High Court Kerala High Court

M.V.Gopinathan vs The Deputy Labour … on 19 March, 2008

Kerala High Court
M.V.Gopinathan vs The Deputy Labour … on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 9964 of 2002(J)


1. M.V.GOPINATHAN,EWS 716,GANDHINAGAR,
                      ...  Petitioner

                        Vs



1. THE DEPUTY LABOUR COMMISSIONER(WCC)
                       ...       Respondent

2. THE ASSISTANT LABOUR OFFICER GR.I,

3. ]HOTEL YUVARANI,RE4PRESENTED BY ITS

                For Petitioner  :SRI.H.B.SHENOY

                For Respondent  :SRI.P.RAMAKRISHNAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/03/2008

 O R D E R
                         S.SIRI JAGAN, J.
                     =======================
                      O.P. No. 9964 of 2002 (J)
                     =======================
                Dated this the 19th day of March, 2008


                            JUDGMENT

The petitioner was a workman employed by the 3rd

respondent in his hotel. He was suspended pending enquiry. He

claimed subsistence allowance for various periods. In respect of

the period from 27.2.91 to 5.8.93, Ext. P3 order has been

passed by the 1st respondent restricting the claim of the

petitioner for subsistence allowance only to the period from

27.6.92 to 27.7.92. This is on the basis that for the balance

period the petitioner was gainfully employed elsewhere.

Apparently this finding was entered on the basis of the deposition

of a person who had allegedly employed the petitioner.

According to the petitioner, that person was not competent to

give evidence on behalf of the said employer and there was no

acceptable proof to the effect that the petitioner was employed

elsewhere. He also submits that while calculating wages, the

food allowance to which the petitioner was eligible was not taken

into account.

O.P. No. 9964/2002/J -2-

2. I am not going into the merits of the contentions of

the parties since I am inclined to remand the matter for violation

of principles of natural justice. While passing Ext.P3 order,

originally a report was forwarded by the 2nd respondent to the

1st respondent in the matter, which was set aside and the matter

was remitted back to the 2nd respondent for fresh report. It is

on the basis of the fresh report that Ext.P3 order has been

passed. The petitioner raises a contention that petitioner has not

been served with a copy of that report, without which he could

not have effectively presented his case before the 1st

respondent.

3. I have heard the counsel for the petitioner as also the

counsel for the 3rd respondent. The 3rd respondent could not

refute the averment of the petitioner that petitioner was not

given a copy of the report based on which Ext.P3 order has been

passed. That being so, Ext.P3 is clearly in violation of natural

justice. Accordingly, Ext.P3 is quashed. The 1st respondent is

directed to pass fresh orders in the matter after giving a copy of

the report of the 2nd respondent on which Ext. P3 order has

been passed, to the petitioner and after hearing both sides

O.P. No. 9964/2002/J -3-

afresh. Fresh orders shall be passed within 2 months from the

date of receipt of a copy of this judgment.

The original petition is disposed of as above.

S.SIRI JAGAN, JUDGE
jp