High Court Punjab-Haryana High Court

Habri Cooperative Credit And … vs The Presiding Officer on 5 November, 2008

Punjab-Haryana High Court
Habri Cooperative Credit And … vs The Presiding Officer on 5 November, 2008
C.W.P. No.9477 of 1987                                -1-


      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

                        ****
                                      C.W.P. No.9477 of 1987
                                     Date of Decision:05.11.2008


Habri Cooperative Credit and Service Society Limited,
Habri, Tehsil Kaithal, District Kurukshetra
                                                   .....Petitioner
           Vs.

The Presiding Officer, Labour Court, Ambala and another
                                                  .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. Rakesh Gupta and Mr. C.B. Goel, Advocates
            for the petitioner.

            Mr. R.S. Chahar, Advocate for respondent No.2.
                        ****
JUDGMENT

HARBANS LAL, J.

This petition has been moved by Habri Cooperative Credit and

Service Limited, Habri under Articles 226/227 of the Constitution of India

for quashing the impugned award Annexure P.2 dated 2.5.1987.

The brief facts giving rise to this petition are that prior to

coming into force of the Common Cadre Rules, 1975, the respective

Societies used to employ its staff. Under these Rules, all the Secretaries

working in the Primary or Central Cooperative Societies were screened and

selected by the Appointing Authority. Balwant Singh- respondent

(hereinafter to be referred as `the workman’) was not selected by the

authority. Consequently, he was no more in service of the petitioner-

Society. He had relinquished the charge on 1.9.1976. After the
C.W.P. No.9477 of 1987 -2-

enforcement of these Rules, the Primary Cooperative Society ceased to have

any control over the appointment or removal of the Secretaries of the

Society. Thus, the workman was not the employee of the petitioner-

Society. He was not brought on the Common Cadre Rules referred to above.

He did not ask for any reference to the arbitration as contemplated by

Sections 55 and 56 of the Punjab Cooperative Societies Act, 1961, nor

Section 102 of the Haryana Cooperative Societies Act, 1984. He remained

at home after 1.9.1976 when he gave the charge of his post. He preferred a

reference under the Industrial Disputes Act, 1947 (for short, `the Act’) and

served a demand notice under Section 2-A of the Act on 2.7.1984. State

Government did not refer the same for adjudication on the ground that he

was not the employee of the said Bank. The petitioner- Society is a primary

Society and is a member of the Kurukshetra Central Cooperative Bank

Limited, Kurukshetra. Since the dispute was not referred for adjudication

against the Kurukshetra Central Cooperative Bank Limited, no reference

could be preferred against the petitioner- Society, who was not the employer

of the workman. However, the demand notice was referred to the Presiding

Officer, Labour Court, Ambala. Since the workman was not the employee

of the petitioner- Society, so the later did not prefer to contest the dispute.

Consequently, the Labour Court passed an award dated 2.5.1987 ex parte

Annexure P.2. The very demand of the workman and the decision of the

Government referring the same to the Labour Court for adjudication of the

dispute between the workman and the petitioner- Society is wholly illegal

and without jurisdiction, as there existed no relationship of master and

servant between them. Moreover, there was no order of termination of

service of the workman- Balwant Singh. The impugned award Annexure
C.W.P. No.9477 of 1987 -3-

P.2 is patently illegal and without jurisdiction on the grounds as embodied

in this petition. In his written statement, the respondent- workman has

averred that he was possessing all the pre-requisite qualifications as

envisaged under Rule 9.6 of the Common Cadre Rules, which came into

force on 3.3.1975, whereas the answering respondent remained in the

employment of the petitioner- Society till 1.9.1976. His services were

dispensed with without any reason or notice as contemplated under the Act.

He had served the petitioner- Society since 1971 to 1.9.1976 and had never

been an employee of the Central Bank under the Common Cadre Rules. The

demand notice was served upon the petitioner- Society. The reference

against the Kurukshetra Central Cooperative Bank was declined by the State

Government vide memo on the sole ground that the answering respondent

was not an employee of the Bank and that is why the dispute was referred.

Lastly, it has been prayed that this petition may be dismissed.

After hearing the representative of the workman, the learned

Presiding Officer, Labour Court, Ambala passed the impugned award by

observing as under:-

“The matter is already subjudice with the Court without

awaiting the result of the criminal case services of Shri Balwant

Singh have been terminated in violation of Section 25(F). So, I

think that the termination order passed by the respondent

regarding services of workman is at this stage unjust and illegal

during the pendency of Criminal Case against the workman and

other person. So, termination of the workman is set aside with

the relief of reinstatement with continuity in service and with

full back wages, I pass an ex-parte award regarding the dispute
C.W.P. No.9477 of 1987 -4-

in hand between the parties accordingly. This Award of mine

regarding the present Industrial dispute shall not have any

effect on the Criminal Case pending in the Court of S.D.J.M.

Kaithal. Neither this Award shall in any respect influence the

mind of the Criminal Court while delivering judgment in

Criminal Case.”

Feeling aggrieved with this award, the petitioner has filed this

petition.

I have heard the learned counsel for the parties, besides

perusing the findings returned by the learned Presiding Officer, Labour

Court with due care and circumspection.

Mr. Rakesh Gupta, Advocate appearing on behalf of the

petitioner urged with great eloquence that the services of the workman were

terminated in October, 1976 whereas he asked for a reference on 29.6.1985

which is obviously after about nine years. He could not ask for any relief at

such a belated stage. The learned Labour Court has gravely erred in not

taking into consideration this long delay of nine years. To buttress this

stance, he has sought to place abundant reliance upon the observations made

in re: Haryana State Cooperative Land Development Bank vs. Neelam,

2005(2) Recent Services Judgments 438, in which the respondent-

workman had approached the Labour Court after more than seven years.

The Labour Court held that the claim was made at a belated stage and

answered the award against the respondent- workman. The award was set

aside by the High Court and ordered reinstatement of the respondent. The

Apex Court held that the conduct of the respondent in approaching the

Labour Court after more than seven years had rightly been considered
C.W.P. No.9477 of 1987 -5-

relevant for refusing relief to her. It was not a fit case where the High Court

should have interfered with the discretionary jurisdiction exercised by the

Labour Court.

To tide over these submissions, Mr. R.S. Chahar, Advocate

representing the respondent argued that the petitioner did not have the

courage to contest this matter before the Presiding Officer of the Labour

Court. In the impugned award, it has been mentioned that respondent-

Management was served, but in-spite of service, it did not appear. The

respondent- Management was proceeded ex parte. It clearly indicates that

the Management was quite disinterested to pursue the matter before the

Labour Court. That being so, now it does not lie in its mouth to contend

that the demand was raised by the workman at a belated stage. He further

puts that a glance through the observations made by the Labour Court

would reveal that the same call for no interference. At this juncture, it is

pointed out by the learned counsel for the petitioner that the workman has

superannuated. This fact has not been denied by the adversary. The learned

Presiding Officer, Labour Court has observed that while removing the

workman from service, no notice, no retrenchment compensation was paid.

The Assistant Registrar Cooperative Societies conducted inquiry against

him and copy of the inquiry report is Ex.A.2. Thereafter, arbitration

proceedings were carried out against him. The award of arbitration is

Ex.A.3. A police case was registered against him in which four, five other

persons have also been summoned by the Court and copy of the order of the

Court is Ex.A.4. He served demand notice upon the Bank and, thereafter,

his case was referred to the Labour Court. The Cooperative Society issued a

`no dues certificate’ to him and copy of the same is Ex.A.5. One more `no
C.W.P. No.9477 of 1987 -6-

due certificate’ was issued to him and copy of the same is Ex.A.6. A glance

through the findings returned by the learned Labour Court would reveal that

no interference is warranted therein. The workman cannot be reinstated as

he has already superannuated. The petitioner- Company has not assigned

any cogent reason for not contesting the matter before the Labour Court. If

there was delay in serving the demand notice by the workman, in that, the

petitioner- Company should have come forward and raised an objection in

this behalf before the Labour Court. The facts of Neelam’s case (supra) are

distinguishable from the one in hand. That being so, the contention raised

on behalf of the petitioner’s Company is turned down.

Coming to the back-wages, in re: General Manager, Haryana

Roadways vs. Rudhan Singh, 2005(5) SCC 591, it has been held as under:

“There is no rule of thumb that in every case where the

Industrial Tribunal gives a finding that the termination of

service was in violation of Section 25-F of the Act, entire back

wages should be awarded. A host of factors like the manner

and method of selection and appointment i.e. whether after

proper advertisement of the vacancy or inviting applications

from the employment exchange, nature of appointment,

namely, whether ad hoc, short term, daily wages, temporary or

permanent in character, any special qualification required for

the job and the like should be weighed and balanced in taking a

decision regarding award of back wages. One of the important

factors, which has to be taken into consideration, is the length

of service, which the workman had rendered with the employer.

If the workman has rendered a considerable period of service
C.W.P. No.9477 of 1987 -7-

and his services are wrongfully terminated, he may be awarded

full or partial back wages keeping in view the fact that at his

age and the qualification possessed by him he may not be in a

position to get another employment. However, where the total

length of service rendered by a workman is very small, the

award of back wage for the complete period i.e. from the date

of termination till the date of the award, which our experience

shows is often quite large, would be wholly inappropriate.

Another important factor, which requires to be taken into

consideration is the nature of employment. A regular service of

permanent character cannot be compared to short or

intermittent daily-wage employment though it may be for 240

days in a calendar year.”

Again in Allahabad Jal Sansthan vs. Daya Shankar Rai, 2005

(5) SCC 124, after considering the relevant cases on the point, their

Lordships were pleased to observe in the following terms:

“We have referred to certain decisions of this Court to

highlight that earlier in the event of an order of dismissal being

set aside, reinstatement with full back wages was the usual

result. But now with the passage of time, it has come to be

realized that industry is being compelled to pay the workman

for a period during which he apparently contributed little or

nothing at all, for a period that was spent unproductively, while

the workman is being compelled to go back to a situation

which prevailed many years ago when he was dismissed. It is

necessary for us to develop a pragmatic approach to problems
C.W.P. No.9477 of 1987 -8-

dogging industrial relations. However, no just solution can be

offered but the golden mean may be arrived at.”

In re: U.P.S.R.T.C. Ltd. vs. Sarada Prasad Misra, JT 2006(5)

SC 114, it was observed as under:

“From the above cases, it is clear that no precise formula can be

adopted nor `cast iron rule’ can be laid down as to when

payment of full back wages should be allowed by the Court or

Tribunal. It depends upon the facts and circumstances of each

case. The approach of the Court/ Tribunal should not be rigid

or mechanical but flexible and realistic. The Court or Tribunal

dealing with cases of industrial disputes may find force in the

contention of the employee as to illegal termination of his

services and may come to the conclusion that the action has

been taken otherwise than in accordance with law. In such

cases obviously, the workman would be entitled to

reinstatement but the question regarding payment of back

wages would be independent of the first question as to

entitlement of reinstatement in service. While considering and

determining the second question, the Court or Tribunal would

consider all relevant circumstances referred to above and

keeping in view the principles of justice, equity and good

conscience, should pass an appropriate order.”

Thus, entitlement of a workman to get reinstatement does not

necessarily result in payment of back wages which would be independent of

reinstatement. While dealing with the prayer of back wages, factual

scenario and the principles of justice, equity and good conscience have to be
C.W.P. No.9477 of 1987 -9-

kept in view by an appropriate Court/ Tribunal.

Adverting to the case in hand, the workman has undergone

litigation for over 20 years. The interest of justice would be met, if a sum of

Rs.2.75 lacs is directed to be paid to him by way of compensation. The

payment shall be made within 12 weeks from today, failing which it shall

carry interest at the rate of 9% per month from today till the date of actual

payment. Accordingly, the award is modified.

Disposed of accordingly.

November 05, 2008                                  ( HARBANS LAL )
renu                                                    JUDGE

Whether to be referred to the Reporter? Yes.