High Court Kerala High Court

Secretary vs M/S.Kalapurakal Industries on 12 June, 2008

Kerala High Court
Secretary vs M/S.Kalapurakal Industries on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 636 of 2005(A)


1. SECRETARY,
                      ...  Petitioner

                        Vs



1. M/S.KALAPURAKAL INDUSTRIES,
                       ...       Respondent

2. MR. THANKAPPAN, S/O.AIYAN KUNJU,

3. INDUSTRIAL TRIBUNAL, ALAPPUZHA.

                For Petitioner  :SRI.PAULSON C.VARGHESE

                For Respondent  :SRI.P.R.JAYAKRISHNAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/06/2008

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                    W.P.(C)No.636 OF 2005
               ----------------------------------------
                 Dated this the 12th day of June, 2008

                             JUDGMENT

The Union in I.D.No.3 of 1999 before the Industrial

Tribunal, Alappuzha is the petitioner herein, who challenges

Ext.P3 award passed by the Tribunal in that I.D. The issue

referred for adjudication was,

“Whether the retrenchment of 14 workmen (list
annexed) without any reason is justifiably? If not, what
relief they are entitled to get?”

The Tribunal found that these 14 workmen were engaged by the

management through a Contractor, who was later impleaded as

the additional 3rd management. On that finding, the Tribunal

came to the conclusion that the workmen are not entitled to any

reliefs in the I.D.

2. According to the learned counsel for the petitioner this

finding of fact is totally perverse. He points out that the 2nd

respondent Sri. Thankappan has not even cared to appear before

W.P.(c)No.636/08 2

the Tribunal and evidence adduced by the management itself

would lead to the conclusion that the said Sri. Thankappan was

also an employee only. He has been described as a Contractor

only for the purpose of denying the benefits legally due to the

employees from the 1st respondent. The learned counsel for

the petitioner therefore would submit that Ext.P3 award is

totally perverse and is liable to be interfered.

3. On the other hand, the learned counsel for the

management would contend that he had produced a contract

agreement between the 1st respondent and the said Sri.

Thankappan pursuant to which only the workmen were

employed as contract labourers. He points out that the

Tribunal had discussed the evidence in detail and come to the

conclusion only on the basis of evidence on record that the

workers were actually workers of the Contractor and not of the

1st respondent which is not liable to be interfered with by this

Court. The contention is that this is purely a question of

appreciation of evidence and this Court cannot interfere with

such findings of fact unless it is demonstrably perverse which

is not the case here. He would point out that even assuming

that the finding is wrong that cannot automatically lead to the

W.P.(c)No.636/08 3

conclusion that it is perverse and therefore this Court cannot

interfere with findings of facts in Ext.P3. He further points out

that as held in the award itself, the establishment itself was

closed long back and MW1, one of the parents of the 1st

respondent is now working in a medical store and that he is

now facing proceedings for recovery of the loan amounts by

the bank from whom the establishment had taken loan for

repayment of which more than crore of rupees would have to

be paid for paying which he has no means.

4. I have considered the rival contentions in detail. The

learned counsel for the petitioner would draw my attention to

Ext.P4 deposition of the management witness which according

to him would show that the said Sri. Thankappan was not

actually a Contractor at all, but only one of the workers and

the agreement produced as a contract between the 1st

respondent and the said Sri. Thankappan is a sham document

created for the purpose of the case. He points out that the 1st

respondent himself has agreed in Ext.P4 deposition that the

Sri. Thankappan was also being paid salary. But a reading of

the award and Ext.P4 deposition, I cannot come to the

conclusion that the findings in Ext.P3 are perverse. The

W.P.(c)No.636/08 4

findings can also be read as Sri. Thankappan was also being

engaged as a worker in addition to as a Contractor for which

he was being paid salary separately. Apart from that Ext.P4

does not show that the findings that there was a contract

between the management and the said Sri. Thankappan is

perverse as such. It is only another conclusion which may be

possible. When the Tribunal arrives at one conclusion the fact

that on the same evidence another man would have come to a

different conclusion is not a ground for interference with the

awards of Industrial Tribunals and Labour Courts by this Court.

In such circumstances I am unable to find any perversity in the

findings of the Tribunal. In the above circumstances, I am not

inclined to interfere with Ext.P3. Accordingly, the writ petition

is dismissed.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.636/08 5