Supreme Court of India

Manager,K.V.S.S.Mandawar & Anr vs Mukesh Kumar Sharma on 25 March, 2010

Supreme Court of India
Manager,K.V.S.S.Mandawar & Anr vs Mukesh Kumar Sharma on 25 March, 2010
Author: K S Radhakrishnan
Bench: R.V. Raveendran, K.S. Radhakrishnan
                                                                         Non-Reportable

                        IN THE SUPREME COURT OF
                     CIVIL APPELLATE JURISDICTION

                CIVIL APPEAL NO.2698 OF 2010
(Arising out of Special Leave Petition (Civil) No.30872 of 2008)


 Manager, K.V.S.S. Mandawar & Anr.                            ...Appellant(s)

                                    Versus

Mukesh Kumar Sharma                                         ...Respondent(s)

                              J U D G M E N T

K. S. RADHAKRISHNAN, J.

Leave granted.

2. Notice was issued on the special leave petition on

the limited question of award of full back-wages on

reinstatement. Labour Court, Bharatpur vide its award dated

3.4.1996 ordered reinstatement with full back wages when the

service of the respondent was terminated without enquiry and

without assigning any reasons. The writ petition filed by

the appellant was dismissed on 11.5.1999 which was ultimately

affirmed by the Division Bench of the High Court of Rajasthan

vide its judgment dated 4.3.2008. The said order is

challenged in this appeal. Respondent workman then filed an

application under Section 33(C )(2) of the Industrial

Disputes Act 1947 before the Labour Court Bharatpur as LCC

1/2005 for computation of monetary benefits. The Labour

Court passed an order dated 3.9.2008 awarding a total amount

of Rs.5,16,032.01 towards back wages. Though the respondent

– 2 –

was reinstated in service on 9.6.2005, there is serious

dispute between the parties as to whether, the respondent was

gainfully re-employed during the period he was out of

service. Further it was also stated that the appellant Co-

operative Society is not financially sound to meet the claim

of full back wages.

3. Considering the entire facts and circumstances of the

case and after hearing counsel on either side we feel it

would be appropriate to restrict the back-wages to 50% for

the period 18.1.1990 (date of termination) to the date of

reinstatement. The appellant Society is directed to pay the

amount as ordered within a period of three months from today.

The appeal is allowed in part accordingly.

………………….J.

(R.V. Raveendran)

………………….J.

(K.S. Radhakrishnan)
New Delhi
March 25, 2010