High Court Kerala High Court

R.Parameswaran Nair vs Hindustan News Print Ltd on 5 December, 2006

Kerala High Court
R.Parameswaran Nair vs Hindustan News Print Ltd on 5 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30809 of 2006(P)


1. R.PARAMESWARAN NAIR,
                      ...  Petitioner

                        Vs



1. HINDUSTAN NEWS PRINT LTD.,
                       ...       Respondent

2. LABOUR COURT ERNAKULAM.

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :05/12/2006

 O R D E R
                         C.N. RAMACHANDRAN NAIR, J.

                        ````````````````````````````````````````````````````

                  W.P. (C) Nos. 23390 H and 30809 P OF 2006

                        ````````````````````````````````````````````````````

                     Dated this the 5th day of December, 2006




                                        J U D G M E N T

In both the connected cases, the management as well as the worker

are challenging same order of the labour court upholding findings of the

enquiry officer but interfering with the punishment imposed by the

management. After hearing both sides and on going through the orders, I do

not find any ground to interfere with the findings of the labour court upholding

the findings of the enquiry officer. However, it is seen that the punishment is

not proportionate to the gravity of the guilt that is, negligence in work leading

to injury to a fellow worker. The delinquent worker was kept out of service for

9 years and the labour court reinstated him with 25% back wages. However,

since the worker is retired, there is no scope for reinstatement. Having regard

to the facts proved I feel ends of justice will be met if the labour court award is

modified by deleting the direction to pay 25% back wages to the worker

because the labour court has upheld the findings of guilt of the worker.

However, since the delinquent worker was kept out of employment for nearly

9 years, I feel the same will itself serve as sufficient punishment. Accordingly,

the award is modified by deleting direction to pay 75% back wages but with

direction to the management to give retirement benefits to the worker treating

him as notionally in service in that rank for the period he was kept out of

service.

(C.N. RAMACHANDRAN NAIR, JUDGE)

aks