Delhi District Court
Shri Bs Dahiya S/O Shri Ravi Dutt Dahiya vs M/S Tabs Security Service on 10 July, 2015
IN THE COURT OF SHRI NARINDER KUMAR
ADDL. DISTRICT & SESSIONS JUDGE
PRESIDING OFFICER : LABOUR COURT - XIX
KARKARDOOMA COURTS : DELHI
LCA No. 65/2013
Unique Case ID No. 02402C0 415742013
Shri BS Dahiya S/o Shri Ravi Dutt Dahiya
R/o Village & PO Nahara
District Sonipat, Haryana ..............................Claimant
Versus
M/S Tabs Security Service
D242, Mangolpuri Village,
Palam Gaon New Delhi .......................Management
Date of institution of the case : 19.12.2013
Date of passing the award : 10.7.2015
A W A R D
This is a claim under Section 33C(2) of the Industrial Disputes
Act, 1947 (hereinafter referred to as the 'Act'). As per statement of claim,
claimant got employed with the management - a Security Agency, as a Security
Guard on 19.4.2012, but the management illegally terminated his services on
05.9.2013. By way of present claim, claimant has claimed a sum of Rs.
2,09,491.44 by way of arrears of salary, leave pay and national holidays, and a
sum of Rs.20,000/ towards legal charges.
2. Management has filed written statement raising preliminary
LCA No. 65/2013 1 of 6
objections to the maintainability of this claim under Section 33C(2) of the Act.
The objection is that this Court has no jurisdiction to entertain the claim. Plea
of management is that the workman left the company of his own on 05.9.2013
and took amount by way of full and final settlement from the management. It
has also been pleaded that in the course of employment, claimant was irregular
and he started absenting unauthorizedly.
3. Workman has filed rejoinder opposing the plea put forth by the
management to the maintainability of this claim. Claimant has alleged that this
Court has jurisdiction to entertain the present claim under Section 33C(2) of
the Act and no law prohibits him to claim this relief as he remained regular on
duty with the management in the course of his employment till his illegal
termination . He has also denied to have left the job of his own and taken any
amount by way of full and final settlement.
4. From the pleadings of the parties, following issues were framed on
05.8.2014 :
1. Whether the claimant is entitled to the monetary relief
claimed in the present petition ? OPW
2. Relief.
Subsequently, vide order dt. 30.5.2015, following additional issue was
framed :
Whether this claim is not maintainable U/S 33C(2) of
the ID Act? OPM
The additional issue was treated as preliminary issue.
5. I have heard learned Authorized Representatives for the parties on
LCA No. 65/2013 2 of 6
the preliminary issue of maintainability on the claim U/S 33(C) of the Act.
Preliminary Issue :
6. From the aforesaid pleadings of the parties, it would transpire that
the claimant has alleged that his services stand terminated illegally by the
management, and that no relationship of claimant and respondent existed at the
time of filing of present claim, as per claim of claimant himself.
Secondly, management has denied existence of any such right of or benefit or dues to the claimant, by pleading that he having left his job on 05.9.2013, and had taken full and final settlement payment.
7. Section 33C(2) of the Act reads as under: "Where any workman is entitled to receive from the employer any money or any benefit which is capable of being computed in terms of money and if any question arises as to the amount of money due or as to the amount at which such benefit should be computed, then the question may, subject to any rules that may be made under this Act, be decided by such Labour Court as may be specified in this behalf by the appropriate Government within a period not exceeding three months:
provided that where the presiding officer of a Labour Court considers it necessary or expedient so it do, he may, for reasons to be recorded in writing, extend such period by such further period as he may think fit."
In case M/s Punjab Beverages Pvt. Ltd., Chandigarh vs Suresh Chand and Another (1978) 2 Supreme Court Cases 144, it was observed as under:
"But the right to the money which is sought to be calculated or to the benefit which is sought to be computed must be an existing one, that is to say, already adjudicated upon or provided for and must LCA No. 65/2013 3 of 6 arise in the course of and in relation to the relationship between the industrial workman, and his employer."
It is not competent to the Labour Court exercising jurisdiction under Section 33C(2) to arrogate to itself the functions of an industrial tribunal and entertain a claim which is not based on an exiting right but which may appropriately be made the subject matter of an industrial dispute in a reference under Section 10 of the Act.
It was further observed that "the workman, who has been dismissed, would no longer be in the service of the employer and though it is possible that on a reference to the Industrial Tribunal under Section 10 the Industrial Tribunal may find, on the material placed before it, that the dismissal was unjustified, yet until such adjudication is made, the workman cannot ask the Labour Court in an application under Section 33C(2) to disregard his dismissal as wrongful and on that basis to compute his wages. The application under Section 33C(2) would be maintainable only if it can be shown by the workman that the order of dismissal passed against him was void ab initio. Hence it becomes necessary to consider whether the contravention of Section 33C(2)(b) introduces a fatal infirmity in the order of dismissal passed in violation of it so as to render it wholly without force or effect, or despite such contravention, the order of dismissal may still be sustained as valid."
In this regard, reference may also be made to decision in Central Bank of India Ltd. vs P.S. Rajagopalan (1964) 3 SCR 140 it was held as under:
"The workman can proceed under Section 33C(2) only after the Tribunal has adjudicated, on a complaint under Section 33 A or on a reference under Section 10, that the order of discharge or dismissal passed by the employer was not justified and has set aside that order and reinstated the workman".
"If an employee is dismissed or demoted and it is his case that the dismissal or demotion is wrongful, it would not be open to him to LCA No. 65/2013 4 of 6 make a claim for the recovery of his salary or wages under Section 33C(2). His demotion or dismissal may give rise to an industrial dispute which may be appropriately tried, but once it is shown that the employer has dismissed or demoted him, a claim that the dismissal or demotion is unlawful and, therefore, the employee continues to be the workman of the employer and is entitled to the benefits due to him under a preexisting contract, cannot be made under Section 33C(2)."
It was further observed as:
"We would, however, like to indicate some of the claims which would not fall under Section 33C(2), because they formed the subject matter of the appeals which have been grouped together for our decision along with the appeals with which we are dealing at present. If an employee is dismissed or demoted and it is his case that the dismissal or demotion is wrongful, it would not be open to him to make a claim for the recovery of his salary or wages under Section 33C(2). His demotion or dismissal may give rise to an industrial dispute which may be appropriately tried, but once it is shown that the employer has dismissed or demoted him, a claim that the dismissal or demotion is unlawful and therefore, the employee continues to be the workman of the employer and is entitled to the benefits due to him under a preexisting contract, cannot be made under Section 33C(2)."
In this regard reference may also be made to decision in Chief Mining Engineer, East India Coal Co. Ltd. vs. Rameshwar (1968) 1 SCR 140, State Bank of Bikaner and Jaipur vs. R.L. Khandelwal (1968) 1 LLJ 589. In Union of India vs Kankuben, 2006 AIR(SC) 1784; State Bank of India vs Ram Chandra Dubey, 2001 (1) SCC 73; Municipal Corporation of Delhi vs Ganesh Razak and Another 1995 1 SCC 235.
8. In the course of arguments, learned AR (workman) has not LCA No. 65/2013 5 of 6 disputed the well settled law on the point of maintainability of claim U/S 33(C) of the Act.
Applying the aforesaid well settled law to the facts of the present case, when the claimant has not challenged validity of termination of his services by way of a claim U/S 10 of the Act and that the claim put forth by the claimant needs to be adjudicated, in view of denial by the management of any dues to the claimant, the claim is not maintainable under Section 33C(2) of the Act.
Accordingly, this issue is decided in favour of management and against the claimant. As a result, claim is hereby dismissed.
However, claimant shall be at liberty to claim the appropriate relief by way of appropriate remedy, in accordance with law.
File be consigned to Record Room.
ANNOUNCED IN OPEN COURT
ON 10th day of July 2015 (Narinder Kumar)
Addl. District & Sessions Judge
Presiding Officer, Labour CourtXIX
Karkardooma Courts, Delhi
LCA No. 65/2013 6 of 6