Rajasthan High Court – Jodhpur
Rsrtc & Anr vs Rajsingh & Anr on 2 February, 2009
S.B.CIVIL WRIT PETITION NO.3955/94 - RSRTC Vs. Raj Singh & Ors. Order dt: 2/2/2009
1/3
S.B.CIVIL WRIT PETITION NO.3955/94
(RSRTC Vs. RAJ SINGH & ORS.)
DATE OF ORDER : 2/2/2009
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.Nitin Ojha, for the petitioner.
Mr.G.J.Gupta, for the respondent.
1. This writ petition is directed against the award of the Industrial
Tribunal dated 11/10/1993, whereby, the Industrial Tribunal quashed
the termination of respondent workman and awarded reinstatement
with 50% backwages.
2. Learned counsel for the RSRTC submitted that the petitioner
was not reinstated nor he has reported back for duty. The petitioner
was appointed as Helperon 21/6/1979 and was served with a charge
sheet containing 20 charges of gross misconduct, misbehaviour and
not maintaining the vehicles assigned to him on 16/10/1980 in which
he was found guilty. The Industrial Tribunal itself in para no.5 has
found that inquiry against the respondent workman was completed in
accordance with the principles of natural justice and he was given full
opportunity to defend himself, yet the punishment was set aside only
S.B.CIVIL WRIT PETITION NO.3955/94 - RSRTC Vs. Raj Singh & Ors. Order dt: 2/2/2009
2/3
on the ground that statements of departmental officers, who appeared
before the Industrial Tribunal were not recorded on oath and,
therefore, not admissible as per Evidence Act.
3. No one appeared for respondent workman despite service and
despite the fact that earlier also this writ was dismissed in default on
2/4/2004 but was restored on the application of petitioner. Therefore,
arguments of learned counsel for RSRTC were heard ex-parte.
4. Having heard learned counsel and having gone through the
impugned award of Industrial Tribunal, this Court is of the opinion
that looking to the nature of misconduct and in view of the fact that
inquiry was completed in accordance with the principles of natural
justice and termination was set aside on technical ground, this Court
is inclined to modify the impugned award of the Industrial Tribunal
and instead of directing reinstatement with back wages, an adhoc
compensation of Rs.10,000/- to the respondent workman is
considered appropriate.
5. In view of the facts and circumstances of the case, this writ
S.B.CIVIL WRIT PETITION NO.3955/94 - RSRTC Vs. Raj Singh & Ors. Order dt: 2/2/2009
3/3
petition is partly allowed and impugned award of Industrial Tribunal
dated 11/10/1993 is modified and instead of reinstatement and 50%
back wages, respondent workman is held entitled to receive adhoc
compensation of Rs.10,000/- from the petitioner Corporation. The
said compensation may be paid by the petitioner Corporation within a
period of five months from today. No order as to costs.
(DR.VINEET KOTHARI), J.
item no.s-2
baweja/-