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 2, Cited by 5]

Supreme Court of India

R.K. Nigam vs Swadeshi Cotton Mills And Anr. on 19 January, 2001

Equivalent citations: [2001(90)FLR1122], (2001)ILLJ1648SC, (2003)10SCC245, AIRONLINE 2001 SC 189, (2001) 3 ESC 485, 2004 SCC (L&S) 195, (2001) 90 FAC LR 1122, (2001) 1 LAB LJ 1648, 2003 (10) SCC 245, 2001 LAB LR 827, (2001) 4 SUPREME 579

Bench: S. Rajendra Babu, K.G. Balakrishnan

ORDER

1. Leave granted.

An award was made by the Labour Court in a dispute which was referred under Section 4 of the U.P. Industrial Disputes Act, 1947 for adjudication. The grievance of the appellant in that reference is that his services had been terminated wrongly and he is entitled to reinstatement with consequential reliefs. The Labour Court ultimately came to the conclusion as follows:

"Hence in this dispute 1 am of the opinion that the worker be reinstated in service on old terms and conditions of the service within one month from the date of the publication of this judgment. No amount shall be payable to him for the period in-between. Because he has committed irregularity by not sending it through his departmental incharge. For this it is sufficient not to give the amount of the period in-between."

2. The Labour Court in substance passed an award directing reinstatement of the appellant on the old terms and conditions within a period of one month from the date of the publication of the award but no back wages shall be paid to him. Against that award a writ petition was filed before the High Court by the respondents. The High Court upheld the award made by the Labour Court reinstating the appellant. However, it was made clear that he would be entitled to his regular salary from the date of reinstatement i.e. September 1, 1999 and he would not be entitled to regular salary for the intervening period.

3. Pursuant to this order it is stated that the respondents reinstated the appellant in service. It is also brought to our notice that during the pendency of the proceedings an interim order was passed by the High Court on April 11, 1985 and certain payments have been made pursuant to that order.

4. Mr. Bharat Sangal, learned counsel for the appellant submitted that the Labour Court had made the award denying back wages and further denial of the back wages during the pendency of the proceedings before the High Court was not justified at all when pursuant to the interim order granted by the High Court the appellant became entitled to certain wages in terms of Section 17B of the Industrial Disputes Act, 1947, would be an interim arrangement, as he was prevented from resuming the work in terms of the award made by the Labour Court. In those circumstances it was not proper for the High Court to deny wages accruing to the appellant from the date of the award of Labour Court.

5. Learned counsel for the respondent submitted that the appellant had not challenged the award made by the Labour Court and a review petition had been filed against the order made by the High Court. In that review petition he had not claimed any back wages, therefore, it was not just and proper to grant the wages claimed by him from the date of the award made by the Labour Court.

6. The Labour Court considered the various aspects of the matter and came to the conclusion that the appellant is entitled to reinstatement but denied back wages, making it clear that the wages were payable only from the date he resumed office in terms of the award made by the Labour Court. That order is just and proper and that should have been given full effect to by the High Court. So far as the objection raised by the learned counsel for the respondents that there is no challenge to the award made by the Labour Court is concerned the appellant had no grievance against the award made by the Labour Court and the question of challenging the same would not arise. It is pointed out to us that in the review petition the only claim made by the appellant is for grant of relief in respect of seniority, gratuity and other payments and not in respect of wages payable from the date he resumed office or he was directed to resume office in the award made by the Labour Court. So far as the claim regarding seniority and other benefits are concerned the same would emanate from the order of reinstatement itself, therefore, claiming that relief, in the review petition does, not arise. That aspect has not been touched upon by the High Court. The only part of the order of the High Court in respect of which he had grievance was denying wages in terms of the award made by the Labour Court and that ought not to have been modified.

7. We find no substance in the contention advanced on behalf of the respondent and allow these appeals. We therefore set aside the order of the High Court to the extent it denied back wages contrary to the award of the Labour Court. Payment of wages will now have to be computed and paid from one month after the award before which the appellant should have been reinstated. Payment if any that may have been made by the respondents in terms of the interim orders made by the High Court will, have to be necessarily deducted and the balance amount of wages have to be paid to the appellant within three months from today.

There will be no order as to costs.