High Court Kerala High Court

V.P.Jayanarayanan vs The Industrial Tribunal on 20 February, 2007

Kerala High Court
V.P.Jayanarayanan vs The Industrial Tribunal on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 29293 of 1999(K)



1. V.P.JAYANARAYANAN
                      ...  Petitioner

                        Vs

1. THE INDUSTRIAL TRIBUNAL, KOLLAM
                       ...       Respondent

                For Petitioner  :SMT.LAKSHMI B.SHENOY

                For Respondent  :SRI.M.PATHROSE MATHAI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/02/2007

 O R D E R


                            Antony Dominic, J.

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

                          O.P.No.29293 of 1999

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


              Dated this the 20th day of February,  2007.


                                  JUDGMENT

The workman in I.D.No.34 of 1997 on the file of the Industrial

Tribunal, Kollam, which has rendered Ext.P4 award is the writ

petitioner. The issue referred for adjudication to the Tribunal was the

following:

“Whether the action of the management of Lord

Krishna Bank Ltd in terminating the services of

Sri.V.P.Jayanarayan, temporary clerk is legal and justified?

If not, to what relief the workman is entitled?”

The case of the workman was that he was employed as a Clerk in the

Lord Krishna Bank, Thiruvananthapuram Branch after being selected in

a test and interview conducted by the management Bank. According

to him, though he was appointed to a permanent vacancy, the Bank

had technically designated him as a temporary Clerk with the object of

depriving him the status and privileges of a permanent workman. It

is contended that he had continuous service from 15.3.1994 till

8.10.1994, but Management – Bank created artificial recordical breaks

OP 29293/99 -: 2 :-

in the service of the workman with the aforesaid intention. He

requested the Management – Bank to regularise his services as

permanent employee, since he was continuously working against a

permanent vacancy. Instead of considering the petitioner’s request

the Management – Bank retrenched the petitioner’s service in violation

of the provisions of Industrial Disputes Act and Awards and Bipartite

Settlements existing in the Banking industry. On the other hand, the

Management – Bank contended that there was some procedural delay

in making regular appointment to the clerical cadre in as much as they

needed permission of the Reserve Bank of India. It is stated that the

period of appointment was from 16.3.1994 to 7.6.1994, 15.6.1994 to

4.9.1994 and 10.9.1994 to 9.10.1994, and that the workman had

accepted the terms of appointment which enable the Bank to dispense

with his services at the expiry of the period specified in each of such

appointment orders, without any protest and that he also accepted the

termination notice. Bank contends that the termination does not

amount to retrenchment.

2. Before the Tribunal, the parties produced evidence, both oral

and documentary and finally the Tribunal by Ext.P4 award, held that

the action of the Management – Bank terminating the services of the

petitioner is legal. It is this award that is under challenge.

OP 29293/99 -: 3 :-

3. The essential question that required to be resolved was

whether the termination of the service of the workman would amount

to retrenchment as understood in the Industrial Disputes Act. Ext.W2

is the first appointment order issued to the workman. It is for a

period of 12 weeks and he had worked from 16.3.1994 to 7.6.1994.

Again by Ext.W4 order, he was appointed for a period of 12 weeks and

he had worked from 15.6.1994 to 4.9.1994, followed by Ext.W6 on

the basis of which he had worked from 1.9.1994 to 9.10.1994. The

Tribunal has taken note of Clause 1 of these orders,which clearly

stated that the appointments were temporary and that his services

were liable to be terminated at any time during the period of

appointment by giving 14 days notice. It was also stated that these

appointments will be purely temporary and for the periods mentioned

in those orders. The award discloses that the Tribunal has also taken

note of the fact that while working as a temporary Clerk as aforesaid,

the workman appeared for a test and interview for selection as

permanent Clerk in the Bank and failed to succeed in the selection

process, which he would not have done, had he been working

permanently as contended by the workman. The Tribunal has also

referred to the evidence tendered by the Regional Manager of the

Bank in which he has depoed that the Bank had to obtain permission

OP 29293/99 -: 4 :-

from the Reserve Bank of India before making appointments against

regular vacancies and that it was on account of the delay in this

respect that the appointment of the workman was made purely

temporary basis in order to take care of the exigencies of service.

Further the existence of separate procedure for selecting permanent

workman also was taken note of while concluding that the

appointment was only temporary. It is on the basis of the evidence as

above that the Tribunal entered the finding that the employment of the

workman was only temporary and the termination of such an

employment did not amount to retrenchment as provided in the

Industrial Disputes Act.

4. The Tribunal has also dealt with and answered the contention

of the workman that the Management had created artificial recordical

breaks on the strength of Exts.W2 to W6. The contention of the

petitioner that he was entitled to Sasthri Award and Bipartite

Settlement also has been dealt with by the Tribunal in paragraphs 12

and 13 and this also has been found against the workman. It was on

this basis that the Tribunal concluded that it is not a case of

retrenchment. The evidence as appreciated by the Tribunal, can only

lead to the conclusion that the workman was only a temporary

appointee and that period of appointment expired by expiry of the

OP 29293/99 -: 5 :-

period agreed. Such a case will not be covered by Section 2(oo) of the

Act and hence this will not make out a case of retrenchment and the

management cannot be faulted for terminating his services.

5. It is also to be taken note of that even if the case set up by

the workman is accepted that he had worked continuously on the basis

of the three appointment orders, even that period do not make out

240 days of employment, attracting the provisions of the Industrial

Disputes Act. Such being the factual situation, the workman has failed

to make out a case of retrenchment as envisaged in the Industrial

Disputes Act. If that be so, the termination of the petitioner’s service

did not warrant interference by the Tribunal and the award is to be

sustained.

5. For the aforesaid reasons, I agree with the finding of the

Tribunal and reject the contentions of the workman. In the result, the

award is sustained and the Writ Petition is dismissed. No order as to

costs.

Antony Dominic

Judge.

ess 20/2