High Court Punjab-Haryana High Court

The Doaba Cooperative Sugar Mills … vs Sh. Hardev Singh And Another on 18 December, 2009

Punjab-Haryana High Court
The Doaba Cooperative Sugar Mills … vs Sh. Hardev Singh And Another on 18 December, 2009
C.W.P. No.8239 of 1989 (O&M)                              -1-

  IN THE HIGH COURT FOR THE STATES OF PUNJAB
          AND HARYANA AT CHANDIGARH

                             C.W.P. No.8239 of 1989 (O&M)
                             Date of Decision: 18.12.2009

The Doaba Cooperative Sugar Mills Ltd., Nawashahr
                                           ....Petitioner
                           Versus
Sh. Hardev Singh and another                    ....Respondents

Present: Mr. Rahul Sharma, Advocate
for the petitioner.

Mr. Deepak Sibbal, Advocate
for respondent No.1.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see the
judgment ? No

2. To be referred to the Reporters or not ? No

3. Whether the judgment should be reported in the Digest? No

-.-

K. KANNAN J.(ORAL)

C.M. No.16554 of 2009

Application is allowed as prayed for.

C.M. No.16555 of 2009

Application is allowed.

Delay of 84 days in filing the application for recalling of

the order is delayed.

C.M. No.16556 of 2009

For the reasons stated in the application, the order of

dismissal, which was made on 14.07.2009 for default of

appearance, is recalled. The case is taken up for hearing on

merits.

C.M. stands disposed of.

C.W.P. No.8239 of 1989 (O&M) -2-

C.W.P. No.8239 of 1989

1. The award under challenge is a direction for

reinstatement to a workman in a Cooperative Sugar Mills Ltd.

The management had served two separate charge-sheets on the

workman for alleged misconduct that resulted in financial losses

to the management. One of a shortall in the cane purchased and

two, a surprise visit yielding to unearthing a deliberate omission

to make entries in the bill prchi. The result of the enquiry

purported to be proof of the misconduct and the management

went ahead with an order of termination. This order of

termination was challenged through a reference to a Labour Court

where the Labour Court had framed several issues that included

whether the enquiry was fair and proper. The Labour Court had,

after obtaining the statement of claim filed by the parties, directed

to come up for evidence only on Issue No.1 namely whether the

enquiry relied on by the management was fair and proper on

19.02.1986. It appears that the case had been adjourned to several

dates and on 15.05.1987, the Court directed the respondent to

produce its entire evidence on own responsibility. After letting in

the evidence, written arguments were filed where the management

had stated that they should be granted an opportunity to let in

evidence on other issues if a finding was recorded that the enquiry

had not been fair and proper. The Labour Court, however, while

passing the impugned award found that the enquiry was not fair
C.W.P. No.8239 of 1989 (O&M) -3-

and proper and he had also given his finding on other issues. It is

not possible to discern from the award as to whether the counsel

had been specifically apprised of the fact that the award would be

delivered on all the issues. Indeed, the Labour Court could not

have undertaken such an exercise and could not have answered its

findings on other issues without affording to the management an

opportunity to lead evidence on other issues and particularly

giving an opportunity to prove the misconduct if it chose to give

evidence before the Court.

2. The issue as to how and under what circumstance the

permission to let in evidence for proof of misconduct had been

dealt with by the Consitution Bench of Hon’ble Supreme Court in

Karnataka State Road Transport Corpn. Vs. Lakshmidevamma

(2001) 5 SCC 433. The procedure laid down refers to the fact

that the management shall seek for such an option in its written

statement or it may arise in a case where the Labour Court itself

frames a preliminary issue and directs the parties to lead evidence

only on such issue. By an implication, it would mean that the

issues are still open as regards the other issues. The Hon’ble

Supreme Court held that the Labour Court may in its discretion

provide for such an option notwithstanding the fact that the

management did not seek for such specific option. In this case,

the Court when it directed evidence be let in only on one issue

namely Issue No.1, it could not have delivered an award on all
C.W.P. No.8239 of 1989 (O&M) -4-

other issues without putting it to the managment whether they

wanted to lead any evidence on other issues. The award in so far

as it gives a finding on all issues without giving the opportunity

to the management to prove the misconduct before the Labour

Court was unjustified.

3. The direction for reinstatement, however, has become

over the period of time, meaningless, in view of the subsequent

events that have taken place when the workman was reinstated

and he was also superannuated. The admitted position does not go

beyond that and it is not known whether the workman was given

the wages on a regular scale of pay or whether he had been

allowed only the benefit of what was in another way possible for

drawing the benefits under Section 17-B of the Industrial

Disputes Act. The issue turns on whether the workman should be

granted the back wages for the period when he was terminated

from service pursuant to a departmental enquiry on 17.12.982 and

when he was reinstated in service by virtue of the award dated

22.12.1987. I do not think the matter should go for a fresh

adjudication after 20 years, for the workman had the benefit of

reinstatement on an award, which I have held to be not validly

passed. If the workman had not been put a regular scale of pay

but he was merely afforded last drawn wages under Section 17-B

of the Industrial Disputes Act, I direct that the management shall

pay the wages on the regular scale of a person working in his
C.W.P. No.8239 of 1989 (O&M) -5-

cadre. However, if the wages have been paid to the workman as a

regular employee, nothing remains to be done. He shall also be

entitled to all terminal benefits. The workman shall not be

entitled to any back wages during the period when he did not give

his services to the Society.

4. The writ petition is disposed of in the above terms

taking note of the subsequent events as well. No costs.

(K. KANNAN)
JUDGE
December 18, 2009
Pankaj*