Bombay High Court High Court

Shri Santosh Kumar vs The Sub-Area Manager on 9 September, 2009

Bombay High Court
Shri Santosh Kumar vs The Sub-Area Manager on 9 September, 2009
Bench: A. B. Chaudhari
                                                     1

                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    APPELLATE SIDE, NAGPUR BENCH, NAGPUR




                                                                                                 
                              WRIT PETITION NO. 3618/2008




                                                                         
    Shri Santosh Kumar s/o Babulal Gupta,
    aged about 45 years,
    Occupation - Unemployed,




                                                                        
    R/o C/o Shri Babulal Gupta ( Nema),
    Near Utpadan Van Mandal Bara Parattar,
    Mohala, Sheoni, Tahsil and District Sheoni,
    Madhya Pradesh.                          -                              PETITIONER




                                                         
                  VERSUS

    1. The Sub-Area Manager,
       M/s Western Coalfields Ltd.,
       Rajur Sub-Area, PO Rajur Wani,
                                       
       District Yeotmal, Maharashtra,
                                      
    2. Presiding Officer,
       Central Government Industrial Court-
       cum-Labour Court, Nagpur.            -                               RESPONDENTS
             


    ----------------------------------------------------------------------------------------------------
    Mr. D.N. Kukday, Advocate for petitioner.
          



    Mr. Ashish Mehadia, Advocate for respondent No.1.
    Mr. Shyam Ahirkar, A.G.P. for respondent No.2.
    ----------------------------------------------------------------------------------------------------





                                                CORAM:- A.B. CHAUDHARI, J.

    Date of reserving the judgment :-   31.08.2009
    Date of pronouncing the judgment :- 09.09.2009

    JUDGMENT

1. This Writ Petition is directed against the Judgment and

award dated 21-05-2008 passed by the Presiding Officer, Central

::: Downloaded on – 09/06/2013 14:59:35 :::
2

Government Industrial Court-Cum-Labour Court, Nagpur in reference

No. CGIT/NGP/72/2001 at the instance of dismissed employee –

Santosh Kumar Gupta.

On 8th April, 2009 this Court directed listing of this Writ

Petition for final hearing on 24-08-2009. On 28-08-2009 this Writ

Petition appeared before me for final disposal in order matters, when

learned Counsel for petitioner Mr. D.N. Kukday, appointed by Legal Aid

Committee mentioned that the petitioner who remained present on

certain dates previously indulged in disturbing one and all including

the Court and that is why earlier two Counsels who were appearing for

him through legal aid had left the matter and now it is he who is

appearing for the petitioner. He submitted that petitioner was

dismissed from service in the year 1984 and since then he has been

litigating. He therefore urged me to take up his case for final disposal.

During the course of discussion, petitioner made his appearance

before me and started showing some papers to me with a raised loud

voice but then I asked him to instruct his Counsel Mr. D.N. Kukday

rather than addressing the Court. However, he persisted in doing the

same and therefore he was taken out of the Court room by Security

Guards. In view of this peculiar situation, I asked the consent of

Counsel for both parties for deciding the Writ Petition finally in order

matters so that the lis would end at least before the Single Judge of

::: Downloaded on – 09/06/2013 14:59:35 :::
3

this Court. Mr. Ashish Mehadia, learned Counsel appearing for

respondents agreed with the proposal and accordingly Mr. D.N. Kukday

commenced his argument. After arguments were heard for sometime;

with the assistance of Mr. Ashish Mehadia, I went through the

documents on the record of the Labour Court and at that stage Mr.

Ashish Mehadia sought some time to take instructions from his client.

Since the respondents’ office is at Wani and in order to give full

opportunity to respondents reluctantly, I adjourned the proceedings to

31-08-2009 with the consent of Counsel for the rival parties.

FACTS

2. It is not in dispute that the petitioner was appointed by order

No. WCL:SAI:PER:3981 dated 21/22 November, 1982 (Exh.5) by

respondents as General Majdoor Category-I on purely temporary basis

for a period of one year and was asked to report for duty to the Project

Officer, Rajur Colliery. A charge dated 7-2-1984 (Exh.6) was issued to

him by the Manager in which it was stated that on 6th February, 1984

he entered the office of Project Officer at about 11-00 a.m. and made a

demand for advance of Rs.2,000/-(Rs. Two thousand) and upon failure

to pay he said that he would publish some objectionable matters

against the management in some newspaper or would handover the

same to Police Department. When the Project Officer refused to give

::: Downloaded on – 09/06/2013 14:59:36 :::
4

him advance amount, he lost his temper and threatened him with dire

consequences. He was then removed from office by Security Guard on

duty and other witnesses. It was stated that as per Model Standing

Order No. 16 (i) (r) & (g), he committed misconduct and he was asked

to reply. It was stated that pending enquiry, he was suspended

immediately and that he would be paid subsistence allowance as per

rules. It appears that on 25-2-1984 Shri P.G. Jahagirdar who was

appointed as enquiry Officer, informed the petitioner that a domestic

enquiry will be held on 28-02-1984 at 4.00 p.m. and he should appear.

It appears that on 28-2-1984 due to some inauguration function, the

enquiry was not held and therefore, by letter dated 3rd March, 1984 he

was informed that the enquiry would be held on 5-3-1984 at 5.00 p.m.

There is nothing to show that this notice was actually served on him. It

appears that on 5-3-1984 petitioner did not appear and had already

left head-quarter after obtaining permission for 8 to 10 days, but then

he did not turn up. On 10th May, 1984 he was given Registered A.D.

notice at his permanent address asking him to appear on 30 th May,

1984 at 4.00 p.m. It is not clear as to whether enquiry was held on

30th May, 1984 or at any point of time thereafter. Hence Labour Court

has also categorically held that despite several opportunities;

respondents-management failed to file any papers or evidence that

any such domestic enquiry was held on 30-5-1984 or at any point

::: Downloaded on – 09/06/2013 14:59:36 :::
5

thereafter. It appears that thereafter a dismissal order was made

dismissing the petitioner from service with effect from 11-7-1984. The

petitioner claims that he was never made aware about the said order

of dismissal from service and in absence of knowledge to him, he went

on making representation after representations and having found no

response, he made representations even to the Legal Aid Committee

at Sheoni (Madhya Pradesh). He repeatedly made a grievance that he

did not know about the order of dismissal from service. With these

state of affairs, somehow with the advice of somebody, perhaps Legal

Aid Committee, he approached the Conciliation Officer on 21-7-1997.

It appears that appropriate Government declined to make reference on

the grievance made by him vide memorandum dated 31-8-1998

recording following reasons.

“The workman was suspended by the

management on 7-2-1984 whereas he
approached the ALC (C), Chandrapur only in the
month of July 1997 after a lapse of 12 years

without any explanation for raising the dispute
belatedly. As it is a belated case. There is no
merit for any reference to the tribunal for

adjudication.”

3. It then appears that a letter dated 20/21-9-2000 was issued

by General Manager of the respondents to Shri R.C. Manocha, Section

::: Downloaded on – 09/06/2013 14:59:36 :::
6

Officer of Ministry of Coal, New Delhi in which the facts about the

petitioner were disclosed and it was stated that by letter No. 1791

dated 11-7-1984 petitioner was dismissed from service. It then

appears that thereafter the appropriate Government on 1-10-2001

made a reference to the Labour Court in the matter of termination of

services of the petitioner and therefore, the proceedings before the

Labour Court were initiated. The petitioner filed his statement of claim

dt. 6-1-2002 through his Advocate Shri R.E. Moharir and it appears that

copy thereof was received by respondents on 15-12-2006 and for this

delay no reasons are forthcoming. It appears that on 30 th July, 2002

Labour Court proceeded ex-parte against respondents for want of

written statement and it appears that on 21-12-2006 application for

permission to file written statement along with written statement was

made by respondents before the Labour Court and though opposed the

same was allowed and consequently written statement was taken on

record. It appears that thereafter the proceedings continued and by

application dated 9-3-2007 respondents sought time of one month to

file original departmental enquiry papers. The Labour Court granted

that application as last chance subject to payment of cost of Rs.200/-

(Rs. Two hundred) vide order dated 9-3-2007. It appears that on

23-4-2007 petitioner filed about 14 documents with the permission of

the Court vide List dated 23-4-2007. It appears that the case was then

::: Downloaded on – 09/06/2013 14:59:36 :::
7

fixed for submissions on validity of the departmental enquiry. After

hearing Counsel for parties, the Labour Court made an order on

27-7-2007 recording a finding that the management after taking time

informed the Court its inability to file documents of enquiry and

therefore, it held that enquiry was vitiated and consequently was not

fair and proper and the same was set aside. The Court accepted the

alternate prayer to allow the management to prove charges before the

Court. It appears that thereafter respondents filed affidavit-evidence of

Shri Kishor Barve, Project Officer; Shri Chandu Khond, Clerk in his

office; Shri Pratap Kashyap, Clerk working in Despatch Section of his

office on 21-9-2007. There is a remark perhaps by respondents on

these affidavits dated 20-9-2007 of Shri Chandu Khond and Shri Pratap

Kashyap that those affidavits were not pressed vide remark dated

16-11-2007 and it appears that in place of those affidavits fresh

affidavits of these two persons dated 15-11-2007 were filed. The

difference in these affidavits is that in the earlier affidavits of Shri

Chandu Khond and Shri Pratap Kashyap there are no abuses or filthy

language (abuses) as stated in affidavit-evidence of Shri Kishor Barve.

But they have been mentioned in these subsequent affidavits dt.

15-11-2007. It then appears that these witnesses were cross-

examined on 7-12-2007 and 14-12-2007. It appears that petitioner

filed his affidavit-evidence dated 19-10-2006 and dated 3-1-2008. The

::: Downloaded on – 09/06/2013 14:59:36 :::
8

petitioner was cross-examined on 14-3-2008. It appears that on

14-3-2008 during the course of his evidence petitioner’s Counsel filed

application for leading secondary evidence. But it does not appear

that any order has been passed on that application. It appears that

said application was on affidavit and was not seriously objected.

Thereafter the parties filed written notes of argument with citations

and finally the impugned award came to be made.

SUBMISSIONS ON BEHALF OF PETIIONER

4. Mr. D.N. Kukday the learned Counsel for plaintiff made the

following submissions.

i) The Labour Court has recorded a finding that enquiry held

was not fair and proper. But in the absence of any evidence to show

that enquiry was really held, it ought to have held that no enquiry was

at all held.

ii) Having held that respondent management was entitled to

prove misconduct before Labour Court, it ought to have ordered

reinstatement forthwith leaving the questions of back wages in the

light of various decisions.

iii) Labour Court ignored the evidence about making of

representations by petitioner on regular basis which documents were

exhibited subject to objection which was not decided. Petitioner was

::: Downloaded on – 09/06/2013 14:59:36 :::
9

pursuing his cause and there was no delay on his part. In fact

petitioner filed statement of claim on 6-1-2002 and respondent filed

written statement on 21-12-2006 when it was already proceeded ex-

parte. Respondent thus delayed the matter.

iv) About alleged misconduct of 6-2-1984 witnesses deposed in

the year 2007 for the first time. Their evidence is liable to be rejected

being delayed. Even otherwise this is a case of ‘no evidence’.

v) Alternatively, in the absence of any bad past record, merely

for threatening, penalty of dismissal from service could not be

awarded. Now petitioner has suffered enough and that itself should be

treated as punishment and he be reinstated with continuity of service

and full back wages.

SUBMISSIONS ON BEHALF OF RESPONDENTS

5. Per-contra Mr. Ashish Mehadia, the learned Counsel for

respondents made the following submissions.

i) This Court in its extraordinary writ jurisdiction should not

interfere with the findings of facts recorded by the Labour Court on

evidence.

ii) First reference made by petitioner having been rejected by

the appropriate Government, making second reference was illegal and

hence Labour Court rightly rejected it on that ground.

::: Downloaded on – 09/06/2013 14:59:36 :::
10

iii) Admittedly the petitioner approached Conciliation Officer for

the first time in the year 1997 i.e. after 12-13 years and the

explanation for delay through alleged representations made by

petitioner has been found to be false by Labour Court for want of

acknowledgments. For delay, reference was liable to be rejected. He

relied on the following decisions.

1) 2005(5) SCC 91, Haryana State Coop. Land Development
Bank v. Neelam.

2) 2006(6) SCC 221, Reserve Bank of India v. Gopinath
Sharma and another.

3) 2004(2) LLJ 460 (Karnataka High Court), Chandrappagol
A.G. and Assistant Executive Engineer, Ghataprabha Right Bank Canal
Construction, Sub-division 1, Belgaum District.

4) AIR 2000 SC 839, The Nedungadi Bank Ltd. v. K.P.
Madhavankutty and others
.

5) 1998 LAB.IC 1702 (Allahabad High Court), U.P. State
Electricity Board and another, Petitioners v. Presiding Officer, Labour
Court, I, U.P., Kanpur and others.

iv) In cross-examination petitioner admitted to have received

termination order on 11-7-1984 itself and thus his plea of knowledge in

the year 1989 is false.

v) He was a temporary employee and no enquiry even was

necessary.

::: Downloaded on – 09/06/2013 14:59:36 :::
11

vi) Evidence of witnesses of respondent has not been shaken

but evidence of petitioner is shaken. Misconduct has been proved

before Labour Court, which is of serious nature warranting punishment

of dismissal only.

vii) Alternatively, considering ‘no work no pay’ doctrine, no

interference could be made on back wages. He relied on 2006(6) SCC

221, Reserve Bank of India v. Gopinath Sharma and another. He

prayed for dismissal of petition with costs.

CONSIDERATION

6. I have carefully gone through the entire record and

proceedings of the trial Court. I have heard learned Counsels for the

rival parties at length. Perusal of the impugned judgment shows that

in paragraph 6 the trial Court has dismissed the reference only on the

ground that earlier reference having been refused by the appropriate

Government, second reference could not have been made. He

however also decided the case on merits. Dealing with this first aspect

I find that the Hon’ble Supreme Court in AIR 2000 SC 915, Secretary,

Indian Tea Association v. Ajit Kumar Barat and others has held that

order made by appropriate Government making reference is an

administrative Order and it is a well settled legal position that

administrative action or the administrative orders can be made by the

::: Downloaded on – 09/06/2013 14:59:36 :::
12

appropriate Government from time to time. There is no bar anywhere

that if at one point of time reference is rejected, the same cannot be

again made by an administrative authority. Therefore, the finding

given by the tribunal in paragraph 6 is illegal. That apart this second

order of reference dated 1-10-2001 made by the appropriate

Government was never put to challenge before the appropriate Court

at any point of time and it was therefore, not within the powers of the

Labour Court to hold that the second order making reference was

wrong.

7. The trial Court had made an order on validity of enquiry

(VDE) on 27-7-2007 relevant portion of which reads thus ;-

“Since the papers are insufficient to conclude

whether the enquiry was proper and in

accordance with the principles of natural justice,
management was directed to file original enquiry
papers as the management after taking time

informed its inability to file the documents of
enquiry. Secondly there is nothing on record
except copy of chargesheet to consider the
fairness of enquiry. Under the above

circumstances, there is no other way than to
vitiate the enquiry with findings that it was in
accordance with the principles of natural justice
giving opportunity to petitioner. Accordingly, I

::: Downloaded on – 09/06/2013 14:59:36 :::
13

hold that enquiry was unfair and set it aside.”

“The management’s Counsel after pointing

paragraph 16 submitted that he had made an

alternate prayer to allow it to prove the charges
before the Court in case the enquiry has been
vitiated. It is well settled principle that

management is entitled to prove charges even
before the Labour Court in case the enquiry is
found as unfair and improper. Accordingly the
management will have to be permitted to prove

the charges before the Court. Hence liberty of

proving the charges before this Court is given to
the management.”

Perusal of the record shows that no evidence was at all

adduced to show that enquiry papers and termination order were

destroyed under any extant rules or that they were not traceable

despite attempts to search them and what attempts were made to

search. Thus it is not in dispute that respondent-management did not

also produce any evidence as to whether on or after 30-5-1984 any

enquiry was conducted by the enquiry Officer. The respondent-

management did not examine Shri P.A. Jahagirdar or any witness

before the Labour Court to support their stand that enquiry was held

after service of chargesheet as two adjournments were granted at the

instance of respondent-management. Though three witnesses Shri

::: Downloaded on – 09/06/2013 14:59:36 :::
14

Kishor Barve, Chandu Khond and Pratap Kashyap were examined

before the tribunal; none of them have even whispered before the

tribunal that any enquiry was held in which they deposed as witnesses

nor any one of them or any witness or Mr. P.A. Jahagirdar was

examined to prove that witnesses were examined in the so called

departmental enquiry allegedly held on or after 30th May, 1984.

Merely issuing chargesheet and issuing two notices of dates on which

no proceedings at all took place does not lead to any inference that

enquiry was at all held. I hold that trial Court ought to have held that

‘no enquiry’ was held and petitioner was thus dismissed ‘without

enquiry’. This finding may not have any impact on the power of

Labour Court to allow proof of misconduct before it, though impact on

the question of award of back wages may be applied. Hence, I hold

that there was no enquiry before dismissal of petitioner.

8. In the statement of claim filed by petitioner in para 2,

specific stand was taken by him that the dismissal order was never

served on him. Early representations made by him also show that he

did not have the knowledge about his termination till 1989. Perusal of

written statement and particularly parawise reply to para 2 shows that

there is assertion about dismissal with effect from 11-7-1984 but no

specific denial is made about non-service of dismissal order on him but

::: Downloaded on – 09/06/2013 14:59:36 :::
15

only surprise is expressed as to how he came to know about it in 1989.

There is no assertion in the pleading even or oral evidence that the

same was served on him either on 11-7-1984 or at any time thereafter

and by whom and at which place as he must be at Sheoni (Madhya

Pradesh) on 11-7-1984 as nothing is shown that he was specifically

called on 11-7-1984 at Rajur where dismissal order is said to have

been passed on 11-7-1984. There is no evidence showing that he

continued to reside at Rajur without receiving any subsistence

allowance from 1st May, 1984; and who served it on him. The alleged

admission in the evidence in cross-examination of petitioner shown to

me by Mr. Ashish Mehadia, Advocate i.e. “I was served with

termination order, on 11-7-1984. The order was taken back through

security guard” will have to be carefully scanned in the light of above

overwhelming circumstances. In my opinion, the so-called admission is

nothing but ‘stray’ and having been obtained after he entered the

witness-box after 22 years with completely ‘shaken’ mentally and

caught in legal tangle with no means. I therefore refuse to treat this

as admission and also hold that in the absence of pleading in written

statement, even this question could have not been allowed to be

asked. No acknowledgment of service of dismissal order on the

petitioner has at all been produced by respondent anywhere nor any

oral evidence of service nor any reason for not producing the same is

::: Downloaded on – 09/06/2013 14:59:36 :::
16

placed. It has to be therefore held that petitioner was not served with

the order of termination of his service. The Hon’ble Supreme Court in

the case of State of Punjab Vs. Amar Singh Harika, AIR 1966 SC 1313

held in Para 11 as under;

“The first question which has been raised before

us by Mr. Bishan Narain is that though the
respondent came to know about the order of his
dismissal for the first time on the 28th May 1951,

the said order must be deemed to have taken
effect as from the 3rd June 1949 when it was

actually passed. The High Court has rejected
this contention, but Mr. Bishan Narain contends

that the view taken by the High Court is
erroneous in law. We are not impressed by Mr.
Bishan Narain’s argument. It is plain that the

mere passing of an order of dismissal would not
be effective unless it is published and

communicated to the officer concerned. If the
appointing authority passed an order of
dismissal, but does not communicate it to the

officer concerned, theoretically it is possible that
unlike in the case of a judicial order pronounced
in Court, the authority may change its mind and

decide to modify its order. It may be that in
some cases, the authority may feel that the ends
of justice would be met by demoting the officer
concerned rather than dismissing him. An order
of dismissal passed by the appropriate authority

::: Downloaded on – 09/06/2013 14:59:36 :::
17

and kept with itself, cannot be said to take effect
unless the officer concerned knows about the

said order and it is otherwise communicated to

all the parties concerned. If it is held that the
mere passing of the order of dismissal has the
effect of terminating the services of the officer

concerned, various complications may arise. If
before receiving the order of dismissal, the
officer has exercised his power and jurisdiction
to take decisions or do acts within his authority

and power, would those acts and decisions be

rendered invalid after it is known that an order of
dismissal had already been passed against him ?

Would the officer concerned be entitled to his
salary for the period between the date when the
order was passed and the date when it was
communicated to him ? These and other

complications would inevitably arise if it is held

that the order of dismissal takes effect as soon
as it is passed, though it may be communicated
to the officer concerned several days thereafter.

It is true that in the present case, the respondent
had been suspended during the material period;

but that does not change the position that if the
officer concerned is not suspended during the

period of enquiry, complications of the kind
already indicated would definitely arise. We are,
therefore, reluctant to hold that an order of
dismissal passed by an appropriate authority and

::: Downloaded on – 09/06/2013 14:59:36 :::
18

kept on its file without communicating it to the
officer concerned or otherwise publishing it will

take effect as from the date on which the order

is actually written out by the said authority; such
an order can only be effective after it is
communicated to the officer concerned or is

otherwise published. When a public officer is
removed from service, his successor would have
to take charge of the said office; and except in
cases where the officer concerned has already

been suspended, difficulties would arise if it is

held that an officer who is actually working and
holding charge of his office, can be said to be

effectively removed from his office by the mere
passing of an order by the appropriate authority.
In our opinion, therefore, the High Court was
plainly right in holding that the order of dismissal

passed against the respondent on the 3rd June

1949 could not be said to have taken effect until
the respondent came to know about it on the 28 th
May 1951.”

Thus termination of service takes place only after order of

dismissal served on the concerned person and not otherwise.

Consequently, it will have to be held that in the absence of proof of

service of termination order on the petitioner and in the light of

assertion of claim in statement of claim in para 2 and para 6 of his

::: Downloaded on – 09/06/2013 14:59:36 :::
19

affidavit-evidence dated 19-10-2006 and for the reasons stated by me

earlier, the only conclusion that can be drawn is that petitioner was

never served with any dismissal order No.1791 dated 11-7-1984 and

consequently in law no termination of petitioner at all took place and

therefore, he will have to be held in the employment of respondents

ignoring the said termination order dated 11-7-1984.

9. The trial Court was much impressed with the defence taken

by respondent-management that petitioner kept quiet for 12-13 years

and thereafter approached the Conciliation Officer for the first time

and that therefore, there was a delay on his part in approaching the

Conciliation Officer. The trial Court has in this connection rejected the

contention of petitioner outright, that he was repeatedly making

representations right from the beginning to the authorities, for want of

acknowledgments of service of those representations. To my mind this

approach of the trial Court is not pragmatic and has resulted into

miscarriage of justice which would be evident from the following facts.

Along with List of document dated 8-2-2008 (record Page

128) petitioner produced eight documents out of which 1 to 7 office

copies were in his handwriting while the last document dated

14-5-2001 (Exh. W-14) is a letter issued by District Legal Aid Officer,

Sheoni (Madhya Pradesh) addressed to Secretary, Labour Ministry,

::: Downloaded on – 09/06/2013 14:59:36 :::
20

Government of India, New Delhi. These letters 1 to 7 have been

exhibited as Exh. W-7 to Exh. W-13. It is true that there is no

acknowledgment produced by petitioner about service on addressee.

But looking to the stature of workman who was appointed as General

Majdoor and who has given a firm explanation in his cross-examination

in respect of the said representations that acknowledgments were

never given to him coupled with his assertion in para 5 of his affidavit-

evidence dated 19-10-2006 and in absence of any challenge to the

same and his explanation for not obtaining receipt coupled with letters

issued by him on 11-6-1984, 13-6-1984, 17-6-1984, 13-6-1987 and

20-6-1988 for mere want of acknowledgments, his explanation could

not be rejected. Further the petitioner produced 14 letters with list of

document dated 23-04-2007 of which 1 to 5 were already produced on

record along with other list. Then the letters from Sr. Nos. 6 to 14 are

for the period from 13-5-1989, 16-5-1989, 13-9-90, 16-6-90, 20-12-96,

15-9-90, 21-7-97, 20-8-98, 21-12-98. All these letter have been

proved by him in his evidence though subject to objection, but then

objection appears to be that they were not original therefore

application dated 14-3-2008 for adducing secondary evidence was

filed. This application is on affidavit and except saying ‘objected’ there

is no opposition to it. I am satisfied with the reasons given in the

application for adducing secondary evidence. I herewith allow the

::: Downloaded on – 09/06/2013 14:59:36 :::
21

same since no orders were passed by the trial court on this application.

The objection is therefore overruled. From the above correspondence

it clearly appears to me that poor and illiterate petitioner was

repeatedly making correspondence here and there without

understanding the exact authority and place where he should address

his industrial dispute. It appear that as early as on 16-5-1988

(Exh. W-12) he approached the Legal Aid Authority at Sheoni (Madhya

Pradesh) which vide letter dated 20-12-1989 (Doc. No.10, Record page

95), had sent a reminder to respondent seeking information about the

petitioner with reference to letter No.1242 dated 16/24-7-1989; but his

grievance was for the first time taken up by Legal Aid Committee on

14-5-2001 (Exh.W-14) with Ministry of Labour, Government of India.

This letter (Exh.W-14) shows that from 1989 till 1999, District Legal Aid

Committee, Sheoni (Madhya Pradesh) had made correspondence about

the case of the petitioner and District Judge, Chandrapur was also

informed about it. It appears that on 20/21-9-2000 respondent-W.C.L.

wrote a letter to Shri R.C. Manocha, Section Officer, Ministry of Coal,

New Delhi informing about status of petitioner. This letter dt.

20/21-9-2000 issued by respondent itself to Ministry of Coal about the

petitioner clearly shows that the issue was pending consideration with

the Government and that was only so due to persistent

correspondence made by petitioner on 11-6-1984, 13-6-1984,

::: Downloaded on – 09/06/2013 14:59:36 :::
22

17-6-1984, 13-6-1987, 20-6-1988, 13-5-1989, 16-5-1989, 16-6-1990,

13-9-1990, 15-9-1990, 20-12-1996, 21-7-1997, 20-8-1998, 21-12-1998.

In the light of correspondence by District Legal Committee, Sheoni

(Madhya Pradesh) and dated 20/21-9-2000 by respondent, I reject the

contention that petitioner did not approach the authority for 12-13

years merely because he did not have the acknowledgments. On

13-9-1989 also petitioner had written to the Legal Aid Committee,

Sheoni (Madhya Pradesh) vide Page 92 of the record (D-8). It clearly

proves that he was searching for legal aid because he did not know

which was the proper authority and it was for the first time in 1997 he

knew about the proper authority to be approached. He was not a

member of any union and when he approached some union, none

helped him. He filed application for Conciliation vide dated 21-7-1997

by visiting the office A.L.C. (Central), Chandrapur. It is note worthy that

respondents in the light of above pleadings, documents and evidence

on the question of delay, did not adduce any evidence to show that not

a single representation was made to them or received by them and

though Mr. Kishor Barve and other witness were examined none of

them stated anything on that aspect. In the absence of evidence in

rebuttal, from the side of respondent-management it will have to be

held that petitioner could not be blamed for the alleged delay of 12

years in approaching the Conciliation Officer. The only reason for

::: Downloaded on – 09/06/2013 14:59:36 :::
23

confusion carried by petitioner was that he was not served with the

termination order and therefore, did not know what to do and further

that he did not understand which authority is to be approached for his

grievances since he was all the while in the belief which is clear from

the perusal of various letters that he was in employment. After all this

Court cannot be ignore the ground reality about education and

background and the place from where the petitioner comes namely a

small village in Sheoni Tahsil of Madhya Pradesh. Hence, I hold that

there was no delay on the part of petitioner in approaching the

authority for making reference about the industrial dispute. The

decisions cited by Mr. Ashish Mehadia on this point are not applicable

on facts.

10. Coming to the merits of the evidence that was adduced

before the tribunal. I am aware that it would not be possible for me to

re-appreciate the evidence or substitute my opinion on the

appreciation of evidence made by Labour Court. But then in the wake

of perverse approach on the part of Labour Court or disregard to the

settled legal principles and also having regard to the fact that

witnesses deposed before the Court for the first time after 23 years in

the absence of any previous statements, I am entitled to interfere even

on the questions of fact and appreciation of evidence. In this

::: Downloaded on – 09/06/2013 14:59:36 :::
24

background, I proceed to deal with the matter on merits. Perusal of

the chargesheet that was served on petitioner in English language

shows that factually the charge levelled against him was that he

entered the office of Project Officer and during talk with him he

demanded advance of Rs.2000/- (Rs. Two thousand) else he would

publish some objectionable matters against the management of Rajur

Colliery in some newspaper or inform the police department. When

the Project Officer refused to give him advance, he threatened him

with dire consequences. igThis is the only charge factually levelled

against the petitioner. It is nowhere brought on record by respondent

that petitioner who was appointed as ‘General Majdoor’ knew English

language. Even if Petitioner did not say about it, this Court cannot

ignore the ground reality, particularly when industrial dispute is by a

‘Labourer’. There is absolutely no other charge particularly regarding

hurling of abuses or filthy abuses at the Project Officer in this

chargesheet. This is specifically being mentioned because the trial

Court was much impressed with the evidence that filthy abuses were

hurled by the petitioner at the Project Officer, and therefore the

petitioner was not a fit person to be retained in service. Now the

question is in the absence of any charge regarding filthy abuses in the

chargesheet can the petitioner be held guilty of that. In my opinion,

the answer has to be firm ‘no’. Therefore what only remains is threat

::: Downloaded on – 09/06/2013 14:59:36 :::
25

with dire consequences to the Project Officer to publish or to inform

the police department if advance of Rs.2000/- ( Rs. Two thousand ) was

not paid to the petitioner. The evidence of three witnesses Shri Kishor

Barve, Shri Chandu Khond and Shri Pratap Kashyap is required to be

scanned. At the outset, it must be noted that in all these three

affidavit-evidence actual words of filthy language have been quoted

word to word same without a single word missing its place. In the

earlier affidavits Shri Chandu Khond and Shri Pratap Kashyap, which

were not present on 16-11-2007 there was no mention about filthy

abuses. Now these abuses were said to have been given on

06-02-1984 and this affidavits were sworn on 20-9-2007 and

15-11-2007 i.e. after 23 years which in my opinion is nothing but

exaggeration of the evidence any how to secure conviction from the

Labour Court. This is the evidence in the absence of any charge on

abuses or filthy abuses. It is also difficult to believe that Shri Chandu

Khond and Shri Pratap Kashyap, who were outside the Chamber at

some distance heard each and every word of the abuses in the same

sequence as has been described in their affidavits. It is in this

background the Court has to be on guard while appreciating the

evidence of these witnesses. I am required to do this exercise because

the learned Labour Court has not done it.

::: Downloaded on – 09/06/2013 14:59:36 :::
26

11. Coming to the first part of evidence of these witnesses the

story narrated by Shri Chandu Khond and Shri Pratap Kashyap is that

Shri Kishor Barve refused to sanction the loan and thereupon

petitioner threatened him with dire consequences. Shri Kishor Barve

has no where stated in his affidavit about loan or sanctioning of loan

but stated that he was demanding advance of Rs.2000/-(Rs. Two

thousand). There is thus a material variance in evidence of these

witnesses who deposed in 2007 in respect of incident of 6-2-1984. The

net result of above discussion is that while separating shaft from the

grain the only evidence of Shri Kishor Barve which could at best be

believable is that on 6-2-1984 petitioner entered the chamber of Shri

Kishor Barve and asked him to pay Rs.2000/- (Rs. Two thousand ) as

advance and if not paid he would publish some objectionable matter

against the Rajur Colliery or inform the police department. This part of

evidence in my opinion amounts to a minor threat in sudden anger of a

‘labourer’. Further evidence that Shri Kishor Barve refused to give

advance, he threatened him with dire consequences is difficult to

believe as no complaint was lodged with Police Station by him nor any

evidence has come on record that he immediately reported the

authorities about the said threats which shows he never took those

threats by General Majdoor seriously. But then looking to the above

evidence after 23 years for the first time in Court against the petitioner

::: Downloaded on – 09/06/2013 14:59:36 :::
27

about threat in the background of his demand of Rs.2000/- (Rs. Two

thousand) as advance else he would publish or inform the police

station, in my opinion, the punishment is certainly too disproportionate

since the serious charge regarding giving of filthy abuses has fallen to

the ground and therefore was it proper to put a workman to economic

death merely because he threatened his superior officer to publish or

report to police station for not making payment of advance of Rs.

2000/- (Rs. Two thousand) to him and in the absence of any previous

past history or bad record of such employee
ig Was the employee not

entitled to a chance to improve. It has been held by the Hon’ble

Supreme Court in the case of Colour-Chem Ltd. vs. A.L. Alaspurkar and

others reported in (1998) 2 SCC 192 in Para 13 as under;

“———-Consequently it must be held that when

looking to the nature of the charge of even

major misconduct which is found proved if the

punishment of dismissal or discharge as

imposed is found to be grossly disproportionate

in the light of the nature of the misconduct or

the past record of the employee concerned

involved in the misconduct or is such which no

reasonable employer would ever impose in like

circumstances, inflicting of such punishment

::: Downloaded on – 09/06/2013 14:59:36 :::
28

itself could be treated as legal victimisation. On

the facts of the present case there is a clear

finding reached by the Labour Court and as

confirmed by the Industrial Court that the

charges levelled against the respondent-

delinquents which were held proved even

though reflecting major misconducts, were not

such in the light of their past service record as

would merit imposition
ig of punishment of

dismissal. This factual finding would obviously

attract the conclusion that by imposing such

punishment the appellant-management had

victimised the respondent-delinquents.

Imposition of such a shockingly disproportionate

punishment by itself, therefore, has to be

treated as legal victimisation apart from not

being factual victimisation as on the latter

aspect the Labour Court has held against the

respondent-workmen and that finding has also

remained well sustained on record. Thus it

must be held that the management even though

not guilty of factual victimisation was guilty of

::: Downloaded on – 09/06/2013 14:59:36 :::
29

legal victimisation in the light of the proved

facts which squarely attracted the ratio of the

decisions of this Court in Hind Construction and

Bharat Iron Works.——-”

In my opinion in the facts of this case; ultimate punishment

from dismissal of service could not have been upheld by the tribunal as

has been done by the impugned award. The submission that petitioner

was a temporary employee and therefore, no enquiry was even

necessary is liable to be rejected outright since this stand was never

taken in the Court below or at any point of time and further the

respondent-management itself agreed to prove the misconduct before

the Court on the same chargesheet which was issued by them.

Therefore such a plea cannot be raised.

12. Taking over all view of the journey undertaken by the

petitioner for the period from 1984 till this date the effect thereof on

his family members and on himself and on his mental condition, in my

opinion, the appropriate punishment at this stage would be to issue

him a ‘warning’ and to deprive him of 50% back wages. In the light of

decision of the Hon’ble Supreme Court in the case of B.C. Chaturvedi

vs. Union of India and others, AIR 1996 SC 484, I am entitled to impose

appropriate punishment to shorten the litigation. The respondent-

::: Downloaded on – 09/06/2013 14:59:36 :::
30

management ought to have been careful before imposing such a harsh

punishment as per law existing then also, but that did not happen. I

therefore hold that the award made by the Labour Court upholding the

order of dismissal of the petitioner or holding dismissal from service of

petitioner as the proper punishment is illegal and consequently I hold

that he must be deemed to be in service. As discussed by me earlier it

is not that the petitioner was sleeping about 12 to 13 years in the

matter of dismissal of his service but for want of proper and timely

legal aid. I therefore hold that the petitioner cannot be deprived of the

entire back wages after dismissal from service nor for continuity of

service. In cross-examination of petitioner by the management, he has

clearly deposed that he and his family members could not get any

gainful occupation or employment and sometimes he used to sell

vegetables, but was required to pay rent of a rented house. I have

therefore no difficulty in coming to a conclusion that petitioner was not

proved to have been in gainful avocation. Considering the

pronouncement of law in the case of J.K. Synthetics vs. K.P. Agrawal

and another reported in (2007)2 SCC 433, and the fact that lump-sum

payment of 50% back wages would be enough compensation for the

entire episode, in my opinion, petitioner can be awarded only 50%

back wages. I have already held that punishment of ‘warning’ and

depriving him of 50% back wages would subserve the ends of justice.

::: Downloaded on – 09/06/2013 14:59:36 :::
31

In the result I make the following order.

Writ Petition No.3618/2008 is partly allowed. The impugned

Judgment and Award dated 21-5-2008 in Reference No.

CGIT/NGP/72/2001 is quashed and set side. The reference made to

Central Government Industrial Court-Cum-Labour Court is answered

partly in the affirmative.

Termination/dismissal from service of petitioner as General

Majdoor on 11-7-1984 is set aside. Punishment of ‘warning’ shall be

recorded by respondent. The petitioner shall be reinstated by

respondent in his former post forthwith and shall be granted continuity

of service with all benefits accruing therefrom, and 50% back wages

till his actual reinstatement within ten weeks from today. The

respondent shall pay costs of Rs.5,000/- (Rupees Five Thousand Only)

of this petition to the petitioner forthwith.

JUDGE
Later On:-

Mr. Mehadia, learned counsel for respondent prays for six
weeks time to approach the appellate Court. This Court grants time of

four weeks to approach the appellate Court. Till then, this judgment
shall stand suspended.

JUDGE
adgokar

::: Downloaded on – 09/06/2013 14:59:36 :::