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 6]

Supreme Court of India

Tannery And Footwear Corpn. Of India vs Raj Kumar And Anr. on 14 February, 2001

Equivalent citations: AIR2002SC508, [2001(90)FLR708], JT2001(5)SC413, (2001)IILLJ256SC, (2002)9SCC623, AIR 2002 SUPREME COURT 508, 2002 (9) SCC 623, 2002 AIR SCW 44, 2001 (2) LABLJ 256, 2001 (90) FACLR 708, (2001) 5 JT 413 (SC), 2001 (3) ALL WC 2151, 2001 (3) LABLN 827, 2001 LAB LR 1061, 2001 (2) CURLR 1009, 2001 (5) JT 413, AIRONLINE 2001 SC 333, 2002 SCC (L&S) 1088, (2001) 3 LAB LN 827, (2001) 2 CUR LR 1009, (2001) 2 LAB LJ 256, (2001) 90 FAC LR 708, (2001) 3 ALL WC 2151, (2001) 5 JT 413

Bench: S. Rajendra Babu, S.N. Phukan

JUDGMENT

1. On the ground that the services of the respondent Raj Kumar had been illegally terminated, a dispute was raised in the Labour Court at Kanpur. The Labour Court examined the matter and on consideration of pleadings and evidence on record came to the conclusion that the termination of services of the respondent from 20-7-1976 is illegal and he deserves to be reinstated in service with full backwages. When the matter was carried by way of a writ petition to the High Court against the order made by the Labour Court, the High Court dismissed the writ petition but limited to payment of 75% of the backwages calculated from 20-7-1976 up to the date of the reinstatement and thereafter full backwages. It is, thereafter this appeal had been filed by special leave and this Court granted an interim order staying the order of the High Court at the time of grant of leave.

2. It is brought to our notice that during pendency of the proceedings, the appellant has been able to get the information that the respondent had been employed with the Elgin Mills Company Limited from 27-9-1979 to 16-9-1997.

3. Learned counsel for the appellant submitted that the burden of proof lay upon the respondent to establish that he was in the employment of the appellant and had worked for a period of 240 days in a year before termination of his services and no such material was made available. It is clear that neither the respondent produced any material in support of his case, nor to rebut the claim made by him any material was produced by the appellant. It is in these circumstances that the Labour Court came to the conclusion that on appreciation of the material on record such as Exhibit E-1 (Appointment letter) and Exhibit E-4 (the order of termination that the services of the respondent are not required from 20-7-1976) that the respondent had worked with the appellant for 240 days in a year. If that was the material on which the Labour Court placed reliance as no other material was placed by the appellant in rebuttal of the same, we think that the view taken by the Labour Court is in order. Therefore, the High Court was justified in not interfering with the award made by the Labour Court.

4. Inasmuch as material has been made available before us that the respondent was in employment from 27-9-1979 to 16-9-1997, it would not be appropriate to grant any backwages for that period. The respondent will be entitled to backwages from 17-9-1997 onwards. Therefore, in modification of the award made by the Labour Court and affirmed by the High Court with 75% of backwages, the respondent shall be reinstated with backwages from 17-9-1997 onwards and not for the earlier period. The appeal is partly allowed by modifying the award made by the Labour Court in these terms.