Rajasthan High Court – Jodhpur
Miss Kuri vs State & Ors on 10 November, 2008
S.B.C.W.P.No.2061/1996 - Miss Kuri vs. State & Ors. Order dt:10/11/2008
1/3
S.B.CIVIL WRIT PETITION NO.2061/1996
(Miss Kuri vs. State & Ors.)
DATE OF ORDER : 10/11/2008
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.Mrinmal Bhattmewara, for the petitioner.
Mr.Rameshwar Dave, Deputy Government Counsel.
1. Heard learned counsels.
2. This writ petition is directed against the award of Industrial
Tribunal dated 29/5/1995, whereby, the claim of petitioner was
rejected on the ground that she had never worked for continuous 240
days in any one calendar year. On the contrary, respondent P.W.D.
Department has produced the material before the Industrial Tribunal
to the effect that she was a casual worker, who worked for 8 days in
the year 1981, 17 days in the year 1982 and 17 days in the year 1984
and, therefore, she was not entitled to notice or pay in lieu of notice in
compliance of Section 25 F of the Industrial Disputes Act, 1947.
3. Learned counsel for the petitioner workman submits that under
the conciliation agreement Annex.1 dated 17/7/1978 in the list of 35
persons including the name of petitioner at serial no. 19, it was agreed
between the parties that these persons whose services were being
S.B.C.W.P.No.2061/1996 - Miss Kuri vs. State & Ors. Order dt:10/11/2008
2/3
retrenched on account of non-availability of any work will be given
retrenchment compensation and, therefore, petitioner was entitled to
get said compensation. He further submits that list of these persons
vide Annex.1 indicate that petitioner was appointed in 1974.
4. These submissions are opposed by learned counsel for the State
Mr.Rameshwar Dave, who submits that not only no evidence was led
by the applicant before the Industrial Tribunal for having worked for
continuous period of 240 days in one calendar year, on the contrary
evidence led by respondents clearly established that petitioner in fact
never worked for 240 days in one calendar year and she worked for
very small period in past three years as indicated above, therefore,
there is no question of compliance of Section 25 F of the Industrial
Disputes Act in the case of petitioner. He further submits that
petitioner was not entitled to the compensation in terms of Annex.1 -
Conciliation Agreement also because she had not completed two
years of service as stipulated in condition no. 1 of the said agreement
Annex.1.
5. Having heard learned counsels and upon perusal of the record,
this Court finds no force in the submissions of learned counsel for the
petitioner inasmuch as Industrial Tribunal has clearly found that as a
matter of fact the petitioner never completed 240 days in a calendar
S.B.C.W.P.No.2061/1996 - Miss Kuri vs. State & Ors. Order dt:10/11/2008
3/3
year and on the basis of evidence led by the respondent PWD
Department, the Tribunal found that the petitioner was not entitled to
retrenchment compensation in terms of Section 25 F of the Industrial
Disputes Act. There was no entitlement of compensation as the
petitioner had not completed two years of service. This Court finds no
error in the impugned award of the learned Tribunal and this writ
petition being without force is liable to be dismissed. The same is
accordingly dismissed. No costs.
(DR.VINEET KOTHARI), J.
item no.s-10
baweja/-