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 3, Cited by 2]

Allahabad High Court

U.P. State Road Transport Corporation vs D.K. Mittal And The Presiding Officer, ... on 1 September, 2006

Author: Vineet Saran

Bench: Vineet Saran

JUDGMENT
 

Vineet Saran, J.
 

1. Respondent No. 1 was appointed as a Conductor in the U.P. State Road Transport Corporation (for short ' the Corporation') in the year 1990 and worked continuously till 29.6.1997. The brief facts of this case are that while the Respondent No. 1 was on duty as Conductor of Bus No. UP -78N/1401 on Kanpur Delhi route, he was caught red handed by the checking staff and found carrying 42 passenger without tickets. Thereafter the Respondent No. 1 was suspended and a charge sheet dated 7.9.1996 was served on him. After the domestic enquiry was conducted and the charges leveled against the Respondent No. 1 were found to be proved, he was dismissed from service order dated 30.6.1997. The departmental appeal filed by the Respondent No. 1 was dismissed on 22.8.1998. Thereafter, the Respondent No. 1 raised an industrial dispute, which was referred by the State Government under Section 4-f£ of the U.P. Industrial Disputes Act, 1947 for adjudication to the Industrial Tribunal, Respondent No. 2 and registered as Adjudication case No. 31 of 1999. The Tribunal, vide award dated 30.9.1999, after quashing the orders dated 30.6.1997 and 22.8.1998, directed reinstatement of the Respondent No. 1 with full back wages with effect from the date of the reference. Aggrieved by the aforesaid Award, the Corporation has filed this writ petition.

2. I have heard Sri Samir Sharma, learned Counsel for the petitioner as well as Sri H.P. Misra for Respondent No. 1 and have perused the record.

3. The submission of the learned Counsel for the petitioner is that the Award has been passed by the Tribunal without giving any finding of its own and thus the same is an unreasoned Award, which is liable to be quashed.

4. A perusal of the impugned Award shows that except for narrating the case and the submissions of the parties, the Tribunal has not given any Finding of its own. In the body of the Award there is no discussion of the arguments but merely statement of the case of the parties and their submissions have been recorded, and it is only the last paragraph, which is the operative portion of the order, which alone can either be said to be the opinion or discussion or the finding of the Tribunal. The said paragraph is quoted below:

I have gone through the pleading and documents of the parties and their evidence and heard their argument and I am of the opinion that the workman concerned is entitled to he reinstated with full back wages w.e.f. 21.1.1999 as the orders dated 30.6.97 and 22.8.1998 respectively inexpedient issued by the employers.

5. The aforesaid cannot by any stretch of imagination, be called the finding of the Tribunal. The Tribunal, while deciding the reference, has to discuss the evidence and then arrive at its own finding so that it may be clear as to what was in the mind of the Tribunal because of which it had come to the conclusion, as may be arrived at in the particular set of facts and circumstances. In this case, there is no discussion of the evidence or the submissions made by the parties but straightaway the opinion has been expressed by the Tribunal and final order passed. As such the Award cannot be said to be a reasoned or a considered Award which the Tribunal, while determining the rights of the parties, is obliged to.

6. The Apex Court in the case of Mukand Ltd. v. Mukand Staff and Officers' Association 2004 (101) F.L.R. 219 has (in para 43) held as follows:

In our view, the material that was placed before the Tribunal was not considered or discussed and that there was, as such, no adjudication by the Tribunal. The whole award of the Tribunal, in our view, is liable to be set aside on the ground of non-application of mind by the Tribunal to the material on record.

7. In the case of Regional Manager U.P.S.K.T.C, Etawah v. Hoti Lal also, I he Supreme Court while dealing with a case where no reasons whatsoever had been indicated as to why the punishment was considered to be disproportionate, set aside the order.

8. In such view of the matter, since the impugned award does not indicate any reason whatsoever for arriving at the conclusion, the same is liable to be set aside.

9. Accordingly, this writ petition stands allowed and the impugned Award dated 30.9.1999 passed by Respondent No. 2 is hereby quashed. The matter is remanded back to the Industrial Tribunal, Respondent No. 2, for fresh adjudication in the light of the Observations made hereinabove and in accordance with law, as expeditiously as possible, preferably within a period of six months from the date of filing of a certified copy of this order before it. It is agreed between the learned Counsel for the parties that the parties shall appear before the Tribunal, along with a certified copy of this order, on 18.9.2006. The Tribunal shall thereafter proceed to hear the case and if necessary, on day to day basis without granting any unnecessary adjournment to either party.

10. No order as to cost.