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]

Delhi District Court

Sh. Ganga Prasad vs M/S Cnb Fashion on 19 February, 2013

              IN THE COURT OF SHRI SANJAY SHARMA
             PRESIDING OFFICER : LABOUR COURT­XIX  
                 KARKARDOOMA COURTS : DELHI.

LIR/D No. 720/2011
Unique Case ID No. 02402C0 536582006


Sh. Ganga Prasad
S/o Sh. Sher Singh
Through:­
Sh. Avdhesh Singh
796, Pocket No. 1, Paschimpuri
New Delhi ­ 110063                             .........WORKMAN
      Versus


1.

M/s CNB Fashion RZ­E­4, Gali No. 6 Raghu Nagar, Dabri Mor New Delhi ­ 110045

2. Chintu Creation WZ­430, Naraina Village New Delhi ­ 110028 .........MANAGEMENTS Date of institution of the case : 22.09.2006 Date for which Award reserved : 12.02.2013 Date of passing the award : 19.02.2013 AWARD :

The present claim has been filed by the workman against the managements claiming that he was earlier appointed by management no. 2 LIR/D No. 720/2011 1 of 6 and started working with it w.e.f. 02.02.1994 as 'Tailor' at last drawn wages of Rs. 2800/­ per month and that later he was made to work with management no. 1. It is submitted that he worked very sincerely and honestly. It was further asserted that a claim dated 09.06.2006 regarding demand of his dues such as house rent, increment etc. is pending before the Conciliation Officer. It was submitted that his services were transferred to Gurgaon without his consent and that the bus service was also stopped by the management w.e.f. 01.09.2006 and when the workman demanded for the same in Delhi, he was declined the same and hence the present claim was filed with prayer that the refusal by the management to employ him in Delhi is illegal and that he be reinstated in service with full back wages and continuity of service with other consequential benefits at interest rate of 18% on earned wages. He claims to be unemployed since 01.09.2006.
2. The management no. 2 appeared and opposed the claim by filing written statement stating that the workman was never in employment with the management no. 2. Other allegations of the claim were denied specifically and categorically. However, no written statement was filed by management no. 1 despite service and it was proceeded against exparte on 07.07.2009.
LIR/D No. 720/2011 2 of 6
3. The workman did not file any rejoinder to the written statement of management no. 2 and from the pleadings of the parties, following issues were framed on 02.02.2011:­
1. Whether the services of the workman have been terminated illegally and/or unjustifiably by the management and if so, its effect?OPW
2. Relief
4. The workman led his evidence and examined himself as WW1 and closed his evidence. Management also examined Sh. Ashok Dutta as MW1 and closed its evidence.
5. I have heard Sh. Neeraj Chaudhary, Ld. AR for the workman and Sh. Anjani Kumar, Ld. AR for the management no. 2 and have carefully gone through the record. My issue wise findings are as under : ISSUE NO. 1
6. The onus to prove this issue was upon the workman , however, since there are two managements in the present claim, therefore, it was incumbent upon the workman to prove his relationship with both of them, although no issue regarding relationship was framed. While management No. 1 remained ex­parte, management No. 2 denied the relationship. The workman could not place on record any document to prove his relationship LIR/D No. 720/2011 3 of 6 with management No. 2. His case had been that initially he was appointed with management No. 2 but later on his services were transferred to Management No. 1. No date of such transfer has been mentioned by him either in his claim or in his affidavit. Even in his cross­examination he deposed that he was appointed by Management No. 1 and had made management No. 2 as a party because both are same managements.

However, he could not adduce any evidence either oral or documentary, to show that both the managements are same entities. On the other hand, he categorically deposed that he had been working with Management No. 1 and was covered under the ESI and PF while working under it. The ESI Card relied upon by him Ex.WW1/10 also belongs to Management No. 1. Thus, there is nothing to suggest on record that he was ever employed with management No. 2 or had any relationship with it.

7. On the other hand, the documents relied upon by the workman particularly ESI Card, belongs to Management No. 1, who has not come forward to rebut the claim of the workman . The cross­examination of the workman also shows that he had been appointed by Management No. 1 and worked with it throughout. Hence, it is held that there is no relationship of employer and employee between the workman and management No. 2 while there exists such relationship between him and management No. 1.

LIR/D No. 720/2011 4 of 6

8. The workman has deposed in his unrebutted and uncontroverted testimony as against Management No. 1 that he was transferred to Gurgaon under protest for which he had preferred a claim before the Conciliation Officer through his Union pending which the management No. 1 withdrew the bus facility from Delhi to Gurgaon and as such forced the employee to leave the job which amounts to illegal termination . The management No. 1 remained ex­parte and has not challenged the said contention of the workman . There is nothing to disbelieve the unrebutted and uncontroverted testimony of the workman to this effect and the documents filed by him Ex.WW1/1 toWW1/9 only support his contention that he had been vigorously pursuing the matter with the Labour Department. Hence, the act of management No. 1 to refuse duty at Delhi amounts to illegal termination and accordingly this issue is decided in favour of the workman and against the management. ISSUE No. 2/RELIEF

9. In view of the above findings, the workman is not entitled to any relief as against Management No. 2 but is entitled to relief as against Management No. 1. He has claimed that he has remained unemployed since the date of his illegal termination and the management No. 1 has failed to rebut his plea . Admittedly, no notice of termination was issued to LIR/D No. 720/2011 5 of 6 the workman nor any valid reason has been disclosed and as such the termination is in violation of the provisions of Section 25­F of the ID Act. Accordingly, the workman is entitled to reinstatement with full back wages and other consequential benefits. Directed accordingly.

The claim of the workman is accordingly answered. A copy of this Award be sent for publication.

Case file be consigned to Record Room.

ANNOUNCED IN OPEN COURT ON 19th Day of February 2013 (SANJAY SHARMA) PRESIDING OFFICER LABOUR COURT­XIX KARKARDOOMA COURTS, DELHI LIR/D No. 720/2011 6 of 6