High Court Rajasthan High Court - Jodhpur

State Of Raj vs Ram Lal & Anr on 5 February, 2009

Rajasthan High Court – Jodhpur
State Of Raj vs Ram Lal & Anr on 5 February, 2009
                                  1

   IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR

                         O R D E R


             S.B.Civil Writ Petition No. 2233/98

                      State of Rajasthan
                              Vs.
                        Ram Lal & Anr.
                             .........

             Date of Order       :       05/02/2009


                         PRESENT
             HON'BLE MR. JUSTICE H.R.PANWAR


Mr. Vimal Kumar Mathur, Addl. Govt. Counsel for the petitioner.
Mr. Narendra Singh Rajpurohit for the respondent-workman.


BY THE COURT

By the instant writ petition under Article 226 of the

Constitution of India, the petitioner has challenged the award

Annex.5 dated 02.11.1996 passed by respondent No.2, Judge,

Industrial Tribunal Cum Labour Court, Udaipur (for short ‘the

Labour Court’ hereinafter) whereby the reference made to the

Labour Court came to be adjudicated and the Labour Court held

that the termination of services of the respondent workman by

the petitioner employer was illegal and therefore, was not valid

and the petitioner was directed to reinstate the respondent

workman in service with continuity of service, payment of unpaid
2

salary and consequential benefits.

I have heard learned counsel for the parties.

It is contended by learned Additional Govt. Counsel

for the petitioner that the respondent Labour Court fell in error in

holding that the respondent workman has completed 240 days in

a calendar year. According to the petitioner, the workman did

not work for 240 days in a Calendar year and therefore, the

award is bad in law.

Learned counsel appearing for the respondent

workman supported the award impugned and contended that the

respondent workman was engaged on the post of Beldar with

effect from 01.01.1981 and continuously worked till his services

came to be terminated on 31.10.1988 and as such he has

continuously worked for 240 days in a calendar year. According

to learned counsel for the respondent workman, the details of

the work undertook by the respondent workman have been

given in the statement of claim and affidavit of the workman and

the petitioner employer failed to produce the muster-roll and

therefore, adverse inference is required to be drawn against the

petitioner employer. Learned counsel for the respondent

workman has also relied on a decision of Hon’ble Supreme Court

in M.P. Electricity Board and Ors. Vs. Maiku Prasad, AIR 2009 SC

240.

I have given my thoughtful consideration to the rival
3

submissions made by learned counsel for the parties.

From the perusal of the award, it appears that the

respondent workman came with a case that he was engaged as

Beldar on 01.01.1981. As against the contention of the

workman, the petitioner employer came with a case that the

workman was engaged on 13.11.1982 as daily rated worker on

muster-roll. Before the Labour Court, the petitioner employer

filed certain muster-rolls but failed to submit the muster-rolls for

the entire period for which the respondent workman claimed to

have worked. According to the respondent workman, he worked

from 01.01.1981 to 31.10.1988 which is indicative from the fact

that the petitioner employer has filed various muster-rolls for the

years 1982, 1983, 1984, 1985, 1986, 1987. This clearly goes to

show that the respondent workman had worked for all those

years and muster-rolls which were filed by the petitioner

employer were only for few months and the petitioner employer

has not filed all the muster-rolls for the period for which the

respondent workman worked and in the circumstances,

therefore, it was proper to draw an adverse inference for not

filing the muster-rolls. Relying on the evidence produced by the

respondent workman, the Labour Court held that the respondent

workman has completed 240 days in a calendar year and his

services have been terminated without complying with the

provisions of Section 25F of the Industrial Disputes Act, 1947. In
4

my view, the finding of fact arrived at by the learned Labour

Court calls for no interference. However, in the facts and

circumstances of the case, in my view, while maintaining the

order of reinstatement with continuity of service, the order

directing to pay the balance amount of salary and consequential

benefits deserves to be modified to the extent that the

respondent workman is entitled for 50% back wages from the

date of reference.

Consequently, while maintaining the award impugned

to the extent of directing reinstatement of the workman with

continuity of service, the order impugned is modified to the

extent that the respondent workman is entitled for 50% back

wages from the date of reference.

With this modification, the writ petition is disposed

of. Stay petition also stands disposed of.

(H.R.PANWAR), J.

rp