High Court Punjab-Haryana High Court

Jugal Kishore vs Presiding Officer on 16 November, 2009

Punjab-Haryana High Court
Jugal Kishore vs Presiding Officer on 16 November, 2009
CWP No. 10196 of 2009                                1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                      CWP No. 10196 of 2009
                                 Date of decision November 3, 2009


Jugal Kishore
                                                           .......    Petitioner
                                 Versus

Presiding Officer, Labour Court, Gurdaspur and others.

                                                     ........ Respondents

CORAM:             HON'BLE MR. JUSTICE K. KANNAN

Present:-          Mr. R. K. Sharma, Advocate
                   for the petitioner.

                   Mr. APS Maan, DAG., Punjab
                   for the respondents.

                          ****

1. Whether reporters of local newspapers may be
allowed to see the judgment ? No

2. To be referred to the reporters or not? No

3. Whether the judgment should be reported in
the digest? No

****

K. Kannan, J (oral).

1. The writ petition challenges the order of rejection

of reference sought at the instance of the workman. The contention of the

workman was that he had been employed as a Baledar since 1.11.1988 to

31.3.1990 when his services were illegally terminated. The workman

examined himself to speak about the period of engagement, while the

Management had two contentions to take viz. that he had not worked for a

continuous period of 240 days and that a reference was sought nearly 10

years and 9 months after the date of termination and hence the workman

who was guilty of laches is not entitled to any relief.

2. The Labour Court held that the burden of proof

was on the workman to establish the period of 240 days of continuous
CWP No. 10196 of 2009 2

service and found inconsistency in his version that he contended that the

post of Baledar itself was permanent but he had been employed on daily

rated basis. The Labour Court found that the workman had not examined

any co-worker to discharge the burden which was heavy on the workman

relating to his period of work. The finding of the Labour Court in my view,

appears to be no correct for mere oral evidence of the workman could not

have also been found to be credible enough to uphold the claim. The best

evidence is always available with the Management and in a case where the

workman gives evidence relating to his period of engagement and he also

gives cogent evidence of the available materials with the Management and

when the Management does not produce such records the Court would be

even justified in drawing an adverse inference against the Management.

3. As regards the proposition of law that the burden

of proof is always on the workman it must be stated that the burden of

proof never shifts. The explanation of the principle shall be in the context

of how the initial burden is cast which can never shift. The onus of proof,

however, is an expression which Courts employ to see how the initial

burden is sought to be discharged when the Court looks for nature of

evidence which is adduced by the party against whom the evidence is

tendered. In such an event, it is stated that the onus shifts to the other

side. In this case, when the workman had given evidence of number of

days his engagement, he had also referred to the documents which are

available with the Management, it must be taken that the onus shifted to

the Management to adduce evidence on the number of days that he

worked. Although, the documents have been available with the

Management from November, 1988 up to March, 1990 it had not produced

evidence for the said period. In fact it was in evidence of the Management

witness that the documents had been available when the written statement

was prepared. The justification for non-production was only that the
CWP No. 10196 of 2009 3

document was too old. He had also admitted that there was no loss or

misplacement of the records for the relevant period. It was definitely a

case where the Management was trying to conceal the best evidence

which was available.

4. The learned counsel for the respondent refers to a

decision of the Hon’ble Supreme Court in The Range Forest Officer Vs.

S.T. Hadimani reported in 2002 (3) SCTC 25 where the Hon’ble

Supreme Court was referring to a case of a party merely filing an affidavit

contending for proof of his calculation and the Court held that it was not

sufficient for determination of number of days of service. Yet another case

of Hon’ble the Supreme Court in Sriram Industrial Enterprises Ltd Vs.

Mahak Singh and others 2007 (2) RSJ 558 dealt with a situation of the

non production of registers and muster rolls when the Court held that the

best evidence was withheld and when the Court held that it was entitled to

draw an adverse inference. In my view, the fact of the case required an

application of law as explained by the Hon’ble Supreme Court in the latter

case referred to above. The rejection of the claim of the workman that the

period of 240 days was not proved was therefore, unjustified.

5. For non-compliance of provisions of Section 25-F,

the adequate relief would always be required to be examined on the basis

of particular evidence of each case. In this case, although, the workman

had pleaded that he had been illegally terminated from service on

31.3.1990, he had issued a demand notice and sought reference that was

about 11 years and 9 months from the date when the termination had taken

place. The evidence given by the workman was that he had approached

the respondent many times and requested them to reinstate him in the old

job with full back wages but that had been put off on one pretext or the

other. This statement appears to be vague. It is most artificial to say that

he was simply visiting the factory for 12 years without even making
CWP No. 10196 of 2009 4

approach to the Court at the appropriate time. If that was the attitude, the

workman could not be granted the benefit of reinstatement. The

appropriate relief has to be considered from the point of view of number of

years of service that he has put in and the years that he was fighting for

justice. The workman had but worked for 17 months and terminated in the

year 1990. There was unexplained delay for making the claim.

Reinstatement of such a workman after nearly two decades when his

services were terminated does not in my view, appear to be appropriate.

For the period of service that he had worked the adequate relief for non-

compliance of Section 25-F in my view would be payment of Rs.35,000/-,

which amount shall be paid by the Management within a period of four

weeks from the date of receipt of copy of the order.

6. The award of the Labour Court is set aside and

modified to admit the claim of the workman as set out above. The writ

petition is allowed on the above terms. There shall, however, be no

direction as to costs.

(K. KANNAN)
JUDGE
November 3, 2009
archana