IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.M. No. 5100 of 2009 and
C.W.P. No. 21111 of 2008.
Date of Decision : March 23, 2009.
Kuldeep Singh. ...... Petitioner.
Versus.
Presiding Officer, Industrial Tribunal-cum-Labour Court, Hisar,
and another. ..... Respondents.
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. J.P. Dhull, Advocate,
for the petitioner.
Mr. R.N. Sharma, Advocate,
for the respondent No. 2.
AUGUSTINE GEORGE MASIH, J. (ORAL).
C.M. No. 5100 of 2009.
This application is for placing on record the written statement on
behalf of respondent No.2.
Application is allowed.
Written statement is taken on record.
C.W.P. No. 21111 of 2008.
In the present writ petition, the challenge is to the award dated
10.01.2008 (Annexure-P-1), passed by the Industrial Tribunal-cum-Labour
Court, Hisar, vide which the reference has been answered against the
petitioner-workman.
Counsel for the parties agree that there is no finding recorded by
the Labour Court with regard to the days the petitioner-workman has put in
C.W.P. No. 21111 of 2008. -2-
service with the respondent-respondent in the 12 preceding months from the
date of his termination.
Counsel for the petitioner-workman contends that the findings
were required to be recorded by the Labour Court as it is the first court
where evidence is led by the parties on the basis of pleadings and on the
basis of issues framed therein. On such findings, the claims of the parties
are to be determined which would further be available for the Court where
the findings so recorded by the Labour Court with regard to violation of the
provisions of Section 25-F of the Industrial Disputes Act, which would
primarily depend upon period of work which the workman has put in with
the management. Even if it does not entitle him to reinstatement in service
but would be entitling him to compensation, the award as passed by the
Labour Court, cannot sustained. He relies upon the judgment of Hon’ble the
Supreme Court in the case of Telecom District Manager and Others
Versus Kesheb Deb, 2008 (4) S.C.T. 33, and Division Bench judgment of
this High Court in the case of State of Haryana Versus Ishwar Singh and
another, 2008(3) S.C.T. 788, in this regard.
There can be no dispute with regard to assertion made by
counsel for the petitioner in the present writ petition. The Labour Court was
required to give a finding on the question with regard to non compliance of
the provisions of Section 25-F of the Industrial Disputes Act which would be
depending upon the period of work which the workman has put in with the
management in the 12 preceding months from the date of his termination.
That having not been done, the rights of the parties cannot be determined
and the courts wherein the awards are under challenge, would be
handicapped as in the present case before this Court.
C.W.P. No. 21111 of 2008. -3-
In view of the above, the present writ petition is allowed, the
impugned award dated 10.01.2008 (Annexure-P-1), passed by the Industrial
Tribunal-cum-Labour Court, Hisar, is hereby set aside. The case is
remanded to the Labour Court for fresh decision in the light of the above
observations.
The parties are directed to appear before the Labour Court on
27.04.2009.
(AUGUSTINE GEORGE MASIH)
JUDGE
March 23, 2009.
sjks.