High Court Kerala High Court

M.Premarajan vs Labour Court on 7 December, 2006

Kerala High Court
M.Premarajan vs Labour Court on 7 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 16566 of 1997(V)



1. M.PREMARAJAN
                      ...  Petitioner

                        Vs

1. LABOUR COURT, KANNUR
                       ...       Respondent

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  :SRI.V.RAJAGOPAL

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :07/12/2006

 O R D E R
                           KURIAN JOSEPH, J.

                           ----------------------------

                         O.P.No.16566 OF 1997

                          -----------------------------

             Dated this the 7th day of December, 2006


                              J U D G M E N T

Ext.P1 award passed by the Labour Court, Kannur in

I.D.No.59/93 is under challenge at the instance of the workman.

Dismissal of the petitioner from the service of the 2nd respondent

was the subject matter of adjudication. It is seen that disciplinary

proceedings have been initiated against the petitioner and

domestic enquiry was conducted. The charges included

misappropriation, laches and negligence in discharge of duties

and rude behaviour towards the superiors. All the charges were

proved in the domestic enquiry. It is seen from the award that

the Labour Court has referred to in detail and has held that the

enquiry was conducted properly and that the charges were

proved against the petitioner. The contention of the petitioner is

that misappropriation is only of small amounts. Whether it is small

amounts or large amounts, it is misappropriation. Yet another

contention is that the alleged misappropriation is only due to a

calculation mistake. I am afraid the contention cannot be

appreciated. It has been proved in the enquiry that there was

W.P.C.No.22908/2003 :2:

temporary misappropriation, in not accounting for the payments.

Despite all such charges proved against the petitioner, Labour

court in the exercise of power under Section 11A of the Industrial

Disputes Act, taking note of the fact that the petitioner was only

the shop Manager in the ration shop conducted by the 2nd

respondent and further taking note of the fact that the shop has

already been closed, modified the punishment as one of notional

reinstatement instead of dismissal, without backwages and

retrenchment with compensation. In the facts and circumstances

of the case, taking note of the proved charges, it cannot be said

that the award is in any way unreasonable or perverse. Petitioner

has been awarded retrenchment compensation also, taking note

of the fact that the shop had already been closed. The ends of

justice having thus been met in the award, the same is not unjust

either. There is no merit in this writ petition. It is accordingly

dismissed.

(KURIAN JOSEPH, JUDGE)

ps