High Court Rajasthan High Court - Jodhpur

Ramesh Chandra & Ors vs Judge, Labour Court Bhilwara & Anr on 2 November, 2011

Rajasthan High Court – Jodhpur
Ramesh Chandra & Ors vs Judge, Labour Court Bhilwara & Anr on 2 November, 2011
                                                            S.B.C.W.P. No.680/2011
                       Ramesh Chandra & Ors. Vs. Judge, Labour Court, Bhilwara & Anr.
                                                                Order dt: 02/11/2011


                                       1/2

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                            AT JODHPUR
                               ORDER

S. B. Civil Writ Petition No.680/2011
Ramesh Chandra & Ors. Vs. Judge, Labour Court, Bhilwara & Anr.

DATE OF ORDER                    :::             02nd November 2011

                            PRESENT

             HON'BLE DR. JUSTICE VINEET KOTHARI

Mr. Aneesh Ahmed, for the petitioners.
                                       ---

1. Heard learned counsel for the petitioners-workmen.

2. The Industrial Tribunal by the impugned award dated

04.05.2004 has rejected the claim of the workmen-petitioners on the

ground that workmen had failed to prove before the Tribunal that they

were appointed against the vacancies of “Hand Pump Drivers” for

maintenance of such hand pumps and since they had not served for

the period more than two years, and thus they were not entitled to

any relief in the industrial dispute raised before the Tribunal upon

reference by the State Government. Therefore, their termination

could not be said to be illegal and in violation of provisions of

Industrial Dispute Act, 1947 (for short, hereinafter referred to as ‘Act

of 1947’) since they were neither appointed against the vacancies for

the said post nor they had served for period more than two years as

hand pump drivers, therefore, claim petition filed by the workmen was

rejected.

3. Learned counsel for the petitioners, Mr. Aneesh Ahmed,
S.B.C.W.P. No.680/2011
Ramesh Chandra & Ors. Vs. Judge, Labour Court, Bhilwara & Anr.

Order dt: 02/11/2011

2/2

urged that since the nature of the work of maintenance of the hand

pumps is continuous one and the respondents did not deliberately

allow the workmen to complete the period of more than two years,

therefore, the learned industrial tribunal has erred in rejecting claim

petition of the workmen.

4. Having heard learned counsel for the

petitioners/workmen at length and upon perusal of the detailed

award, running into 19 pages, this Court is satisfied that the learned

Tribunal has discussed the entire relevant evidence in correct

perspective and has arrived at findings of fact that workmen before

the Tribunal had not served for a period more than two years

continuously as defined in Section 25-(b) of the Act of 1947, nor they

were appointed against the clear vacancies of such posts and,

therefore, their monthly casual employment, did not confer any right

of regularization upon them. The Hon’ble Supreme Court in the case

of State of Karnataka Vs. Uma Devi, reported in 2006 (4) SCC 1

has clearly deprecated such back-door entry and has held that there

is no right of regularization of such casual employees. Respectfully

following the aforesaid judgment, this Court does not find force and

writ petition deserves to be dismissed.

5. The writ petition is accordingly dismissed with no order

as to costs. A copy of this order be sent to the opposite party and

learned industrial Tribunal forthwith.

(DR. VINEET KOTHARI), J.

DJ/- 43