High Court Madras High Court

The Management Of vs The Presiding Officer on 11 March, 2005

Madras High Court
The Management Of vs The Presiding Officer on 11 March, 2005
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

DATED: 11/03/2005  

CORAM   

THE HON'BLE MR.MARKANDEY KATJU, THE CHIEF JUSTICE             
AND  
THE HON'BLE MRS. JUSTICE PRABHA SRIDEVAN           

W.A. No. 53 of 1999 


The Management of  
Hindustan Teleprinters Employees 
Co-operative Thrift and Credit
Society Ltd., Madras-32.                           ...   Appellant

-Vs-

1. The Presiding Officer,
   Principal Labour Court,
   Madras-104.

2. N.N.Nachiappan                                   ...   Respondents


        Prayer:  Appeal under clause 15 of  the  Letters  Patent  against  the
order of this Court in W.P.  No.7568 of 1993 dated 5.8.1998.

!For appellant ::  Mr.K.R.Vijayakumar

^For respondent No.2 ::  Mrs.Rita Chandrasekaran


:JUDGMENT   

(Judgment of the Court was delivered by
The Hon’ble Chief Justice.)

This writ appeal has been filed against the impugned judgment
of the learned single Judge dated 5.8.1998. Heard the learned counsel for the
parties and perused the records.

2. The appellant is the Co-operative Thrift and Credit
Society, which is run for the benefit of the workers of the Hindustan
Teleprinters Limited, which is the company registered under the Indian
Companies Act. No outsider is permitted to be either a member of the society
or to utilise its facilities.

3. The second respondent in the writ petition was taken as an
employee of the petitioner society in the year 1976. Since there were
allegations of misappropriation and defalcations against the second
respondent, the writ petitioner suspended him by order dated 26.3.1981 and a
charge memo was issued on 7.8.1981. An explanation was given by the second
respondent on 25.8.1981 denying the charges.

4. Meanwhile, since the petitioner was a co-operative
society, the Deputy Registrar of Co-operative Societies directed the
Co-operative Sub Registrar to conduct an enquiry under section 65 of the Tamil
Nadu Co-operative Societies Act. Since the explanation offered by the second
respondent was not acceptable, a domestic enquiry was consequently ordered and
the enquiry was fixed for 29.10.1981. The second respondent refused to
participate in the domestic enquiry on the plea that the enquiry under section
65 was pending.

5. It may be mentioned, as already stated above, that
proceedings had been initiated under section 65 of the Tamil Nadu Co-operative
Societies Act, 1961. The Deputy Registrar of Co-operative Societies (
Credit), Madras by order dated 25.3.1981 directed an enquiry under section 65.
The aforesaid order states as follows:-

“Under Section 65 of the Tamil Nadu Cooperative Societies Act 53 of
1961 an enquiry is ordered into the constitution management and financial
position of the Hindustan Teleprinters Employees Cooperative Thrift and Credit
Society Ltd., Madras-32 with special reference to the misappropriation of
funds in the disbursement of loan to members and Thiru M.Manickam, Cooperative
Sub Registrar (Prosecution) of this office authorised to conduct the enquiry.

He should complete the enquiry within a week and submit the report in
the prescribed form.” (sic.)

6. It is not disputed that the second respondent participated
in the said enquiry. It may be mentioned that in the evidence recorded before
the Labour Court on 25.3.1991 it has been stated that the second respondent in
the writ petition participated in the enquiry under section 65 and it was held
in that enquiry that the second respondent has misappropriated a sum of
Rs.1,49,000/- which was the money belonging to the workers.

7. In the meantime the second respondent was also summoned in
the domestic enquiry held by the appellant. A perusal of the proceedings of
the domestic enquiry held by the appellant on 28.12.1982 shows that the second
respondent appeared before the enquiry officer and stated that since he has
already given his deposition in the office of the Deputy Registrar of
Co-operative Societies he did not wish to state anything further. It further
shows that detailed querries were put to the second respondent and he gave
answers to the same. On the basis of the findings in the enquiry the second
respondent was dismissed. He raised an industrial dispute, which was referred
to the Labour Court, Madras, which gave its award in favour of the second
respondent on 6.11.1992. That award was challenged in the writ petition,
which has been dismissed and hence this appeal.

8. We have carefully perused the award of the Labour Court
and are of the opinion that the same cannot be sustained. It may be noted
that the Labour Court has decided in favour of the employee only for the
reason that no action has been taken against others. The Labour Court has
held that the enquiry held under section 65 of the Act was illegal and that
the charges were not proved.

9. It is no doubt true that under section 11A of the
Industrial Disputes Act the Labour Court can reverse findings of fact of the
domestic enquiry officer and can reappreciate and reassess the evidence.
However, in the present case the Labour Court has not done that and has
interfered only on the ground that other employees were not proceeded against.

10. In our opinion, the facts of each employee are different
and it is not that merely because others were not proceeded against action
should not be taken against the second respondent.

11. As regards the submission of the learned counsel for the
second respondent that no proper enquiry was held by the appellant, a perusal
of the record would show that in fact an enquiry was held by the co-operative
department under section 65 of the Act and thereafter the appellant also
provided an opportunity of hearing to the second respondent and in fact the
second respondent appeared before the enquiry officer and gave detailed
answers to the questions which he was asked on 28.12.1982, but his basic stand
was that he would not give deposition before the enquiry officer as that would
prejudice the enquiry under section 65 of the Act. Thus, it is not correct to
say that the second respondent was not given opportunity of hearing either in
the enquiry under section 65 or in the domesti c enquiry held by the
appellant. In fact he was given opportunity of hearing in both the enquiries

and he did in fact appear in both the enquiries. It is the second respondent
himself who was to blame for not having given his deposition in the enquiry
held by the appellant although he was given an opportunity to do so.

12. It is well settled that the rules of natural justice are
not a straight jacket formula vide: The Maharashtra State Financial
Corporation v. M/s.Suvarna Board Mills and
another, J.T. (1994)5 S.C. 280,
Bar Council of India v. High Court of Kerala, J.T. (2004)11 SC (Supp.) 428
(para.47), Union of India v. Tulsiram Patel, AIR 1985 SC 1416. Natural
justice is not an unruly horse vide Kumaon Mandal Vikas Nigam Limited v.
Girja Shankar Pant,
(2001)1 SCC 182, Board of Mining Examination v. Ramjee,
AIR
1977 SC 965, Channabasappa v. State of Mysore, AIR 1972 SC 32 etc.

13. In Chairman, Board of Mining Examination and Chief
Inspector of Mines v. Ramjee, AIR
1977 SC 965 the Supreme Court observed as
follows:-

“Natural justice is no unruly horse, no lurking land mine, nor a
judicial cure-all. If fairness is shown by the decision-maker to the man
proceeded against, the form, features and the fundamentals of such essential
processual propriety being conditioned by the facts and circumstances of each
situation, no breach of natural justice can be complained of. Unnatural
expansion of natural justice, without reference to the administrative
realities and other factors of a given case, can be exasperating. We can
neither be finical nor fanatical but should be flexible yet firm in this
jurisdiction. No man shall be hit below the belt that is the conscience of
the matter.

The Court cannot look at law in the abstract or natural justice as a
mere artifact. Nor can one fit into a rigid mould the concept of reasonable
opportunity.

Every miniscule violation does not spell illegality. If the totality
of circumstances satisfies the Court that the party visited with adverse order
has not suffered from denial of reasonable opportunity the Court will decline
to be punctilious or fanatical as if the rules of natural justice were sacred
scriptures.”

14. In Janatha Bazar v. Secretary, Sahakari Noukarara Sangh,
AIR 20 00 SC 3129 the Supreme Court held that in case of misappropriation,
whether, of small amount or large amount, the only punishment which can be
given is dismissal.

15. For the reasons given above, we set aside the impugned
judgment of the learned single Judge dated 5.8.1998 as well as the award of
the Labour Court dated 6.11.1992. The writ appeal is allowed. There will be
no order as to costs.

Index: Yes.

Internet: Yes.

ns.

To

The Presiding Officer,
Principal Labour Court,
Madras-104.