High Court Kerala High Court

V.P.Musthafa vs The Shop & Esmt.Workers Union on 5 February, 2008

Kerala High Court
V.P.Musthafa vs The Shop & Esmt.Workers Union on 5 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 15258 of 1996(N)



1. V.P.MUSTHAFA
                      ...  Petitioner

                        Vs

1. THE SHOP & ESMT.WORKERS UNION
                       ...       Respondent

                For Petitioner  :SRI.U.K.RAMAKRISHNAN

                For Respondent  :SRI.P.R.RAMACHANDRA MENON

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :05/02/2008

 O R D E R
                                  P.N.RAVINDRAN, J.

                    ----------------------------------------

                           O.P.No.15258 OF 1996-N

                           -------------------------------------

        DATED THIS THE 5TH DAY OF FEBRUARY, 2008


                               J U D G M E N T

Exhibit P3 award passed by the Labour Court, Kannur as

early as on 23.11.1995 in I.D.No.45/92 is under challenge in this

original petition.

2. The petitioner, who instituted this Original Petition ,

since deceased, was the proprietor of ‘V.P.Industries’ an

industrial unit engaged in the manufacture and distribution of

curry powder on wholesale basis. On the petitioner’s death, his

legal representatives have been impleaded as supplemental

petitioners 2 to 8 as per order dated 8.12.2006 passed on

I.A.No.15147/06.

3. The issue referred to the Labour Court for adjudication

was the denial of employment to 35 workers of the petitioner’s

unit. In the Labour Court, the plea of the management was that

the industry was closed down in terms of Section 25-FFF of the

Industrial Disputes Act, 1947 and that only 12 workers were

employed in his unit. The Labour Court, on an analysis of the

O.P.No.15258/96-N

2

pleadings and the evidence in the case held that only 12 out of 35

persons projected as employees of the petitioner’s unit were in fact

employed in the petitioner’s establishment. The plea of the

petitioner that the unit was closed down was held to be untenable.

The Labour Court also held that the establishment is still in

existence and that 12 workers named in the award were denied

employment since September, 1991. The Labour Court accordingly

held that the 12 workers named in the award are entitled to be

reinstated with back wages since the re-opening of the unit after

lock out, with continuity of service.

4. I have heard Shri U.K.Ramakrishnan, the learned counsel

appearing for petitioner and Shri P.R.Ramachandra Menon, the

learned counsel appearing for respondents 1 and 2. The earned

counsel for the petitioner contended that a closure notice was issued

in terms of section 25-FFF of the Industrial Disputes Act, 1947 and

that the finding of the Labour Court that the business is still in

existence is factually incorrect and is not supported by the evidence

on record. The learned counsel for the petitioner further contended

that the business is being run by the 3rd respondent in the original

O.P.No.15258/96-N

3

petition and there is no employer-employee relationship between

the workers and the 3rd respondent. The learned counsel appearing

for respondents 1 and 2 contended that the notice of closure was

issued after employment was denied to the workers and that the

claim of the management that the unit has been transferred to the

3rd respondent who is none other than the petitioner’s daughter-in-

law is a bogus claim. The learned counsel also submitted that in

fact, there was no closure at all and that the business was being

carried on by the petitioner. The Labour Court has, on a

consideration of the pleadings and the evidence in the case and on

an analysis of the case law on the point held that the unit was not

closed and is still continuing. The Labour Court had in arriving at

the said finding taken note of the fact that the licence to run the

factory continues in the name of the petitioner and that the 3rd

respondent had not come forward to adduce evidence and establish

her case that she is running the business on her own. Though the

petitioner had placed reliance on the decision of the Apex Court in

T.D.L.Association v. Ex-Employees (AIR 1960 SC 815) to

contend that even if the closure is held to be malafide, the

O.P.No.15258/96-N

4

consequence would only be the liability to pay higher compensation

and not reinstatement, the said contention was repelled by the

Labour Court on the finding that there was in fact and in reality no

closure and that the industrial unit is still functioning under the

same management.

5. I have considered the rival submissions made at the Bar.

In my considered opinion, for the reason that the license to run the

establishment still continues in the name of the petitioner, the

finding of the Labour Court cannot be said to be perverse or illegal.

No document evidencing the transfer of the business in favour of the

third respondent was produced before the Labour Court. It was

conceded before the Labour Court that the license to run the

industry still stands in the name of the petitioner. The 3rd

respondent, the alleged transferee is none other than the daughter-

in-law of the petitioner. Though the petitioner, examined as MW1 ,

on the side of the management attempted to depose that the 3rd

respondent is doing the business independently, the Labour Court,

taking note of the admitted fact that the license had not been

transferred to the name of the 3rd respondent and the failure of the

O.P.No.15258/96-N

5

3rd respondent to enter the box and prove her case that she was

running the establishment independently and in her own right, held

that there was no closure of the establishment in the eyes of law

and that the petitioner herein is still running the business. The said

finding of the Labour Court in Exhibit P3 award is a finding of fact

based on the evidence on record and cannot be said to be a

perverse finding warranting interference by this Court.

For the reasons stated above, I find no grounds to interfere

with Exhibit P3. The original petition accordingly fails and it is

dismissed. No costs.

P.N.RAVINDRAN, JUDGE.

dsn

O.P.No.15258/96-N

6

P.N.RAVINDRAN,J.

———————–

O.P.No.15258/96-N

J U D G M E N T

05.02.2008