High Court Punjab-Haryana High Court

Madan Kumar vs Presiding Officer on 11 February, 2009

Punjab-Haryana High Court
Madan Kumar vs Presiding Officer on 11 February, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                                           C.W.P. No. 2149 of 2009.
                                      Date of Decision : February 11, 2009.


Madan Kumar.                                                  .... Petitioner.

                                 Versus.


Presiding Officer, Labour Court, Panipat,                    ...Respondents.

and another.

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

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


AUGUSTINE GEORGE MASIH, J. (ORAL).

In the present writ petition, the challenge is to the award dated

10.11.2008 (Annexure-P-5), passed by the Industrial Tribunal-cum-Labour

Court, Panipat, vide which the claim as made by the petitioner-workman has

been rejected on the ground that the petitioner-workman has failed to prove

that he has worked with the respondent-management for more than 240 days

in the preceding 12 months from the date of his termination and further that

the claim with regard to non compliance of Sections 25-G and 25-H of the

Industrial Disputes Act (hereinafter referred to as the Act) are also not

acceptable as the subsequent appointments have been made on regular basis

whereas the petitioner-workman was appointed on daily wage basis.

Counsel for the petitioner-workman contends that the positive

assertion was made by the petitioner-workman before the Labour Court in his

statement that he has been working with the respondent-management for the
C.W.P. No. 2149 of 2009. -2-

last two years i.e. from 01.01.1996 to 18.03.1998. After an assertion to that

effect, it was for the respondents to produce the records before the Labour

Court to show that the petitioner-workman has not worked with the

respondent-management for the period claimed by the petitioner-workman

for which the onus was on the respondent-management.

He contends that since the records have not been produced by

the respondent-management before the Labour Court, an adverse inference

should have been taken against the respondent-management whereas

respondent-management has been given benefit of non production of

records.

He further contends that it has come on record that six persons

have been appointed after the termination of the petitioner-workman by the

respondent-management but still finding has been given by the Court that

there is no violation of Sections 25-G and 25-H of the Act.

I have heard counsel for the petitioner-workman and have gone

through the records of the case as well as impugned award. The contention

of counsel for the petitioner-workman that non production of records by the

respondent-management should have been taken in favour of the petitioner-

workman rather than the Court has proceeded to give benefit to the

respondent-management for their non production of records, he relies upon

the Judgment of Division Bench of this Court in the case of Gurdaspur

Sugar Mills Limited Versus Dalbir Singh and others, 2001 (1) R.S.J. 468,

to submit that the onus of production of records was on the respondent-

management and non production thereof would be taken as a presumption

against the respondent-management. He further contends that the Judgment

states that burden of proving non completion of 240 days is on the employer
C.W.P. No. 2149 of 2009. -3-

and that have not been discharged. On the basis of non production of

records, the benefit for which the petitioner-workman was entitled to, has

not been granted to him.

This contention of counsel for the petitioner cannot be accepted

in the light of the Judgment of Hon’ble the Supreme Court in the case of

Range Forest Officer Versus S.T. Hadimani, 2002(3) Supreme Court

Cases, 25, in para-3 held as follows :-

“3. For the view we are taking, it is not necessary to go into

the question as to whether the appellant is an “industry” or

not, though reliance is placed on the decision of this Court in

State of Gujarat v. Pratamsingh Narsinh Parmar. In our

opinion the Tribunal was not right in placing the onus on the

management without first determining on the basis of cogent

evidence that the respondent had worked for more than 240

days in the year preceding his termination. It was the case of

the claimant that he had so worked but this claim was denied by

the appellant. It was then for the claimant to lead evidence to

show that he had in fact worked for 240 days in the year

preceding his termination. Filing of an affidavit is only his own

statement in his favour and that cannot be regarded as

sufficient evidence for any court or tribunal to come to the

conclusion that a workman had, in fact, worked for 240 days in

a year. No proof of receipt of salary or wages for 240 days or

order or record of appointment or engagement for this period

was produced by the workman. On this ground alone, the

award is liable to be set aside. “

C.W.P. No. 2149 of 2009. -4-

This judgment has further been followed by Hon’ble the

Supreme Court in the case of Rajasthan State Ganganagar Mills Limited

Versus State of Rajasthan 2004 (8) S.C.C. 161, and further in the case of

R.M. Yalleti Versus The Assistant Executive Engineer, 2006(1) S.C.C.

106.

The next contention of counsel for the petitioner-workman with

regard to violation of Sections 25-G and 25-H of the Act, also cannot be

accepted for the reason that the appointments which are alleged to have been

made after the termination of service of petitioner-workman, were all on

regular basis. It is an admitted position that the petitioner-workman was

appointed on daily wage basis and the procedure prescribed for appointment

on regular basis were not followed in the present case when the appointment

of workman was made.

Counsel for the petitioner-workman contends that nothing has

come on record that six appointments which have been made subsequent to

the appointment of the petitioner-workman was actually as per statutory

rules.

This assertion of counsel for the petitioner-workman also

cannot be accepted for the reason that there is a specific assertion on behalf

of respondent-management in the written statement and thereafter, in the

statements made before the Labour Court as well as appointment letter

which has been placed on record as Ex. M5 shows that the said

appointments are in accordance with statutory rules. The onus, therefore,

after the production of records with regard to that assertion was upon the

petitioner-workman that the said appointments were not in accordance with

statutory rules, which the petitioner has failed to prove.
C.W.P. No. 2149 of 2009. -5-

That being so, no illegality in the award dated 10.11.2008

(Annexure-P-5), passed by the Labour Court, Panipat, can be said to have

been committed which would call for interference by this Court.

In view of the above, the present writ petition stands dismissed.

(AUGUSTINE GEORGE MASIH)
JUDGE
February 11, 2009.

sjks.