High Court Punjab-Haryana High Court

The Haryana State Federation Of … vs Presiding Officer on 30 July, 2009

Punjab-Haryana High Court
The Haryana State Federation Of … vs Presiding Officer on 30 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                               Civil Writ Petition No.12134 of 1999
                               Date of decision: 30.07.2009


The Haryana State Federation of Consumer's Cooperative Wholesale
Stores Ltd. and others.
                                                 ....Petitioners

                               versus


Presiding Officer, Labour Court-cum-Industrial Tribunal, Hissar and
another.
                                                      ...Respondents


CORAM: HON'BLE MR. JUSTICE K.KANNAN


Present:    Mr. Rajesh Garg, Advocate, for the petitioners.

            None for the respondents.
                         ----

1.    Whether reporters of local papers may be allowed to see the
      judgment ?
2.    To be referred to the reporters or not ?
3.    Whether the judgment should be reported in the digest ?

K.Kannan, J. (Oral)

1. The management challenges the award of the Labour Court,

who while answering the reference whether the termination of services of

the workman was justified or not, held invoking the power under Section

11-A of the Industrial Disputes Act that prolonged absence without

sanctioned leave was not serious enough to inflict a serious punishment

of removal from service. He directed reinstatement with full back wages

with continuity and with all other consequential service benefits except

for stoppage of one annual increment with cumulative effect and the

periods of leave without sanctioned to be treated as without pay.
Civil Writ Petition No.12134 of 1999 -2-

2. The learned counsel appearing for the management refers to

a decision of the Hon’ble Supreme Court in Senepathy Whiteley Ltd.

Versus Karadi Gowda and another-(1999) 9 Supreme Court Cases 259,

that dealt with the power of the Labour Court under Section 11-A where

a probationer workman charged of unauthorised absence for a long

period of 52 days, but not participating in the domestic enquiry was

found justified for removal from service and interference made by the

Labour Court in the mode of punishment was found fault with by the

Hon’ble Supreme Court. In Janatha Bazar (South Kanara Central

Cooperative Wholesale Stores Ltd.) and others-(2000) 7 Supreme

Court Cases 517, the case was one of charge of misappropriation of

goods by the workman for which the disciplinary authority had ordered

termination from service. While the Labour Court in exercise of powers

under Section 11-A directed reinstatement the Hon’ble Supreme Court

characterized it as uncalled for sympathy and restored the decision of

dismissal.

3. These two decisions, in my view, shall not apply to a case

such as what obtains before me, where the Labour Court had considered

the fact that the workman had an unblemished service of 11 years and he

was working on fixed wages of Rs.900/- per month. His absence from

duty was on the alleged ground that his daughter was unwell and he had

to attend to her. The Labour Court also took note of the fact that he had

applied for leave and the head office had not communicated him one way

or the other about his plea for sanction of leave without pay.

The consideration of the Labour Court to award a lesser punishment had
Civil Writ Petition No.12134 of 1999 -3-

been made on all relevant parameters and the award of the Labour

Court, in my view, does not suffer from any vice for interference. The

writ petition is, accordingly, dismissed. No costs.

(K.KANNAN)
JUDGE
30.07.2009
sanjeev