Supreme Court of India
Irrigation Research Institute & Anr vs Kripal Singh on 7 December, 2007
Author: Arijit Pasayat
Bench: Arijit Pasayat, D.K. Jain
CASE NO.: Appeal (civil) 5680 of 2007 PETITIONER: Irrigation Research Institute & Anr RESPONDENT: Kripal Singh DATE OF JUDGMENT: 07/12/2007 BENCH: Dr. ARIJIT PASAYAT & D.K. JAIN JUDGMENT:
J U D G M E N T CIVIL APPEAL NO. 5680 OF 2007 (Arising out of SLP (C) No. 8722 of 2006) Dr. ARIJIT PASAYAT, J.
1. Leave granted.
2. Challenge in this appeal is to the judgment of the learned single judge of the Uttranchal High Court at Nainital allowing the writ petition filed by the respondent.
3. Background facts in a nutshell are as follows:
Respondent raised dispute stating that his alleged removal from service without any prior notice was in violation of the provisions of Section 6(N) of the UP Industrial Disputes Act, 1947 (in short the 'Act'). A reference was made to the Labour Court to adjudicate the following question.
"Whether the termination of the services of Sri Kripal Singh s/o Sri Udal Singh, Beldar by the employers from 4.6.1992 is justified and/or legal? If no, to which benefit/compensation the concerned workmen is entitled and to what extent?"
4. It is to be noted that the stand of respondent was that he had worked as a Beldar on muster roll from 1.2.1991 to 3.6.1992 in the H-2 Division and he was removed from service with effect from 4.6.1992 without notice. The Labour Court on considering the oral and documentary evidence held that the respondent had not worked for 240 days in any calendar year and, therefore, the question of any violation on Section 6(N) of the Act did not arise. The order of the Labour Court was challenged in the writ petition. The High Court found that the Labour Court did not consider the fact that the number of days mentioned in the statement of the present appellants was the same as those appearing in the muster rolls produced. It was concluded that the muster roll clearly indicated the number of days on which the workman had actually worked and not those along with holidays. On inclusion of the number of holidays mentioned, the respondent had worked for more than 240 days. The High Court did not find any substance in the plea of the present appellants concerning the dispute being raised after about eight years.
5. Learned counsel for the appellant submitted that the respondent-workman had himself stated that he was always ready and willing to do the work and since the employer did not give him work, therefore, the working days of the entire month are to be accounted for on that basis. He had made the calculations showing that he had worked for 308 days. It is pointed out that the Labour Court categorically held that the details filed and examined by the Labour Court clearly indicated that holidays to be computed in accordance with prevalent statutes have been included while working out the details of the case on which the workman had worked. The High Court also did not consider the effect of the present dispute which was raised after about 8 years.
6. Learned counsel for the respondent on the other hand submitted that the High Court had applied the correct principles of law.
7. The factual dispute presently raised is not really relevant.
8. It is to be seen that the authenticity of the muster rolls produced was not questioned by the respondent-workman. Effect of a dispute raised after about 8 years was also not considered. It is not in dispute that the Labour Court cannot refuse to answer the reference because of delayed approach. But it can certainly modulate the relief. The High Court had not analysed the factual position. The High Court, in fact, had failed to notice that the Labour Court had taken into account the actual days, when the respondent worked and the number of holidays to be taken into account. Thereafter it held that the workman had, in fact, worked for 220 days. Since there is a similar amount of confusion as to whether the holidays have been computed or not and whether the workman had actually worked for more than 240 days, we remit the matter to the Tribunal to compute the actual days for which the respondent had worked and then modulate the relief if any to be granted taking into account the delayed approach. We make it clear that we have not expressed any opinion on merits.
9. The appeal is allowed to the aforesaid extent with no order as to costs.