High Court Punjab-Haryana High Court

Motta Singh vs Presiding Officer on 9 September, 2009

Punjab-Haryana High Court
Motta Singh vs Presiding Officer on 9 September, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                         Civil Writ Petition No.42 of 2001
                                         Date of decision: 09.09.2009


Motta Singh                                                  ...Petitioner

                                 versus

Presiding Officer, Labour Court, Bathinda and others        ...Respondents


CORAM: HON'BLE MR. JUSTICE K.KANNAN


Present:      None for the petitioner.

           Ms. Monica Chhibbar Sharma, Deputy Advocate General,
           Advocate, for the respondents.
                         ----

1. Whether reporters of local papers may be allowed to see the
judgment ?

2. To be referred to the reporters or not ?

3. Whether the judgment should be reported in the digest ?

—-

K.Kannan, J.(Oral)

1. Neither the petitioner nor the counsel is present. The case is

of the year, 2001 and the matter has been in list for final hearing for the

last number of days. The name of the counsel for the petitioner also

appears in the cause list, but he has not come present. I have proceeded

to examine the records with the assistance of the counsel for the

respondents Ms. Monica Chhibbar Sharma and pass this order on merits.

2. The subject of reference before the Labour Court was an

order of termination effected after a full-fledged enquiry on 06.09.1990.

The charge against the workman was that he had been absent

unauthorizedly between the period from 20.04.1989 to 19.05.1989 and

again from 05.07.1989 to 25.10.1989 when notices had been sent to him
Civil Writ Petition No.42 of 2001 -2-

immediately after 25.10.1989 on several occasions requiring the

workman to join duty. The workman did not respond and ultimately a

charge-sheet was issued to him imputing the absence from duty

intentionally as constituting the misconduct. The workman did not deny

his absence or the fact that the leave was unauthorized. He cited his own

domestic problems as reasons for his absence. When enquiry was taken

up after the appointment of an Enquiry Officer, the workman suffered a

statement before the Enquiry Officer that he admitted all the charges and

he did not want to go ahead with the enquiry. The report was, therefore,

given by the Enquiry Officer finding him guilty of the charges and a

show cause notice was issued calling upon the workman to show cause

against the findings in the enquiry. The workman chose not to respond

and ultimately the order of punishment was issued, removed him from

service on 06.09.1990.

3. The workman did not prefer any intra-departmental appeal

which was permissible under the rules and he sought to raise a demand

notice impugning the punishment only on 22.11.1996, that is, after six

years. The matter was referred to the Labour Court when a conciliation

did not emerge to the benefit of the workman. The Labour Court had

found that the charges had been proved and indeed the charges were

admitted by the workman himself and the ultimate decision to terminate

the services was found to be justified for unauthorized absence for a long

period of more than three months, which has not been explained at any

point of time. No proper explanation had also been given before

the Labour Court for the inordinate delay for approaching the Court. The
Civil Writ Petition No.42 of 2001 -3-

award of the Labour Court considered all the relevant facts and came to

the conclusion affirming the punishment inflicted upon the workman. I

see no cause for interfering with the award of the Labour Court, rendered

after a comprehensive consideration of all aspects of the case.

4. The writ petition is dismissed. No costs.

(K.KANNAN)
JUDGE
09.09.2009
sanjeev