Supreme Court of India

Uttaranchal Forest Hospital … vs Dinesh Kumar on 27 November, 2007

Supreme Court of India
Uttaranchal Forest Hospital … vs Dinesh Kumar on 27 November, 2007
Author: . A Pasayat
Bench: Dr. Arijit Pasayat, Aftab Alam
           CASE NO.:
Appeal (civil)  5423 of 2007

PETITIONER:
Uttaranchal Forest Hospital Trust

RESPONDENT:
Dinesh Kumar

DATE OF JUDGMENT: 27/11/2007

BENCH:
Dr. ARIJIT PASAYAT & AFTAB ALAM

JUDGMENT:

J U D G M E N T

CIVIL APPEAL No. 5423 OF 2007
(Arising out of S.L.P. (C) No.25070 of 2005)

Dr. ARIJIT PASAYAT, J.

1. Leave granted.

2. Challenge in this appeal is to the order passed by a
learned Single Judge of Uttaranchal High Court. Appellant had
questioned the correctness of the order passed by the
Presiding Officer, Labour Court, Haldwani, Nainital (in short
the ‘Labour Court’) in the writ petition.

3. The Claim of the respondent was that he was working as
a sweeper in the hospital of the appellant and was appointed
on 1.7.1995 and worked up to 16.8.1996. But his services
were terminated on 17.8.1996 without any notice and without
any retrenchment allowances. A dispute was raised which was
referred to the Labour Court for adjudication under Section 6N
of the U.P. Industrial Disputes Act, 1947 (in short ‘the Act’).
The Labour Court held that the respondent was entitled to the
benefit of reinstatement and 50% of back wages. The stand of
the appellant that the respondent was engaged on a daily wage
basis for doing a part time job of sweeping was held to be not
acceptable. It was held that the respondent had rendered more
than 240 days of service. Before the High Court, the stand of
the appellant was that the respondent did not render service
for more than 240 days as claimed. His appointment was only
on temporary basis and that too for one hour daily. This stand
was not accepted by the High Court.

4. Learned counsel for the appellant in support of the
appeal submitted that voluminous documents were produced
to show that the respondent was working on a temporary
engagement basis and that too for one hour or some times for
a little more than an hour. The question for having worked
more than 240 days in the year preceding the alleged
termination did not arise.

5. Learned counsel for the respondent on the other hand
supported the order passed by the Labour Court and the High
Court.

6. It is undisputed that the work of cleaning the hospital
has been given to a contractor w.e.f. 17.8.1996. Materials were
placed before the Labour Court to show that the workman was
engaged for doing a part-time job and that he had worked for a
few days in several months. The Labour Court itself on
consideration of the documents and records produced noted
as follows:-

“It is evident that the workman had
worked in August, 1996 -16 days, July, 1996 –
30 days, May, 1996 – 30 days, April, 1996 – 30
days, March, 1996 – 29 days, February, 1996 –
29 days, January, 1996 – 31 days, December,
1995 – 31 days, November, 1995 – 20 days
(Full), October, 1995 – 19 days (Full),
September, 1995 – 25 days (Full ) @ Rs. 35/-
per day. In addition to this, in November,
1995 3 days, October, 1995 – 9 days @
Rs.20/- per day towards part time work and in
September, 1995 3 days part time @ Rs.5/-
per day, had worked.”

7. The basic difference between a person who is engaged on
a part-time basis for one hour or few hours and one who is
engaged as a daily wager on regular basis has not been kept in
view either by the Labour Court or by the High Court. The
documents filed clearly establish that the claim of having
worked more than 240 days is clearly belied.

8. The stand of the appellant that the respondent was called
for work whenever work was available, and as and when
required and that he was not called for doing any work when
the same was not available has been established. The Labour
Court itself noted that the workman was engaged in work by
others as he was working in the appellants’ establishment for
one hour or little more on some days. It is also seen from the
documents produced before the Labour Court that whenever
respondent was working for full period of work he was being
paid Rs.35/- per day and on other days when he worked for
one hour he was getting Rs.5/-.

9. In the aforesaid position, the inevitable conclusion is
that the Labour Court and the High Court were not justified
in directing the reinstatement with partial back wages.

10. The appeal is allowed with no order as to costs.

11. It is made clear that the fact we have allowed the appeal
shall not stand in the way of the appellant giving engagement
to the respondent on such terms as deemed proper.