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 6, Cited by 0]

Bombay High Court

Through : General Manager vs The Best Workers Union on 25 November, 2009

Author: D.Y.Chandrachud

Bench: D.Y. Chandrachud

                                      1

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                ORDINARY ORIGINAL CIVIL JURISDICTION
                  WRIT PETITION (L) NO.1873 OF 2009




                                                                            
Municipal Corporation of Greater Mumbai       )




                                                    
Through : General Manager                     )
Brihan Mumbai Electricity Supply & Transport )
Undertaking, having its office at BEST Bhavan )
BEST Marg, Colaba, Mumbai                     )..Petitioners




                                                   
      Vs.

1. The BEST Workers Union                      )




                                          
a Trade Union registered under the Trade       )
Union Act, 1926 having its office at
                             ig                )
42, Kennedy Bridge Mumbai 400 004              )

2. Mr. Bhau Ganpat Patil                       )
                           
Bus Conductor, residing at BIT Chawl,          )
Building No.3/69, Saint Mary Road,             )
Mazgaon, Tadwadi Mumbai 400 010                )..Respondents
          


Mr. S. K. Talsania, Sr. Advocate with Ms. Kavita Anchan i/b M/s. M. V. Kini & 
       



Co.  for the Petitioner
Mr.  M. D. Nagle for Respondent





                                 CORAM: DR. D.Y. CHANDRACHUD, J. 

                                   DATE:  25th November ,  2009

ORAL JUDGMENT :

1. The workman in the present case was employed as a bus conductor by the BEST undertaking. For the period between 1st August 2000 and 31st August 2000, a shortage of Rs.119.24 was noticed in the daily ::: Downloaded on - 09/06/2013 15:20:39 ::: 2 collections. A report in that respect was submitted by Shri Kharade, Assistant Ticket and Cash, Prateeksha Nagar Depot. On 25th September 2009, the BEST undertaking issued a charge sheet for misconduct under Standing Order 20(C) and Standing Order 20(J).

Standing Order 20(C) deals with dishonesty in connection with the business of the undertaking. Standing Order 20(J) deals with gross negligence. A disciplinary inquiry was conducted. The inquiry officer after allowing an opportunity to the workman, who was defended by a Defence representative, came to the conclusion that the charge under Standing Order 22(J) was proved, but not the charge under Standing Order 22(C). The workman was dismissed from service. The departmental Appeals having failed, the workman filed an Application under Sections 78 and 79 of the Bombay Industrial Relations, Act 1946 before the Labour Court.

st

2. The Labour Court by its Judgment dated 1 December 2005, came to the conclusion that the inquiry was fair and proper and that the findings of the inquiry officer were not perverse. The Labour Court, however, held that since the charge of dishonesty in connection with the business of the undertaking was not proved and, though the ::: Downloaded on - 09/06/2013 15:20:39 ::: 3 charge of gross negligence was proved, "there is no loss or misuse of the property of the undertaking". The workman had stated that he was not tallying the account of tickets sold on a daily basis. The Labour Court noted that this statement of the workman amounted to an admission of his negligence, but for his act of negligence, it was not necessary to impose the penalty of dismissal. The Labour Court noted that on 13 occasions, various punishments were handed to the workman and on 6 occasions he had been penalised for gross negligence. The workman was granted reinstatement without any back wages,

3. Both the workman and the Undertaking filed Cross Appeals. The Appeals have been dismissed by the Industrial Court on 20th March 2009.

4. Counsel appearing on behalf of the Petitioner submitted that the order of reinstatement is ex-facie perverse. Once the inquiry is held to be fair and proper and the findings of the inquiry officer were found not to suffer from perversity no interference was warranted. Counsel submitted that the charge of gross negligence was serious enough to award a penalty of dismissal, even though the charge of dishonesty ::: Downloaded on - 09/06/2013 15:20:39 ::: 4 had not been established. Reliance was sought to be placed on the record of the workman since he had been penalised on as many as 13 occasions in the past including for shortage of money.

5. On behalf of the Respondent, it was submitted that the penalty of dismissal is disproportionate and the Award of reinstatement by depriving the workman of back wages would meet the ends of justice.

Reliance was sought to be placed on the Judgment of Learned Single Judges of this Court in Brihan Mumbai Municipal Corporation Vs. The General Secretary, BEST Workers' Union & Ors. 1 and in Rupee Co-operative Bank Ltd, Pune Vs. Shailesh V. Vaidya & ors. 2

6. The charge against the workman, which has been found to be established after a disciplinary inquiry, is of gross negligence within the meaning of Standing Order 20(J). The inquiry has been held to be fair and proper. The Labour Court noted that the statement of the workman that he was not taking a daily tally of the tickets sold is an admission of negligence. Having held this, the Labour Court was patently incorrect, when it held that it was not necessary to dismiss 1 2001 1 CLR 855 2 2008-I-LLJ-351 (BOM) ::: Downloaded on - 09/06/2013 15:20:39 ::: 5 the workman 'only' for negligence. For one thing, the charge established was not of negligence alone, but of gross negligence. Even a charge of negligence is a serious charge. A charge of gross negligence is a fortiorari a serious charge. A shortage in the daily collections by a conductor does as a matter of fact, affect the revenues and property of the undertaking. Hence, the Labour Court was manifestly in error in holding that there was no loss or misuse of the property of the undertaking. The Industrial Court observed that considering the past service and the gravity of misconduct, one more opportunity should be given to the workman to improve himself and that the Labour Court was justified in its view. The Industrial Court has fallen into the same error as the Labour Court. Both the Courts have completely failed to appreciate that, the charge of gross negligence was serious in itself to sustain the penalty of dismissal from service. In the present case, even the past record of the workman is to the following effect.

Sr. Date Standing Order Misconduct Punishment given No.

1. 2. 3. 4. 5.

1. 5.11.1992 S.O.20(j) Shortage report Suspension for one day

2. 6.4.1992 S.O.20(j) - " - - " -

::: Downloaded on - 09/06/2013 15:20:39 ::: 6

3. 30.6.1994 - " - - " - Reduction in grade by one step for three months

4. 20.1.1995 S.O.20(f) Habitual absence Suspension for one month

5. 4.4.1997 S.O. 20(j) Shortage Strict Warning

6. 21.8.1997 - " - - " - - " -

7. 22.9.1997 S.O. 20(j) & (c) Shortage report Reduction in grade by one step permanently

8. 29.9.1997 S. O. 20(r) Indecent behaviour Reduction in grade by one step for two years

9. 20.1.1998 S. O. 20(j) Habitual absence Reduction in grade by one step for two years

10. 14.7.1998 S.O. 20(j) Shortage Strict warning

11.

12. 25.8.1998 30.7.1999 S.O. 20(k) S.O.20(j) Breach of rules Shortage Strict warning Reduction in grade by one step permanently

13. 30.11.1999 S.O. 20(f) Habitual absence Suspension for 45 days

7. In view of the past record, the conduct of the workman in the present case did not warrant the exercise of any judicial discretion in his favour.

8. The Judgment of the Single Judge in BMC Vs. The General Secretary, BEST Worker's Union,3 would as a matter of fact, not support the Respondent at all. The Learned Single Judge, as a matter of fact, held that the past record of the workman in that case was not free of blemish and if a conductor is allowed shortages repeatedly, 3 2001 I CLR 855 ::: Downloaded on - 09/06/2013 15:20:39 ::: 7 that would result in misplaced sympathy at the cost of the public revenue. The Judgment of the Single Judge in Rupee Co-operative Bank Ltd Vs. Shailesh Vaidya & Ors. 4 involved a case where this Court was of the view that the appreciation of the evidence by the Industrial Court did not require interference under Article 227. The facts are clearly distinguishable.

9. For all these reasons, the Petition will have to be allowed and is accordingly allowed. Rule is made absolute in terms of prayer clause

(a).

th

10. The Judgment of the Industrial Court dated 20 March 2009, is set aside. The Application filed by the workman shall stand dismissed.

(Dr. D.Y.Chandrachud, J) 4 2008 I LLJ 351(BOM) ::: Downloaded on - 09/06/2013 15:20:39 :::