High Court Punjab-Haryana High Court

Lal Chand vs Presiding Officer on 10 September, 2009

Punjab-Haryana High Court
Lal Chand vs Presiding Officer on 10 September, 2009
CWP No.13145 of 2008                            -1-


 IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
             HARYANA AT CHANDIGARH

                             CWP No.13145 of 2008
                             Date of Decision:10.09.2009

Lal Chand                                             .....Petitioner


                               Versus

Presiding Officer, Labour Court, and another          ...Respondents

Present: Mr. Ravi Kant, Advocate
for the petitioner.

Mr. Baldev Singh, Advocate
for respondent No.1.

Mr. Amrit Paul, Advocate
for respondent No.2.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see
the judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest?

-.-

K. KANNAN J.(ORAL)

1. The writ petition challenges the rejection of the reference

sought at the instance of the workman that he had been illegally

terminated from service on 01.10.2003. The Labour Court did so on

its finding that the workman had not established his continuous

service for a period fo 240 days in the year preceding the order of

termination. Learned counsel appearing for the petitioner, more than

assailing the award of the Labour Court, wanted to adduce additional

evidence before this Court as proof of his having served with the

respondent-management for a period of 240 days. The reliance was
CWP No.13145 of 2008 -2-

on a certificate which had been isued by the Secretary of the

management which, however, does not still set out the actual number

of days of service or that he had been in continuous service during the

relevant period. Yet another document was a settlement that had been

worked out between the workman and the management in the year

1990 when he was offered an employment as Conductor on

15.01.1990 more than affording evidence that he had been reinducted

in service on 15.01.1990, it does not show what the law requires to be

established in order that a workman complains that there had been a

violation of the statutory mandate under Section 25-F of the

Industrial Disputes Act and that the termination was bad. Both the

documents do not establish what the Labour Corut found to be

deficient in the workman’s case.

2. The inevitable consequence would be to confirm the award

of the Labour Court and that there is no scope for interference in the

writ petition. The writ petition is dismissed. There shall be, however,

no direction as to costs.

( K. KANNAN )
JUDGE
September 10, 2009
ashish