High Court Kerala High Court

K.C.Sadasivan vs Malabar Cements Ltd. on 3 June, 2008

Kerala High Court
K.C.Sadasivan vs Malabar Cements Ltd. on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30316 of 2004(H)


1. K.C.SADASIVAN, CODE NO.109,
                      ...  Petitioner

                        Vs



1. MALABAR CEMENTS LTD., REP. BY ITS
                       ...       Respondent

                For Petitioner  :SRI.K.J.JOSE

                For Respondent  :SRI.K.ANAND (A.201)

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/06/2008

 O R D E R
                       S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.30316 OF 2004
              ----------------------------------------
                Dated this the 3rd day of June, 2008

                           JUDGMENT

Aggrieved by Ext.P9 award passed by the Labour Court,

Kozhikode in I.D.No.52/95, the workman involved in the

industrial dispute has come with this writ petition. The issue

referred for adjudication was the validity of the dismissal of the

workman from service. Since the workman was dismissed after

conducting a domestic enquiry, the validity of the enquiry was

considered as a preliminary point and the Labour Court held that

the enquiry conducted against the workman was legally valid and

proper. Thereafter, the Tribunal went on to find whether the

findings are supported by legal evidence. The Tribunal came to

the conclusion that the evidence of MW1 to MW6 and Exts.M1 to

M13 would prove the charges leveled against the petitioner.

However, exercising powers under Section 11A of the Industrial

Disputes Act, the Labour Court interfered with the punishment

imposed on the petitioner and directed the management to

reinstate him with continuity of service but without backwages.

W.P.(c)No.30316/04 2

That is under challenge before me. As far as the validity of the

enquiry is concerned, the petitioner has not chosen to

challenge the preliminary order. The same is not even

produced before me. Therefore, I am not inclined to consider

the contentions raised in the writ petition against the

preliminary order. Regarding the question as to whether the

charges of misconduct against the workman were proved with

sufficient evidence in the enquiry, I have gone through Ext.P9

award. In the same the Labour Court has elaborately discussed

the evidence adduced before the enquiry officer and came to

the finding that the evidence of MW1 to MW6 and Exts.M1 to

M13 are sufficient to prove the charges levelled against the

workman. I do not find anything perverse in such findings,

without which I cannot interfere with those findings of fact.

2. Now the only remaining question as to whether

denial of backwages to the workman is justified in so far as the

Labour Court has interfered with the punishment and directed

reinstatement of the workman which the management has not

challenged. The charges leveled against the workman have

been narrated in the award as follows:

W.P.(c)No.30316/04 3

“On 9.4.1999 in shift, you were allotted wagon Drill
(No.7) for operation. AT about 12’O clock in the night,
Manager (Planning & Technical Services) along with
Personnel & Welfare Officer reached the site for
inspection of various operation points. It was observed
that you disappeared from the site of operation of the
drill keeping the drill working unattended. The two
officers waited there about 25 minutes waiting your return
and then they want near the drill. While approaching the
drill, they found that you were chitchatting with other two
members facing opposite to the drill at about 50 feet away
from the drill. The officers came near to your and the
following conservation took place:

W.P.(c)No.30316/04 4

I am satisfied that the same is sufficient even for imposing a

punishment of dismissal. However, since the management has

not chosen to challenge the same, I need not consider the

same. That being so, I cannot find fault with the Labour Court

in denying backwages to the workman. Therefore, I do not

find any merit in the writ petition and accordingly, the same is

dismissed.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.30316/04 5