High Court Kerala High Court

K.P.R.Jayakrishnan vs K.Balakrishnan on 8 August, 2008

Kerala High Court
K.P.R.Jayakrishnan vs K.Balakrishnan on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23920 of 2008(V)


1. K.P.R.JAYAKRISHNAN, PROPRIETOR, KANAKA
                      ...  Petitioner

                        Vs



1. K.BALAKRISHNAN, KRISHNA MANDIRAM,
                       ...       Respondent

2. THE DEPUTY LABOUR COMMISSIONER, KOLLAM.

                For Petitioner  :SRI.WILSON URMESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/08/2008

 O R D E R
                       S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.23920 OF 2008
              ----------------------------------------
              Dated this the 8th day of August, 2008

                           JUDGMENT

The petitioner challenges Ext.P2 order of the Appellate

Authority under the Shops and Commercial Establishments Act

(the Shops Act for short) in S.A.No.9 0f 2000 filed by the 1st

respondent against the petitioner stating that the service of the

1st respondent has been dispensed with without assigning any

reason.

2. The petitioner herein who was the opposite party in

the S.A. took the contention that the 1st respondent was not an

employee of his shop, but he was only employed as a domestic

servant at his home. The Appellate Authority after considering

the evidence adduced by both sides, came to the conclusion that

the evidence adduced by the 1st respondent was believable.

Accordingly, the 2nd respondent held that the petitioner herein

dispensed with the services of the 1st respondent without any

reasonable cause. Accordingly the 2nd respondent directed the

petitioner to pay a compensation amounting to Rs.65,000/- to

W.P.(c)No.23920/08 2

the 1st respondent in lieu of reinstatement. This order is under

challenge before me at the instance of the petitioner employer.

According to him, the 2nd respondent misdirected himself in

finding that it was the duty of the petitioner to prove that the

1st respondent was a domestic servant by producing

documentary evidence or witnesses. According to the learned

counsel for the petitioner, it was the duty of the workman to

prove that he was actually employed by the petitioner in the

petitioner’s Shop and not the other way round. He also

disputes the monthly salary claimed by the 1st respondent

before the 2nd respondent.

3. I have considered the arguments of the learned

counsel for the petitioner. While dealing with such cases, I

must remind myself that my jurisdiction in interfering with

orders of the Appelalte Authority under the Shops Act is a very

limited jurisdiction to examine whether the decision making

process itself is valid. I cannot re-appreciate evidence and

come to a different conclusion from that of the Appellate

Authority unless I find that the conclusion on the basis of the

evidence before the Authority is perverse.

W.P.(c)No.23920/08 3

4. In this case, the 1st respondent adduced evidence

before the 2nd respondent to the effect that he was actually

employed by the petitioner in the Jewellery shop of the

petitioner. He also examined a witness stated to be an

independent witness, who deposed to the effect that the 1st

respondent was actually an employee of the petitioner in his

shop. The 2nd respondent came to the finding that since the

petitioner’s shop is one covered under the Shops Act, he could

have proved that the 1st respondent was not an employee of

his shop by producing the statutory registers, which he is

manadatorily expected to maintain as per the Shops Act. The

2nd respondent drew an adverse inference from non-production

of those records, which is what is now termed by the petitioner

as a finding that it was for the petitioner to prove that the

workman was not an employee of the petitioner. The petitioner

had not produced any evidence other than examining himself

as a witness. The Appellate Authority considered the evidence

of both sides and believed the evidence of the 1st respondent

workman. The fact that the petitioner had a Jewelery shop is

admitted. The workman claimed that he was employed in that

shop. The petitioner contended that the workman was only a

W.P.(c)No.23920/08 4

domestic help. In such circumstances the petitioner could

have produced statutory registers to prove that the workman’s

name does not find a place therein. This only had been stated

by the Appellate Authority. There is nothing perverse

whatsoever in the same. Therefore, I do not find any merit in

the challenge against Ext.P2 and accordingly, the writ petition

is dismissed.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.23920/08 5