CR No.2563 of 1992 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CR No.2563 of 1992
Date of Decision: 5.12.2008
Mrs.Kamlesh Lamba ....Petitioner
Vs.
The Presiding Officer, Labour Court & Anr. ..Respondents
Coram: Hon'ble Mr. Justice Vinod K.Sharma
Present: Mr.Sarwan Singh, Sr.Advocate,
with Mr.N.S.Rapri, Advocate,
for the petitioner.
None for the respondents.
---
Vinod K.Sharma,J. (Oral)
This revision petition is directed against the order dated
16.7.1992 passed by the learned Presiding Officer, Labour Court, Patiala
vide which application moved by the petitioner for setting aside ex parte
award dated 15.9.1988 was ordered to be dismissed.
The petitioner sought reference under section 10 of the
Industrial Disputes Act (for short the Act) to challenge her termination.
State Government in exercise of powers conferred under section 10 (1) of
the Act referred the dispute for decision to the Labour Court, Patiala.
CR No.2563 of 1992 2
As no body appeared on behalf of the petitioner reference was
disposed of for want of prosecution.
The award was published on 12.1.1990 in the Punjab
Government Gazette.
The petitioner thereafter filed an application on 12.9.1991 for
restoration of reference and for setting aside award dated 15.9.1988.
The learned Labour Court has been pleased to dismiss the
application by holding that after the passage of 30 days’ time from
publication of the award, Labour Court became functus officio and could
not entertain any application with respect to the award made.
Mr.Sarwan Singh, learned senior counsel appearing on behalf
of the petitioner, has challenged the impugned order by placing reliance
upon the judgment of this court in the case of Devinder Kumar Vs. The
Presiding Officer, Labour Court, Gurgaon and others 1999 (3) RSJ
306; judgment of Hon’ble Delhi High Court in the case of V.P.Sharma Vs.
POLC-X and others 2000(2) RSJ 53; judgment of Hon’ble Delhi High
Court in the case of Hydro-Tech Engg. Company & Anr. Vs. N.C.T. Of
Delhi and others 2006 (2) RSA 569 and the judgment of Hon’ble Supreme
Court in the case of Satnam Verma Vs. Union of India AIR 1985 SC 294.
However, on consideration of the mater, I find no force in the
contention raised by the learned counsel for the petitioner.
In the case of Devinder Kumar Vs. The Presiding Officer,
Labour Court, Gurgaon and others (supra) this court refused to exercise
extraordinary writ jurisdiction to set aside an order passed by the learned
Labour Court setting aside ex parte award on an application moved. This
court has refused to exercise the writ jurisdiction by observing that in case
CR No.2563 of 1992 3
the award was before writ court it was liable to be set aside for want of
notice. Thus, the court nowhere laid down that the Labour Court would
have jurisdiction to entertain an application even after expiry of 30 days
from the date of publication of award.
In the case of V.P.Sharma Vs. POLC-X and others (supra)
Hon’ble Delhi High Court in exercise of writ jurisdiction has set aside the
award by holding that the absence of the petitioner was bona fide and
therefore, ex parte award was liable to be set aside.
Again in the case of Hydro-Tech Engg. Company & Anr.
Vs. N.C.T. Of Delhi and others (supra) Letters Patent Bench of Hon’ble
Delhi High Court has set aside ex parte award upsetting the order of
Hon’ble Single Judge.
Hon’ble Supreme Court in the case of Satnam Verma Vs.
Union of India (supra) has upheld the application for setting aside award
which was moved within 30 days of the publication of award.
Hon’ble Supreme Court in the case of Sangham Tape Co. Vs.
Hans Raj (2005) 9 SCC 331 has been pleased to lay down as under:-
“6. An industrial adjudication is governed by the provisions
of the Industrial Disputes Act, 1947 (hereinafter referred to as
“the Act”) and the Rules framed thereunder. The Rules framed
under the Act may provide for applicability of the provisions of
the Code of Civil Procedure. Once the provisions of the Code
of Civil Procedure are made applicable to the industrial
adjudication, indisputably the provisions of Order 9 Rule 13
thereof would be attracted. But unlike an ordinary civil
court,the Industrial Tribunals and the Labour Courts have
CR No.2563 of 1992 4limited jurisdiction in that behalf. An award made by an
Industrial Court becomes enforceable under Section 17-A of
the Act on the expiry of 30 days from the date of its
publication. Once the award becomes enforceable, the
Industrial Tribunal and/or Labour Court becomes functus
officio.
7. xx xx
8. The said decision is,therefore, an authority for the
proposition that while an Industrial Court will have jurisdiction
to set aside an ex parte award, but having regard to the
provision contained in section 17-A of the Act, an application
therefor must be filed before the expiry of 30 days from the
publication thereof. Till then the Tribunal retains jurisdiction
over the dispute referred to it for adjudication, and only up to
that date, it has the power to entertain an application in
connection with such dispute.”
Thus, in view of the authoritative pronouncement of Hon’ble
Supreme Court in the case of Sangham Tape Co. Vs. Hans Raj (supra)
no error can be found in the order passed by the learned Labour Court.
Consequently, this revision petition is dismissed.
However, it would be open to the petitioner to impugn the
award in the appropriate forum.
5.12.2008 (Vinod K.Sharma) rp Judge