Supreme Court of India

Haryana Urban Development … vs Devi Dayal on 8 March, 2002

Supreme Court of India
Haryana Urban Development … vs Devi Dayal on 8 March, 2002
Equivalent citations: 2002 (93) FLR 327, JT 2002 (2) SC 587, (2002) IILLJ 265 SC, (2002) 2 MLJ 153 SC, (2002) 3 SCC 473, (2002) 2 UPLBEC 1183
Bench: D Mohapatra, P V Reddi


JUDGMENT

P. Venkatarama Reddi

1. By the impugned judgment, the High Court of Punjab
& Haryana upheld the award of the Labour Court, Gurgaon, dated
14.3.2000 in Ref. No. 451 of 1996. Aggrieved by the same the
present SLP is filed by Haryana Urban Development Authority.

2. In the SLP, notice was issued to the respondent, limited
to the question of back wages. Though respondent has been served,
none appears for the respondent.

3. Leave is granted and the appeal is heard insofar as the
award of back wages is concerned.

4. The respondent was engaged on daily wages as Helper
on 1.8.1994. He worked up-to 17th October, 1995 when his services
were dispensed with. According to the appellant he did not work
continuously during that period and he was frequently remaining
absent from duty for which a show cause notice (Ext. M. 1) was issued
to him. It is an undisputed fact that no retrenchment compensation or
one month’s notice or pay in lieu thereof was offered to the appellant.

On the admission of MW 1 that the workman rendered duty for 340
days during the year preceding the date of termination, the learned
Presiding Officer of the Labour Court held that the termination was
illegal, being contrary to the provisions of the Industrial Disputes Act.
Hence he directed reinstatement with continuity of service and full back
wages.

5. The question whether the appellant is an ‘Industry’ within
the meaning of Industrial Disputes act need not be gone into for the
reason that notice in the SLP is confined to the question of back wages
only. For that very reason, the learned counsel for the appellant has
refrained from raising any other contention.

6. We are of the view that having regard to the facts of the
case, the award of full back wages covering a period of nearly five
years is not warranted. Firstly, it is to be noted that the respondent
was in service for a short period with frequent spells of absence. The
second and more important aspect is that there is a reasonable
possibility of the respondent being gainfully employed somewhere
else. The respondent was working as a Helper which, apparently,
involves performance of work of manual labourer. In all probability, he
would have been working somewhere and earning daily wages, if not
regularly, at least for some days in a month. The respondent did
neither assert in the claim statement nor did he give any evidence that
he could not earn anything throughout by way of daily wages of
otherwise during this long interregnum. Considering all these aspects,
it would not be a sound exercise of discretion to saddle the appellant
with the liability of full back wages. We are inclined to think that the
award of back wages to the extent of 50% would be proper and
justified, on the peculiar facts of this case.

7. Accordingly, the award of the Labour Court shall stand
modified and the appeal is thus partly allowed. Parties are left to bear
their own costs.