High Court Kerala High Court

Kerala Private Motor & Mechanical vs The Presiding Officer on 17 June, 2004

Kerala High Court
Kerala Private Motor & Mechanical vs The Presiding Officer on 17 June, 2004
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32425 of 2004(I)


1. KERALA PRIVATE MOTOR & MECHANICAL
                      ...  Petitioner
2. S.ANIL KUMAR, PUTHEN VEEDU,

                        Vs



1. THE PRESIDING OFFICER,
                       ...       Respondent

2. QUILON AUTOMOBILES EMPLOYEES

                For Petitioner  :SRI.H.B.SHENOY

                For Respondent  :SRI.JACOB SEBASTIAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/06/2004

 O R D E R
                       S.SIRI JAGAN, J
                ===================
                 W.P (C).No.32425 OF 2004
                ===================
           Dated this the 17th day of June, 2008.

                       J U D G M E N T

The workman involved in ID No.54/1996 before the

Labour Court, Kollam is the petitioner herein, who

challenges Ext.P7 award passed by the Labour Court in that

ID. The issue referred for adjudication in that ID was as

follows:

“Whether denial of employment to Sri.S. Anilkumar,
conductor with effect from 4.2.1994 by the management of
Quilon Automobile Employee Co-operative Society Ltd.
No.!797, Kadampanadu is justifiable if not the relief entitled
to the worker”.

2. The Labour Court found that the workman was

actually dismissed from service after conducting an enquiry

against which the workman did not raise any objection and

therefore there is no denial of employment. Accordingly,

the Labour Court held that the alleged denial of

employment to the petitioner is not true, that he was

dismissed from service as per a validly conducted enquiry

W.P (C).No.32425 OF 2004 – 2 –

and that he is not entitled to any relief against the

management. This award is under challenge before me.

3. For appreciating the contention of the petitioner in

the right perspective, it is necessary to refer to a few facts

in detail.

4. The complaint which gave rise to the ID was that the

petitioner was denied employment with effect from

4.2.1994. While negotiations between the union and the

management on the question of denial of employment with

effect from 4.2.1994 were pending, the management issued

a show cause notice dated 7.3.1994, to which the petitioner

filed an explanation dated 9.3.1994. Pursuant to the same, a

domestic enquiry also ensued, in which the petitioner

participated. While that proceedings were going on, the

industrial dispute on the issue of denial of employment of

the petitioner with effect from 4.2.1994 came to be referred

for adjudication to the Labour Court, which dispute was

adjudicated by the Labour Court as I.D.No.54/1996. While

that ID was being adjudicated, the management dismissed

W.P (C).No.32425 OF 2004 – 3 –

the petitioner from service with effect from 16.1.1997.

Against the same, the petitioner filed Ext. P5 complaint

before the 1st respondent under section 33A of the

Industrial Disputes Act, in which he challenged the validity

of his dismissal without obtaining prior approval from the

Labour Court as provided under Section 33(2)(b) of the

Industrial Disputes Act. In that compliant, he challenged

the validity of the enquiry as well. He contented that no

charge sheet was issued to the petitioner by the

management, that the charges were framed by the Enquiry

Officer, that the Enquiry Officer did not comply with the

principles of natural justice and that the petitioner was not

given sufficient opportunity to adduce evidence. The

petitioner would submit that the complaint under Section

33A was numbered as ID No.23/2000 and that the same is

still pending adjudication before the Labour Court. It is

while the matters were standing so that Ext.P7 award was

passed holding that the enquiry is valid and proper in so far

as the petitioner has not challenged the validity of the

W.P (C).No.32425 OF 2004 – 4 –

enquiry proceedings in his claim statement.

5. The counsel for the petitioner would argue that the

Labour Court did not appreciate the facts of the case and

the scope of proceedings under Section 33A in the right

perspective. She would point out that the Labour Court

failed to note that the validity of the enquiry and dismissal

was elaborately challenged in the complaint under Section

33A and that the issue in this I.D. was different in so far as

the dismissal of the petitioner was pending adjudication of

the issue of denial of employment. Therefore, she would

submit that the impugned award is totally unsustainable.

6. After understanding the facts as narrated above, I

have no hesitation to hold that the procedure adopted by

the Labour Court is totally against the provisions of the

Industrial Disputes Act. Admittedly, the issue referred for

adjudication was denial of employment with effect from

4.2.1994. It is subsequent to raising of that dispute that the

disciplinary proceedings were initiated against the

petitioner. The management had no case that subsequent

W.P (C).No.32425 OF 2004 – 5 –

to 4.2.1994, the petitioner was reinstated in service before

initiating disciplinary proceedings. On the other hand, they

had participated in the industrial dispute in which the issue

involved was denial of employment with effect from

4.2.1994. It was while the adjudication of that dispute was

going on the petitioner was dismissed from service.

Therefore, at the time of dismissal of the petitioner on

16.1.1997 an industrial dispute relating to denial of

employment to the petitioner was pending adjudication by

the Labour Court itself. In those circumstances, certainly

Section 33(2)(b) of the Industrial Dispute Act is squarely

attracted. The management could not have dismissed the

workman from service without filing an application for

approval of the Labour Court, since an ID in which the

denial of employment of the petitioner was an issue, was

pending adjudication. The Labour Court rightly numbered

the complaint under Section 33A as a separate industrial

dispute and started proceedings in that ID as ID

No.23/2000. In fact, the question of validity of the enquiry

W.P (C).No.32425 OF 2004 – 6 –

etc., and dismissal ought to have been considered in that ID

only and not in ID No. 54/96, as done by the Labour Court.

Therefore the procedure adopted by the Labour Court is

clearly wrong.

7. On merits also, Ext.P7 award appears to be against

the facts of the case. Ext.P5 is the complaint, under Section

33A, filed by the petitioner. In the same, in paragraphs 8 to

12, the petitioner has specifically contended as follows:

8) Regarding the domestic enquiry and subsequent
dismissal the complainant submits as follows:-

The enquiry was conducted even without giving
proper 2nd specific charge sheet to the complainant. The
show cause notice dated 7/3/1994 was issued by the
opposite party to the complainant after the illegal denial of
employment to the complainant with effect from 4/2/1991.
The same was issued by the opposite party with a view to
their avowed purpose to terminate the complainant from
their service at any rate.

9) Though the Enquiry Officer was appointed on
15/3/1994, he purposely prolonged the enquiry proceedings
for a period of two years from 5/5/1994 to 21/6/1996 with
the connivance of the opposite party to harass and
victimise the complainant. During the said period the
opposite party deliberately denied employment to the
complainant.

10) The charge sheet was issued by the opposite
party to the complainant.

The charge was framed by the Enquiry Officer after
the enquiry proceedings commenced. Thus no opportunity

W.P (C).No.32425 OF 2004 – 7 –

was given to the complainant for explaining case properly.

The allegations raised in the show cause notice dated
7/3/94 against me are vague and not specific and against
the facts.

11) The Enquiry Officer conducted the enquiry
without complying the principles of natural justice. He did
not record the proceedings and evidences properly. He
was not impartial. He was based against me. He has not
given opportunity to me to adduce my evidences. The
application filed by the complainant praying for allowing to
adduce evidence of the complainant was not allowed by the
enquiry officer.

Therefore, the enquiry report and proceedings are
against facts illegal, improper, and invalid and hence this
Hon’ble Court may set aside the enquiry report.

12) In spite of the repeated written demand of the
complainant the opposite party did not give the copy of
enquiry report and proceedings to the complainant.
Therefore the complainant could not explain the defects of
the enquiry report and proceedings and the findings of the
Enquiry Officer. This is a clear violation of Principles of
Natural Justice.

The extreme punishment dismissal of the complainant
was not necessary and unwarranted on the allegations
raised by the opposite party against the complainant.

The action of the opposite party is dismissing the
complainant is hard and hash and against the Principles of
Natural Justice and it amounts to unfair labour practice and
victimisation.

Therefore I humbly pray that this Hon’ble Court may
be pleased to set aside the dismissal order dated
16/1/1997.”

8. However, in the award, in paragraph 9, the Labour

Court held thus:

“The worker while raising the dispute through the

W.P (C).No.32425 OF 2004 – 8 –

union before the District Labour Officer alleged that it was a
case of denial of employment for no reason and the
existence of the disciplinary proceedings against the worker
was not disclosed. A perusal of Ext.14 and the report of the
enquiry officer shows that the worker was participating the
enquiry through out he had cross examined all the witnesses
examined as MW1 to MW5. As I have earlier stated no
separate claim statement is filed before this court and the
enquiry proceedings are not challenged by the worker in
any manner. In the evidence also the worker is not
canvassing anything against the disciplinary proceedings.
As such there is no reason to discard the enquiry report and
the allegation of the worker that it is a wrongful denial of
employment by the management from 4.2.1994 onwards
totally failed.”

9. The finding in Ext.P7 that the petitioner had not

challenged the enquiry proceedings in any manner is

clearly against the facts of the case in view of Ext.P5

complaint, which has been numbered as an ID and is being

adjudicated. In fact the issue referred in I.D.54 of 1996

namely ‘denial of employment of the petitioner’ was not

adjudicated at all and the Labour Court erroneously

assumed that the two issues merged into one on account of

the subsequent disciplinary proceedings. The Labour Court

lost right of the fact that the contention of the petitioner is

that he was denied employment from 4.2.1994 and that the

management had not case that the disciplinary proceedings

W.P (C).No.32425 OF 2004 – 9 –

was after reinstating him. The Labour Court ought to have

examined whether the subsequent disciplinary proceedings

themselves was not one initiated for overcoming the

illegality of denying employment to the workman. In any

event it is beyond comprehension as to how the Labour

Court could have accepted the dismissal during the

pendency of the dispute on denial of employment as a

defence for justifying the denial of employment. It is

pertinent to note that the Labour Court does not refer to

any contention of the management regarding the status of

the workman from 4.2.1994 to 16.1.1997, whether he was

about from work or was suspended pending enquiry without

a finding on which the issue of denial of employment could

not have been validly disposed of.

10. Further, in paragraph 8 of Ext.P7 award, the

Labour Court holds that the secretary of the society during

1994 was examined as MW2, who deposed that the worker

was dismissed from service for misconduct after due

enquiry. I am at a loss to understand how a secretary of

W.P (C).No.32425 OF 2004 – 10 –

1994 could vouch for the dismissal of an employee on

16/1/1997. That would further show that the Labour Court

did not apply his mind properly to the facts of the case.

For all the above reasons, clearly Ext.P7 award is

clearly vitiated. Accordingly the same is quashed. The

matter is remanded to the Labour Court for fresh

adjudication in accordance with law along with ID No. 23 of

2000 as expeditiously as possible at any rate within four

months from the date of receipt of a copy of this judgment.

This writ petition is allowed as above.

S.SIRI JAGAN, JUDGE

rhs