IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32949 of 2008(V)
1. JIJIMON.K.T., KOTTANADAN HOUSE,
... Petitioner
Vs
1. THE LABOUR COURT, KOLLAM.
... Respondent
2. THE MANAGER, ACCELERATED FREEZE
For Petitioner :SRI.N.R.CHANDRASEKHARAN
For Respondent :SRI.E.K.NANDAKUMAR
The Hon'ble MR. Justice V.GIRI
Dated :19/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).32949/2008
--------------------
Dated this the 19th day of November, 2008
JUDGMENT
Petitioner, a workman challenges Ext.P27
Preliminary Award passed by the Labour Court, Kollam,
in I.D.39/2007. The question of validity of the domestic
enquiry by the petitioner was considered by the Tribunal
of the Labour Court in the first instance and the Labour
Court has proceeded to hold as follows:-
“In view of the finding on Point Nos.1
and 2 that the domestic enquiry wherein the
Workman was found guilty of the charges
levelled in the Show Cause notice dated
26.2.2003 was legal and proper and the
finding of the Enquiry Officer therein was
supported by the evidence on record the case
is posted for consideration of the other issues
involved.”
2. Obviously, this does not preclude from
consideration, notwithstanding the finding that the
domestic enquiry is not vitiated, whether the
W.P.(C).32949/2008
2
punishment imposed on the petitioner is otherwise
sustainable or whether it is improper or
disproportionate. In other words, Labour Court has
nevertheless jurisdiction to pass appropriate orders
under Section 11A of the I.D.Act.
3. I heard Mr.N.R.Chandrasekharan, learned counsel
for the petitioner and Mr.E.K.Nandakumar for the
Management.
4. I am not inclined to consider the correctness of
Ext.P27 at this stage. If at the final stage, the Labour
Court does not interfere with the punishment imposed
by the Management, and passes an award in that
regard, it would be open to the petitioner to not only
challenge the final award but also the correctness of the
Preliminary Award. An interference by this Court when
proceedings are pending before the Labour Court
should be embarked upon only in extremely rare cases.
5. In the result, writ petition is disposed of reserving
W.P.(C).32949/2008
3
the rights of the petitioner to challenge Ext.P27, if the
need arises, after the final award is passed by the
Labour Court, Kollam, in I.D.39/2007.
V.GIRI,
Judge
mrcs