High Court Punjab-Haryana High Court

Muncipal Corporation Faridabad … vs Parsu Son Of Sh. Nathu Ram And … on 7 September, 2009

Punjab-Haryana High Court
Muncipal Corporation Faridabad … vs Parsu Son Of Sh. Nathu Ram And … on 7 September, 2009
CWP No.17045 of 2008 and
CWP No. 17086 of 2008


IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                  CWP No.17045 of 2008
                             Date of decision September 7, 2009

Muncipal Corporation Faridabad through its Commissioner.


                                                 .......   Petitioners
                             Versus

Parsu son of Sh. Nathu Ram and another.


                                                 ........ Respondents

                       `          CWP No.17086 of 2008
                             Date of decision September 7, 2009

Muncipal Corporation Faridabad through its Commissioner.


                                                 .......   Petitioners
                             Versus

Jagdish son of Sh. Nathu Ram and others.

                                                 ........ Respondents



CORAM:           HON'BLE MR. JUSTICE K. KANNAN

Present:-        Mr. Arvind Rajotiai, Advocate
                 for petitioner.

                 Ms. Abha Rathore, Advocate
                 for respondent Nos.1 and 2.
                       ****

1. Whether reporters of local newspapers may be
allowed to see the judgment ? No

2. To be referred to the reporters or not? No

3. Whether the judgment should be reported in the
digest? No

****

1. Both the writ petitions address the same issue and

they are disposed of by a common order.

CWP No.17045 of 2008 and
CWP No. 17086 of 2008

2. The order in challenge is one of direction to the

respondent to pay the wages as per the pay scale granted to the workman

from the date of issuance of appointment letter. The objection from the

Management against that order was on the basis that all these workmen

were employed at a time when the regular employees had gone on strike

and when they found that the regular employees were not returning to

service, employment had been given to them on regular basis. It is

admitted even by the counsel for the petitioner that in the order of

appointment of the workmen on regular basis, it was not subject to any

condition that if the batch of employees who had stuck work and who had

not resumed were to resumé duty, their services would be terminated.

3. The contention of the learned counsel for the

petitioners is also that the workman could not have claimed any relief under

Section 33 (c)(2) of the Industrial Disputes Act, 1947. If there was any

condition regarding the engagement, it was only stated that the workmen

were put on probation and that their services were liable to be terminated

at any time without any notice. It is nobody’s case that the workman was

being terminated by operation of the above clause. On the hand, the

Management only wanted to contend that by virtue of the settlement

entered into with the previous batch of workmen, they had to give

employment to them and therefore the services of all the workmen who had

subsequently been employed were not necessary. They were being paid

only daily wages. So long as the workmen had not been terminated in any

manner that is lawfully provided under the provisions of the Industrial

Disputes Act, 1947, the workman were entitled to treat themselves as in

service and claim the wages as provided in the order of appointment.

4. Learned counsel appearing for the petitioner also

contends that the workman can have no remedy before the Labour Court
CWP No.17045 of 2008 and
CWP No. 17086 of 2008

under Section 33 (c)(2). In my view, such objection is not tenable since I

have already pointed out that there is no order terminating the services of

the workmen. The order passed in the circumstances was perfectly

justified.

5. Learned counsel for the petitioner states that in a

similar batch of cases the Hon’ble Supreme Court had granted stay. As

regards this particular order which is impugned, admittedly there is no

proceeding before the Hon’ble Supreme Court and the powers of this Court

cannot be fettered by any interim order passed by the Hon’ble Supreme

Court.

6. The writ petitions are therefore, dismissed

confirming the order already passed by the Labour Court.

(K. KANNAN)
JUDGE
September 7, 2009
archana