Delhi High Court High Court

M/S Batliwala And Karani vs Shitla Prasad Shukla & Ors. on 11 March, 2011

Delhi High Court
M/S Batliwala And Karani vs Shitla Prasad Shukla & Ors. on 11 March, 2011
Author: Rajiv Sahai Endlaw
                *IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                             Date of decision: 11th March, 2011

+                                     WP(C) NO.18211/2006

M/S BATLIWALA AND KARANI                    ..... Petitioner
                 Through: Ms. Meenakshi Sood, Advocate

                                             Versus

LALIT MOHAN JAIN & ANR.                                            ..... Respondents
                 Through:                       Mr. Asit Kumar Roy, Advocate.

                                              AND

+                                     WP(C) NO.18288/2006

M/S BATLIWALA AND KARANI                  ..... Petitioner
                 Through: Ms. Meenakshi Sood, Advocate

                                           Versus

SHITLA PRASAD SHUKLA & ORS.            ..... Respondents
                 Through: Mr. Asit Kumar Roy, Advocate.

CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.         Whether reporters of Local papers may                  No.
           be allowed to see the judgment?

2.         To be referred to the reporter or not?                 No.

3.         Whether the judgment should be reported                No.
           in the Digest?




W.P.(C) Nos.18211/2006 & 18288/2006                                     Page 1 of 11
 RAJIV SAHAI ENDLAW, J.

1. The petitions impugn the awards, both dated 30th January, 2006 of

the Labour Court holding the services of the respondent workman in each

case to have been terminated by the petitioner employer illegally and

unjustifiably and granting the relief of lumpsum compensation of

`2,00,000/- to the respondent workman in W.P.(C) No.18211/2006 and of

`3,00,000/- to the respondent workman in W.P.(C) No.18288/2006 apart

from the legal dues to which the said respondent workmen were entitled to

as per law and their service rules. Notice of the petitions was issued and

the operation of the awards stayed subject to the petitioner employer

depositing 50% of the award amount in this Court. Accordingly, a sum of

`1,00,000/- was deposited in W.P.(C) No.18211/2006 and a sum of

`1,50,000/- was deposited in W.P.(C) No.18288/2006. Pleadings have

been completed and the counsels have been heard.

2. The award in each case though separate but are otherwise identical

save for the fact that while the respondent workman in W.P.(C)

No.18211/2006 joined the employment initially on 14 th October, 1992, the

respondent workman in W.P.(C) No.18288/2006 had joined the

employment of the petitioner employer initially on 1st January, 1983.
W.P.(C) Nos.18211/2006 & 18288/2006 Page 2 of 11
Both the respondent workmen were terminated vide letters dated 5 th

October, 1999. The petitioner employer had contested the dispute raised

by the respondent workmen pleading that the respondent workmen were

not “workman” but were working at managerial level and their

appointment was contractual and as such on termination, as per contract,

they were entitled only to two months notice or salary in lieu thereof.

3. It is undisputed that the respondent workmen were initially

employed with M/s Das & Company, a sister concern of the petitioner

employer and that the initial employment of the respondent workman in

W.P.(C) No.18288/2006 was as a peon. It is also undisputed that on 1 st

October, 1996, the services of the respondent workmen were transferred

from M/s Das & Company to the petitioner employer and the respondent

workmen were in the said letter dated 1st October, 1996 described as

working as FOREX Dealer and were continuing to enjoy the said

designation till their termination on 5th October, 1999. Vide letter dated

5th October, 1999 they were informed that the management had decided to

close down the Foreign Exchange operations from Delhi with immediate

effect due to extremely difficult market conditions and accordingly their

services were being terminated in accordance with the Contract i.e. the

W.P.(C) Nos.18211/2006 & 18288/2006 Page 3 of 11
Clause in the letter dated 1st October, 1996 permitting termination by two

months notice or salary in lieu thereof. It is also not in dispute that the

respondent workman in W.P.(C) No.18211/2006 was at the time of

termination drawing salary of `13,000/- per month and the respondent

workman in W.P.(C) No.18288/2006 at the time of termination was

drawing salary of `10,000/- per month.

4. The Labour Court held that to exclude one from being a “workman”

it has to be shown that the employment is in a supervisory capacity and

which is to be decided on consideration of the essential nature of work

and the entire context of employment and not designation alone. It was

held that the petitioner employer had not placed any material on the file to

show that the respondent workmen in the present case were exercising any

administrative, executive, financial or disciplinary powers; that simply

high-sounding designation of FOREX Dealer and wages of `13,000/- and

`10,000/- respectively would not lead to the presumption that they were

working in supervisory capacity; that merely because they had signed

some letters addressed to outsiders also did not show that they were free

to act independently in their discretion. It was further held that the mere

fact that the respondent workman in W.P.(C) No.18288/2006 though

W.P.(C) Nos.18211/2006 & 18288/2006 Page 4 of 11
employed as a peon was also designated as a FOREX Dealer showed that

the said post could not be supervisory.

5. Else, the Labour Court held that the termination was in violation of

Section 25F of the Industrial Disputes Act, 1947 and did not fall within

the definition of “retrenchment” under Section 2(oo) of the I.D. Act.

However, in view of the statement of the petitioner employer‟s witness

that the FOREX operations had been closed down at Delhi, the respondent

workmen were not granted the relief of reinstatement and were granted

the relief of compensation as aforesaid.

6. The counsel for the petitioner employer has at the outset contended

that there is an inherent contradiction in the awards – while the Labour

Court has denied reinstatement for the reason of the petitioner employer

having closed down the business, has not granted compensation in

accordance with the rules of closure of business. It is contended that the

Labour Court has not given due weightage to the letters written by the

respondent workmen to others in connection with the business of the

petitioner employer and which show that the respondent workmen were

performing managerial functions.

W.P.(C) Nos.18211/2006 & 18288/2006 Page 5 of 11

7. It is not as if the said letters have not been considered by the Labour

Court. The Labour Court on appreciation of the said letters has reached a

conclusion that the same did not show the respondent workmen

performing managerial or supervisory functions. The Legislature has not

provided for any appeal against the award of the Labour Court. This

Court is only exercising the power of judicial review and the scope

whereof is different from that of an appeal. The appreciation of evidence

is within the sole domain of the Labour Court and this Court in exercise of

power of judicial review would not interfere merely for the reason that

this Court on appreciation of the same evidence would have arrived at a

different inference / conclusion. Nevertheless, to satisfy myself that there

is no perversity in the inference drawn by the Labour Court, I have

examined the same letters. While one of the said letters has been signed

on behalf of the Manager Mr. Pradeep Bhargava, the other letters are

merely of forwarding cheques or explaining the delay in payment and thus

of a routine nature and not such wherefrom it could be said that the

conclusion reached by the Labour Court could never have been reached.

W.P.(C) Nos.18211/2006 & 18288/2006 Page 6 of 11

8. I have also perused the affidavit by way of evidence of the sole

witness viz. Mr. Pradeep Bhargava examined by the petitioner employer

as well as his cross examination. There is nothing therein also from which

it could be said that the conclusion arrived at by the Labour Court is

erroneous. Similarly, the petitioner employer could not elicit anything in

the cross examination of the respondent workmen from which the

conclusion drawn by the Labour Court can be found fault with.

9. The counsel for the respondent workmen while supporting the

awards has contended that a few letters in the long span of service of the

respondent workmen with the petitioner employer in any case cannot lead

to a conclusion that the respondent workmen in the course of their duties

used to correspond on behalf of the petitioner employer. He has also

drawn attention to the cross examination of the sole witness of the

petitioner employer where he admitted that both the respondent workmen

were doing the same job. It is argued that a person initially appointed as

a peon, without any evidence of having acquired any further skills can

never be deemed to be performing supervisory or managerial functions.

W.P.(C) Nos.18211/2006 & 18288/2006 Page 7 of 11

10. With respect to the argument of the counsel for the petitioner

employer of the entitlement of the respondent workmen being maximum

of compensation as fore closure, I find that neither was any such case

pleaded by the petitioner employer before the Labour Court nor proved

nor any issue got framed thereon nor any finding has been returned in this

respect. Merely because the Labour Court for the purpose of moulding

the relief has stated that the relief of reinstatement was not deemed proper

for the reason of the petitioner employer having claimed to have closed

down the business would not mean that the case of closure under Section

25FFF of the Act had been made out.

11. During the course of hearing, it has also transpired that after the

filing of the present petitions, disputes arose between the parties also as to

the other emoluments besides the compensation to which the respondent

workmen were entitled to. The respondent workmen filed applications

before the Labour Court for computation of the amounts due to them and

the said applications were contested by the petitioner employer and order

thereon made by the Labour Court finding the amounts besides the

payment made by the petitioner employer to be due to the respondent

workmen. The respondent workmen thereafter attempted to recover the

W.P.(C) Nos.18211/2006 & 18288/2006 Page 8 of 11
amounts so found due. The petitioner employer filed applications in these

proceedings to restrain the respondent workmen from doing so. On the

said applications, on 26 th April, 2010, the counsel for the respondent

workmen made a statement that no action till the next date of hearing shall

be taken for realization of the said excess amount. The said statement has

continued till now. The counsel for the petitioner employer has sought

adjudication in these petitions on that aspect also.

12. The counsel for the petitioner employer however admits that the

said disputes are not subject matter of the present writ petitions. It has

been enquired from the counsel for the petitioner employer whether the

petitioner employer has challenged the said computation. The answer is in

the negative. Without substantive challenge being made, merely because

application for interim relief has been filed would not entitle the petitioner

employer to make the said challenge in the present writ petitions. Now

that the writ petitions are being disposed of, the question of considering

any application for interim relief does not arise.

13. I also do not find any error capable of interference in the quantum

of compensation awarded. In any case no arguments have been addressed

W.P.(C) Nos.18211/2006 & 18288/2006 Page 9 of 11
in that respect except for contending that nothing more than two months

salary in accordance with contract could have been awarded.

14. The counsel for the respondent workmen has sought interest on the

awarded amount for the delay in payment. The counsel for the petitioner

employer has opposed the same by contending that no interest has been

awarded by the Labour Court. Merely because the Labour Court has not

awarded any interest would not come in the way of this Court awarding

interest. The petitioner has enjoyed the interim order from this Court and

this Court at the time of final decision can always balance the equities

flowing from the interim order. (See Abhimanyoo Ram Vs. State of U.P.

JT 2009 (1) Supreme Court 528 and Ramesh Chandra Sankla Vs.

Vikram Cement AIR 2009 Supreme Court 713). The petitioner employer

has admittedly enjoyed the benefit at least qua 50% of the award amount

in each case. However, unfortunately the 50% of the award amount

deposited pursuant to interim orders was not ordered to be kept in a fixed

deposit and as such has not accrued any interest. However, since the

petitioner employer was rendered out of pocket with respect to the said

amount, it cannot be directed to pay any interest thereon.

W.P.(C) Nos.18211/2006 & 18288/2006 Page 10 of 11

15. Thus while dismissing the petitions, the Registry is directed to

forthwith release the amounts deposited in each of the petitions in favour

of the respondent workmen and the petitioner employer is directed to pay

the balance award amount in each case to the respondent workmen

together with interest at 8% per annum on the balance award amount from

8th December, 2006 i.e. the date of the interim order till the date of

payment, within four weeks from today. If the same is not paid, besides

other remedies of the respondent workmen, the same shall after four

weeks incur interest at the rate of 12% per annum. Litigation expenses of

`10,000/- in each case having already been paid to the respondent

workmen, no order as to further costs.

RAJIV SAHAI ENDLAW
(JUDGE)
MARCH 11, 2011
„gsr‟

W.P.(C) Nos.18211/2006 & 18288/2006 Page 11 of 11