Supreme Court of India

Rajasthan Lalit Kala Academy vs Radhey Shyam on 11 July, 2008

Supreme Court of India
Rajasthan Lalit Kala Academy vs Radhey Shyam on 11 July, 2008
Author: D Jain
Bench: C.K. Thakker, D.K. Jain
                                                                   REPORTABLE
            IN THE SUPREME COURT OF INDIA

             CIVIL APPELLATE JURISDICTION

         CIVIL APPEAL NO.         4331      OF 2008
         [Arising out of S.L.P. (C) No. 6853 of 2006]


RAJASTHAN LALIT KALA ACADEMY            --   APPELLANT (S)


                          VERSUS


RADHEY SHYAM                            -- RESPONDENT (S)



                      JUDGMENT

D.K. JAIN, J.:

Leave granted.

2. The appellant-management has challenged in this appeal

the judgment and order dated 1st December, 2005, passed by

the High Court of Judicature for Rajasthan at Jaipur in D.B.

Special Appeal (Writ) No. 279 of 2001, dismissing the intra-

court appeal against the order of a learned Single Judge in

1
S.B. Civil Writ Petition No.1895 of 1998. The learned Single

Judge had affirmed the award of the Labour Court in L.C.R.

No. 348 of 1985, directing reinstatement of the respondent-

workman with continuity of service and 25% back-wages from

the date of termination of his services to the date of award.

3. A few material facts leading to these proceedings, are as

follows:

The respondent was appointed on 7th June, 1980 on a

monthly salary of Rs.300/- to do the work of a Junior Clerk.

On 4th April, 1981 his services were terminated. On an

industrial dispute being raised, the Industrial Tribunal,

Jaipur, by an award dated 24th September, 1983, set aside the

order of termination and directed reinstatement of the

respondent with effect from 24th September, 1983 with 50%

back-wages. The respondent claims to have submitted his

joining report on the very next date of award. The award was

published under Section 17 of the Industrial Disputes Act,

1947 (for short `the Act’) on 17th April, 1984. The respondent

again submitted his joining report to the Secretary of the

appellant but was not taken back on duty.

2

4. The validity of the award was questioned by preferring a

Civil Writ Petition No.1317 of 1984. During the pendency of

the writ petition, the High Court granted stay of the

direction in regard to payment of back-wages. However,

direction regarding reinstatement of the respondent was not

stayed. Yet the respondent was not taken back on duty.

Ultimately, the writ petition was dismissed.

5. Since the appellant did not permit the respondent to join

duty, the respondent took recourse to proceedings under

Section 29 of the Act against the appellant. According to

the respondent, he again reported for duty on 17th

November, 1984, but the appellant did not permit him to

join. Instead, vide order dated 31st January, 1985, the

appellant terminated the services of the respondent,

treating him to be in service with effect from 17th November,

1984.

6. The respondent raised an industrial dispute. The dispute

was referred to the Labour Court for adjudication, and was

registered as L.C.R. No.348 of 1985. The respondent also

3
filed an application under Section 33C (2) of the Act for

computation of wages for the period from 24th September,

1983 to 17th November, 1984 the same was registered as

L.C.R. No. 438 of 1986.

7. Before the Labour Court, the stand of the appellant was

that the respondent was temporarily appointed on 7th June,

1980 for a period of three months to do the work of gallery

attendant; he had himself abandoned the work but rejoined

service pursuant to order in the writ petition and that his

services were terminated due to non requirement of his

services, after complying with the provisions of Section 25-F

of the Act by paying an amount of Rs.1800/- by means of a

demand draft. The plea of the respondent, on the other

hand, was that his services were terminated without service

of any notice, disclosing reasons for his retrenchment nor

any amount was paid to him in lieu of such notice.

8. On appraisal of evidence led by both the sides, the Labour

Court, by award dated 26th April, 1997, came to the

conclusion that the management had failed to adduce any

evidence in support of its plea that a demand draft in the
4
sum of Rs.1800/- was given to the respondent in lieu of

notice in terms of Section 25-F of the Act. Thus, the Labour

Court found that in terminating the services of the

respondent, the appellant had failed to comply with the

statutory requirements and, therefore, order dated 31st

January, 1985 was arbitrary and illegal and had been

passed in a mala fide manner in order to victimize the

respondent. Accordingly, the Labour Court directed

reinstatement of the respondent with continuity in service

and payment of 25% back-wages from the date of

termination of services to the date of award. In the other

application for computation of wages (L.C.R. No. 438 of

1986), the Labour Court held that the respondent was

entitled to wages for the period from 4th September, 1983 to

17th November, 1984.

9. The award (in L.C.R. No. 348 of 1985) was challenged by

the appellant by preferring a writ petition in the Rajasthan

High Court. However, Labour Court’s award in L.C.R.

No.438 of 1986 was not challenged.

5

10.The learned single Judge as well as the Division Bench

have dismissed the writ petition and the appeal filed by the

appellant against the award of the Labour Court. That is

how the appellant is before us.

11.We have heard learned counsel for the parties.

12. Learned counsel appearing on behalf of the appellant

submitted that in the light of the evidence on record, the

Labour Court as well as the High Court have committed an

error in arriving at a finding that in terminating the services

of the respondent, the appellant has contravened the

provision of Section 25-F of the Act. It was contended that

the courts below ignored cogent and credible evidence

which suggested that a demand draft in the sum of

Rs.1800/- was issued to the respondent and, therefore, the

finding regarding non compliance with the provision of

Section 25-F is erroneous and perverse. Learned counsel

also urged that since the respondent had not rendered any

services, the courts below erred in awarding back-wages to

the respondent and that too on the basis of salary

6
equivalent to that of junior employee. Lastly, it was urged

that assuming that the appellant had failed to comply with

the provision of Section 25-F of the Act but having regard to

the fact that the services of the respondent had been

terminated over two decades ago, it would not be proper to

reinstate the respondent with back-wages and instead some

reasonable amount of compensation could be awarded to

him in lieu of his reinstatement. In support of the

proposition that award of back-wages is not necessary in

every case where the termination of service is held to be

violative of Section 25-F of the Act, reliance is placed on a

decision of this Court in General Manager, Haryana

Roadways Vs. Rudhan Singh1. Reference is also made to

the decisions of this Court in Central P&D Inst. Ltd. Vs.

Union of India & Anr.2; Haryana State Electronics

Development Corpn. Ltd. Vs. Mamni3 and Madhya

Pradesh Administration Vs. Tribhuban4, where lump

sum amounts had been awarded in lieu of reinstatement.

1
(2005) 5 SCC 591
2
(2005) 9 SCC 171
3
(2006) 9 SCC 434
4
(2007) 9 SCC 748
7

13. Per contra, Mr. S.K. Keshote, learned senior counsel

appearing on behalf of the respondent, submitted that on

the basis of the material on record, all the courts have

returned a finding that the appellant had not only failed to

pay to the respondent any amount in lieu of notice in terms

of clause (a) of Section 25-F and compensation in terms of

clause (b) thereof, they had also committed unfair labour

practice by victimizing the respondent. The submission

was that these being pure findings of fact, this Court

should decline to interfere with the award of the Labour

Court, affirmed by the High Court. Learned counsel

asserted that having regard to the conduct of the appellant,

where they deliberately did not comply with the first award

despite the fact that the High Court had declined to stay the

direction with regard to reinstatement, no fault could be

found with the direction of the Labour Court regarding

reinstatement of the respondent with only 25% back-wages.

14. It is trite that in the event of retrenchment of a workman,

employed in any industry, continuously for not less than

one year under an employer, compliance with the

8
provisions of Section 25-F of the Act, in particular clauses

(a) and (b) thereof is mandatory. A bare reading of Section

25-F of the Act shows that retrenchment within the

meaning of Section 2 (oo) of the Act, which admittedly is the

case here, must satisfy the following conditions:

(i) the workman is given one month’s notice – (a) in
writing (b) indicating the reasons for
retrenchment;

(ii)the retrenchment must take effect after the
expiry of the period of notice. i.e., one month or
else, the workman should be paid in lieu of such
notice, wages for the period of the notice:

(iii)at the time of retrenchment, the workman has
been paid compensation, equivalent to fifteen
days’ average pay for every completed year of
continuous service or any part thereof in excess
of six months; and

(iv)The notice in the prescribed manner is served on
the appropriate government or such authority as
may be specified.

9

15. As noted above, the specific plea of the appellant-

management before the Labour Court was that services of

the respondent were terminated on 31st January, 1985 after

payment of Rs.1800/- by demand draft, in compliance with

the provision of Section 25-F of the Act. However, in the

award, the Labour Court has observed that the

management has not adduced any such evidence

wherefrom a conclusion could be drawn that the workman

had received the said amount of Rs.1800/-. It is pointed

out that neither any receipt, acknowledging receipt of draft

was produced nor the workman was cross-examined on this

aspect. Even the computation of compensation allegedly

paid was not correct. The labour court, thus, held that

payment of compensation in accordance with Section 25-F

of the Act was not proved. In the light of the pleadings and

undisputed documents available on record, we are

convinced that the finding of the Labour Court to the effect

that the appellant has failed to adduce any evidence in

support of their plea that an amount of Rs.1800/- had been

paid to the respondent, does not suffer from any perversity

10
as pleaded by learned counsel for the appellant. Thus, it

cannot be said that the Labour Court or the High Court has

committed any illegality, warranting interference with the

said concurrent finding of fact. In that view of the matter,

we deem it unnecessary to examine the issue whether

termination of respondent’s services was by way of

victimisation and thus, the appellant was guilty of unfair

labour practice, as held by the Labour Court.

16.The question which now survives for consideration is

whether on facts in hand, relief of reinstatement with

continuity of service and 25% back-wages should have been

granted to the respondent?

17.Once the termination of service of an employee is held to

be illegal, the relief of reinstatement is ordinarily available

to the employee. But the relief of reinstatement with full

back-wages need not be granted automatically in every case

where the Labour Court/Industrial Tribunal records the

finding that the termination of services of a workman was in

violation of the provisions of the Act. For this purpose,

11
several factors, like the manner and method of selection;

nature of appointment–ad hoc, daily-wage, temporary or

permanent etc., period for which the workman had worked

and the delay in raising industrial dispute, are required to

be taken into consideration.

18. On this aspect, in General Manager, Haryana Roadways

case (supra), a three-Judge Bench of this Court has

observed thus:

“There is no rule of thumb that in every
case where the Industrial Tribunal gives
a finding that the termination of service
was in violation of Section 25-F of the
Act, entire back wages should be
awarded. A host of factors like the
manner and method of selection and
appointment, i.e., whether after proper
advertisement of the vacancy or inviting
applications from the employment
exchange, nature of appointment,
namely, whether ad hoc, short term, daily
wage, temporary or permanent in
character, any special qualification
required for the job and the like should
be weighed and balanced in taking a
decision regarding award of back wages.

One of the important factors, which has
to be taken into consideration, is the
length of service, which the workman had
rendered with the employer. If the
workman has rendered a considerable

12
period of service and his services are
wrongfully terminated, he may be
awarded full or partial back wages
keeping in view the fact that at his age
and the qualification possessed by him
he may not be in a position to get another
employment. However, where the total
length of service rendered by a workman
is very small, the award of back wages for
the complete period, i.e., from the date of
termination till the date of the award,
which our experience shows is often quite
large, would be wholly inappropriate.

Another important factor, which requires
to be taken into consideration is the
nature of employment. A regular service
of permanent character cannot be
compared to short or intermittent daily
wage employment though it may be for
240 days in a calendar year.”

19. It appears to us that in the present case there has not been

due application of mind either by the Labour Court or the

High Court on the question of reinstatement and payment

of 25% back-wages. The only ground on which

reinstatement and continuity of service has been ordered is

because the order of termination has been held to be

unlawful. Similarly, 25% back-wages have been awarded

for the reason that the services of the petitioner were

terminated with immediate effect but no specific reason as

13
such has been assigned for the award of the said back-

wages. In our opinion, though, illegality of the order of

termination is one of the prime considerations for

determining the question and quantum of back-wages, but

it cannot be the sole criterion therefor. A host of other

factors, a few enumerated above, are required to be taken

into consideration before issuing directions in that behalf.

Therefore, the award of the Labour Court to that extent

cannot be sustained. However, we feel that at this distant

time, it would not be fair to the respondent-workman to

remit the matter back to the Labour Court or the High

Court for fresh consideration of the issue. In the light of

the observations referred to supra and having regard to the

nature and the period of services rendered by the

respondent and the fact that his services were terminated

initially on 4th April, 1981 and then on 31st January, 1985

and the vicissitudes of long-drawn litigation, the respondent

has undergone for over 27 years, interest of justice would

be met if instead and in place of direction for reinstatement

and back-wages–a sum Rs.3 lakhs is directed to be paid to

14
the respondent by way of compensation. We direct

accordingly. The payment shall be made within eight

weeks from today, failing which it shall carry interest @ 9%

per annum from the date of this judgment till the date of

actual payment. We may note that in the affidavit, filed in

response to the query raised by the Court on 29th April,

2008, it is stated that if the present appeal is dismissed, the

appellant would be liable to pay to the respondent more

than Rs.8 lakhs. It goes without saying that the said

amount of compensation is over and above the amount, the

respondent is entitled to receive in terms of award dated

24th September, 1983, which has attained finality.

20.Resultantly, the appeal is allowed to the extent indicated

above. However, in the facts and circumstances of the

case, there shall be no order as to costs.

…………………………………………J.
(C. K. THAKKER)

15
………………………………………….J.

( D.K. JAIN)
NEW DELHI;

JULY 11, 2008.

16