IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH
                                            C.M. No. 5111 of 2009 and
                                            C.W.P. No. 21109 of 2008.
                                         Date of Decision : March 23, 2009.
Mahender.                                            ...... 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. 5111 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. 21109 of 2008.
In the present writ petition, the challenge is to the award dated
28.02.2008 (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 petitioner-workman states that the petitioner-
workman has put in service of more than 240 days in the 12 preceding
 C.W.P. No. 21109 of 2008. -2-
months which is an admitted fact and finding to that effect has been given by
the Labour Court. He contends that even if it is held that the petitioner-
workman would not be held entitled to the reinstatement in the light of the
fact that it was a public post which was not made in accordance with the
statutory rules and the petitioner-workman in the light of the judgment of the
Division Bench of this Court in the case of State of Haryana Versus Ishwar
Singh and another, 2008(3) S.C.T. 788, would be entitled to compensation
alone.
Counsel for the respondent-management on the other hand
contends that he was a daily wager and he was performing his duties as a
daily wager all through, therefore, the provisions of Section 25-F of the
Industrial Disputes Act would not attracted in the present case. He relies
upon the judgment of Hon’ble the Supreme Court in the case of Batala
Cooperative Sugar Mill Limited Versus Sowaran Singh, 2006 (1) R.S.J.
758. He further relies upon the judgment of this Court in the case of
Director, Central Sheep Breeding Farm, Hisar Versus President, District
Agriculture Workers Union, Hisar, and another, as well as Division Bench
judgment of this Court in the case of Executive Engineer H.U.D.A.
Gurgaon Versus Presiding Officer, Industrial Tribunal-cum-Labour
Court, Gurgaon, and another, in support of his contentions.
I have heard counsel for the parties and have gone through the
records of the case. The admitted position as is apparent from the impugned
award is that the petitioner-workman has indeed put in 240 days prior to his
termination. It is also not in dispute that the petitioner-workman was
appointed in September,2000, and continued in service till April, 2003. The
judgments as relied upon by counsel for the respondent did hold field but in
 C.W.P. No. 21109 of 2008. -3-
subsequent judgments, Hon’ble the Supreme Court while considering these
aspects has come to the conclusion that where there is violation of
Section 25-F of the Industrial Disputes Act even in case of daily wagers
although they would not be entitled to reinstatement in the light of fact that
the appointment was not in consonance with the statutory requirements or in
violation of the mandate of the constitution for making appointment on
public post but still for the reason that the workman had indeed worked with
the respondents and the appointment was made by the management in
violation of the statutory rules, held him entitled to compensation in lieu of
the reinstatement in service. Reliance on the judgment of Hon’ble the
Supreme Court in the Telecom District Manager and Others Versus
Kesheb Deb, 2008 (4) S.C.T. 33, and thereafter, judgment of Division Bench
this High Court in the case State of Haryana Versus Ishwar Singh and
another, 2008(3) S.C.T. 788, can be placed.
In the present writ petition, the petitioner-workman has put in
service of 2 years and 9 months with the respondent-management, he is held
entitled to compensation of Rs. 30,000/- to balance equities between the
parties.
Direction is issued to the respondent-management to make the
payment of compensation amount within a period of two months from the
date of receipt of copy of this order.
In this view of the matter, the present writ petition stands
disposed of.
 (AUGUSTINE GEORGE MASIH)
JUDGE
March 23, 2009.
sjks.