Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Jammu & Kashmir High Court

Chief Executive Officer M/S Dujodwala ... vs Romesh Lal And Others on 1 June, 2022

Author: Sanjeev Kumar

Bench: Sanjeev Kumar

                                      h475




                                                                  S.No.22

      HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                      AT JAMMU

                                              OWP No.773/2015
                                              IA No.1/2015



Chief Executive Officer M/s Dujodwala Resins and Terpenes Ltd ...Petitioner(s)
                           Through:- Mr. G.S.Gill, Advocate
      V/s
Romesh Lal and others                                       ...Respondent(s)
                          Through:- Mr. Nirmal Kotwal, Advocate

Coram: HON'BLE MR. JUSTICE SANJEEV KUMAR, JUDGE

                                     ORDER

1. The then Chief Executive Officer of M/s Dujodwala Resins and Terpenes (P) Limited ["the Company"] namely, L.C.Mehra s/o Late Sh. S.D.Mehra R/o H.No.475, Shakti Nagar, Jammu has invoked the extraordinary writ jurisdiction of this Court to assail the award dated 10.06.2014 passed by the Presiding Officer, Industrial Tribunal/Labour Court, J&K Jammu ["The Labour Court"], whereby the Labour Court while allowing the claim of the respondents has awarded a lump-sum compensation of Rs.1,00,000/- each in lieu of re-instatement and back wages to the respondents and has directed the management to pay the said amount to the respondents-workmen. The petitioner has also called in question communication of the Assistant Labour Commissioner (ALC), Samba dated 26th February, 2015 issued to the petitioner to deposit the 2 OWP No.773/2015 awarded amount before the Labour Court within fifteen days, failing which the said amount shall be recovered as arrears of land revenue.

2. The petitioner has not assailed the impugned order and communication on merits. The grievance of the petitioner, however, is that the petitioner was, at the relevant point of time, Chief Executive Officer of the Company and has since left his job after the Company wound up its operation in the State of Jammu and Kashmir. He submits that he is now 82 years old retired person and has nothing to do with the Company. The award impugned is required to be executed against the Company and not against his person but the Assistant Labour Commissioner, Samba has issued summons and process to the petitioner to make the deposit of the awarded amount, which is legally not permissible.

3. Having heard learned counsel for the parties and perused the material on record, I am of the view that the impugned award passed by the Labour Court is very clear and unequivocal. The award directs the management of the Company to pay the lump-sum compensation of Rs.1,00,000/- each to the respondents-workmen. The petitioner herein, who at one point of time was the Chief Executive Officer of the Company is, thus, not personally liable to deposit the awarded amount before the Labour Court as has been directed to do so by the Assistant Labour Commissioner, Samba.

4. Admittedly, the respondents were employees of the Company, whose services were terminated by the Company. They approached the Labour Court and succeeded in getting a lump-sum compensation of Rs.1,00,000/- each in lieu of their re-instatement and back wages. The awarded amount of Rs.1,00,000/- is payable to the respondents by the 3 OWP No.773/2015 Company and not by any officer of the Company. While the impugned award is clear and unequivocal, yet with a view to avoid any future complications, this petition is disposed of by providing that the impugned award dated 10.06.2014 shall be executable only against the Company and the management, which is presently running the affairs of the Company. The awarded amount shall be the first charge on the assets of the Company, if the same is already wound up or has ceased its operations.

(Sanjeev Kumar) Judge Jammu 01.06.2022 Vinod, PS Whether the order is speaking: Yes/No Whether the order is reportable: Yes/No