* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 5th August, 2011.
+ W.P.(C) 1476/2008, CM No.10897/2010 (of the petitioner for
modification) & CM No.10898/2010 (of the petitioner u/S 340
Cr.P.C.)
% RANUTROL INDUSTRIES TLD. ..... Petitioner
Through: Mr. Gulshan Chawla, Adv.
Versus
BAHADUR SINGH & ANR. ..... Respondents
Through: None.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may Not necessary
be allowed to see the judgment?
2. To be referred to the reporter or not? Not necessary
3. Whether the judgment should be reported Not necessary
in the Digest?
RAJIV SAHAI ENDLAW, J.
1. The report of the notice of CM Nos.10897-98/2010 issued to the
respondent no.1 workman is still awaited.
2. The writ petition has been filed impugning the award dated 14 th
W.P.(C) No.1476/2008 Page 1 of 5
February, 2005 of the Industrial Adjudicator holding the petitioner employer
to have illegally and unjustifiably terminated the services of the respondent
no.1 workman and directing the petitioner employer to reinstate the
respondent no.1 workman with full back wages and continuity of service.
3. Notice of the petition was issued and vide order dated 24 th February,
2008, subject to the petitioner employer depositing the entire awarded
amount in this Court, the operation of the award was stayed. The counsel
for the petitioner employer states that in pursuance to the said order a sum of
`1,30,000/- was deposited in the Court.
4. The respondent no.1 workman applied under Section 17B. On 17th
July, 2009 the petitioner employer offered to reinstate the respondent no.1
workman without prejudice to the rights and contentions in the writ petition.
However vide order dated 27th January, 2010 the petitioner employer was
directed to make payment under Section 17B. The writ petition was directed
to be listed in due course.
5. The matter was thereafter listed on 3rd June, 2010 when the counsel
W.P.(C) No.1476/2008 Page 2 of 5
for the respondent no.1 workman stated that the order under Section 17B had
not been complied with.
6. The petitioner employer thereafter filed CM Nos.10897-98/2010 for
modification of the order under Section 17B and under Section 340 Cr.P.C.
respectively averring inter alia that the respondent no.1 workman had been
employed with M/s Orient Craft Ltd. since 1st April, 1996 and had falsely
stated before this Court that he was unemployed. The respondent workman
on 16th August, 2010 admitted that he had been so gainfully employed.
Accordingly, notice of the said applications was issued and accepted by the
counsel for the respondent no.1 workman and time sought for filing reply.
7. The respondent no.1 workman thereafter stopped appearing in these
proceedings. Though CM Nos.10897-98/2010 were dismissed in default on
8th February, 2011 but none had appeared for the respondent no.1 workman
also before this Court on that date. The said applications were thereafter
restored on 18th March, 2011 and notice issued as aforesaid.
8. In the circumstances aforesaid, need is not felt to adjourn the matter
W.P.(C) No.1476/2008 Page 3 of 5
any further inasmuch as it is felt that the respondent no.1 workman upon the
falsehood practiced by him being detected, is no longer interested in
contesting these proceedings.
9. Accordingly the order under Section 17B is recalled and the writ
petition has been taken up for hearing.
10. In view of the aforesaid, the award of reinstatement and back wages
with effect from the termination in 1992 also cannot be sustained. The writ
petition is accordingly allowed and the award is set aside/quashed. It is
however directed that the amount of `1,30,000/- deposited by the petitioner
employer together with interest thereon be not released/refunded to the
petitioner employer till 31st January, 2012 to await the application if any of
the respondent no.1 workman for revival of the writ petition.
11. As far as the application being CM No.10898/2010 of the petitioner
employer under Section 340 Cr.P.C. is concerned, since the writ petition has
been allowed, need is not felt to make any order thereon. It is however
clarified that if the respondent no.1 workman applies for revival of the writ
W.P.(C) No.1476/2008 Page 4 of 5
petition, the said application shall also stand revived.
12. The writ petition is disposed of. Costs of litigation were earlier paid
to the respondent no.1 workman.
RAJIV SAHAI ENDLAW
(JUDGE)
AUGUST 05, 2011
bs
W.P.(C) No.1476/2008 Page 5 of 5