High Court Kerala High Court

The Police Staff Co-Operative vs The Industrial Tribunal on 26 October, 2009

Kerala High Court
The Police Staff Co-Operative vs The Industrial Tribunal on 26 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21501 of 2009(G)


1. THE POLICE STAFF CO-OPERATIVE
                      ...  Petitioner

                        Vs



1. THE INDUSTRIAL TRIBUNAL,
                       ...       Respondent

2. SUNIL KUMAR,

3. DEEPA S.NAIR,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/10/2009

 O R D E R
                             S.SIRI JAGAN, J.

                     ==================

                       W.P(C).No.21501 of 2009

                     ==================

              Dated this the 26th day of October, 2009

                             J U D G M E N T

The management in I.D.No.27/2009 before the Industrial

Tribunal, Kollam, is the petitioner herein. The petitioner is the

President of a co-operative society. He is challenging Ext.P4 award

passed by the Tribunal in that I.D.

2. The issue referred for adjudication was:

“Whether the following nine employees are eligible for
reinstatement in service.

(1) T.Rajendrakumar, Santhinilayam,
Maruthenkuzhy, Thiruvananthapuram.

(2) P.K.Shajan, Raheela Manzhil, Kumarapuram,
Thiruvananthapuram.

(3) S.Mohandas, T.C.10/556, Peroorkada P.O.,
Thiruvananthapuram.

(4) Mohanakumar, Thazhathuvila Veedu,
Chengal, Thiruvananthapuram.

(5) S.Pradeepan, Plavila Veedu, Venniyoor,
Thiruvananthapuram.

(6) Sunilkumar, Sunil Nivas, Goureesapattom,
Thiruvananthapuram.

(7) Radhikakumari, Ponnu Nivas, Mettukada,
Thiruvananthapuram.

(8) Sreekala, K.P.No.8/38, Kudappanakkunnu,
Thiruvananthapuram.

(9) Deepa.S.Nair, Sukumara Bhavan, Pottayil,
Thiruvananthapuram.”

2

3. Out of the nine employees involved, only two employees

actively participated in the dispute. Therefore, the Tribunal considered

their case only in the dispute. The Tribunal came to the conclusion that

those two employees were illegally terminated from service. On that

finding, the Tribunal, by the impugned award, directed the petitioner-

management to reinstate the two workers with continuity of service

within three months from the notification of the award without

backwages. That award is under challenge in this writ petition.

4. The petitioner raises three contentions. The first is that the

employees were not regularly appointed and, therefore, they have no

right to be reinstated in service. The second is that as is evidenced by

Exts.M1 and W1 marked in the Industrial Dispute, the workers were

engaged as temporary workers and by the award, the workers have

been directed to be regualarised in service, which is patently illegal.

The third is that the workers have not sufficiently proved that they

have completed 240 days in an year so as to become entitled to the

benefits under the Industrial Disputes Act.

5. I have considered the contentions of the petitioner.

6. Regarding the first contention of the management, the

management witnesses themselves admitted before the Tribunal that

the appointments were made from among the names forwarded by the

State Co-operative Union, which is the mode prescribed by the

3

Government for filling up temporary vacancies. Therefore, the

petitioner cannot be heard to contend that the workers were not

appointed legally. Regarding the second contention to the effect that

temporary employees are not entitled to the benefits of the Industrial

Disputes Act, the benefits of the Industrial Disputes Act are applicale to

‘workmen’ as defined under the Act whether temporary or on daily

wages or permanent. That being so, because the workers are

temporary workers, they cannot be denied the benefits of the

Industrial Disputes Act provided the conditions in the Act are satisfied.

Further, the management witnesses themselves admitted before the

Tribunal that the workers were doing the day to day work of the

society and since the permanent workers are not sufficient, at least 4

more employees are necessary to do the day to day work of the

society. That being so, I am not inclined to countenance the contention

of the petitioner that the work done by the workmen in question is

temporary in nature. Regarding the last contention, the workmen have

gone to the box and deposed that they have completed 240 days work

in an year. They had sought production of the records kept by the

society for five years to further prove their contention. However, the

management produced records only for two months viz., May, 1998

and June 1998 instead of five years, for which the reason given by the

management is that remaining books are with the Vigilance

4

Department in connection with the case of WW2. The very same

witness admitted before the Tribunal in the cross examination that in

respect of the two workers involved, there were absolutely no

allegations whatsoever. It is also admitted that the society has no

complaints against them. Apart from that, the question as to whether

the workers completed 240 days in an year is a question of fact, which

has been decided in favour of the workmen by the Tribunal. This Court

cannot overturn that finding unless the same is perverse. I do not find

anything perverse in the finding of the Tribunal. Lastly, the petitioner

would contend that the Tribunal has directed regularisation of the

services of the two workmen, which is not permissible in law. I do not

find even the word “regularisation” in the award. What has been stated

in the award is as follows:

“In the result I hold that Sri.Sunil Kumar and Smt.Deepa.S.Nair
are entitled to reinstatement in the establishment of management with
continuity of service. I am directing the management to reinstate the
above workers with continuity of service with (sic) 3 months from the
date of notification of this award.”

Therefore, I do not find any merit in that contention also.

In the above circumstances, I do not find any merit in the

contentions of the petitioner and accordingly, the writ petition is

dismissed.

Sd/-

sdk+                                                S.SIRI JAGAN, JUDGE
         ///True copy///
                                   P.A. to Judge

5