High Court Punjab-Haryana High Court

The Dabwali Dhab vs The Presiding Officer on 15 December, 2008

Punjab-Haryana High Court
The Dabwali Dhab vs The Presiding Officer on 15 December, 2008
Civil Writ Petition No.3225 of 1989                     -1-



      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

                         ****
                                   Civil Writ Petition No.3225 of 1989
                                      Date of Decision:15.12.2008


The Dabwali Dhab, Cooperative Agricultural Service Society
Ltd., Dabwali Dhab, Tehsil Muktsar, District Faridkot
                                                   .....Petitioner

            Vs.

The Presiding Officer, Labour Court, Bhatinda and another
                                                   .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL


Present:-   Mr. I.P.S. Doabia, Advocate for the petitioner.

            Mr. H.S. Bhullar, Advocate for respondent No.2.
                         ****
JUDGMENT

HARBANS LAL, J.

This petition has been preferred by the Dabwali Dhab,

Cooperative Agricultural Service Society Limited, Dabwali Dhab under

Articles 226/227 of the Constitution of India for quashing the order dated

7.2.1989 Annexure P.5.

The brief facts giving rise to this petition are that there was a

strike in the year 1981. Several employees whose services were terminated

resorted to the proceedings under the Industrial Disputes Act, 1947 (for

brevity, `the Act’). Kashmir Singh- respondent (hereinafter to be referred as

`the workman’) who was similarly situated also switched over to such

proceedings and ultimately, an award was passed by the Labour Court on
Civil Writ Petition No.3225 of 1989 -2-

23.1.1984 vide which the termination of his services was held to be illegal

and he was ordered to be reinstated with full back-wages. He instead of

taking any steps to resume duty, resorted to the coercive measures for

execution of the award. By approaching the authorities under the Act, he

got a recovery certificate. In pursuance thereof, he was given Rs.8,435/-.

Again, he was given another sum of Rs.7572.79 on 25.5.1988. He was

requested number of times to join his duty, but he failed to do so. He took

up the proceedings under Section 33-C(2) of the Act. The Presiding

Officer, Labour Court passed the impugned order, which is liable to be

quashed in view of the grounds embodied in this petition.

I have heard the learned counsel for the parties, besides

perusing the findings returned by the learned Presiding Officer, Labour

Court, Bathinda with due care and circumspection.

Mr. I.P.S. Doabia, Advocate appearing on behalf of the

petitioner urged with great eloquence that the impugned order is liable to be

quashed as per the reasons given in the petition.

As against this, Mr. H.S. Bhullar, Advocate representing the

workman argued that indeed the impugned order has been implemented and

now the Society is bent upon to recover the amount mentioned therein

unlawfully.

I have well considered the rival contentions.

The learned Presiding Officer, Labour Court in the impugned

order dated 7.2.1989 has observed as under:-

“The workman has deposed that he submitted the joining

report copy of which is Ex.W/3 to the employer in May, 1984
Civil Writ Petition No.3225 of 1989 -3-

and that the Labour-cum-Conciliation Officer, Moga had

written a letter, copy of which is Ex.W/2 to the respondent.

This document shows that the employer had failed to

implement the award in-spite of several requests of the Labour

Inspector Moga and was called by the Labour-cum-

Conciliation Officer Moga on 24.4.84. The workman deposed

that the respondent had appeared before the Labour-cum-

Conciliation Officer Moga and said that they would consider

joining duty to the workman. The dues till the date of the

award were recovered by a recovery certificate in 1987

(Ex.W/4, W/5). The workman testified that the employer told

him, when he went to the respondent society that they would

think over giving him duty. This indicates that the employer

did not intend to avail of the services of the workman, when

offered.

There is no evidence to the contrary. I, therefore, hold

that the workman is entitled to wages from the date, he had first

offered his services to the employer after the award i.e.

30.5.1984 onwards. The wages have been claimed till July,

1988. At the rate of Rs.487/- p.m., the dues work out to

Rs.23895.50ps. The issue is decided accordingly and the

application is accepted to that effect with costs quantified in the

sum of Rs.100/-.”

To my mind, no view contrary to the above findings can be

taken as the same are based on documentary evidence apart from law.
Civil Writ Petition No.3225 of 1989 -4-

Sequelly, I do not consider it proper to interfere therewith in the exercise of

writ jurisdiction. As such, this petition being devoid of any merit is

dismissed.

December 15, 2008                                  ( HARBANS LAL )
renu                                                    JUDGE

Whether to be referred to the Reporter? Yes/No