High Court Madhya Pradesh High Court

Shivshankar Bele vs Vanmandal Adhikari on 6 May, 2010

Madhya Pradesh High Court
Shivshankar Bele vs Vanmandal Adhikari on 6 May, 2010
                        W.P.No.3984/2010(S)


             Shiv Shankar Bele     Van Mandal Adhikari and others.
                                 (1)




 6.5.2010.

       Shri Ashok Shrivastava, counsel for the petitioner.

       This petition is directed against an award dated 3/12/2009

by the Labour Court, Betul, in Case No.04/ID2007 (Reference) by

which the Labour Court though found that the retrenchment order

was illegal, but has declined to reinstate the petitioner on the

ground that the employment place of the petitioner ie         Mohda

Project itself was closed.This project was referred in Ex.P/7. The

Labour Court directed that the petitioner be paid compensation of

Rs.30,000 in lieu of reinstatement.This order is under challenge

in this petition.

       The learned counsel appearing for the petitioner submitted

that when the retrenchment order was found illegal, then the

Labour Court was left with no option except to reinstate the

petitioner.Apart from this, there are certain provisions in the

Industrial Disputes Act, 1947 which were to be followed by the

respondents. Reliance is placed to       Apex Court's judgment in

Krishan Singh vs. Executive Engineer, Haryana State

Agricultural Marketing Board, Rohtak (Haryana): (2010 (125)

FLR 187) and submitted that this petition may be admitted.

From the perusal of the impugned order, we find that the

petitioner was engaged by the respondents on daily wages. He

was retrenched on 1.2.1997. Thereafter a reference was made to

the Labour Court for deciding the issues which read thus:

W.P.No.3984/2010(S)

Shiv Shankar Bele Van Mandal Adhikari and others.

(2)

“Whether the retrenchment of Shiv Shankar Bele was legal
and valid? If any, then for which relief he was entitled and
what direction may be issued to the employer?”

Before the Labour Court, the evidence was produced .In

the evidence, the Labour Court found that the petitioner worked

for more than 240 days before the retrenchment in last year and

provisions of Section 25-F of the Industrial Disputes Act, 1947

were not complied with. On the aforesaid ground, the Labour

Court found that the retrenchment order was illegal.

The Labour Court further considering the document

Ex.P/7; filed before the Labour Court found that the employment

place of petitioner at Mohda project itself was closed and because

of this, the petitioner could not be reinstated. Apart from this, the

reference was made after seven years of the closure of Mohda

project on 31.1.1997. In these peculiar circumstances, the Labour

Court found that in place of reinstatement, it would be appropriate

if the compensation of Rs.30,000/- is awarded to him and with the

aforesaid direction, the reference was disposed of finally.

Though the learned counsel for the petitioner submitted

that except reinstatement no option was available to the Labour

Court in the matter and in this regard, he has placed reliance to

the judgment of the Apex Court in the case of Krishan Singh

(supra), but the fact remains that Mohda project itself was closed

on 31.1.1997 nearabout 7 years before the date when the

reference was made to the Labour Court. The labour Court
W.P.No.3984/2010(S)

Shiv Shankar Bele Van Mandal Adhikari and others.
(3)

decided the matter on 3.12.2009 nearabout after about 12 years

from the date when the project itself was closed. The Apex Court

in Krishan Singh was considering facts of that case in which the

Labour Court directed reinstatement of the appellant with 50%

back wages, but the High Court in the writ jurisdiction set aside

the order passed by the Labour Court and directed that in lieu of

reinstatement, compensation be paid to the petitioner of that case.

In those circumstances, the Apex Court set aside the order

passed by the High Court,

But the position in this case is entirely different. The

petitioner was retrenched on 1.2.1997 and Mohda project where

the petitioner was lastly working itself was closed on 31.1.1997.

The reference was made on 24.8.2007 to the Labour Court near

about ten years after the retrenchment of the petitioner and the

case was decided on 3.12.2009 nearabout 12 years after the date

of retrenchment. In these circumstances if the Labour Court

directed payment of compensation to the petitioner in lieu of

reinstatement, no fault is found in the order. The last place of the

employment of the petitioner was Mohda Project which itself was

closed on 31.1.1997. So it was futile to reinstate the petitioner in

the same project. In these circumstances, the discretion

exercised by the Labour Court cannot be said to be arbitrarily

requiring interference of this Court in the writ jurisdiction.

W.P.No.3984/2010(S)

Shiv Shankar Bele Van Mandal Adhikari and others.
(4)

In the result, this petition is found without merit and is

dismissed with no order as to costs.

      (Krishn Kumar Lahoti)                 (G.S.Solanki)
             Judge                             Judge

JLL