Rajasthan High Court – Jodhpur
State Of Raj. & Anr vs Chaina Ram & Anr on 14 November, 2008
1
S.B.CIVIL WRIT PETITION NO. 824/2001
State of Rajasthan & Anr. Vs. Chaina Ram & Anr.
Date of Order :: 14.11.2008
HON'BLE MR. JUSTICE GOVIND MATHUR
Mr Rajesh Bhati, for the petitioner/s.
Mr Manish Patel, for the respondents.
...
The appropriate government under a notification dated 20.2.1993
referred an industrial dispute for its adjudication to the labour court,
Bikaner in the terms that, "whether termination of workman Sh.
Gangaram by Deputy Conservator of Forest, Sriganganagar though
31.10.1989 is just and legal? If not, then for what relief the workman is
entitled?"
The respondent-workman before the labour court came forward
with a case that he was employed with the present petitioner on
1.1.1986 and on 31.10.1989 he was terminated from service and the
termination so made is nothing but retrenchment effected without
effecting mandatory condition precedent as prescribed under Section
25-F of the Industrial Disputes Act, 1947 (hereinafter referred to as "the
Act of 1947"). The employer-petitioner contested the claim by alleging
that the workman was employed in National Rural Employment Scheme,
and therefore, the provisions of the Act of 1947 would have not been
2
applied in his case. The employer in alternative also stated that the
workman was not in continuous employment as defined under Section
25-B of the Act of 1947 as to require compliance of the provisions of
Section 25-F and 25-G of the Act of 1947. The labour court after
considering whatever material available on record held that the
workman successfully proved his continuous service for a period of more
than a year as on the date of alleged termination, as such, his
retrenchment was bad being in violation of provisions of Section 25-F of
the Act of 1947. Prior to that the labour court also held that the
appointment of the workman was not in a specific scheme but on
regular cadre. The labour court reached at the conclusion aforesaid on
basis of the muster rolls produced before it. While assailing validity of
the award dated 27.3.2000 passed by the labour court it is contended by
learned counsel for the petitioner that the labour court failed to
appreciate that the workman as a matter of fact was working in a
scheme and not with the industry in question.
I do not find any force in the argument advanced. The labour
court after examining the available muster rolls found that the
appointment of the respondent workman was not in any project or the
scheme and finding by adequate appreciation of evidence is also given
about continuous service of the workman. The order impugned is not
suffering by any error that may warrant interference by this Court while
3
exercising its powers under Article 226 and 227 of the Constitution of
India. The petition for writ, therefore, is dismissed.
(GOVIND MATHUR), J.
Jgoyal’