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 16, Cited by 0]

Punjab-Haryana High Court

M/S Chhajju Ram & Sons vs The Presiding Officer Industrial ... on 15 October, 2025

CWP-25738
    25738-2017                                                               1

           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH

(236)                                           CWP-25738-2017
                                                Date of Decision : 15.10.2025

M/s Chhajju Ram and sons                                    ...Petitioner

                                           Versus

The Presiding Officer, Industrial Tribunal,
Jalandhar and another                                       ...Respondents


CORAM: HON'BLE MR. JUSTICE KULDEEP TIWARI

Present:     Mr. Gaurav Tangri, Advocate
             for the petitioner.

             Mr. Jashan Singh Sekhon, Advocate (Legal Aid Counsel)
             for respondent No.2/workman.
                   ****
KULDEEP TIWARI,
        TIWARI J.(ORAL)

1. The petitioner/Management, has challenged the award dated 16.09.2016 (Annexure P-10), P , passed by the learned Industrial Tribunal, Jalandhar (respondent No.1), No.1), wherethrough, the reference was answered in favour of the respondent No.2/workman, No.2/workman, and he was granted the relief of re-instatement instatement forthwith, as well as, back wages @ Rs.3,100/ Rs.3,100/- per month, w.e.f. 13.06.2000 to 28.07.2003, and not thereafter thereafter, by filing the instant writ petition, cast under Article 226/227 of the Constitution of India.

2. Learned counsel for the petitioner submits that the Management has never terminated the services of the respondent No.2/ No.2/workman, workman, and despite the award (supra) was passed way back in the month of September, 2016, the respondent No.2/workman, has never rejoined his duty with the petitioner/Management, therefore, the grievance of the petitioner/Management, is only with regard to the back wages. He further submits that even the management witness Raj Kumar, who stepped into the 1 of 10 ::: Downloaded on - 10-11-2025 13:49:05 ::: CWP-25738 25738-2017 2 witness box, box has categorically submitted that the services of the respondent No.2/workman, were never terminated rather, the petitioner/Manag petitioner/Management, ement, is ready and willing to take him back on duty. Despite this intention and the evidence led by the petitioner/Management, the learned Tribunal concerned, has failed to examine this aspect in its right perspective, while awarding re-instateme instatement nt with back wages @ Rs.3,100/ Rs.3,100/- per month.

3. On the other hand, learned legal aid counsel for the respondent No.2/workman, submits that there there is infraction of Section 25(F 25(F)) of the Industrial Disputes Act, 1947 (hereinafter to be referred as 'the ID Act Act'),, and therefore, the respondent No.2/workman was rightly granted the relief of re-instatement, instatement, as well as, back wages.

4. This Court has examined the submissions made by learned counsel for the parties concerned, and has also gone through th thee available record.

5. Perusal of the impugned award reflects that there is no adjudication with regard to the issue, as to whether, the services of the respondent No.2/workman were terminated, or whether, the act and conduct of the petitioner/Management was illegal rather, the re-instatement instatement was ordered only on account of positive statement made by the petitioner/Management, allowing the respondent No.2/workman, to rejoin the services.

6. Before proceeding further with the matter, it would be expedient to understand the concept of back wages. Thus, a reference to various precedents on the subject would be inevitable. In this regard, the Hon'ble Supreme Court, in its celebrated judgment in M/s.

/s. Hindustan Tin Works Pvt.

Ltd. Vs. The Employees of M/s Hindustan Tin Works Pvt. Ltd. and others, AIR 1979 Supreme Court 75, 75, has held that, if the workmen were always ready 2 of 10 ::: Downloaded on - 10-11-2025 13:49:06 ::: CWP-25738 25738-2017 3 to work but they were kept away therefrom on account of invalid act of the employer, yer, there is no justification for not awarding them full back wages wages, which were legitimately due to them.

them. The relevant observations are extracted hereinbelow:

hereinbelow:-
"9. It is no more open to debate that in the field of industrial jurisprudence a declaration can be given that the termination of service is bad and the workman continues to be in service. The spectre of common law doctrine that contract of personal service cannot be specifically enforced or the doctrine of mitigation of damages does not haunt in this branch of law. The relief of reinstatement with continuity of service can be granted where termination of service is found to be invalid. It would mean that the employer has taken away illegally the right to the work of the workman contrary to the rel relevant evant law or in breach of contract and simultaneously deprived workman of his earnings. If thus the employer is found to be in the wrong as a result of which the workman is directed to be reinstated, the employer could not shirk his responsibility of paying g the wages which the workman has been deprived of by the illegal or invalid action of the employer. Speaking realistically, where termination of service is questioned as invalid or illegal and the workman has to go through the gamut of litigation, his capacity acity to sustain himself throughout the protracted litigation is itself such an awesome factor that he may not survive to see the day when relief is granted. More so in our system where the law's proverbial delay has become stupefying. If after such a protracted racted time and energy consuming litigation during which period the workman just sustains himself, ultimately he is to be told that though he will be reinstated, he will be denied the back wages which would be due to him, the workman would be subjected to a sort of penalty for no fault of his and it is wholly undeserved. Ordinarily, therefore, a workman whose service has been illegally terminated would be entitled to full back wages except to the extent he was gainfully employed during the enforced idleness. That is the normal rule. Any other view would be a premium on the unwarranted litigating g activity of the employer. If the employer

3 of 10 ::: Downloaded on - 10-11-2025 13:49:06 ::: CWP-25738 25738-2017 4 terminates the service illegally and the termination iiss motivated as in this case, viz.,., to resist the workman's demand for revision of wages. the termination may well amount to unfair labour practice. In such circumstances rcumstances reinstatement being the normal rule, it should be followed with full back wages. Articles 41 and 43 of the Constitution would assist us in rreaching eaching a just conclusion in this respect. By a suitable legislation, to wit, the U.P. Industrial Disputes Act, 1947,, the State has endeavored to secure work to the workmen. In breach of the statutory obli obligation gation the services were terminated and the termination is found to be invalid; the workmen though willing to do the assigned work and earn their livelihood, were kept away therefrom. On top of it the were forced to litigation upto the apex Court and now they hey are being told that something less than full back wages should be awarded to them. If the services were not terminated the workmen ordinarily would have continued to work and would have earned their wages. When it was held that the termination of services ces was neither proper nor justified, it would not only show that the workman were always willing to serve but if they rendered service they would legitimately be entitled to the wages for the same. If the workman were always ready to work but they were kept pt away therefrom on account of invalid act of the employer, there is no justification for not awarding them full back wages which were very legitimately due to them. A Division Bench of the Gujarat High Court in Dhari Gram Panchayat v. Safai Kamdar Mandal (1971) (1), Lab LJ 508 and a Division Bench of the Allahabad High Court in Postal Seals Industrial Co Co-operative operative Society Ltd. v. Labour Court, Lucknow(1971] 1 Lab LJ 327,, have taken this view and we are of the opinion that the view taken therein is correct."

7. The Hon'ble Supreme Court again examined the issue in question in Deepali Gundu Surwase Vs. Kranti Junior Adhyapak Mahavidyalaya (D.Ed.) and others, 2013 (10) SCC 324.

324 WWhile following the ratio laid down in Hindustan Tin Works (supra), it was held that iin n cases of wrongful termination of service, reinstatement with continuity of service and back 4 of 10 ::: Downloaded on - 10-11-2025 13:49:06 ::: CWP-25738 25738-2017 5 wages is the normal rule. While adjudicating the issue of back wages, the Court may ay take into consideration the length of service of the employee/workman, nature of misconduct, if any, found proved against him, him the financial condition of the employer, and similar other factors. Further, the t Courts/Adjudicating /Adjudicating Authorities must always kkeep in view that in the cases of wrongful/illegal termination of service, the wrongdoer is the employer and sufferer is the employee/workman, employee/workman and there is no justification to give premium to the employer of his wrongdoings by relieving him of the burden to pay to the employee/workman his dues in the form of full back wages. The relevant observations, in this regard, are extracted hereinafter:

hereinafter:-
"33. The propositions which can be culled out from the aforementioned judgments are:
i) In cases of wrongful termination of service, reinstatement with continuity of service and back wages is the normal rule.
ii) The aforesaid rule is subject to the rider that while deciding the issue of back wages, the adjudicating authority or the Court may take into consideration ion the length of service of the employee/workman, the nature of misconduct, if any, found proved against the employee/workman, the financial condition of the employer and similar other factors.
iii) Ordinarily, an employee or workman whose services are terminated and who is desirous of getting back wages is required to either plead or at least make a statement before the adjudicating authority or the Court of first instance that he/she was not gainfully employed or was employed on lesser wages. If the em employer ployer wants to avoid payment of full back wages, then it has to plead and also lead cogent evidence to prove that the employee/workman was gainfully employed and was getting wages equal to the wages he/she was drawing prior to the termination of service. This is so because it is settled law that the burden of proof of the existence of a particular fact lies on the person who makes a positive averment about its existence.

It is always easier to prove a positive fact than to prove a negative fact. Therefore, once the employee shows that he was not employed, 5 of 10 ::: Downloaded on - 10-11-2025 13:49:06 ::: CWP-25738 25738-2017 6 the onus lies on the employer to specifically plead and prove that the employee was gainfully employed and was getting the same or substantially similar emoluments.

iv) The cases in which the Labour Court/ Court/Industrial Industrial Tribunal exercises power under Section 11 11-A A of the Industrial Disputes Act, 1947 and finds that even though the enquiry held against the employee/workman is consistent with the rules of natural justice and / or certified standing orders, if any, but holds that the punishment was disproportionate to the misconduct found proved, then it will have the discretion not to award full back wages. However, if the Labour Court/Industrial Tribunal finds that the employee or workman is not at all guilty of any ny misconduct or that the employer had foisted a false charge, then there will be ample justification for award of full back wages.

v) The cases in which the competent Court or Tribunal finds that the employer has acted in gross violation of the statutory provisions and/or the principles of natural justice or is guilty of victimizing the employee or workman, then the concerned Court or Tribunal will be fully justified in directing payment of fullback wages. In such cases, the superior Courts should not exer exercise power under Article 226 or 136 of the Constitution and interfere with the award passed by the Labour Court, etc., merely because there is a possibility of forming a different opinion on the entitlement of the employee/workman to get full back wages or the employer's obligation to pay the same. The Courts must always be kept in view that in the cases of wrongful / illegal termination of service, the wrongdoer is the employer and sufferer is the employee/workman and there is no justification to give premium ium to the employer of his wrongdoings by relieving him of the burden to pay to the employee/workman his dues in the form of full back wages.

vi) In a number of cases, the superior Courts have interfered with the award of the primary adjudicatory authorit authorityy on the premise that finalization of litigation has taken long time ignoring that in majority of cases the parties are not responsible for such delays. Lack of infrastructure and manpower is the principal cause for delay in the disposal of cases. For this the litigants cannot be blamed or penalised.

6 of 10 ::: Downloaded on - 10-11-2025 13:49:06 ::: CWP-25738 25738-2017 7 It would amount to grave injustice to an employee or workman if he is denied back wages simply because there is long lapse of time between the termination of his service and finality given to the order of reinstatement.

tatement. The Courts should bear in mind that in most of these cases, the employer is in an advantageous position vis vis-à-vis vis the employee or workman. He can avail the services of best legal brain for prolonging the agony of the sufferer, i.e., the employee or workman, who can ill afford the luxury of spending money on a lawyer with certain amount of fame. Therefore, in such cases it would be prudent to adopt the course suggested in Hindustan Tin Works Private Limited v. Employees of Hindustan Tin Works Priva Private te Limited (supra)."

vii) The observation made in J.K. Synthetics Ltd. v. K.P. Agrawal (supra) that on reinstatement the employee/workman cannot claim continuity of service as of right is contrary to the ratio of the judgments of three Judge Benches referr referred to hereinabove and cannot be treated as good law. This part of the judgment is also against the very concept of reinstatement of an employee/workman.

8. Before adjudicating the issue of entitlement of back wages, certain crucial aspects need to be taken into consideration, such as as, manner and method of selection, selection nature of appointment appointment, i.e. whether ad hoc,, short term, daily wage, temporary or permanent, permanent, length of service etc. Not just that, that the issue in question is also required to be evaluate evaluated on the anvil of principles principle of equity, justice and good conscience.

conscience In this regard, reference can be made to a judgment of the Hon'ble Supreme Court in 'U.P.S.R.T.C. Vs. Mitthu Singh' 2006 (7) SCC 180, 180 wherein, it was held that there cannot be any thumb rule in every case, where order of reinstatement is passed that the employee is entitled to full back wages:-

wages:
"10. In General Manager, Haryana Roadways v. Rudhan Singh,2005 (3) SCT 559: 2005 (5) SCC 591,, this Court held that there is no rule of thumb that in each and every case, where a finding is recorded by Court or Tribunal that the order of 7 of 10 ::: Downloaded on - 10-11-2025 13:49:06 ::: CWP-25738 25738-2017 8 termination of service was illegal that an employee is entitled to full back wages. A host of factors must be taken into account. The Court stated:
"There is no rule of thumb that in every case where the Industrial Tribunal gives a findings that the termination of service was in violation of Section 25 25-F F of the Act, entire back wages should be awarded. A host of actors like the manner and method of se selection lection and appointment i.e. whether after proper advertisement of the vacancy or inviting applications from the employment exchange, nature of appointment, namely, whether ad hoc, short term, daily wage, temporary or permanent in character, any special qualification alification required for the job and the like should be weighed and balanced in taking a decision regarding award of back wages. One of the important factors, which has to be taken into consideration, is the length of service which the workman had rendered with the employer. If the workman has rendered a considerable period of service and his services are wrongfully terminated, he may be awarded full or partial back wages keeping in view the fact that at his age and the qualification possessed by him he may not be in a position to get another employment. However, where the total length of service rendered by a workman is very small, the award of back wages for the complete period i.e. from the date of termination till the date of the award, which our experience nce shows is often quite large, would be wholly inappropriate. Another important factor, which requires to be taken into consideration is the nature of employment. A regular service of permanent character cannot be compared to short or intermittent dailywa dailywage ge employment though it may be for 240 days in a calendar year."

Again, in Allahabad Jal Sansthan v. Daya Shankar Rai, 2005 (2) SCT 699: 2005 (5) SCC 124, after considering the relevant cases on the point, the Court stated:

8 of 10 ::: Downloaded on - 10-11-2025 13:49:06 ::: CWP-25738 25738-2017 9 "We have referred to certain decisions of this Court to highlight that earlier in the event of an order of dismissal being set aside, reinstatement with full back wages was the usual result. But now with the passage of time, it has come to be realized thatt industry is being compelled to pay the workman for a period during which he apparently contributed little or nothing at all, for a period that was spent unproductively, while the workman is being compelled to go back to a situation which prevailed many yyears ears ago when he was dismissed. It is necessary for us to develop a pragmatic approach to problems dogging industrial relations. However, no just solution can be offered but the golden mean may be arrived at."

In U.P.S.R.T.C. Ltd. v. Sarada Prasad Prasad Misra, 2006 (2) SCT 626 (SC):

2006 (4) SCC 733: JT 2006 (5) SC 114, 114 one of us (C.K. Thakker, J.) had an occasion to consider a similar issue. Referring to earlier case case-law, law, it was observed:
"From the above cases, it is clear that no precise formula can n be adopted nor 'cast iron rule' can be laid down as to when payment of full back wages should be allowed by the court or Tribunal. It depends upon the facts and circumstances of each case. The approach of the Court/Tribunal should not be rigid or mechani mechanical cal but flexible and realistic. The Court or Tribunal dealing with cases of industrial disputes may find force in the contention of the employee as to illegal termination of his services and may come to the conclusion that the action has been taken otherwise se than in accordance with law. In such cases obviously, the workman would be entitled to reinstatement but the question regarding payment of back wages would be independent of the first question as to entitlement of reinstatement in service. While considering and determining the second question the Court or Tribunal would consider all relevant circumstances referred to above and keeping in view the principle of justice, equity and good conscience, should 9 of 10 ::: Downloaded on - 10-11-2025 13:49:06 ::: CWP-25738 25738-2017 10 pass an appropriate order.
order."

Thus, entitlement of a workman to get reinstatement does not necessarily result in payment of back wages which would be independent of reinstatement. While dealing with the prayer of back wages, factual scenario and the principles of justice, equality and a good conscience have to be kept in view by an appropriate Court/Tribunal."

9. In the instant case, the learned Tribunal concerned, has not returned the findings, as to whether, the services of the petitioner were terminated, or not. The order of re-instatement statement was passed only on the relaxation given by the petitioner/Management petitioner/Management,, to the effect, that they are still ready and willing to take back the petitioner in job. This Court has not delved delve itself into examining the question of entitlement of back wag wages es specifically considering the ratio laid down by the Hon'ble Supreme Court, in various cases, as discussed above. It is not a case, where the learned Tribunal has observed that there is infraction of Section 25 ((F) of the ID Act,, or the termination from the services was illegal. In that eventuality, awarding of back wages in favour of the workman, workman, in fact, does not pass the test of legality.

Therefore, the impugned award dated 16.09.2016 (Annexure P P-10),, is required to be modified, to the extent that respondent respondent No.2/workman, is not entitled for back wages.

10. The instant writ petition is disposed of accordingly.





                                                   (KULDEEP TIWARI)
                                                        JUDGE

October 15,, 2025
             202
Manpreet
             Whether speaking/reasoned         :      Yes/No
             Whether reportable                :      Yes/No


                                 10 of 10
               ::: Downloaded on - 10-11-2025 13:49:06 :::