High Court Jharkhand High Court

Deolal Hazam vs M/S Mahalakshmi Fibers And Ind on 6 July, 2011

Jharkhand High Court
Deolal Hazam vs M/S Mahalakshmi Fibers And Ind on 6 July, 2011


IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 441 of 2010
   
Deolal Hazam … … Appellant 
Versus
M/s. Mahalakshmi Fibers and Industries Ltd…. … Respondent
­­­­­­­
CORAM:  HON’BLE THE ACTING CHIEF JUSTICE 
   HON’BLE MR. JUSTICE P. P. BHATT
­­­­­­
For the Appellant : Mr. Prabhat Kumar Sinha, Advocate
For the Respondents : 

­­­­­­
Order No. 06 th
 Dated 6    July, 2011
   

By Court Heard learned counsel for the Appellant.

2. Learned   counsel   for   the   appellant   submitted   that   learned 
Single Judge committed serious error of law by denying 50% of back 
wages   which  has   been   awarded  to   the   petitioner/appellant  by   the 
Labour   Court.   Learned   counsel   for   the   appellant   relied   upon   a 
judgment of Hon’ble Supreme Court reported in 2002(2) SCC 244 in 
support of his contention.

3. After   going   through   the   facts   of   the   case,   we   are   of   the 
considered opinion that the award of 100% back wages in the facts 
and   circumstances   is   not   the   rule   but   the   award   of   back   wages 
depends on the facts of each case. Here in this case learned Single 
Judge has considered the fact that the appellant did not do the work 
for a very long period of more than a decade. However, contention of 
the appellant may be that he was prevented by the employer himself 
in doing the job in spite of his best efforts. 

4. We   are   not   inclined   to   interfere   with   the   order   as   has   been 
passed by the learned Single Judge after considering the judgment of 
the Hon’ble Supreme Court. The L.P.A. is dismissed accordingly.  

(Prakash Tatia, A.C.J.)

                                                                             (P. P. Bhatt, J) 
Raman/Birendra