High Court Punjab-Haryana High Court

Harbans Singh vs The Presiding Officer on 24 February, 2009

Punjab-Haryana High Court
Harbans Singh vs The Presiding Officer on 24 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                           CASE NO.: LPA No.106 of 2008

                                  DATE OF DECISION: February 24, 2009

HARBANS SINGH                                          ...PETITIONER

                                  VERSUS

THE PRESIDING OFFICER, LABOUR COURT                    ...RESPONDENTS

& ORS.

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MS. JUSTICE NIRMALJIT KAUR.

PRESENT: MR. L.N. VERMA, ADVOCATE FOR THE PETITIONER.

NONE FOR THE RESPONDENTS.

ASHUTOSH MOHUNTA, J.(ORAL)

The appellant-workman is aggrieved by the judgement dated

28.11.2007, passed by the learned Single Judge, whereby the writ filed by

him was dismissed. Counsel for the petitioner submits that the workman

had challenged the orders of his dismissal before the Labour Court,

Bhatinda. The Labour Court held that termination of the appellant was

illegal and awarded retrenchment compensation in the sum of Rs.4404/-.

The appellant challenged the award of the Labour Court by filing CWP

No.8391 of 1988, wherein the main plea of the appellant was that the

compensation awarded is highly inadequate. The plea has been rejected

vide the impugned judgement by holding that it would be otherwise unfair

to order reinstatement after a gap of 20 years.

Counsel for the appellant has argued that once the termination

of the services of the appellant has been held to be illegal by the Labour

Court, then he should have been either ordered to be reinstated or adequate

compensation should have been paid.

LPA No.106 of 2008 -2-

No one has put in appearance on behalf of the respondents

despite service.

A perusal of the impugned award passed by the Labour Court

shows that services of the appellant have been held to be terminated

illegally, however, he has been awarded retrenchment compensation of

Rs.4404/- only. The aforementioned amount has been arrived at by giving 6

months’ salary.

However, keeping in view the fact that the appellant had

worked with the respondents from 21.2.1984 upto August, 1985, i.e. for

more than 1½ years, therefore, we modify the judgement passed by the

learned Single Judge by awarding higher compensation to the appellant.

The appellant is held entitled to a total compensation of Rs.20,000/-. The

amount already paid to him shall be deducted while paying the balance

compensation. The aforementioned amount be paid by respondent No.2

within a period of 6 months from the date of receipt of certified copy of this

order.




                                        (ASHUTOSH MOHUNTA)
                                              JUDGE



February 24, 2009                          (NIRMALJIT KAUR)
Gulati                                         JUDGE