High Court Punjab-Haryana High Court

The Haryana State Federation Of … vs The Haryana Confed Employees … on 28 July, 2009

Punjab-Haryana High Court
The Haryana State Federation Of … vs The Haryana Confed Employees … on 28 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH


                                     L.P.A. No.668 of 2009 (O&M)
                                       Date of decision: 28.7.2009


The Haryana State Federation of Consumers' Cooperative
Wholesale Stores Ltd. (CONFED).
                                                     -----Appellant
                               Vs.
The Haryana Confed Employees Welfare Union.
                                                  -----Respondent


CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
             HON'BLE MRS. JUSTICE DAYA CHAUDHARY

Present:-    Mr. Rajesh Garg, Advocate
             for the appellant.
                   -----

ORDER:

1. This appeal has been preferred against judgment of

the learned Single Judge, directing giving of retrenchment

compensation in accordance with the rules, which was over and

above the amount of compensation stipulated under Rule 25-F

of the Industrial Disputes Act, 1947.

2. Delay of 60 days is condoned, subject to just

exceptions. Heard on merits.

3. The respondent is a Union of employees. Its

members were recruited as Salesmen in the year 1981 with the

appellant. The employees are governed by the Confed Staff
LPA No.668 of 2009 (O&M) 2

Service Rules, 1975 (for short, “the Rules”), framed under the

provisions of Punjab Cooperative Societies Act, 1961, as

applicable to the State of Haryana, (later replaced by the 1984

Act). Rule 35(b) of the Rules provided for retrenchment

compensation equal to one month’s pay and allowances for

every completed year of service which was more than that

stipulated under Section 25 of the Industrial Disputes Act, 1947.

The employees were also entitled to the benefit of encashment

of earned leave upto maximum of one month.

4. In December, 2000, the posts of Salesmen were

abolished. Some of the affected employees filed writ petition in

this Court which was dismissed and thereafter, they preferred an

appeal before the Hon’ble Supreme Court, seeking benefit in

terms of Rule 35(b) of the Rules. The Hon’ble Supreme Court,

vide judgment dated 21.11.2005 in Civil Appeal No.302 of 2004

Rajinder Singh Chauhan & Ors. v. State of Haryana and

others, held that they were entitled to benefit under Rule 35(b)

of the Rules. Thereafter, the respondent-Union filed a petition in

this Court, claiming the said benefits. The petition was opposed,

mainly on the ground that the petition was barred by laches.

Retrenchment had taken place in the year 2000 and the writ

petition has been filed after eight years. Even judgment of the

Hon’ble Supreme Court had been rendered in the year 2005.

Reliance was placed on judgments of the Hon’ble Supreme
LPA No.668 of 2009 (O&M) 3

Court in Bhoop Singh v. Union of India AIR 1992 SC 1414

and State of Karnataka v. S. M. Kotrayya (1996) 6 SCC 267.

5. Learned Single Judge allowed the writ petition and

distinguished the judgments in Bhoop Singh (supra) and S. M.

Kotrayya (supra), relying upon subsequent judgment of the

Hon’ble Supreme Court in State of Karnataka and others v.

C. Lalitha 2006(2) SCC 747 and DB judgment of this Court in

Satbir Singh v. State of Haryanab 2002(3) RSJ 38.

6. We have heard learned counsel for the appellant.

7. Admittedly, the employees were entitled to benefit

under Rule 35(b) of the Rules. No doubt they did not assert

their right when the cause of action arose in the year 2000.

There is delay in filing the petition even after the judgment of the

Hon’ble Supreme Court. Normal rule is not to entertain a stale

claim but to advance the interest of justice, in a given case, the

Court may entertain a belated claim having regard to nature of

right violated, extent of delay, explanation if any and other

relevant factors. In the present case, the learned Single Judge

has rejected objection of delay in view of parity of employees

who had been given benefit, nature of right being statutorily

recognised right of compensation and no third party right having

accrued. The appellant was required to fulfill its statutory

obligations to the employees who had rendered about 20 years

of service. The appellant is, in substance, a Government

organization. It is not pleaded that there is great financial
LPA No.668 of 2009 (O&M) 4

hardship or any other equitable consideration which may justify

denial of relief. We do not find any ground to interfere with the

view taken by the learned Single Judge.

8. Accordingly, the appeal is dismissed.


                                       (ADARSH KUMAR GOEL)
                                               JUDGE


July 28, 2009                             ( DAYA CHAUDHARY )
ashwani                                          JUDGE