High Court Punjab-Haryana High Court

Ramsons Organic Limited vs The Presiding Officer on 9 March, 2009

Punjab-Haryana High Court
Ramsons Organic Limited vs The Presiding Officer on 9 March, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH
                                     C.M. No. 4335 of 2009 in
                                    C.W.P. No. 10216 of 2007.
                                Date of Decision : March 09, 2009.

Ramsons Organic Limited.                                      .... Petitioner .

                                  Versus.

The Presiding Officer, Industrial Tribunal-cum-Labour Court,
Gurgaon, and another.                                       ... Respondents.

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr. Rajesh Arora, Advocate,
for the non applicant-petitioner.

Mr. A.K. Tyagi, Advocate,
for the applicant-respondent No. 2.

AUGUSTINE GEORGE MASIH, J. (ORAL).

C.M. No. 4335 of 2009.

Application stands allowed as prayed for.

C.W.P. No. 10216 of 2007.

In the present writ petition, the challenge is to the award dated

09.05.2005 (Annexure-P-5) and order dated 19.04.2006 (Annexure-P-7),

vide which initially the reference was answered in favour of the respondent-

workman and thereafter, an application moved by the petitioner-management

for setting aside the ex-parte award, was dismissed on the ground that the

Court has become functus officio and therefore, could not entertain an

application in connection with the dispute relying upon the judgments of

Hon’ble the Supreme Court.

C.W.P. No. 10216 of 2007. -2-

Counsel for the petitioner-management contends that the Court

has proceeded on the assumption that the service had been effected upon the

petitioner-management merely by issuance of the registered notices. There

is nothing on record which would substantiate, as a matter of fact, the

service was effected upon the petitioner-management and that they had

indeed been served the registered notices which had been sent. The records

further do not indicate as to whether the acknowledgment due had been

received back by the Labour Court in that regard or not.

Counsel for the petitioner-management contends that the

respondent-workman was employed with the petitioner-management as a

Chowkidar and had been working with them from 12.03.1999 to August,

2003, thereafter, he stopped coming to the job. On his absence, letters were

sent to him on various dates to come present on the job but the respondent-

workman never turned back. It is a case of abandonment and with no option

left, the services of the respondent-workman were terminated. He contends

that the respondent-workman can still come and join the job. He further

contends that in view of this position, the award deserves to be set aside and

an opportunity be given to the petitioner-management to contest the claim of

the respondent-workman before the Labour Court.

On the other hand, counsel for the respondent-workman

contends that the petitioner-management had been properly served during

the proceedings before the Labour Court and they had not chosen to appear

before the Labour Court. Left with no option, the Court has proceeded to

pass the ex-parte award and now the petitioner-management after the passing

of the award, cannot be allowed to turn around and state that they were not

served before the Labour Court.

C.W.P. No. 10216 of 2007. -3-

I have heard counsel for the parties and have also gone through

the records of the Labour Court.

In the present case, it appears that the assertion put forth by the

petitioner-management that they had not been served, is correct as there is

no indication that indeed notices were served on the petitioner-management.

The Court had proceeded on the presumption of service which also does not

indicate in the report which had been presented to the Labour Court. It

would be in the interest of justice that the petitioner-management be given

an opportunity to contest the claim of the respondent-workman before the

Labour Court, however, it would be just and equitable that the respondent-

workman be compensated for this. While issuing notice of motion in this

matter on 12.07.2007, this Court had directed the petitioner-management to

deposit Rs. 25,000/- with the Labour Court, Gurgaon. The said amount

stands deposited with the Labour Court as stated by Counsel for the

petitioner-management. This amount be released to the respondent-

workman and he would also be entitled to the benefit of Section 17-B of the

Industrial Disputes Act from the date of filing of the affidavit in this Court

i.e. 03.03.2009 till today.

In view of the above, the present writ petition is allowed, the

impugned order dated 09.05.2005 (Annexure-P-5), is hereby set aside.

The parties are directed to appear before the Labour Court on

30.03.2009.

(AUGUSTINE GEORGE MASIH)
JUDGE
March 09, 2009.

sjks.