High Court Punjab-Haryana High Court

Rajesh Kumar vs The Presiding Officer on 4 August, 2009

Punjab-Haryana High Court
Rajesh Kumar vs The Presiding Officer on 4 August, 2009
C.W.P No.1046 of 2009                                       -1-

 IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
             HARYANA AT CHANDIGARH

                              C.W.P No.1046 of 2009
                              Date of Decision: 04.08.2009


Rajesh Kumar                                           .....Petitioner

                               Versus


The Presiding Officer, Labour Court, Panipat and another

                                                  ....Respondents

Present: Mr. J.S. Bedi, Advocate
for the petitioner.

Mr. D.S. Nalwa, Addl. A.G., Haryana.

for respondent No.2.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see
the judgment ? Yes

2. To be referred to the Reporters or not ? Yes

3. Whether the judgment should be reported in the Digest?Yes

-.-

K. KANNAN J.

1. A Beldar working in PWD (B&R) Circle, Karnal on a

temporary basis since 01.07.1999 was terminated from his service on

01.04.2000. The complaint against his termination through demand

notice had resulted in reference to the Labour Court for consideration

whether the termination was illegal and whether the workman was

entitled to any relief. The Labour Court found that he had not

completed 240 days of service to merit consideration of his plea and

rejected the reference.

2. Learned counsel appearing for the petitioner states that the

Labour Court was in error in not making a proper reckoning of his

services in various units of the same Department and if the services at
C.W.P No.1046 of 2009 -2-

various Divisions had been taken, it could be seen that he had

completed 240 days of service. The contention of the workman is

repelled by the management and Learned counsel appearing for the

State, Sh. Nalwa points out that there were various Sub Divisions,

which were under the control of the Superintending Engineer and the

appointments had been done at the divisional levels. All the services

in various Sub Divisions cannot be added as constituting continuous

service. He refers to a decision of the Hon’ble Supreme Court in

Haryana Urban Development Authority Vs. Om Pal (2007) 2 SCC

(L&S)255, which laid down that employment of a daily wager/casual

employee in different establishments, even under the same employer

or controlling authority, would not amount to his being in continuous

service. The Hon’ble Supreme Court reasoned that it might be

possible that various Divisions employed the same workman at

different periods without knowing the period of engagement in yet

another Division and the head of the institution cannot be burdened

with a situation where the periods of engagement in various Divisions

could be treated as a single employment. By the finding that the

appointments had not been shown to have been made by the same

authority and that they had been issued by three different Sub

Divisions separately, the claim of the workman could not be accepted.

3. Learned counsel appearing on behalf of the workman points

out that he had applied before the competent authority under the RTI

Act for information about who had made the respective appointments

to the petitioner at various times and the information that has been

supplied has been put in Court to show that no separate appointment
C.W.P No.1046 of 2009 -3-

letters had been issued against the sanction issued by the

Superintending Engineer but he was merely being appointed on

contract basis. The information secured through the RTI Authority

does not prove either way whether the appointment had been made

directly by the same office of the Superintending Engineer. In the

absence of clear evidence regarding how the workman had been

appointed in various Divisions, it cannot be assumed by the only fact

that the controlling authority was the same person that the service in

all the Divisions must be counted singly to merit acceptance of the

claim of the workman. The decision of the Hon’ble Supreme Court

referred to above squarely answers the issue.

4. Learned counsel appearing for the workman also advanced

arguments to the effect that workman was entitled to reinstatement by

virtue of the fact that the termination was bad. Having regard to the

finding that the employment in three Divisions at various times cannot

be counted as a single employment, I do not find it necessary to

consider the other issue whether there is any right to reinstatement for

a daily-rated worker who not even shown to have completed 240 days

of service. All the authorities cited by him which deal with non-

compliance of Section 25-F will have no bearing to this case since in

the first place no case has been made out that there was any statutory

violation.

5. The writ petition consequently fails and dismissed

accordingly. No costs.

(K. KANNAN)
JUDGE
August 04 , 2009
Pankaj*