Gujarat High Court High Court

Ahmedabad Municipal Transport … vs Amirullah Salim Ansari on 29 March, 2004

Gujarat High Court
Ahmedabad Municipal Transport … vs Amirullah Salim Ansari on 29 March, 2004
Author: J Patel
Bench: J Patel


JUDGMENT

Jayant Patel, J.

1. Rule.    Mr.M.K.Patel   for  Mr.Acharya  for  the respondent  in  SCA   No.3408/04   and   Mr.Munshaw   for respondent  in  SCA  No.3114/04  waive service of rule on behalf of respective respondents.  With  the  consent  of Ld.counsel for the parties matters are taken up for final hearing today.
 

2. The   short  facts  of  the  case  are  that  the respondent workman was the  employee  of  the  petitioner corporation for   about  28  years.    He  had  undergone treatment  for  TB  with  Shardaben   Chimanlal   General Hospital  of  Ahmedabad  Municipal Corporation during the period from 14.8.97 to 14.9.97 and  the  certificate  for such purpose  was  also  produced.  It is the case of the petitioner  that  one  bogus  certificate  of  the  Civil Hospital  for  the  period from 17.9.97 to 17.11.1997 was produced  for  treatment  by  the  respondent   and   the respondent on the basis of aforesaid certificates enjoyed leave and when it came to the knowledge of the petitioner chargesheet was  issued  to  the  respondent.   It is the further case of the petitioner that the statement,  dated 18.10.1999  of  the  respondent  was recorded whereby the respondent  confirmed  the  certificate  and  shown   his willingness  to  deposit the amount which he had received on the basis  of  bogus  certificate,  namely  of  leave, treatment and  other  benefits.   An inquiry was held and ultimately the IO as per report, dated 5.2.2001 concluded that the charges of malafide intention are not proved but the certificates are not genuine and the IO  opined  that if  the amount is paid as per undertaking the charges are not proved.  The disciplinary authority on the  basis  of said IO's report issued show cause notice before imposing the punishment,  dated  20.2.2002.    The said show cause notice  is  brought  to  the  notice  of  the  court   by Mr.Munshaw  during  the course of hearing and in the said show cause notice the only basis is IO's report  and  his findings  as if the charges are proved and no reasons are recorded for disagreement with the conclusion arrived  at by the  IO.    It  appears  that ultimately thereafter on 7.2.02 the order  has  been  passed  for  dismissing  the respondent  workman from service and the amount of PF and gratuity is not forfeited.  The respondent challenged the said decision by  raising  dispute  under  I.D.Act  which ultimately  came to be referred to the labour court being Ref(LCA) No.609/02.  The labour court, as per the  award, dated   31.12.2003  directed  for  reinstatement  without backwages and the said award, so far it  relates  to  the ordering  of  reinstatement is challenged by the employer in SCA No.3408/04.
 

3. The very award, so far it relates to not awarding of  backwages  is  challenged by the workman concerned by preferring SCA No.3114/04.  For the sake of  convenience, since there are cross petitions, respective parties shall be described as employer and the workman hereinafter.
 

4. Heard  Mr.Munshaw  appearing  for the employer in both petitions and Mr.Patel for Mr.Acharya appearing  for concerned workman.
 

5. The contention raised on behalf of  the  employer by  Mr.Munshaw  is  that the workman himself has admitted that he is ready  to  deposit  the  amount  in  case  the certificate  is not found genuine and that shows that the workman has produced the bogus certificate and has  taken undue benefit and therefore the said ground is sufficient to   dismiss   the   workman   concerned   from  service. Mr.Munshaw also submitted that the IO did not give  clear finding  but in his submissions a vague finding was given that on the basis of material and more  particularly  the statement  recorded  of  the  workman  concerned the only conclusion would be  that  the  charges  are  proved  and therefore  the  disciplinary  authority  was justified in imposing the punishment of dismissal.    Mr.Munshaw  also submitted  that  there  are  about  28  employees who are involved in similar scandal and they are  dismissed  from service  and  they  have  approached  the labour court by filing references and they are  pending.    He  submitted that  the  labour  court  has not properly considered the matter and therefore this court  in  exercise  of  powers under  Article  227  of the Constitution should interfere and the order passed by the for reinstatement deserves to be quashed and set aside.
 

6. Mr.Patel for  the  respondent  workman  submitted interalia  that the labour court should have also ordered for payment of backwages when the labour court found that the punishment of dismissal  is  illegal.    However,  he submitted   that  the  workman  on  the  contrary  fairly declared before the court that he is  doing  agricultural work  and taking two crops and therefore the labour court on that ground ought  not  have  denied  the  payment  of backwages.  Mr.Patel, during the course of hearing, under the instructions of his client, submitted that the amount of  Rs.11,752.58ps which was to be recovered on the basis of socalled  certificate  is  already  recovered  by  the employer  and  therefore  it  is  not  a matter where the workman has not abided by the undertaking of repayment of the amount.  He therefore submitted that the award of the labour court deserves to be modified  to  the  extent  of awarding backwages to the concerned workman and the award passed  by  the  labour  court for ordering reinstatement does not deserve to be interfered with.
 

7. If the background of the case is  considered,  it is  true that the statement of the workman is recorded on 18.10.1999 and in the same the workman  has  stated  that from  14.8.97  to  16.9.97  he  was in the treatment with Shardaben Hospital as TB patient and certificate for  the said  purpose is also produced with a view to resume duty on 17.9.97.  Moreover, he has also stated that thereafter from 17.9.97 since  his  health  was  not  well,  he  had undergone  the treatment with Astodia TB Hospital and the said certificate is produced and he  has  confirmed  that the  said  certificate is very certificate which bore the seal of Civil Hospital.  The workman has also stated that he has not gone to Civil Hospital and if the  certificate is  found  to  be wrong he is ready to deposit the amount which he has received.  The workman has also stated  that he is not much literate and not aware and he has not paid any  amount to anybody for getting the certificate and he has produced the proof for taking treatment.  The  IO  in his report dated 5.2.2001 has considered all the material and  ultimately  concluded  that "it can not be said that the charges levelled  against  the  workman  showing  the intentional  action  are  not  proved."  He  has  further observed that "at the same time it can be said  that  the certificates  produced  are  wrong  and  the money of the institution are wrongly paid." He has  further  concluded that  "therefore  if the victim abides by the undertaking given during the preliminary inquiry, the charges are not proved, but if he does not abide by the  undertaking  the intention of the victim is clearly proved." It is not the case  of  the employer that the workman has not agreed to abide by the undertaking from  the  date  of  preliminary inquiry,  and  therefore,  if  such is the situation, the consequence would be that the charges are not  proved  as per  report of IO and the said conclusion of the IO would continue to operate.  The law on the point is settled  in as  much  as  it is open to the disciplinary authority to disagree with the finding  or  the  opinion  of  the  IO. However,  at  the  same time, the requirement is that the disciplinary authority  before  issuance  of  show  cause notice has to record the reasons for disagreement and the opportunity  is  required  to  be  given  to  the workman concerned and thereafter it is open to  the  disciplinary authority to  impose  the punishment.  If such process or procedure is not followed, the order  for  imposition  of penalty would  be  vulnerable.    In the present case, as observed earlier, in the notice  issued  to  the  workman concerned  by  the  disciplinary authority no reasons for disagreement  are  recorded  and  on  the   contrary   by referring  the  inquiry proceedings it has been mentioned that the charges are proved.  Therefore, in my view,  the order  for  imposition of punishment on the basis of IO's report without recording reasons for  disagreement  shall not stand in the eye of law.  The aforesaid view deserves to  be  taken  because  employer  is a "State" within the meaning of Article 12 of the Constitution of India. 
 

8. Further, the labour court while recording reasons in its award has found that when the charges were not proved before the IO, the action for imposition of punishment of dismissal was not warranted. The labour court has also recorded that the IO during the course of inquiry has found that out of three certificates two certificates are genuine and and the certificate issued by the Civil Hospital is not produced during the inquiry before the IO. The labour court has also recorded that there is no written evidence produced showing that the certificate is wrong. Therefore, the labour court concluded that the charges against the workman are not proved. As a consequence thereof, the labour court has ordered for reinstatement.

9. On the question of backwages the labour court has recorded that on the face of evidence of workman himself, it can not be said that the workman has remained unemployed and therefore the backwages are not awarded. In my view, even if the case for backwages is considered in a matter where the termination is held to be illegal, then also, it would be the discretion of the court to exercise power considering the facts and circumstances of the case. When the labour court has found on the basis of evidence produced on record, the petitioner was not unemployed, it can not be said that the discretion exercised by the labour court for not awarding backwages is so perverse which would attract the powers of this for interference under Article 227 of the Constitution of India.

10. Considering the above, it can not be said that the labour court has committed jurisdictional error or has exercised discretion so perversely while passing the final order for reinstatement without backwages. In my view considering the facts and circumstances of the case and the reasons recorded in the award if considered, it can be said that the labour court has exercised powers within its jurisdiction and discretion is also properly exercised.

11. In the result, the award passed by the labour court, dated 31.12.2003 which is impugned in both the petitions does not deserve interference.

12. In the above circumstances, both the petitions are dismissed. Rule in each petition is discharged. Considering the facts and circumstances of the case, there shall be no order as to costs.