High Court Kerala High Court

P.K.Harikuttan vs M/S. Matha Fish Farm on 8 September, 2009

Kerala High Court
P.K.Harikuttan vs M/S. Matha Fish Farm on 8 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1719 of 2009()


1. P.K.HARIKUTTAN, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. M/S. MATHA FISH FARM, SOUTH CHELLANAM,
                       ...       Respondent

2. LABOUR COURT, ERNAKULAM.

3. TAHSILDAR, ERNAKULAM.

                For Petitioner  :SRI.JAWAHAR JOSE

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :08/09/2009

 O R D E R
           S.R.Bannurmath, C.J. & A.K. Basheer, J.
                ------------------------------------------
                       W.A.No.1719 of 2009
                ------------------------------------------
           Dated this the 8th day of September, 2009

                           JUDGMENT

S.R.Bannurmath, C.J.

Aggrieved by the order of the learned Single Judge

dated 31st July, 2008 allowing the writ petition filed by the

employer and setting aside the award Ext.P5 passed by the

Labour Court, the present writ appeal is filed.

2. The appellant was in charge of a fish farm of the

first respondent and as it was found that there was

misappropriation of funds and when criminal proceedings were

proposed to be initiated against him, it is stated that he through

Ext.P1 letter admitted the misappropriation, and on initiation of

proceedings for departmental enquiry he was found guilty of

the charges levelled and accordingly dismissed him from

service.

3. Aggrieved by the same, when the appellant

W.A.No.1719 of 2009.

– 2 –

approached the Labour Court, it reversed the finding and passed

an award for reinstatement of the appellant with backwages.

Aggrieved by the said award, when the employer approached

this Court in the impugned writ petition, the learned Single

Judge, finding that practically there was no contest by the

appellant even though he was represented by counsel, and even

otherwise on merits, the appellant had no case, and especially

finding that the award passed by the Labour Court was

practically incorrect on the face of the records, set aside the

award of the Labour Court. However, taking into consideration

the fact that the appellant was in service with the petitioner for

some period, directed the petitioner employer to pay

compensation of Rs.50,000/- to the appellant. Aggrieved by the

same, the present writ appeal is filed.

4. The learned counsel appearing for the appellant

contended that as the appellant had no sufficient opportunity to

contest the case, the learned Single Judge was not justified in

proceeding to dispose of the case on merits. Even otherwise, it

W.A.No.1719 of 2009.

– 3 –

is submitted that the conclusion that Ext.P1 is not a confession

in specific as the same has to be scrutinised by way of evidence

which in fact has been done by the Labour Court, the learned

Single Judge was not justified in relying upon Ext.P1. It is also

contended that the delay observed by the learned Single Judge in

the impugned order is against the principles laid down by the

apex Court in the cases of Ajaib Singh v. Sirhind Co-operative

Marketing-Cum-Processing Service Society Limited and

another [(1999) 6 SCC 82] and Sapan Kumar Pandit v.

U.P.State Electricity Board and others [(2001) 6 SCC 222]. At

the outset, we have to note that though the appellant had

engaged counsel, he reported ‘no instructions’ to the Court and

sought permission to relinquish the vakalath. It is further

submitted that the observation that the counsel had reported ‘no

instructions’ two months back as noted by the learned Single

Judge is incorrect and on the other hand, just five days prior to

the passing of the impugned order, the letter of the counsel was

received, and as such the appellant could not take immediate

W.A.No.1719 of 2009.

– 4 –

steps. In this regard, if one peruses the affidavit filed by the

appellant himself for condonation of the delay of 319 days in

filing the writ appeal, it is clear that practically there was

inaction on the part of the appellant. Even if it is taken that he

received the communication from the counsel on 25.7.2008, he

was sleeping over the matter practically as stated in the

condonation of delay affidavit which indicates that he is a fence

sitter, especially when even after coming to know of the

impugned order, he has approached this Court belatedly after

about 319 days. It is to be noted that the learned Single Judge

admittedly and undisputedly has not passed the impugned

judgment only on the basis of absence of representation of the

appellant. The learned Single Judge has considered the case on

merits and in detail the effect of Ext.P1. Though now it is

claimed that this Ext.P1 was written by the appellant due to the

pressure tactics used by the employer, it appears to us that this is

an afterthought. If Ext.P1 was obtained from him under duress

he could have complained it immediately and taken steps to

W.A.No.1719 of 2009.

– 5 –

either recall or set aside it or to get the alleged statement

withdrawn. No such steps are taken. On the other hand, a

perusal of Ext.P1 as has been done by the learned Single Judge

would clearly indicate that details of the information which can

be said to be only within the knowledge of the appellant alone

have been disclosed in Ext.P1, and as such we find that the

learned Single Judge was justified in relying upon Ext.P1 which

remains uncontested. The finding of the learned Single Judge

that the Labour Court has brushed aside the effect of Ext.P1

lightly, in our view, is also justified and we find no illegality in

accepting Ext.P1. So far as the decisions relied on by the

learned counsel for the appellant regarding limitation are

concerned, we find that the observation of the learned Single

Judge regarding delay was only an observation and it is to be

noted that writ petition is not allowed only on that count.

5. Even on reappreciation of the entire materials we

find that there is absolutely no illegality or perversity in the

order passed by the learned Single Judge. In fact the learned

W.A.No.1719 of 2009.

– 6 –

Single Judge has given some solace to the appellant who is

admittedly employed in Government service now by directing

the employer to pay a sum of Rs.50,000/- by way of backwages.

As such on perusal of the entire materials, we find no illegality

or error on the part of the learned Single Judge in allowing the

writ petition and setting aside the award of the Labour Court.

Hence the writ appeal fails and it is liable to be dismissed.

However, we make it clear that as the first respondent/employer

has not challenged the order for payment of compensation, if the

appellant makes such a request for payment, the first

respondent/employer shall comply with the same within two

months from the date of making such a request.

With this observation the writ appeal is dismissed.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns/vku.