Delhi High Court High Court

Management Of Ashok Hotel vs Mohinder Singh on 4 August, 2011

Delhi High Court
Management Of Ashok Hotel vs Mohinder Singh on 4 August, 2011
Author: Sanjiv Khanna
*              IN THE HIGH COURT OF DELHI AT NEW DELHI

+                 Letters Patent Appeal No. 624/2011

%                              Date of Decision: August 4, 2011

Management of Ashok Hotel                  ....Appellant
                Through        Mr. Ujjawal K. Jha with
                               Mr. Kanwaljeet Singh, Advocates.
                    VERSUS

Mohinder Singh                             .....Respondent
                    Through

CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE SANJIV KHANNA
                               ORDER
%                             04.08.2011
SANJIV KHANNA, J.

Management of Hotel Ashok has filed the present intra court

appeal against the decision dated 10th May, 2011, dismissing Writ

Petition (Civil) No. 12391/2006 filed by them. Learned single Judge has

upheld the award dated 25th October, 2005, passed by Industrial

adjudicator holding inter-alia that the appellant Management had failed

to lead evidence to prove the charges against the workman Mohinder

Singh, the respondent herein. The respondent workman was awarded

punishment of stoppage of three annual increments with cumulative
LPA 624/2011 Page 1 of 4
effect and had raised an industrial dispute. Before the industrial

adjudicator, the appellant conceded and accepted that the

departmental proceedings were vitiated and there was violation of

principles of natural justice. However, the appellant Management was

given an opportunity to prove the misconduct by the respondent

workman.

2. The contention raised by the learned counsel for the appellant is

that the industrial adjudicator has wrongly ignored and rejected as

heresay the evidence of Ashok Lamba, Manager (Vigilance & Security)

and the said finding is incorrect and contrary to law. He has further

submitted that learned single Judge has also committed the same error.

3. We have examined the affidavit filed by Ashok Lamba which has

been placed on record as Annexure A-8. The charge against the

respondent workman was that he had deliberately left the place of

duty, i.e. the supply gate, on 9th March, 1988, and had gone to the car

parking area in connivance with one Mr. J. K. Rout, Foreman Grade-I,

and a representative of M/s Cactus Lilly Enterprise so as to smuggle out

2 extra empty gas cylinders and 26 filled gas cylinders instead of 150

LPA 624/2011 Page 2 of 4
empty gas cylinders for which gate pass had been prepared and signed

by J.K. Rout.

4. As per the affidavit of Ashok Lamba, gate pass of 150 gas

cylinders and challan of M/s Cactus Lilly was seized from J. K. Rout,

Foreman who was standing inside the hotel. The truck carrying the said

gas cylinders had not left the hotel. The filled gas cylinders were

without seal cap, which are found on filled cylinders and are removed

before a cylinder is used. When Ashok Lamba reached the spot, the

truck driver was found sitting on the Driver’s seat along with some

employees. The aforesaid affidavit does not show and establish any

connivance between the respondent workman, representatives of

Cactus Lilly and J.K. Rout. The respondent workman is not the person

who was responsible for overseeing loading of the gas cylinders and

whether or not the gas cylinders were filled or empty. It is not alleged

that the cylinders were to be loaded in his presence. It is not stated by

Mr. Ashok Lamba that it was the duty of the respondent workman to

ensure that the filled gas cylinders or extra cylinders were not loaded.

The truck had not left the hotel compound and was still parked. It

cannot be presumed that the respondent workman would not have
LPA 624/2011 Page 3 of 4
reached the supply gate and verified the cylinders with the gate pass.

The contention that the respondent security guard should not have left

the supply gate or should have kept it locked, does not impress us and

does not show or indicate that the respondent workman was guilty of

fraud or had acted dishonestly. Admittedly, he was within the hotel

compound. The respondent workman was held guilty and punished for

a different charge.

5. In view of the aforesaid, we do not find any merit in the present

appeal and the same is dismissed.

SANJIV KHANNA, J.

CHIEF JUSTICE
August 04, 2011
kkb

LPA 624/2011 Page 4 of 4