High Court Kerala High Court

The Manager vs The President on 10 September, 2009

Kerala High Court
The Manager vs The President on 10 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1185 of 2005(N)


1. THE MANAGER, LAHAI ESTATE,
                      ...  Petitioner

                        Vs



1. THE PRESIDENT, RANNI PLANTATIONS
                       ...       Respondent

2. LABOUR COURT, KOLLAM.

                For Petitioner  :SRI.ANTONY DOMINIC

                For Respondent  :SRI.KRB.KAIMAL (SR.)

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :10/09/2009

 O R D E R
                   P.R. RAMACHANDRA MENON J.                (C.R.)
                    ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P.(C) No. 1185 of 2005
                    ~~~~~~~~~~~~~~~~~~~~~~~
            Dated, this the 10th day of September, 2009

                              JUDGMENT

Ext. P1 Award passed by the Labour Court, Kollam ordering

reinstatement of the additional 3rd respondent in service of the

petitioner/Management with back wages is the issue involved in this

Writ Petition.

2. The sequence of events is as as follows: The additional 3rd

respondent (hereinafter referred as ‘Worker’) was a rubber tapper

engaged by the Management in their estate. According to the

Management, she committed theft of 2 Kgs of dried latex and 200 gms

of freshly collected rubber from the estate; which was recovered from

her residence, pursuant to the search conducted at 4.30 PM on

20.6.1990, when the room was checked by the Field Officer in the

presence of Assistant Manager and Assistant Field Officer, leading to

the disciplinary proceedings, issuing charge sheet and conducting

enquiry in this regard. The misconduct on the part of the worker also

led to a criminal case filed before the concerned Magistrate’s Court.

Pursuant to the enquiry, the delinquent employee was found as guilty

on proving the charges levelled against her and she was dismissed

from service w.e.f. 17.8.90.

WP (C) No. 1185 of 2005
: 2 :

3. Subsequently, as per judgment dated 15.6.1992 in CC 329 of

1990, the Judicial Magistrate of First Class, Ranni acquitted the

accused (Worker) under Section 248 (1) of the Cr.P.C., holding that

the prosecution had failed to prove the case. The Worker represented

through the Union had raised an industrial dispute, which was referred

to be adjudicated by the second respondent/Labour Court, pursuant to

which, it was numbered as ID 84 of 1994, to decide the matter as to

whether the dismissal of Smt. Janamma (concerned worker) was

justifiable.

4. On completion of the pleadings from both the sides, evidence

was let in by the Management availing the very first opportunity to have

their action justified; particularly since the ‘enquiry file’ was not

produced before the Labour Court. Two witnesses were examined from

the part of the Management as MWs1 and 2, while the Worker herself

got examined as WW1 and produced a certified copy of judgment of the

concerned Magistrate’s Court acquitting her, as Ext. W1. The second

respondent, on conclusion of the evidence observed that, the evidence

let in before the Labour Court was much less, when compared to the

evidence let in before the Criminal Court and accordingly, it was held

that the charges levelled against the delinquent employee were not

proved. The punishment of dismissal were interfered with and the

WP (C) No. 1185 of 2005
: 3 :

Worker was directed to be reinstated with back wages and all other

attendant benefits w.e.f. 3.11.93, which in turn is subjected to challenge

from the part of the Management.

5. The learned counsel appearing for the Management submits

that, there is absolutely no discussion of the evidence adduced before

the second respondent/Labour Court, while passing Ext.P1 Award. The

learned counsel also referred to the depositions of witnesses

concerned (produced as Exts.P5 to P7) and placed reliance on the

admission made from the part of the Worker, when examined as WW1,

conceding that the incriminating materials forming subject matter of the

alleged theft were recovered from her premises, though according to

her, it was not brought in by her. The learned counsel further referred to

’17’ other specific instances of imposing various punishments upon the

Worker, as narrated in paragraph 2 of the Writ Petition pointing out that,

all such instances were after conducting proper domestic enquiry. It is

also brought to the notice of this Court that, in view of a similar

misconduct, involving theft of scrap rubber from the estate on 26.11.77,

she had been dismissed from the service and subsequently, taking a

lenient view, was reinstated on 22.7.79. It is also brought to light that,

the concerned Worker was suspended from the service on several

occasions as a measure of punishment, as provided under the standing

WP (C) No. 1185 of 2005
: 4 :

orders, and that she was ‘warned’ about 9 times. The above specific

instances of insinuation have not been rebutted neither from the part of

the first respondent Union nor from the part of the additional 3rd

respondent/Worker herself and as such, it is to be presumed that the

averments raised by the Management in this regard are quite correct

and sustainable, particularly, in view of the fact that the unrebutted

pleadings are liable to be treated as admissions.

6. The learned counsel appearing for the additional third

respondent/Worker submits that, she belongs to the lowest strata of the

society; that she is innocent and Ext.P1 Award is not liable to be

interfered under any circumstance. The learned counsel also made

reference to the case put forward by the said Worker that the search

and seizure conducted on 20.6.90 was not proper and that, it was

rather planted at the instance of her neighbour by name ‘Pulickal

Varghese’, with whom the additional 3rd respondent/Worker was in

inimical terms for nearly 22 years. It is also sated that, the residence of

the Worker was left open by her, as it was the usual practice. No proof

is there, as to any complaint filed against the said neighbour ‘Varghese’

at any point of time. The case has been sought to be moulded, placing

some reliance on Ext.P8 verdict passed by the Criminal Court, whereby

the Worker/accused was acquitted, pointing out that the reasoning

WP (C) No. 1185 of 2005
: 5 :

given by the Labour Court referring to the volume of evidence let in

before the Criminal Court leading to the acquittal, is liable to be held as

correct and proper.

7. As noted hereinbefore, there is absolutely no discussion with

regard to the evidence let in by the Management to sustain the

dismissal. The Labour Court simply made a casual reference that, the

circumstances under which MWs1 and 2, who were the Management

witnesses and employees of the Management had let in evidence is

conceivable; however forgetting the fact that there was absolutely no

case for the Worker as to any instance of hostility, mala fides or

victimization on the part of the Management or the Management

witnesses, except the inimical terms with her neigbour ‘Varghese’. It

appears that, the second respondent/Labour Court was carried away by

the alleged ‘volume of evidence’ stated as let in before the Criminal

Court and the quantum of evidence let in before the Labour Court,

stated as much less. In other words, the evidence was being

considered by its ‘volume’ rather than by evaluating the same as a

whole. It is settled law that the evidence is not to be ‘counted’ but to be

‘weighed’, where the Labour Court has gone wrong.

8. Another important aspect to be looked into is that the inference

with the quantum of punishment is possible only as provided under

WP (C) No. 1185 of 2005
: 6 :

Section 11 (A) of the Industrial Disputes Act. The scope of inference

has been explained by the Apex Court on many an occasion and it is

very much discernible from the decision rendered by a Division Bench

of this Court as well, in Cochin Shipyard Ltd. V. Industrial Tribunal

(2006 (2) KLT 825) . Similarly, mere acquittal in a criminal case cannot

constitute the position to hold that, the accused/delinquent is entitled to

be absolved from all the charges in a departmental proceedings, as

held in Suresh Kumar Vs. Travancore Devaswom Board (2005 (3)

KLT 723). Obviously, Ext.P8 judgment passed by the concerned

criminal court is not an ‘honourable acquittal’ and the Worker/delinquent

was acquitted only for the fact that prosecution did not succeed in

proving the offence so as to impose the punishment on the accused. By

virtue of the settled position of law, the Management is very much at

liberty to deal with the misconduct by way of disciplinary proceedings to

arrive at the guilt of the delinquent employee independently, where the

degree of proof is entirely different, as preponderance of probability is

enough and there is no allergy even to ‘hear-say’ evidence as made

clear by the Apex Court in State of Haryana and another Vs. Rattan

Singh (1982 (1) LLJ 46) and Shri. J. D. Jain Vs. The Management of

State Bank of India and anther (1982 (1) LLJ 54). This is more so,

when the antecedents of the delinquent employee are also permissible

WP (C) No. 1185 of 2005
: 7 :

to be looked into, while fixing the quantum of punishment. As such, it

was not at all correct or proper for the Labout Court to have interfered

with the punishment quite mechanically, ordering reinstatement with

back wages.

9. With regard to the question of ‘back wages’, it has been made

clear by the Apex Court on many an occasion including in the decisions

reported in State of Maharashtra Vs. Reshma Remesh Meher (2008

(8) SCC 664) and Kanpur Electricity Supply Co. Ltd. Vs. Shamim

Mirza (2009 (1) SCC 20) that the payment of back wages is not

automatic. It will depend upon the various facts and circumstances,

including the availability of any alternate employment for the Worker

concerned. As per the decision of the Apex Court reported

in Talwara Co.op Credit & Service Society Ltd. Vs. Sushil Kumar

(2008 (9) SCC 486), it has been held that the burden is very much upon

the employee to prove that she/he was not having any employment and

was not having any income in this regard, to sustain payment of back

wages or even a portion of the same. Absolutely no evidence was let in

from the part of the Union or Worker in this regard and this has not

been considered by the Labour Court as well.

10. For the reasons stated hereinbefore, the finding and

reasoning given by the Labour Court cannot be sustained in any

WP (C) No. 1185 of 2005
: 8 :

manner and as such, Ext.P1 Award is set aside and the matter is

remanded to the second respondent/Labour Court for adjudicating the

issue afresh. It is also made clear that, both the sides will be at liberty to

adduce further evidence, if any. The second respondent shall consider

and finalize the matter accordingly, as expeditiously as possible, at any

rate within three months from the date of receipt of a copy of this

judgment. Both the sides shall appear before the second respondent on

15th October, 2009 so as to enable the second respondent to fix the

next date of posting and to proceed with further steps.

The Writ Petition is allowed to the above extent. No cost.

P. R. RAMACHANDRA MENON, JUDGE

kmd