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 1, Cited by 2]

Supreme Court of India

The Superintending Engineer Twad Board vs M. Natesan And Ors. on 10 May, 2019

Equivalent citations: AIRONLINE 2019 SC 259, 2019 (6) SCC 448, (2019) 162 FACLR 799, (2019) 2 CURLR 587, (2019) 3 LAB LN 282, (2019) 3 SCT 51, (2019) 6 SERVLR 13, (2019) 7 SCALE 707

Author: R. Banumathi

Bench: R. Subhash Reddy, R. Banumathi

                                                                   REPORTABLE
                                      IN THE SUPREME COURT OF INDIA
                                       CIVIL APPELLATE JURISDICTION
                                   CIVIL APPEAL NOS. 4875-4884 OF 2019
                               (Arising out of SLP(C) Nos.21962-21971 OF 2018)

                         THE SUPERINTENDING ENGINEER                     ...Appellants
                         TWAD BOARD & ANOTHER

                                                    VERSUS

                         M. NATESAN ETC.                                ...Respondents

                                                  JUDGMENT

R. BANUMATHI, J.

Leave granted.

2. These appeals arise out of the judgment dated 16.12.2016 passed by the High Court of Madras in Writ Appeal No.1434 of 2016 and batch in and by which the High Court has affirmed the order of the learned Single Judge directing reinstatement and the back wages at 50%.

3. Between 1986-89, the respondents were engaged as Store Watchman on daily wages under NMR basis temporarily in newly Signature Not Verified created Sectional stores in various Sub Divisions under the Digitally signed by MAHABIR SINGH Date: 2019.05.10 control of Rural Water Supply (RWS) Divisions, Nagercoil. In the 17:18:50 IST Reason: Engagement Order, it has been specifically mentioned that the 1 engagement on daily wage basis will be purely temporary and the services will be terminated when the requirement is over and that they cannot claim any right for any further appointment in TWAD Board. In the Engagement Order itself, it is clearly stated that engagement is purely temporary and their services will be terminated when the requirement is over without prior notice. In view of the Board decision, all the Sectional stores were closed and the Divisional stores (each for one district) were formed. Consequent on formation of Divisional stores, the respondents were terminated from their services in the year 1990 for want of vacancies.

4. The respondents raised an industrial dispute and on failure of the conciliation proceedings, the same was referred to the Labour Court, Madurai. The Labour Court allowed the petitions and held that the termination of the services of the respondents is not valid and is not sustainable. The Labour Court passed the award on 12.04.2000 directing reinstatement of the respondents into service with back wages for the period of non-employment and with continuity of service. Being aggrieved, the appellant- Board filed writ petition in W.P.No.23720 of 2002 challenging the award of the Labour Court.

2

5. The learned Single Judge found that the workmen have not produced any documents to show that they have worked continuously for 240 days. The learned Single Judge also pointed out that the Management also has not produced any documents to show that the respondents-workmen have not worked continuously for 240 days. However, the learned Single Judge affirmed the award passed by the Labour Court to the extent of reinstatement of the workmen. Insofar as the back wages are concerned, the learned Single Judge held that since the matter has been pending from 1991, the respondents-workmen are entitled to get 50% back wages only.

6. Being aggrieved, the appellant-Board has filed the writ appeal before the Division Bench which came to be dismissed by the impugned judgment. Being aggrieved, the appellant-Board has preferred the present appeals.

7. On 10.08.2018, the Supreme Court granted stay of the impugned judgment on condition that the appellant-Board to pay a sum of Rs.2,00,000/- (Rupees two lakhs) to each of the contesting respondents in addition to the amount that has already been paid to the respondents. Mr. Paramasivam, learned counsel appearing on behalf of the appellant-Board has submitted that in 3 compliance of the order dated 10.08.2018, the appellant-Board has paid Rs.2,00,000/- (Rupees two lakhs) to each of the respondents which has been recorded (vide order dated 14.01.2019).

8. We have heard Mr. Paramasivam, learned counsel appearing on behalf of the appellant-Board as well as Ms. Sanya Kumar, learned counsel appearing on behalf of the respondents- workmen.

9. In the judgment passed in the writ petition, the learned Single Judge has pointed out that the respondents-workmen have not produced any documents to prove that they have worked continuously for 240 days. For temporary worker like NMR respondents, it is mandatory to show that they have continuously worked for 240 days in a year. This aspect, in our view, ought to have been taken note by the Division Bench before affirming the order of reinstatement of the respondents. In the impugned judgment, the Division Bench has observed that the attendance register, salary certificates and other relevant documents were in the possession of the appellant-Board and the same were not marked as documents. It is to be pointed out that the initial burden is upon the respondents-workmen to adduce evidence 4 showing that they have worked continuously for 240 days. Only when the initial burden is discharged by the respondents- workmen, the burden can be shifted upon the appellant-Board. Both the Single Judge as well as the Division Bench were not right in placing the burden upon the appellant-Board to prove that the respondents-workmen had not worked continuously for 240 days in a year. However, in the peculiar facts and circumstances of the case, we are not inclined to go into this question any further. The reason being that most of the respondents have attained the age of superannuation therefore, there is no question of reinstatement.

10. All that we are concerned is the payment of 50% back wages and also the quantum of money payable in lieu of reinstatement. Learned counsel appearing for the appellant- Board has produced a chart as to the 50% back wages payable from the date of termination upto the order of the Labour Court dated 12.04.2000 at the rate of Rs.18/- per day as wages payable and also 50% of the back wages payable as per schedule rates from the date of termination till the date crossing the age limit or death which reads as under:-

5

50% BACK WAGES CALCULATED FROM THE DATE OF TERMINATION TILL THE DATE OF CROSSING OF AGE LIMIT OR DEATH Sl. Name Date of Date of 50% back 50% of Total 50% back Amount No termination crossing wages from back amount wages as already . age limit the date of wages payable per the paid (or) death termination from schedule including upto 13.04.200 rates from Rs.2,00,000 Labour 0 till the the date of /- as Court order date of termination ordered by dt.12.4.200 crossing till crossing the Hon’ble 0 at Rs.18/- the age the age Court per day limit or limit (or) wage paid death death at the time of termination 1 2 3 4 5 6 7 [3+4]
1. R. Piramuthu 31.05.1990 06.02.2011 31707 32310 64017 2,35,394 2,64,525
2. K. Thangappan 13.08.1990 12.06.2010 31329 30114 61443 1,96,694 2,60,205
3. S. Ponnaian 23.07.1990 01.06.2011 31509 33255 64764 2,42,837 2,66,685
4. V. Harris 23.07.1990 24.04.2018 31509 34038 65547 5,73,633 2,71,280
5. N. Muthusamy 23.07.1990 18.09.2004 31509 14355 45864 1,30,172 0 Nadar (Death)
6. D. Sundararaj 13.08.1990 22.05.2013 31968 39654 71622 3,09,373 2,7,9105
7. M. Nadesan 06.08.1990 08.04.2017 31392 46431 77823 4,04,780 4,67,130
8. N. Yesudhas 29.06.1990 09.05.2013 31716 42363 74079 3,19,738 2,70,740
9. S. Johnson 31.07.1990 25.02.2019 31437 49257 80694 3,70,113 6,75,679
10. V. Sathiyadas 06.08.1991 03.06.2013 31392 42570 73962 2,85,300 2,71,280 Total: 3,15,468/- 3,64,347/- 6,79,815/- 30,68,034/- 30,26,629/-

The above amount so far paid to the respondents under Section 17-B of the Industrial Disputes Act, 1947 and Rs.2,00,000/- paid to each of the workmen (except M. Muthuswamy Nadar-who is dead) shall be treated as back wages and also the compensation in full quit of all claims in lieu of reinstatement and all other claims.

6

11. The appeals are disposed of with the following directions and observations:-

The amount already paid to each of the respondents (including Rs.2,00,000/- ordered by the Supreme Court) shall be in full quit of all claims including 50% back wages and also the quantum of compensation in lieu of reinstatement. So far as the respondent–M. Muthuswamy Nadar (appeal arising out of Writ Appeal No.1439 of 2016) is concerned, the amount of Rs.2,00,000/- (Rupees two lakhs) ordered by this Court shall be paid to his legal representatives by the appellant-Board. The amount lying in the deposit of Labour Court/High Court along with accrued interest is ordered to be refunded to the appellant-Board.

12. The above order is passed in the peculiar facts and circumstances of the case and may not be quoted as a precedent.

..

………………………….J. [R. BANUMATHI] ..………………………….J. [R. SUBHASH REDDY] New Delhi;

May 10, 2019.

7