facie illegal, vitiated and without jurisdiction. Various other

contentions were raised by the appellant in support of its plea that the

former employee was not entitled to the amounts claimed in his

application under sec.33C(2) of the Act. But the main plank of the

attack raised against Ext.P5 order was that the appellant was

prevented from contesting the case before the Labour Court since its

W.A.802 & 806 of 2010
4

counsel happened to be suffering from some cardiac ailment and

therefore he could not effectively project the case of the appellant

before the Labour Court.

7. The two writ petitions were disposed of by a learned Single

Judge holding that the claim made by the employee was wholly

justifiable and that the contention now raised by the appellant that it

was prevented from contesting the case because of the ailment of its

counsel cannot be countenanced at this belated stage.

8. Sri Joseph Kodianthara, learned Sr. Counsel who appears for

the appellant, submits that even on the face of the failure of the

appellant to contest the case before the Labour Court, it ought to have

been ensured by the Court concerned that the order that it passed did

not suffer from any legal infirmity. It is contended by the learned Sr.

Counsel that the claim made by the former employee of the appellant

could not have been entertained under sec.33C(2)of the Act for the

simple reason that the claim called for adjudication of an issue which

the Labour Court could not have entertained under sec.33C(2)of the

Act. In this context learned Sr. Counsel invites our attention to a

decision of Their Lordships of the Supreme Court in D.Krishnan and

another v. Special Officer, Vellore Co-operative Sugar Mill and another

(2008) 7 SCC 22. He also draws our attention to yet another decision

of a learned Single Judge of this Court in Divisional Personnel Officer,

W.A.802 & 806 of 2010
5

Southern Railway v. Kamalam and others (1988 (2) KLT 835).

9. It is trite that the power and jurisdiction exercisable by the

Labour Court under sec.33C(2)of the Act is well delineated and

defined. As has been indicated by us earlier, the employee in his

application had claimed certain benefits with a request to treat him on

par with the case of a former colleague of his (Sri Gopalakrishnan) who

retired from service as Gr.I Welder. The case of the employee

appeared to be that by virtue of the order of reinstatement, he was

entitled to get all service benefits including grade promotions which fell

due from time to time. The contention of the employee was that he

was entitled to have been promoted as Welder Gr.I before his

superannuation and thus all service benefits that were paid to Sri

Gopalakrishnan ought to have been paid to him also.

10. It is pointed out by Sri Gopakumar, learned counsel for the

employee, that the only prayer in the claim petition was that the

benefits payable to him be computed in terms of the order of

reinstatement passed in his favour and he did not ask for anything

more. Learned counsel invites our attention to Ext.P3 judgment of

this Court in which it was made explicit that the employee should be

given all service benefits treating him as though he had been in

continuous service from the date of expulsion till the date of

reinstatement, except the bar of one increment with cumulative effect.

W.A.802 & 806 of 2010
6

We do not propose to deal with this issue at this stage in view of the

order that we propose to pass.

11. We are quite aware of the predicament and heartburn of

the employee who is before us. As has been noticed already, he

superannuated about nine years back. He had to remain out of

service for quite a number of years before he was reinstated in

service. It is true that he had been paid sec.17B wages. But learned

counsel submits that the scar that is left behind by the treatment

meted out to him by his former employer still remains unhealed.

The impugned order passed by the Labour Court reveals that the

appellant was set ex parte and that the claim made by the former

employee was allowed in its entirety only because the application was

not contested by the appellant. This flaw in the impugned order has to

be corrected. But any opportunity that is to be given to the appellant

will entail the necessary consequences. We are satisfied that the

appellant can be given an opportunity to salvage the situation to the

extent possible, without causing any further heartburn to the

employee concerned.

12. Thus, having regard to the entire facts and circumstances,

particularly the fact that Ext.P5 order had been passed by the Labour

Court without a proper adjudication of the issue, persuades us to

direct the Labour Court to decide the question of jurisdictional

W.A.802 & 806 of 2010
7

competence to pass orders on Ext.P4 application filed by the employee

under sec.33C(2)of the Act. We have kept in view the decision of the

Apex Court in Krishnan’s case (supra) also.

13. Therefore Ext.P5 order is set aside on the following terms:

a) The appellant shall pay a sum of Rs.25,000/- as cost to

respondent No.2 within one week from today. The cost

shall be paid by way of a demand draft drawn in favour of

respondent No.2 and the same shall be handed over to Sri

Gopakumar, learned counsel who appears for him.

b) The appellant shall deposit 75% of the amount awarded

in Ext.P5 order before the Labour Court within six weeks

from today.

The Labour Court shall dispose of Ext.P4 application strictly on its

merit and in accordance with law, as expeditiously as possible, at any

rate, within two months from the date of receipt of a copy of this

judgment. Needless to mention, the Labour Court shall afford

sufficient opportunity, not only to the appellant, but to respondent

No.2 also, to adduce further evidence in support of their contentions.

A.K. BASHEER, JUDGE

P.Q. BARKATH ALI, JUDGE

W.A.802 & 806 of 2010
8

mt/-