High Court Punjab-Haryana High Court

Harnek Singh vs State Of Haryana And Others on 5 September, 2009

Punjab-Haryana High Court
Harnek Singh vs State Of Haryana And Others on 5 September, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                               Civil Writ Petition No.16741 of 2000
                               Date of decision:05.09.2009

Harnek Singh                                               ...Petitioner

                               versus

State of Haryana and others                               ...Respondents


CORAM: HON'BLE MR. JUSTICE K.KANNAN


Present:     Mr. Gurcharan Dass, Advocate, for the petitioner.

             Ms. Monica Chhibbar Sharma, Deputy Advocate General,
             Punjab.
                        ----

1. Whether reporters of local papers may be allowed to see the
judgment ? Yes.

2. To be referred to the reporters or not ? Yes.

3. Whether the judgment should be reported in the digest ? Yes.

—-

K.Kannan, J.(Oral)

1. The award under challenge is only as regards the

modification of punishment that was made by the Labour Court. The

workman had been served with an order of termination of service for

absence from duty from 14.09.1984 to 20.12.1984 unauthorizedly. The

Labour Court found the punishment to be excessive and by applying the

powers under Section 11-A of the Industrial Disputes Act modified the

punishment to one of withdrawal of three increments with cumulative

effect.

2. The award was passed by the Labour Court on 29.02.1996

and the challenge was made in the writ petition by filing the case

on 29.11.2000. The contention of the learned counsel was that the
Civil Writ Petition No.16741 of 2000 -2-

punishment which was substituted by the Labour Court itself was grossly

excessive. He would point out that the absence from duty from

14.09.1984 to 20.12.1984 when the order of termination was issued was

on account of the fact that he was not permitted to join the duty and it

was not merely a case of unauthorized absence. Before the Labour

Court, evidence was tendered to the effect that he joined duty after leave

from 11.07.1984 to 31.08.1984 on 01.09.1984. He continued in duty

upto 13.09.1984 after which he remained absent. The workman sought

to file documents in Court showing that he had sent letters offering to

resume duty when the workman had prevented from joining. The Labour

Court considered the copies of the letter to have been procured for the

purpose of the case and did not believe the genuineness of the

documents. It found, therefore, the misconduct attributed to him to had

been established.

3. The learned counsel appearing for the workman would

contend again that the change of address had been informed to the

management and all the communications which had been sent were

directed only from his changed address and the finding of the Labour

Court that the documents were not true, was not justified. The finding of

the Labour Court on the genuineness of the documents had been made on

the basis of the fact that the workman filed the same after substantially a

long period and the demand notice itself had been issued fairly after a

long period and found also that the documents could not be true. I do not

feel inclined to interfere with a question of fact and the inference

made by the Labour Court after setting out its reasons. If the proof of
Civil Writ Petition No.16741 of 2000 -3-

misconduct was thus established, the Labour Court had given a finding

that the punishment of dismissal was excessive and modified in the

manner referred to above. The further interference as regards the

punishment and provide for a still lesser punishment seems to be out of

place before this Court. The jurisdiction and the breadth of discretion

under Article 226 is not unbridled. It conforms to well established legal

norms and parameters. The interference in the matter of punishment

shall be only in cases where the punishment is either capricious or

grossly disproportionate. I do not think it shall be proper to interfere

with the punishment already imposed.

4. The learned counsel for the workman sought to contend that

even the punishment of stoppage of increments with cumulative effect

was not provided under the Punjab Civil Services (Punishment and

Appeal) Rules. He refers to Rule 5 of the penalties that prescribes in sub-

clause (iv) a provision for withholding of increments of pay. There is no

reference according to him for withholding of pay with cumulative

effect. A decision of the Division Bench of this Court in relation to Rule

5(iv) was made in Sham Lal Versus District and Sessions Judge,

Ferozepur-1994(3) SCT 829. The Division Bench was dealing with the

case of the extent of minor penalties which the rules provided for. The

Court found on examination of records that the management was

thinking of applying only a punishment as a minor penalty and it had

specifically referred in paragraph 8 “To arrive at this conclusion, we had

to peruse the nature of the charges levelled against the delinquent

officials and the report of the Inquiry Officers. The petitions can be
Civil Writ Petition No.16741 of 2000 -4-

disposed of appropriately with a direction of punishment to be

simpliciter withholding of increment for the period specified in the

orders impugned before us without having cumulative effect.” This

modification was made in the context of how the Court perceived even

the management to have seen the misconduct and that the penalty that

was contemplated was only a minor penalty. In this case, the

unauthorized absence beyond the sanctioned leave for three months

constituted major misconduct. The major penalty provided for included

the action for termination of service. It was not a case where the

misconduct was not established. The misconduct was found established

but still the punishment of termination was found to be excessive and,

therefore, the modification was made. The major penalty includes a

provision for stoppage of increments and putting him even on lower

scale. The stoppage of three increments with cumulative effect was,

therefore, a punishment which is not against any rule, but if the conduct

is taken to be a major misconduct, a punishment of such a nature was

perfectly justified. The Court will be loathe to interfere in matters of the

quantum of punishment if it is a case where the power of the Court to

inflict such punishment is also seen as not in contravention of any rule.

5. The writ petition itself was a belated attempt on the part of

the workman to seek a modification as regards the punishment. The

award of the Labour Court as I have already indicated was in February,

1996 and the writ petition was filed in November 2000, that was close

to five years, after the impugned award. The writ petition would

require a rejection without more on the ground of laches itself but I have
Civil Writ Petition No.16741 of 2000 -5-

undertaken the exercise of examining the case on merits lest the

workman is ever left with a belief that his grievance was not fully

addressed.

6. The award, under the circumstances, is fully justified and the

challenge to the writ petition fails and accordingly dismissed.

(K.KANNAN)
JUDGE
05.09.2009
sanjeev