IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 6445 of 2009.
Date of Decision : April 29, 2009.
Satnam Singh. ....... Petitioner.
Versus.
Presiding Officer, Labour Court, Amritsar, and another. ....... Respondents.
CORAM:HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. B.S. Jaswal, Advocate,
for the petitioner.
AUGUSTINE GEORGE MASIH, J. (ORAL).
In the present writ petition, the challenge is to the award dated
06.10.2008 (Annexure-P-4), passed by the Labour Court, Amritsar, vide
which the reference has been answered against the workman, holding therein
that the services of the workman were terminated in accordance with the
statutory rules governing the service.
Counsel for the petitioner contends that it is true that the
workman was issued chargesheet and thereafter inquiry was ordered to be
held against him. However, during the inquiry proceedings merely because
the workman had admitted his absence from duty, the inquiry officer has
proceeded to give finding against him. An application was submitted by the
workman for seeking assistance in the departmental inquiry which was never
decided merely because he had admitted the charges levelled against him and
the inquiry officer gave finding against him and his services have been
terminated. He contends that the inquiry proceedings, therefore, are vitiated.
C.W.P. No. 6445 of 2009. -2-
I have heard counsel for the petitioner and have gone through
the records of the case.
The factual aspect with regard to the workman being absent
from duty, issuance of show cause notice and his admission with regard to
charge levelled against him that he was absent from duty, is not in dispute.
The only contention which has been raised by counsel for the petitioner with
regard to non holding of inquiry or not proceeding with the inquiry and
giving finding merely on the admission of the workman. He has further
contended that his application for assistance in the inquiry proceedings was
not decided. This contention of counsel for the petitioner cannot be
accepted for the reason that on admission of the charges levelled against the
workman, no further dispute exists which would call for further inquiry into
the matter, had the workman disputed the charges levelled against him. The
contention as raised by counsel for the petitioner could have been gone into
and could have been reason good enough for proceeding with the matter
further. Since the workman had admitted his charges, therefore, the question
of granting him any assistance in the inquiry proceeding does not arise.
That being so, no illegality can be said to have been committed
by the Labour Court while passing its award dated 06.10.2008
(Annexure-P-4). The finding as has been given by the Labour Court is fully
justified and therefore, finding no merit in the present writ petition, the same
stands dismissed.
(AUGUSTINE GEORGE MASIH)
JUDGE
April 29, 2009.
sjks.