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 2, Cited by 4]

Supreme Court of India

Swaraj Tractors Division, Punjab vs Raghbir Singh on 5 August, 2002

Equivalent citations: (2004)ILLJ458SC, AIR 2004 SUPREME COURT 1234, 2004 (13) SCC 50, 2003 AIR SCW 3009, 2002 (6) SCALE 36, (2004) 1 LABLJ 458, (2002) 6 SCALE 36, (2003) 4 LAB LN 502, 2003 (4) BOM LR 339, 2003 BOM LR 4 339

Bench: B.N. Kirpal, K.G. Balakrishnan, Arijit Pasayat

JUDGMENT

1. Special leave granted.

2. In the instant case, as per the judgment of the High Court, the respondent who was a workman with the appellant absented himself from duty with effect from March 27, 1991. On March 30, 1991, FIR No. 28 was registered against him under Section 302, IPC. The respondent was arrested on April 12, 1991. After his detention, a letter, dated April 25, 1991 was sent under registered AD post by the appellant to the respondent informing him that he was absent from duty without leave or intimation since March 27, 1991. It was stated there that this amounted to misconduct and he should show cause why disciplinary action should not be taken against him. Not having received any reply, another letter, dated May 18, 1991, was sent informing him that it had been decided to conduct a domestic inquiry and the name of the enquiry officer who was appointed was communicated in this letter.

3. During the course of inquiry, letters, dated May 24, 1991 and June 25, 1991, were sent to the respondent at his residential address. The respondent did not participate in the inquiry proceedings though the letters/notices were received by his wife who wrote a letter, dated June 12, 1991, to the inquiry officer to the effect that the respondent was in custody and no correspondence had been received by them and that the respondent could not participate in the proceedings.

4. The inquiry officer gave a report and pursuant thereto by order, dated September 4, 1991, his services were terminated on the ground that he was absent without leave or intimation.

5. The said order of termination was challenged by the respondent by filing a civil suit which was decreed on April 19, 1995. The ground for holding the order of termination illegal was that there had been denial of principles of natural justice and the respondent was not allowed to participate in inquiry proceedings. This order has been upheld by the lower appellate Court and the High Court.

6. We have heard the counsel for the parties at length. It is not in dispute that the respondent had been apprehended pursuant to the FIR which had been lodged, he did not apply for leave. It is also admitted that a regular inquiry was conducted and notices in respect thereof were sent and were received by the wife of the respondent. The said service would be valid in view of provisions of Order V, Rule 15, CPC. It was not correct for the Courts below to come to the conclusion that principles of natural justice were violated. Admittedly, wife of respondent received the notices and there was nothing to prevent her from participating in the inquiry proceedings or for the respondent to appoint some person to represent him. Furthermore, even at this stage, there is nothing on record to show that the respondent made any attempt to communicate with the appellant seeking leave of absence. It is, therefore, quite evident the report of the inquiry officer that the respondent had been absent without leave was factually correct and as per the Standing Orders this tantamounted to a misconduct. According to the respondent, he was first apprehended on March 30, 1991 but till the order of dismissal was passed he had not joined duty nor was there any application for grant of leave. In our opinion, therefore, the Courts below could not have come to the conclusion that the principles of natural justice had been violated.

7. We, therefore, allow this appeal and set aside the orders of the Courts below, but in view of the fact that the respondent had put in twelve years of service we direct the appellant to pay to the respondent within four weeks from today an ex gratia amount of Rs. 3,00,000.