IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19168 of 2005(F)
1. VARADIYAM SERVICE CO-OPERATIVE BANK
... Petitioner
Vs
1. INDUSTRIAL TRIBUNAL, PALAKKAD
... Respondent
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/06/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.19168 OF 2005
----------------------------------------
Dated this the 10th day of June, 2008
JUDGMENT
The petitioner is the management in I.D.No.101/2002
before the Industrial Tribunal, Palakkad. They are challenging
Ext.P2 award passed by the Labour Court in that I.D. The issue
referred for adjudication was,
“Whether the dismissal of Sri. P.L. Sebastian,
Salesman, is justifiable? If not what are the reliefs
entitled to him?”
Since the dismissal of the workman was after having been found
guilty in an enquiry conducted for that purpose, the Tribunal first
considered the validity of the enquiry as a preliminary point and
found that the enquiry was valid and proper. However,
exercising powers under Section 11A of the Industrial Disputes
Act, the Tribunal converted the punishment of dismissal into one
of discharge. That interference with the punishment is under
challenge at the instance of the management in this writ petition.
2. The contention of the petitioner is that the
misconduct proved against the workman involved
W.P.(C)NO.19168/08 2
misappropriation of funds and falsification of records which are
very serious misconducts warranting punishment of dismissal.
He would argue that the Labour Court and this Court can
interfere with punishments imposed by the management only
in cases where the punishment is shockingly disproportionate
to the gravity of the misconducts. He would submit that for
misconducts of misappropriation and falsification of records the
punishment of dismissal cannot by any stretch of imagination
be considered as shockingly disproportionate to the gravity of
misconducts. The counsel for the petitioner would also submit
that the reason stated for interfering with the punishment, that
the past service of the workman was blemishless, is not
correct. He also relies on the Supreme Court decision in
JANATHA BAZAR (SOUTH KANARA CENTRAL COOPERATIVE
WHOSESALE STORES LTD.) AND OTHERS V. SECRETARY,
SAHAKARI NOUKARARA SANGHA AND OTHERS [2000(7)
SCC 517].
I have heard the learned counsel for the petitioner.
Perhaps in a more appropriate case, I would have considered
the contentions of the petitioner in detail. But here, the
Industrial Tribunal has exercised its discretion vested in him
W.P.(C)NO.19168/08 3
under Section 11A of the Industrial Disputes Act giving specific
reasons which cannot be stated to be perverse. I am not
inclined to exercise my discretionary jurisdiction in favour of
the petitioner to upset that finding of the Industrial Tribunal.
Accordingly, the writ petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd
W.P.(C)NO.19168/08 4