High Court Punjab-Haryana High Court

Patiala Central Co-Operative … vs Mehar Chand And Anr. on 2 December, 1997

Punjab-Haryana High Court
Patiala Central Co-Operative … vs Mehar Chand And Anr. on 2 December, 1997
Equivalent citations: (1998) ILLJ 1142 P H, (1998) 118 PLR 499
Author: T Chalapathi
Bench: H Brar, T Chalapathi


ORDER

T.H.B. Chalapathi, J.

1. This Letters patent appeal arises out of the judgment of the learned Single Judge in Civil Writ Petition No. 3539 of 1981 dated September 18, 1989.

2. The writ petition was filed by one Mehar
Chand who was working as a Gunman in the Patiala Central Co-operative Bank Limited, Patiala against the award passed by the Labour
Court, Patiala dated March 11, 1981. When the
workman was working as a Gunman in the ap
pellant Bank, his services were terminated on
December 25, 1976. Thereafter he raised an industrial dispute which was referred to the La
bour Court for adjudication. The Labour Court
on the basis of the evidence on record came to
the conclusion that termination of workman was
not justified and was not in order. Accordingly
it directed the payment of compensation in
terms of provisions of Section 25-F of the In
dustrial Disputes Act. As the Labour Court de
nied the relief of reinstatement with back
wages, the workman filed the writ petition. The
learned single Judge in the impugned judgment
directed the reinstatement of the petitioner with
full back wages and allowances. Aggrieved by
the same the appellant Bank filed the present ap
peal.

3. The learned Counsel for the appellant argued that the termination of the workman was justified and that the workman was absent continuously for a long period and therefore he was not entitled to be reinstated and the learned Single Judge erred in ordering his reinstatement with full back wages. Admittedly, the Labour Court recorded a finding on the basis of the material on record that the order of termination of services of the workman was not justified and was not in order. That is a finding of fact based on evidence. The learned single Judge did not find any evidence to come to a different conclusion. In fact, the appellant-bank did not file any reply in the writ petition. There was no challenge to the said finding recorded by the Labour Court. When the Labour Court gave a specific finding that the termination of the workman was not justified and that finding was confirmed by the learned Single Judge, we do not see any reason to disturb the said finding. While exercising the extraordinary writ jurisdiction conferred on this Court under Article 226 of the Constitution of India, this Court will not go into the question of fact. When once the termination was held to be unjustified the necessary corollary is that the workman is entitled to be reinstated with full back wages. That is what has been done by the learned single Judge. As held by this Court in Prem Singh v. Presiding Officer, Industrial Tribunal and Anr. 1990 (4) SLR 375 when once reinstatement has been ordered by the Labour Court and the termination of service is set aside the relief of grant of back wages to the workman shall follow automatically.

Learned Counsel for the appellant tried to argue that the workman has been gainfully employed when he was out of service, but no evidence has been let in by the appellant either before the Labour Court or before the learned single Judge. In fact, we adjourned the’matter to enable the appellant to place on record any material to show that the workman was gainfully employed when he was out of service. Even after granting an adjournment, the appellant Bank failed to place any material even Ipefore us to show that the workman was gainfully employed. In these circumstances, we are of the opinion that the appeal deserves to be dismissed. 4. The result is, the appeal fails and is, accordingly, dismissed, however, without costs.