Allahabad High Court High Court

Satendra Kumar Srivastava Son Of … vs Presiding Officer, Labour Court … on 16 April, 2004

Allahabad High Court
Satendra Kumar Srivastava Son Of … vs Presiding Officer, Labour Court … on 16 April, 2004
Author: R Tiwari
Bench: R Tiwari


JUDGMENT

Rakesh Tiwari, J.

1. Heard learned counsel for the parties arid perused the record.

2. Writ Petition No. 13893 of 1985 was filed by the Department, i.e., U.P. State Road Transport Corporation challenging the validity and correctness of the award dated 31.1.1985. The petitioner filed this cross writ petition, i.e., Writ Petition No. 11792 of 1985 challenging the same award on the ground that he could not be treated differently than Sri Viranji Lal, Driver whose offence was more serious. The Court while dictating judgment madvertently overlooked the relief sought in the writ petition filed by the workman for grant of wages from the date; of suspension to the date of order passed by the Labour Court. It is submitted that the judgment in Writ Petition No. 13893 of 1985 was wrongly placed on record of this Writ Petition No. 11792 of 1985 as the, judgment; governed the facts of Writ Petition No. 13893 of 1985 and as such there is no order on merits of Writ Petition No. 11792 of 1985 filed by the petitioner claiming wages from the date of his suspension to the date of the Labour Court award. By the judgment dated 14.10.2003 passed in the present Writ Petition No. 11792 of 1985 the writ petition was dismissed and it was provided that the Corporation would pay the back wages of the petitioner iron1 the date of the award till he had worked, if he had not already been paid the same, with interest at the rate of 10% per annum The Court had also dismissed the Writ Petition No. 13893 of 1985 filed by the Corporation against the award finding no illegality or infirmity in the award. The only question which was before the Court in the present Writ Petition No. 11792 of 1985 filed by the
workman was whether he should be granted the relief of back wages from the date of his suspension to the date of the Labour Court award. The prayer made in the present Writ Petition No. 11792 of 1985 is as under: –

“For the reasons given above and facts disclosed (in) the accompanying affidavit it is respectfully prayed that this Hon’ble Court may be pleased to issue a writ of certiorari quashing the order Annexure II and V and issue such other writ direction or order as this Hon’ble Court may deem fit and proper.”

3. As is clear from the above quoted prayer, it is for the issuance of a writ of certiorari quashing the orders contained in Annexures 2 and 5 to the Writ Petition and such other writ direction or order, as this Court deems fit and proper.

4. Annexure 2 is the order of punishment to the following effect: –

^^tkap ,oa rF;ksa ds vk/kkj ij ifjpkyd ds Åij
yxk, x, vkjksi iwjh rjg iw.kZ:is.k ls fl) gksrs gSaa A ifjpkyd Hkz”V vkpj.k
viuk dj fuxe gkfu igqWpkus fdjk;k gM+ius] vkSj fuxe ,oa vk/kkj lafgrk ds fu;eksa
dk mYya?ku djus] fujh{k.k ladsr cl dks u :dokuk fcuk fVdV ;k=h ys tkus ds fy,
iw.kZ:is.k ls mRrjnk;h gS A vr% ifjpkyd Jh lR;sUnz dqekj okLro dks lsok ls i`Fkd
¼fjewo½ fd;k tkrk gS budks fuyacu vof/k dk thou fuokZg HkRrs vkfn dks dqN Hkh
izkIr dj pqds gSaa ds vykok dqN Hkh ns; ugha gksxk A ;g vkns’k izlkj.k frfFk ds
izHkko esa vkosaxs A pkyd ds vkns’k igys gh fudkys tk pqds gSa A

5. Annexure 5 is the award, in paragraphs 8 to 9 of which is the finding recorded by the Labour Court to the following effect: –

   ^^Jfed izfrfuf/k us esllZ Xyslks
yscsjsVªt ¼b-½ fy- cuke fn izslkbZfMax vkfQlj] yscjdksVZ esjB ¼1983 ¼47½
,Q-,y-vkj 508&;w-dks-½ dh uthj dk gokyk nsrs gq, dgk gS fd feldUMDV og gh
gS tks fd dEiuh ds LFkk;h vkns’kksa eas of.kZr gS A ysfdu ;g uthj ,d dkj[kkus ls
lEcfU/kr gS vkSj fuxe dk ekeyk blls fHkUu gS A e/; izns’k LVsV jksM VªkUliksVZ
dkjiksjs’ku Hkksiky cuke~ Jh Ñ”.k ;kno ¼1984& ,l-vkbZ-lh-&,u-th-lh-&12&i`”B
&8&e-iz- gk- dks ½ esa dgk x;k gS fd ;fn fcuk fVdV dh cl esa lokfj;kW
ls tk;h tk jgh gS rks og ,d vijk/k gS A ;fn og [kjkc fu;r ls fd;k tk jgk gks]
tSls fd izLrqr ekeys esa fd;k x;k gSa A cychj dqekj vk;Z ouke~ jktLFkku LVsV
jksM VªkUliksVZ dkjiksjs’ku t;iqj ¼1982 ,l-vkbZ-lh-&61&jkt-gk-dksVZ½
esa ;g dgk x;k gS  fd fcuk fVdV 23 ;kf=;ksa dks ys tkus dk dk;Z nqjkpj.k
vkSj Hkz”Vkpkj esa vkrk gS ;g nksuksa uthjs bl ekeys esa ykxw gSaa A ;Fkkfi
fuxe ds vHkh rd dksbZ LFkk;h vkns’k ugha cus gSa] ysfdu muds vHkko esa ;g ugha
ekuk tk ldrk fd ;fn dksbZ pkyd ;k ifjpkyd voS/k :i esa fcuk fVadV ;kf=;ks dk voS/k
:i ls olwyh djds ys tk jgk gks rks mls Hkh Hkz”V vkpj.k u dgk tk, A vr% eS
bl fu”d”kZ ij igWqprk gwW fd Jfed gh ekeysa esa iw.kZr% nks”kh
gSa A ysfdu pwwWfd nwljk nks”kh O;fDr pkyd fcjUth yky ds izfr dksbZ
dk;Zokgh ugh dh xbZ izrhr gksrh gS vr% Jfed dks nh xbZ ltk cgqr vf/kd cM+h gS A
vr% mijksDr fLFkfr esa eSa vkns’k nsrk gwW fd Jfed lrsUnz dwqekj JhokLro dks iqu%
lsok esa iquLFkkZfir fd;k tk, ysfdu mls dksbZ Hkh fiNyk cdk;k osru dk Hkqxrku u
fd;k tk, vkSj lkFk gh Jfed dks mlds in dk izkjfEHkd osru ij izR;kofrZr dj fn;k
tk, A rn~uqlkj bl fookn esa eSa viuk vfHkfu.kZ; ikfjr djrk gwW A

       
lsok;ksydksa Jfed izfrfuf/k dks :i;s 100@&bl fookn ds ifjO;; ds :i esa
Hkqxrku djsa A**    

6. The Labour Court found the petitioner guilty of the charges but reinstated him only on the ground that Sri Viranji Lal, Driver was not awarded any punishment. It is true that Sri Viranji Lal, Driver continued in service and earned wages but this does not entitle the petitioner to claim parity with him as it has been clearly held by the Labour Court that the petitioner was involved in corruption. No prayer is made in the writ petition by the petitioner clamping wages from the date of his suspension till the date of the Labour Court award. Even otherwise if this prayer of the petitioner is allowed it will amount to a premium or reward for corruption. The punishing authority and the award of the Labour Court has granted the relief of reinstatement but has not granted back wages to the petitioner under Section 11A of the Industrial Disputes Act. It does not require any interference. The review application is miscohceived.

For the reasons given above, this application is rejected.