High Court Punjab-Haryana High Court

Anil Kumar vs Haryana Urban Development … on 2 December, 2009

Punjab-Haryana High Court
Anil Kumar vs Haryana Urban Development … on 2 December, 2009
LPA No. 534 of 2009                                                    1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                         LPA No. 534 of 2009 (O&M)
                         Date of decision: December 2, 2009


Anil Kumar                                              ...Appellant
                         Versus

Haryana Urban Development Authority and another         ...Respondents


CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
        HON'BLE MR. JUSTICE GURDEV SINGH


Present:     Mr. A.K. Goyat, Advocate, for the appellant.

             Mr. Baldev Singh, Advocate, for
             respondent No.1.


ORDER

1. This appeal has been preferred against the order of learned

Single Judge, setting aside the award of the Labour Court reinstating the

appellant with full backwages and instead directing to pay compensation of

Rs. 20,000/- to the appellant.

2. The appellant was employed on daily wage basis from 1.6.1995

to 31.7.1996, after which his services were discontinued. He raised

industrial dispute, alleging violation of Section 25-F of the Industrial

Disputes Act, 1947 (hereinafter referred to as the Act), which was referred

to the Labour Court for adjudication.

3. The Labour Court held that since there was violation of Section

25-F of the Act, the workman was entitled to reinstatement with backwages.

The respondent–management filed writ petition in this Court which has
LPA No. 534 of 2009 2

been allowed by learned Single Judge, relying on Division Bench of this

Court in State of Haryana versus Ishwar Singh and another 2008 (3) S.C.T.

788.

4. We have heard learned counsel for the parties.

5. Learned counsel for the appellant submits that the workman

was entitled to reinstatement with backwages, as rightly held by the Labour

Court. He placed reliance on judgments of Hon’ble Supreme Court in

Vikramaditya Pandey v. Industrial Tribunal and another AIR 2001 Supreme

Court 672, Manager, R.B.I., Bangalore versus S.Mani and others A.I.R.

2005 Supreme Court 2179, State of Punjab & Ors versus Des Bandhu 2007

(9) S.C. C. 39 and Div. Manager, New India Assurance Co. Ltd. versus A.

Sankaralingam 2008 (10) S.C.C. 698 and judgment of this Court in CWP

6673 of 2006 (Range Forest Officer, Rewari and another versus Sh.

Ram Chander and another) decided on 2.9.2009.

6. On the other hand, learned counsel for the respondent-

management relied on judgments of Hon’ble Supreme Court in Telecom

District Manager and other versus Keshab Deb 2008 (8) S.C.C. 402 and

Haryana Urban Development Authority v. Om Pal AIR 2008 Supreme Court

475 and judgment of this Court in Ishwar Singh (supra).

7. Admittedly, appointment of the appellant was on daily wage

basis on a public post and his services were discontinued in terms of

contract of employment. Period of his service was about one year. In such

circumstances, it could not be held that the workman was entitled to

reinstatement as held by this Court in Ishwar Singh (supra), following

judgments of Hon’ble Supreme Court in Mahboob Deepak v. Nagar

Panchayat, Gajraula, 2008 SCC 575 (para 5). At best the workman could
LPA No. 534 of 2009 3

get compensation. Learned Single Judge has accordingly awarded

compensation, as aforesaid.

9. Learned counsel for the appellant has not been able to

distinguish the judgment relied upon by learned Single Judge. Judgments

relied upon by the appellant are distinguishable as therein effect of

judgment of Hon’ble Supreme Court in The Secretary, State of Karnataka V.

Uma Devi 2006 (4) SCC 1 has not been considered, except in Range Forest

Officer (supra) which is a judgment of learned Single Judge. The said

judgment is contrary to law laid down in Ishwar Singh (supra) which is a

judgment by a Division Bench. Judgments relied upon by learned counsel

for the respondent support the view taken in the impugned judgment. We,

thus, do not find any ground to interfere with the view taken by learned

Single Judge.

10. The appeal is dismissed.



                                       (ADARSH KUMAR GOEL)
                                                JUDGE



December 2, 2009                         (GURDEV SINGH )
prem                                           JUDGE