High Court Kerala High Court

Indian Bank vs The Labour Court on 18 February, 2008

Kerala High Court
Indian Bank vs The Labour Court on 18 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 7555 of 2000(Y)



1. INDIAN BANK
                      ...  Petitioner

                        Vs

1. THE LABOUR COURT, EKM DISTRICT
                       ...       Respondent

                For Petitioner  :SRI.E.SUBRAMANI (SR.)

                For Respondent  :SMT.LAKSHMI B.SHENOY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/02/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                     O.P.No.7555 OF 2000
              ----------------------------------------
              Dated this the 18th day of February, 2008

                           JUDGMENT

The petitioner is the employer in Claim Petition No.6/93

before the Labour Court, Ernakulam filed by the 2nd respondent

herein claiming certain amounts due to the 2nd respondent. The

same was allowed by Ext.P1 order by the Labour Court directing

payment of an amount of Rs.11,326.40/- to the 2nd respondent.

Now the petitioner submits that the findings in Ext.P1 is based on

an award passed by the Industrial Tribunal, Alappuzha in I.D.

No.17/94 and that award was set aside in W.A. No.2450/05 by

judgment dated 3.7.06 remanding the matter to the Industrial

Tribunal for fresh adjudication in accordance with law, pursuant

to which the Industrial Tribunal is now adjudicating the industrial

dispute afresh. Therefore the counsel for the petitioner submits

that since the basis of Ext.P1 order no longer subsists, Ext.P1

cannot have a separate existence and therefore the same is liable

to be set aside leaving the parties to work out their remedies

after a fresh award is passed in the industrial dispute, pending

O.P. No.7555/2000 2

before the Industrial Tribunal, Alappuzha which has now been

transferred to the Central Government Industrial Tribunal,

Ernakulam.

2. This is opposed by the counsel for the 2nd

respondent. According to the 2nd respondent, the claim in

Ext.P1 is for difference in wages in accordance with the

bipartite settlement and therefore the contention of the

petitioner is not correct. She also submits that apart from

that, there is a claim for bonus to the extent of Rs.1636.40/-

which is not at all covered by the industrial dispute now stated

to be pending before the Central Government Industrial

Tribunal, Ernakulam.

3. I have considered the rival contentions in detail.

From Ext.P1 order, I find that the basis of Ext.P1 order, as far

as difference in wages is concerned, is that the 2nd respondent

was employed continuously and regularly by the petitioner

from 1.5.1988 to 15.1.1993. The Labour court came to this

conclusion on the basis of the award which has been set aside

and is now pending re-adjudication before the Central

Government Industrial Tribunal as per the judgment of this

Court in W.A. No.2450/05. Therefore based on that finding

O.P. No.7555/2000 3

only, the Labour Court has computed difference in wages

payable to the 2nd respondent, on the basis of the bipartite

settlement, the applicability of which is also is disputed by the

petitioner. Whatever that be, the basis of the order is a

finding in the award in industrial dispute that the 2nd

respondent was employed continuously and regularly by the

petitioner from 1.5.1988 to 15.1.1993. That award having

been set aside by this Court the basis of Ext.P1 order has

ceased to exist. Therefore, I am satisfied that Ext.P1 order at

least to the extent of awarding difference in wages to the 2nd

respondent has to be set aside. I do so leaving the parties to

work out their remedies after the industrial dispute pending

before the Central Industrial Tribunal is re-adjudicated and

fresh award passed.

4. However the counsel for the 2nd respondent submits

that the claim for bonus which is not the subject matter of the

I.D. is still sustainable. The amount involved on that Court is

only Rs.1,636.40. It is not disputed that at least for some

time the 2nd respondent has worked for the petitioner bank.

Therefore I am of opinion that without going into the question

on merits the amount can be directed to be paid. Therefore

O.P. No.7555/2000 4

the petitioner bank shall pay an amount of Rs.2,000/- to the

2nd respondent in lien of her claim for bonus without going

into the eligibility. However the fact that the bonus has been

paid to the 2nd respondent shall not be relied upon by the 2nd

respondent or his union for proving any of their contentions in

the industrial dispute pending before the Central Government

Industrial Tribunal.

The original petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

O.P. No.7555/2000 5