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 12, Cited by 65]

Punjab-Haryana High Court

State Of Punjab vs Sh. Kali Dass And Anr. on 27 November, 1996

Equivalent citations: (1997)115PLR589

Author: N.C. Khichi

Bench: N.C. Khichi

JUDGMENT
 

R.S. Mongia, J.
 

1. The services of respondent Kali Dass -workman allegedly terminated by the petitioner-management on February 29, 1981. He served a demand notice more than seven years thereafter on August 20, 1991. The dispute was referred by the Government on May 7, 1992, to the Labour Court for adjudication as to whether the Management terminated the services of workmen or not? If so to what relief/exact amount of compensation is he entitled? The case of the respondent-workman before the Labour Court was that he had been engaged on muster roll on daily wage basis at the rate of Rs. 14/- per day as pump Operator and Chowkidar at the rate of Rs. 10/- per day. His services were terminated on February 29, 1984, without any notice charge-sheet or enquiry or retrenchment compensation. The case of the petitioner-management was that the workman had not even put in 240 days and in fact he remained absent and his services were not terminated. He had not been given any appointment letter and no order terminating his services was ever issued. Further case is that the Labour Court did not discuss the details of evidence led by the workman but on the basis of the evidence led by the management that the workman had worked for 240 days as Pump Driver from June 2, 1983, to December 31, 1983, and 57 days as Chowkidar from January 4, 1984, to February 29, 1984 and in this manner the workman had completed 240 days as a workman. The Labour Court held that it did not matter whether the workman had worked as a Pump Operator or Chowkidar. The fact remains that he had worked with the management for more than 240 days it was also held that it was not understand as to why his designation was changed from Pump Operator to Chowkidar as it was not the case that the post of Pump Driver had been abolished or any other Pump Driver had come to join. It was still further held that since there was a violation of the provisions of Section 25-F of the Industrial Disputes Act as no retrenchment compensation was paid the termination was illegal and the workman was entitled to reinstatement. So far as back wages are concerned, these were confined from the date of the demand notice i.e. August 20, 1991, till reinstatement. The management has challenged the award dated May 5, 1994, which was later on published in the official gazette.

2. The learned counsel for the petitioner argued that even if respondent-workman is deemed to have worked for 240 days, no relief should have been given by the Labour Court as the demand notice itself was given more than 7 years after the alleged termination of service. In fact the State Government should not have made the reference to the Labour Court at all. In support of his contention learned counsel relied on a Division Bench Judgment of this Court reported as Balwant Singh v. Labour Court Bhatinda and Ors., 1996 Lab. I.C. 45. In that case, the demand notice has been given after five years of the alleged termination and the Labour Court had declined to give any relief to the petitioner. The Division Bench upheld the Labour Court award on the ground that because of the delay in raising the dispute, the workman had disentitled himself to any relief. He also cited the authority reported as Punjab State Electricity Board v. State of Punjab, 1993(1) S.C.T. 103, in which it was held that laches on the part of the workman would disentitle him to any relief. It was observed that the workman could not be put of a higher pedestal than an ordinary Government employee or an employee elsewhere. If a Government employee or any other employees is to challenge his termination before a civil Court limitation period is three years provided under the Limitation Act. The consequence of delay in approaching the management can be that in the meantime another workman might have been appointed or the services of the person being reinstated may not be required at all. Same was the proposition of law laid down in Punjab State Electricity Board, Patiala v. Presiding Officer, Labour Court Bhatinda and Anr., (1991-2)100 P.L.R. 591; and Sirhind Co-operative Marketing-cum-Processing Society Ltd. v. Presiding Officer Labour Court and Anr., 1991(2) S.L.R. 487. Even the apex Court in Bombay Union of Journalist and Ors. v. The State of Bombay and Anr., A.I.R. 1964 S.C. 1617, observed "If the claim made is patently frivolous or is clearly belated, the appropriate Government may refuse to make a reference". Learned counsel for the petitioner also argued that even if it is held that there was a mere technical irregularity in complying with the provisions of Section 25-F of the Industrial Disputes Act but otherwise the termination was justified reinstatement could not have been ordered. He relied upon C.W.P. No. 5696 of 1986 (Prem Chand v. Presiding Officer, Labour Court and Anr.) decided on January 25, 1991, as also observations made in 6 1993(1) S.C.T. 103, (supra). On the other hand learned counsel for the respondent-workman argued that the delay in raising an industrial dispute cannot be fatal and the, relief can only be moulded if there is delay. In the present case, the back wages had not been awarded from the date of termination but had been awarded from the date of the issue of the demand notice. It was also argued that violation of Section 25-F of the Industrial Disputes Act would entail reinstatement ipso facto.

3. After hearing learned counsel for the parties, we are of the view that there is merit in the submission of the learned counsel for the petitioner. No doubt there is no limitation provided under the Industrial Disputes Act to raise an industrial dispute but can it be said that it can be raised at any time and that too without any application. Is a workman at a better footing or at a higher pedestal than a civil servant or an employee of any other organisation? If the services of an employee of the latter category are dispensed with they are required to challenge the same in the Civil Court within a period of three years. Even for writ petition the Supreme court has observed that three years is a reasonable period within which the aggrieved party must approach to challenge termination as that is the period for filing a civil suit. According to us, the workman cannot be allowed to approach the Labour Court after more than three years of the termination of service. We find support from the authorities relied upon by the learned counsel for the petitioner. Learned counsel for the respondent workman also cited Prem Singh v. Labour Commissioner, Punjab, (1994-1)106 P.L.R. 354 ; Management of Haryana Development Authority v. Miss Neelam Kumari and Anr., 1993(5) Services Law Reporter 134; Mani Ram v. The Presiding Officer, Labour Court, Ambala and Ors., (1996-2)113 P.L.R. 39 and Punjab Agro Industries Corporation Ltd. v. Presiding Officer, Labour Court, U.T. Chandigarh, 1993(2) Service Cases Today 169. From these authorities, we find that not only that the moot point as raised in the authorities relied upon by the counsel for the respondent-workman was in issue but those were decided on the peculiar facts of those cases. There is a detailed discussion on the point in issue in all the authorities referred to by the learned counsel for the petitioner with which we are in respectful agreement. The respondent-workman in the present case has chosen not to raise his little finger for a period of more than 7-1/2 years when he thought of just issue a demand notice. For such a long time, the petitioner-management is even not supposed to keep all the record concerning its workmen. It becomes really difficult to defend such a cases. The suit, if it had to be filed by the workman before a civil Court, would have been hopelessly time-barred. Under the circumstances, we are of the view that the respondent-workman was not entitled to any relief from the Labour Court on the ground of delay. The management has been unnecessarily burdened with the re-instatement of the workman and also the back wages from the year 1991.

4. For the foregoing reasons we allow this writ petition and quash the award of the Labour Court dated May 5, 1994. Copy Annexure P-1.