Bombay High Court High Court

Smt. Lata W vs The Employees Of M/S on 10 November, 2008

Bombay High Court
Smt. Lata W vs The Employees Of M/S on 10 November, 2008
Bench: A. B. Chaudhari
                                                   1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH AT NAGPUR




                                                                                               
                             WRIT PETITION NO. 3363/1995




                                                                       
          Ramchandra Sitaram Kale
          (Deceased)




                                                                      
    1.    Smt. Lata wd/o Ramchandra Kale,
          aged 52 years, Occ. Service.

    2.    Sharaddha d/o Ramchandra Kale,




                                                        
          Aged 13 years, through her mother
          natural guardina.           
          Both r/o Flat No. 302, Ratna Deep
          Complex, Nalsaheb Chowk,
                                     
          Hansapur, Nagpur.
                                                                          .....PETITIONERS
                                ...V E R S U S...
            


          The Maharashtra State Road
          Transport Corporation through
         



          its Works Manager, Central Workshop,
          MIDC, Hingana Road, Nagpur.
                                                                          .....RESPONDENT





    -------------------------------------------------------------------------------------------------
    Mr. A. H. Jamal, Advocate for the petitioners.
    Mr. V. G. Wankhede, Advocate for the respondent.
    -------------------------------------------------------------------------------------------------





    CORAM:- A. B. CHAUDHARI, J.

    Date of Reserving the Judgment :- 22nd OCTOBER, 2008
    Date of Pronouncing the Judgment:- 10th NOVEMBER, 2008




                                                                       ::: Downloaded on - 09/06/2013 14:02:55 :::
                                         2

    JUDGMENT

1. By the present petition, there is a challenge to the

judgment and order made by the Industrial Court on 22.08.1995 in

Revision ULP No. 6/1992 confirming the judgment and order made by

the Labour Court, Nagpur in Complaint ULP No. 761/1988 decided on

18.12.1991 refusing the award of backwages to the petitioner.

2. Mr. Jamal, learned counsel for the petitioner, made the

following submissions. The petitioner was sanctioned special leave

with pay from 12.06.1986 to 01.10.1986 by the respondent-employer

and he also received the sickness benefits for the period of illness as is

clear from an order made by Works Manager, S. T. Central Workshop,

Nagpur on 18.10.1986 (Annexure ‘M’ with this petition). The

chargesheet was given to him on 13.03.1986 and thereafter a show

cause notice was given to him on 22.06.1986. Finally, the respondent-

employer issued dismissal order pursuance to the said show cause

notice on 09.03.1987. According to the learned counsel for the

::: Downloaded on – 09/06/2013 14:02:55 :::
3

petitioner, since the petitioner was on duly sanctioned leave and had

received the sickness benefits for the said illness in accordance with

the provisions of section 73(1) and (2) of the Employees’ State

Insurance Act, 1948 neither any chargesheet could have been issued to

him nor any show cause notice nor dismissal order could have been

issued as provisions of Section 73 of the Employees’ State Insurance

Act, have been held to be mandatory and the chargesheet, notice and

dismissal order become void.

3. Continuing his arguments, Mr. Jamal argued that since

the dismissal order of the petitioner itself is rendered void, the

petitioner could not have been deprived of the backwages for the

period from 09.03.1987 till 15.03.1990 as has been done by the

Labour Court as well as the Industrial Court. The learned counsel

places reliance on the decision of the Hon’ble Supreme Court in

M/s. Hindustan Tin Works Pvt. Ltd. ..vs.. The Employees of M/s.

Hindustan Tin Works Pvt. Ltd. and others; 1978 LAB. I. C. 1667 for

claiming full back wages and another decision of the Supreme Court in

::: Downloaded on – 09/06/2013 14:02:55 :::
4

the case of Buckingham & Carnatic Co. ..vs.. Venkatayya; 1963 (2)

Labour Law Journal (S.C.) 638.

4. Per contra, Mr. Wankhede, learned counsel for the

respondent-employer, vehemently opposed the writ petition and

argued that the Labour Court had framed a preliminary issue as to

whether the enquiry held against the petitioner-employee was fair,

proper and legal and by order dated 16.12.1989 that preliminary issue

was answered against the respondent-employer only on the ground

that the show cause notice dated 22.06.1986 (document no. 6) was

issued during the period of special leave already granted i.e. from

12.06.1986 till 18.01.1986 and therefore the Labour Court found it to

be in violation of Section 73 (2) of the Employees’ State Insurance Act,

1948. He, however, contended that the said order dated 16.12.1989

itself allowed the respondent employer to prove the misconduct by

adducing evidence in the Court. Mr. Wankhede, then continuing

his argument, submitted that accordingly the respondent-

employer adduced evidence before the Labour Court and proved

::: Downloaded on – 09/06/2013 14:02:55 :::
5

misconduct of the petitioner-employee even for the period prior to

12.06.1986 regarding continuous habitual absence of the petitioner

from duty unauthorisedly and also for no good reason and the

misconduct committed by the petitioner even during the period prior

to his special leave was duly proved as has been found concurrently by

both the Courts below and that being so, it cannot be said that the

action taken by the respondent was illegal. He then pointed out that

since the punishment was found to be disproportionate, the Courts

below found that the denial of backwages would be enough

punishment rather than dismissing the petitioner from service and this

has been accepted by respondent-MSRTC and accordingly, the

petitioner was reinstated in service. He, therefore, prayed that the

petition deserves to be dismissed with costs.

5. I have heard learned counsel for the rival parties at

length and also gone through the entire record as well as the

impugned judgments and orders. It will be appropriate to reproduce

the provisions of Section 73 of the Employees’ State Insurance Act,

::: Downloaded on – 09/06/2013 14:02:55 :::
6

1948 which is as under:-

“73. Employer not to dismiss or punish
employee during the period of sickness, etc.- (1) No

employer shall dismiss, discharge, or reduce or
otherwise punish an employee during the period the

employee is in receipt of sickness benefit or maternity
benefit, nor shall he, except as provided under the
regulations, dismiss, discharge or reduce or otherwise

punish an employee during the period he is in receipt of

disablement benefit for temporary disablement or is
under medical treatment for sickness or is absent from

work as a result of illness duly certified in accordance
with the regulations to arise out of the pregnancy or
confinement rendering the employee unfit for work.

(2) No notice of dismissal or discharge or reduction
given to an employee during the period specified in

Sub-sec. (1) shall be valid or operative.”

While interpreting section 73(1) and (2) of the

Employees State Insurance Act, in the case of Buckingham & Carnatic

Co. cited supra, the Hon’ble Supreme Court of India observed as

under:-

::: Downloaded on – 09/06/2013 14:02:55 :::
7

“Even so, what is the effect of S.73 (1)? In considering

this question, it would be useful to take into account the
provisions of Sub-sec. (2). This sub-section provides that

no notice given to an employee during the period specified
in Sub-sec. (1) shall be valid or operative. Thus, it is

clear that the giving of the notice during the specified
period makes it invalid, and it is remarkable that the
notice is not in regard to dismissal, discharge or

reduction in respect of sickness alone, but it includes all

such notices issued, whatever may be the misconduct
justifying them. Thus, there can be no doubt that the

punitive action which is prohibited by S. 73(1) is not
confined to punitive action proceeding on the basis of
absence owing to sickness; it is punitive action proceeding

on the basis of all kinds of misconduct which justifies the

imposition of the penalty in question. What S. 73(1)
prohibits is such punitive action and it limits the extent of

the said prohibition to the period during which the
employee is ill….”

Reading of the above interpretation by the Hon’ble

Supreme Court clearly shows that the punitive action proceedings on

the basis of absence owing to only sickness is not prohibited by Section

73 (1) of the Act but in respect of all kinds of misconduct, such

::: Downloaded on – 09/06/2013 14:02:55 :::
8

action is prohibited during the entire period of illness. Now, coming

to the analysis of Section 73, it would be advantageous to quote the

following extract from the very same judgment.

“We are free to confess that the clause is not very happily
worded, but it seems to us that the plain object of the

clause is to put a sort of a moratorium against all
punitive section during the pendency of employee’s illness.

If the employee is ill and if it appears that he has received

sickness benefit for such illness, during that period of
illness no punitive action can be taken against him. That

appears to us to be the effect of that part of S. 73(1) with
which we are concerned in the present appeal. It that be
so, it is difficult to invoke S. 73 against the appellant,

because the termination of Venkatayya’s services has not

taken place during the period of his illness for which he
received sickness benefit.”

6. Reading of Section 73 (2), to my mind, shows that even if a

notice of dismissal or discharge or reduction is given to an employee

during the period of illness specified in sub section (1), the same shall

not be valid or operative. According to me, in a case where such

::: Downloaded on – 09/06/2013 14:02:55 :::
9

notice is given during the said period of illness, the same shall remain

in abeyance because the same is not valid nor the same can be made

operative during that period. It does not mean that such a notice

cannot become operative or valid after the period of illness, as

specified in sub section (1), is over. In the instant case, the sanctioned

period of illness contemplated by sub Section (1) of Section 73 is from

12.06.1986 till 01.10.1986 and the show cause notice came to be

issued on 22.06.1986 i.e. during the said period of illness. The show

cause notice therefore, could not become operative nor could be said

to be valid during the period from 12.06.1986 till 01.10.1986. But

then it is noteworthy that in case of petitioner, this show cause notice

was neither made operative nor valid during the said period of illness

specified by sub Section (1) and the action to terminate services of the

petitioner by dismissal order took place as late as on 19.03.1987 i.e.

after the specified period. The submission made by the learned counsel

for the petitioner that since the show cause notice was issued during

the period of illness, the entire chargesheet as well as enquiry and the

dismissal order must fall to the ground, does not impress me and in

::: Downloaded on – 09/06/2013 14:02:55 :::
10

view of the above factual situation, I am inclined to reject the said

submission. It is nobody’s case that said show cause notice dated

22.06.1986 was made valid and operative during the said period of

illness i.e. from 12.06.1986 to 01.10.1986. In that view of the matter,

it is not possible to agree with the submission made by Mr. Jamal,

learned counsel for the petitioner. Consequently, I hold that dismissal

order of the petitioner dated 19.03.1987 cannot be said to be void.

7. It is an admitted fact that the misconduct was duly proved

before the Labour Court pursuant to the liberty granted by the Labour

Court to do so and the respondent-employer examined his witness to

prove the misconduct. The Labour Court as well as the Industrial

Court, both have recorded a concurrent findings of facts that the

respondent-employer has proved the misconduct before the Labour

Court, upon evidence against the petitioner and that the petitioner is

guilty of the said acts of misconduct. I have gone through those

findings of facts and I find that they are in consonance with the

evidence on record and there is no need to interfere with those

::: Downloaded on – 09/06/2013 14:02:55 :::
11

findings of facts. I therefore, confirm the above findings of facts of

Labour Court and Industrial Court. That apart, the respondent-

employer filed and proved a statement of absence and attendance of

the petitioner at Annexure “B” of the petition. Perusal of the same

clearly shows that the petitioner remained absent on 114 days out of

365 days in a year. I have seen the reasons for his absence and I am

fully convinced that the petitioner indulged in habitual absence and

the reasons furnished by him on many occasions appear to be bogus.

If the petitioner could remain on leave/unauthoried absence of 114

days out of 365 days in a year, one can understand what kind of duty

he must have performed. The petitioner, for all the above reasons

therefore, is not entitled to any relief muchless claim for backwages

made before me. There is no substance in this writ petition. The same

will have to be dismissed and hence the writ petition is dismissed. No

order as to costs.

JUDGE

kahale

::: Downloaded on – 09/06/2013 14:02:55 :::