High Court Punjab-Haryana High Court

The Sonepat Coop. Sugar Mills … vs Rajesh And Another on 16 November, 2009

Punjab-Haryana High Court
The Sonepat Coop. Sugar Mills … vs Rajesh And Another on 16 November, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                              Civil Writ Petition No.2999 of 2003
                              Date of decision:16.11.2009


The Sonepat Coop. Sugar Mills Limited, Sonepat through its managing
Director.                                             ... Petitioner

                              Versus

Rajesh and another                                     ...Respondents

Present:    Mr. Pawan Kumar Mutneja, Advocate, for the petitioner.

            Mr. Sudhir Aggarwal, Advocate, for the respondent.
                             ----

II.   COCP No.348 of 2006 in CWP No.2999 of 2003.


Rajesh                                                 ...Petitioner
                              Versus


Prithi Singh Bishnoi, Managing Director, the Sonepat Cooperative Sugar
Mill Limited, Sonepat.                                ...Respondent

Present:    Mr. Sudhir Aggarwal, Advocate, for the petitioner.

            Mr. Pawan Kumar Mutneja, Advocate, for the respondent.
                            ----

CORAM: HON'BLE MR. JUSTICE K. KANNAN
                              ----

1.    Whether reporters of local papers may be allowed to see the
      judgment ?
2.    To be referred to the reporters or not ?
3.    Whether the judgment should be reported in the digest ?
                                ----

K.Kannan, J. (Oral)

I. Civil Writ Petition No.2999 of 2003

1. The award under challenge is a direction for reinstatement

with back wages. The contention of the workman was that he had been
Civil Writ Petition No.2999 of 2003 -2-

working as a computer assistant on daily basis from 01.12.1998 to

15.09.1999. He adduced evidence to the effect that a person junior to

him namely, Narender was retained even after he was terminated from

service. It was also his contention that the computer works for the whole

year and the work was available at the establishment where the workman

was working.

2. The management contended that the workman had worked

only for 123 days and he did not produce attendance register for some

months. It was elicited in cross-examination of MW-1 that the original

record from January to May, 1999 was available with the management

but was not produced. It was also elicited in the cross-examination of

MW-1 that the computer works for the whole year and it was sought to

be explained by the management that the work was done on contract

basis but the so-called contract was not produced before the Labour

Court, although he stated that he had brought all the records of contract

before Court. The Labour Court, under such circumstances, drew an

adverse inference for the non-production of the record which admittedly

the management possessed and found that the contention of the workman

that he had continuously worked for 240 days, stood established and

granted the relief as prayed for.

3. The learned counsel Shri Mutneja appearing for the

management states that the burden of proof was always on the workman

to establish that he had 240 days of continuous service and the onus will

not be discharged on a mere statement in evidence by the workman.

According to him, the workman would have availed of leave during the
Civil Writ Petition No.2999 of 2003 -3-

period which would have enabled him to secure some documentary

evidence or he ought to at least produced wage slips during the relevant

period when he was claiming that he was working.

4. The learned counsel refers to a decision of the Hon’ble

Supreme Court in Range Forest Officer Versus S.T.Hadimani-(2002) 3

Supreme Court Cases 25, and states that the said decision was a clear

authority for the proposition that the burden of proof could not be said to

have been effectively discharged by mere assertion before the Labour

Court by the workman that he had worked for 240 days. The issue that

the burden of proof was on the workman to prove that he had worked for

240 days of continuous service cannot be doubted at all and the said

decision cannot be extended beyond stating what was clearly a

fundamental principle of law. How this burden is discharged is

invariably a matter of adjudication. In this case, the workman has

asserted that he had worked for 240 days and did not merely stop there.

He elicited through evidence of the management that it had the

documents in its custody from January to June, 1999. The cause for non-

production of the records, was not explained. There was also evidence to

the effect that the work on computers was a continuous one and it was

available right through the year. The Court drew an inference which was

adverse to the management from the available evidence and in my view,

it was perfectly justified. It will be futile to contend that the Hon’ble

Supreme Court’s judgment must be applied in every situation to look for

proof without regard to what was admitted in evidence by

the management. The inference which was drawn by the Labour Court,
Civil Writ Petition No.2999 of 2003 -4-

under the circumstances, was not adverse to the law laid down by the

Hon’ble Supreme Court. Therefore, I reject the contention of the learned

counsel that the workman had not worked for 240 days and that no

adverse inference could be drawn as made by the Labour Court.

5 The relief granted by the Labour Court was justified and the

writ petition is dismissed. No costs.

II. COCP No.348 of 2006 in CWP No.2999 of 2003

6 COCP No.348 of 2006 is an application for contempt of the

order dated 24.04.2003 made in Civil Writ Petition No.2999 of 2003

which directed the management to reinstate the workman and that if the

petitioner (management) failed to reinstate the workman before the next

date, it would forfeit the right to be heard on the merits of the case. The

reinstatement was reported to have been made on 11.06.2003. The

explanation given by the management for the delay was that at the end of

the season, like all other workmen, he (workman) had also been

discharged. The explanation given by the management is accepted and

the contempt petition is dismissed.




                                                         (K.KANNAN)
16.11.2009                                                  JUDGE
sanjeev