High Court Kerala High Court

Kerala Forest Evelopment … vs Labour Court on 8 April, 2010

Kerala High Court
Kerala Forest Evelopment … vs Labour Court on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 232 of 2005(C)


1. KERALA FOREST EVELOPMENT CORPORATION,
                      ...  Petitioner

                        Vs



1. LABOUR COURT, KOLLAM.
                       ...       Respondent

2. THE GENERAL SECRETARY,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.C.S.MANILAL

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/04/2010

 O R D E R
                         S. SIRI JAGAN, J.
                 - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C)No.232 of 2005
                 - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 8th day of April, 2010

                           J U D G M E N T

This writ petition is filed by the management in I.D.

No.139/95 before the Labour Court, Kollam. Challenging

Ext.P4 award passed by the Labour Court in that I.D. the

issues referred for adjudication were:

1. Justifiability of the action of management in having
suspended Sri. Chacko Kurian w.e.f. 4.7.1994.

2. Reimbursement of Sri. Chacko Kurian in supervision
post.

3. Legality of the action of Management in having dismissed
Sri. Chacko Kurian during the period of conciliation.

2. It appears that before dismissing the workman no

enquiry was conducted. But relying on some other enquiry

conducted in respect of some other misconduct the

management wanted to sustain the punishment. The

Labour Court found that in respect of the particular charge

for which the workman was punished there was no enquiry

at all, not even a show cause notice. Labour Court further

found that at the time of dismissal of the workman involved

W.P.(C)No.232 of 2005
-2-

an industrial dispute was pending in respect of a claim of

the workman for a supervisory post. Therefore the Labour

Court found that the dismissal is violative of Section 33 (1)

(b) of the I.D. Act, in so far as before imposing the

punishment of dismissal, approval of the appropriate

authority had not been obtained. On these grounds the

Labour Court found that the dismissal was bad and passed

the award on the following terms:

1. The dismissal of the workman from service as per order
dated 20.10.1994 is set aside.

2. The management is directed to reinstate the workman in
the post of watcher/worker in which he was working with
60% of the backwages for the period in which he has
been kept out of service.

3. The workman will be entitled to continuity in service for
the period in which he was kept out of service.

3. The management is challenging that award in this

writ petition. According to the management, the workman

was validly dismissed from service for misconduct. The

counsel for the 2nd respondent would support the impugned

award.

4. I have considered the rival contentions in detail.

W.P.(C)No.232 of 2005
-3-

5. From a reading of the award it is abundantly clear

that, for imposing the punishment of dismissal from service

no enquiry was conducted and the earlier enquiry was

concluded by imposing a punishment of imposition of

punishment of Rs.280/-. After having imposed such a

punishment, the management could not have dismissed the

workman on the same set of facts. As far as the allegations

on which the workman was dismissed, no enquiry was

conducted. The management could have at least adduced

evidence before the Labour Court to prove the misconduct

of the workman. No attempt is seen made by the

management in that direction also. Added to that, the

dismissal was effected without obtaining prior approval as

contemplated under Section 33 (1) (b). As such I do not

find anything wrong with the conclusion of the Labour

Court that dismissal of the workman is unsustainable. But I

find that, the workman had refused to join duty despite the

management giving him an opportunity to do so, in a post

other than the supervisory post, which has been specifically

W.P.(C)No.232 of 2005
-4-

found by the Labour Court also. Taking into account, the

entire facts and circumstances of the case, I feel that the

award of 50% backwages is too harsh on the management.

Accordingly I modify Ext.P4 award by limiting backwages to

25% instead of 50%. In all other respects the award would

stand.

The writ petition is disposed of as above.

S. SIRI JAGAN
JUDGE

shg/