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 0]

Madras High Court

M/S.The Mylapore Hindu Permanent Fund ... vs T.S.Jaganathan on 19 July, 2021

Author: S.Vaidyanathan

Bench: S.Vaidyanathan

                                                                                 W.P.No.28948 of 2015

                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 19.07.2021

                                                          CORAM :

                                   THE HONOURABLE MR.JUSTICE S.VAIDYANATHAN

                                                    W.P.No.28948 of 2015

                    M/s.The Mylapore Hindu Permanent Fund Ltd.,
                    represented by its Secretary,
                    Nos.32 and 33, South Mada Street,
                    Mylapore,
                    Chennai.                                                          ... Petitioner

                                                              vs.

                    1.         T.S.Jaganathan

                    2.         The Presiding Officer,
                               Principal Labour Court,
                               Chennai.                                           ... Respondents

                               Writ Petition filed under Article 226 of the Constitution of India
                    praying for the issuance of a writ of Certiorari, calling for the records
                    pertaining to I.D.No.28 of 1999 on the file of the 2nd Respondent herein,
                    dated 22.04.2015, and quash the same.

                               For Petitioner             :   Mr.S.Janarthanam

                               For 1st Respondent         :   Mr.Balan Haridas



                    Page No.1 of 6

https://www.mhc.tn.gov.in/judis/
                                                                                        W.P.No.28948 of 2015



                                                       ORDER

Petitioner/employer has come up with this Writ Petition challenging the Award dated 22.04.2015 passed by the 2nd Respondent/Labour Court in I.D.No.28 of 1999.

2. The 1st Respondent/employee has been divested off his duties on the ground that, he was unauthorizedly absent from 13.12.1997 till he was discharged from service on 19.03.1998. The Petitioner/employer took a stand before the Labour Court that, the 1st Respondent was not a 'workman'.

3. The Labour Court, taking note of the factual aspects of the matter, came to the conclusion that, the non-employment of the 1 st Respondent/employee is not justified, as the Petitioner/employer has not established the charges. However, the Labour Court passed an Award, holding that the 1st Respondent/employee would be entitled to reinstatement with continuity of service and 50% backwages from the date of his termination till 02.12.2011, the date on which he was enrolled as an Advocate.

4. From the pleadings, it is clear that, the 1st Respondent/employee has not stated that, he has enrolled himself as an Advocate. Documents need Page No.2 of 6 https://www.mhc.tn.gov.in/judis/ W.P.No.28948 of 2015 to be called for from the Bar Council of Tamil Nadu to establish that, the 1st Respondent enrolled himself as an Advocate on 02.12.2011. The 1st Respondent/employee has contended that, pursuant to his termination, he remained unemployed without any source of income. Only in the evidence, it has been elicited that, he has been enrolled as an Advocate. The duty of any litigant is to state the fact and the 1st Respondent/employee should have stated on oath that, he has enrolled himself as an Advocate. Since, he has not stated in the Affidavit, the averment that, he was without employment is a false statement on oath, attracting Section 191 I.P.C.

5. Heard the learned counsel on either side and perused the material documents available on record.

6. Though this Court ordered reduction of backwages from 50% to 25% in the Open Court on 19.07.2021, while going through the records before signing the order, this Court has come to the conclusion that, the 1st Respondent/employee is not entitled to any relief. Of course, it is true that, the Award of the Labour Court is based on finding of fact, but, at the same time, this Court has not lost sight of the fact that, a false statement has been made by the 1st Respondent/employee, which has got to be elicited by the Page No.3 of 6 https://www.mhc.tn.gov.in/judis/ W.P.No.28948 of 2015 Petitioner/employer, by calling for records from the Bar Council of Tamilnadu.

7. In view of the judgment rendered by the Hon'ble Supreme Court in the case of Kushalbhai Ratanbhai Rohit vs. State of Gujarat, reported in AIR 2014 SC 2291, wherein, it has been held that, if the order is not signed, the Court is empowered to recall the order, this Court is empowered to change its view before signing the order.

8. Hence, this Court deprives the entire backwages awarded by the Labour Court on the sole reasoning that, the 1st Respondent, who is an Advocate, has approached this Court with unclean hands by filing a false statement. In the considered opinion of this Court, this is a fit case to prosecute the 1st Respondent for making a false statement on oath, attracting the provisions of Section 191 I.P.C.

9. Notice is ordered to the 1st Respondent herein to appear in person before me, on 31.08.2021 for preliminary enquiry under Section 195 r/w 340 Cr.P.C.

10. The Writ Petition is ordered accordingly. No costs. Page No.4 of 6 https://www.mhc.tn.gov.in/judis/ W.P.No.28948 of 2015

11. Registry is directed to list this matter for preliminary enquiry before me on 31.08.2021, after getting necessary orders from the Hon'ble The Chief Justice.




                                                                                          19.07.2021
                    Index                  :     Yes/No
                    Speaking Order         :     Yes/No

                    (aeb)

                    To:
                    The Presiding Officer,
                    Principal Labour Court,
                    Chennai.




                    Page No.5 of 6

https://www.mhc.tn.gov.in/judis/
                                           W.P.No.28948 of 2015




                                     S.VAIDYANATHAN,J.

                                                     (aeb)




                                      W.P.No.28948 of 2015




                                                 19.07.2021




                    Page No.6 of 6

https://www.mhc.tn.gov.in/judis/