M/S Shivam Motors Pvt. Ltd vs State Of Chhattisgarh & Others on 1 July, 2005

0
58
Chattisgarh High Court
M/S Shivam Motors Pvt. Ltd vs State Of Chhattisgarh & Others on 1 July, 2005
       

  

  

 
 
        HIGH COURT OF CHHATTISGARH AT BILASPUR        

       Writ Petition No. 1516 of 2002

       M/s Shivam Motors Pvt. Ltd.
                                          ....Petitioner
                          -Versus-
       State of Chhattisgarh & others
                                          ....Respondent

!       Petitioner by Shri S. M. Mendhekar, Advocate with Shri
        G. V. Krishna Rao, Advocate.
^       Respondent No.1 by Shri Arun Sao, Deputy Govt.
        Advocate.
        Respondent No.3 by Shri Malay Kumar Bhaduri, Advocate.

       By Justice Satish K. Agnihotri.

       Dated: 01/07/2005

:       O R D E R

(1.7.2005)

1. The present petition under Article 226/227 of the

Constitution of India is filed against the award dated

20.5.2002 passed by the Labour Court, Bilaspur in Case No.

60/I.D.A./K-111-A/00 (Ref) whereby the Presiding Officer of

the Labour Court has directed the petitioner (second party)

to reinstate the Respondent No.3 (first party) in the

service on the post of Mechanic w.e.f. 31.8.1999 with full

back wages and consequential relief.

2. The facts in nutshell are that according to the

Respondent No.3 he was engaged/appointed by the petitioner

as Mechanic in his company on 1.4.1994. He continuously

worked in the petitioner-company for more than 240 days in

one calendar year till his services were terminated orally

without prior notice on 31.8.1999. While in employment he

was getting a salary of Rs. 1150/- p.m.

3. The respondent No.3 approached the Additional Labour

Commissioner complaining about termination without complying

with the provisions of Section 25-F of the Induatrial

Disputes Act 1947 (which will be referred hereinafter `the

Act 1947′). Having failed in the conciliation proceedings a

report was submitted to the State Government. The State

Government by order dated 21.8.2000 made a reference under

Section 10 (1) of the Act 1947 to the Labour Court.

4. The Respondent No.3 examined himself as witness wherein

he deposed that he was working as Mechanic in the petitioner

company from 1.4.1994 till 30.8.1999. The Respondent No.3

further deposed that he was sent on several occasions to

other cities for repairing and servicing and for that

purpose the petitioner was paid separately to him. He also

deposed that he had worked for more than 240 days in one

calendar year.

5. The petitioner has filed written statement in the

Labour Court submitting that the Respondent No.3 was not

regular employee of the petitioner. He was engaged for 20 to

25 days on the basis of the need of the work. The petitioner

did not have any work for the Respondent No.3 as such the

Respondent No.3 was not engaged in service.

6. Mr. N. D. Joshi was produced and examined by the

employer/petitioner. This non-applicant witness in his

statement has stated that the services of the Respondent

No.3 was engaged on need basis. In his cross-examination the

witness of the petitioner did not admit that he has produced

any documents which indicates that the regular payments were

made and his signature was obtained.

7. Learned counsel for the petitioner submits that the

Labour Court without deciding the question as to “whether

the Respondent No.3 was a workman/employee of the petitioner-

company or not within the provisions of the Industrial

Disputes Act, 1947 ?” has passed the award. In support of

his contention learned counsel for the petitioner relies on

the decision of Hon’ble Supreme Court in the case of

Himanshu Kumar Vidyarthi Vs. State of Bihar reported in 1997

(II) M.P. Weekly Notes (122) wherein Hon’ble Supreme Court

has held that the temporary employee working on the basis of

the need of the work his disengagement cannot be termed as

retrenchment under the provisions of Section 25 -F of the

Industrial Disputes Act, 1947.

8. Learned counsel for the petitioner also placed reliance

on a decision of Hon’ble Supreme Court in the case of Range

Forest Officer Vs. S.T.Hadimani, reported in (2002) 3 S.C.C.

25, in support of his contention that it is for the workman

to prove the fact that the workman has actually worked for

240 days in a calendar year. The petitioner submits that the

Respondent No.3 has not proved by submitting receipt of

salary or wages for 240 days or record of appointment in

order to show/establish that the workman i.e. the Respondent

No.3 has actually worked for 240 days.

9. Learned counsel for the Respondent No.3 relies on two

decisions of the Hon’ble Supreme Court viz. in the case of

H. D. Singh Vs. Reserve Bank of India & others reported in

AIR 1986 S.C. 132 and, in the case of Workmen of American

Express International Banking Corporation Vs. Management of

American Express International Banking Corporation reported

in AIR 1986 S.C. 458; in support of his submission that

working for 20 – 25 days in a month means working for the

full month, because Sunday and other paid holidays should be

taken into account for the purpose of reckoning the total

number of days on which the workman could be said to have

actually worked.

10. Having considered the contentions of learned counsel

for both the parties and perusing the records, it is found

that there is no clear finding as to whether the Respondent

No.3 was regularly working i.e. 240 days in one calendar

year from the period of his appointment till the date of the

alleged oral termination. Learned lower Court has not

considered any other facts before reaching to the conclusion

that the Respondent No.3 has worked for more than 240 days

in one calendar year and it is apparent that the impugned

award was passed without examining of the relevant papers.

Since learned Lower Court has not recorded any finding with

regard to the `master and servant relationship’ and `working

for 240 days in a calendar year’, before passing the award

in favour of the Respondent No.3 granting reinstatement and

payment of back wages. The award is not sustainable.

11. It appears that no stay of the operation of the

impugned award was granted. Learned counsel for the

petitioner submits that the petitioner has offered

reinstatement as per the impugned award to the Respondent

No.3 vide letter dated 28.8.2003 (Annexure P/10) but the

same was declined. Learned counsel for the Respondent No.3

submits that the offer was declined because the petitioner

did not pay the back wages.

12. In the peculiar facts and circumstance of the case, the
petition is allowed and the case is remanded back to the
Labour Court Bilaspur on its original file for fresh
disposal in accordance with law. Since the matter is old and
involves alleged termination of service of an employee, the
Labour Court is directed to dispose of the matter within a
period of three months from the date of receipt of a copy of
this order.

J U D G E

LEAVE A REPLY

Please enter your comment!
Please enter your name here