Delhi High Court
M/S Bata India Ltd. vs Govt. Of N.C.T. Of Delhi & Ors on 17 February, 2011
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 17th February, 2011
+ W.P.(C) 6664/2001 & CM No.11432/2001 (for stay), CM
No.9344/2005 (for vacation of stay) & CM No.8929/2006
M/S BATA INDIA LTD. ..... Petitioner
Through: Mr. P.R. Sikka & Mr. V.K.
Gupta, Advocates.
Versus
GOVT. OF N.C.T. OF DELHI & ORS ..... Respondents
Through: Ms. S. Janani, Adv. for
respondent no.3 workman.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may
be allowed to see the judgment? No
2. To be referred to the reporter or not? No
3. Whether the judgment should be reported No
in the Digest?
RAJIV SAHAI ENDLAW, J.
1. The writ petition impugns the Recovery Certificate dated 18th September, 2001 issued by the Deputy Labour Commissioner, Govt. of NCT of Delhi for `45,558/- being the amount recoverable by the respondent no.3 workman under Section 33C(1) of the Industrial Disputes (ID) Act, 1947 from the petitioner employer for the period 6th W.P.(C) No.6664/2001 Page 1 of 6 January, 2000 to 31st July, 2001. Notice of the writ petition was issued and subject to the petitioner employer depositing `15,000/- in this Court, the operation of the Recovery Certificate was stayed.
2. Prior thereto, the following dispute raised by the respondent no.3 workman was referred to the Labour Court:-
"Whether Sh. Narender Kumar Saini abandoned his job voluntarily or his services have been terminated illegally and/or unjustifiably by the mgt. and if so, to what relief is he entitled and what directions are necessary in this respect?"
3. An award dated 21st August, 1999 came to be made holding that the respondent no.3 workman had not abandoned his job voluntarily as contended by the petitioner employer but his services had been terminated illegally and unjustifiably by the petitioner employer. The petitioner employer was directed to reinstate the respondent no.3 workman with back wages.
4. No challenge was made to the said award. Rather, it is the case of the petitioner employer that in compliance with the award, the petitioner employer called upon the respondent no.3 workman to join duty and also paid the entire back wages to the respondent no.3 workman. The same is also supported from the fact that the claim of W.P.(C) No.6664/2001 Page 2 of 6 respondent no.3 workman under Section 33C(1), for which Recovery Certificate was issued, was for the emoluments for the period after the award. It is further the case of the petitioner employer that the respondent no.3 workman inspite of being called upon, did not join the duty.
5. This writ petition was filed as aforesaid only against the Recovery Certificate aforesaid for `45,558/-.
6. The amount of `15,000/- which the petitioner employer as aforesaid was directed to deposit in this Court was vide order dated 22nd September, 2003 ordered to be released to the respondent no.3 workman.
7. Even though the challenge in the present writ petition was not to any award of reinstatement and in which case alone an application under Section 17B could be preferred, CM No.8929/2006 was filed in these proceedings under Section 17B. In between, request was made by the respondent no.3 workman for direction to the petitioner employer to allow him to join duty in the NCR region instead of at other places as directed by the petitioner employer. Vide order dated 27th August, 2004, the respondent no.3 workman was directed to join W.P.(C) No.6664/2001 Page 3 of 6 duty at Meerut. It was the case of the respondent no.3 workman that though he reported for duty at Meerut but owing to delay of ten minutes, he was not allowed to join. In view of the said submission, this Court vide order dated 3rd March, 2005 allowed the application under Section 17B with direction to the petitioner employer to pay with effect from 1st April, 2005. Rule was also issued in the writ petition. The writ petition has thereafter been adjourned from time to time. With grievance being made by the respondent no.3 workman from time to time that the payment under Section 17B was not being made, the counsel for the petitioner employer today states that up to date payment under Section 17B has been made.
8. I have enquired from the counsel for the petitioner employer as to how the challenge can be made to the Recovery Certificate and that the challenge, if any ought to be to the order on the application of the respondent no.3 workman under Section 33C(1) of the Act and pursuant to which the Recovery Certificate was issued. The counsel for the petitioner employer states that there is no order under Section 33C(1) of the Act. There is no such pleading. I also find it hard to believe that the Recovery Certificate would be issued without any W.P.(C) No.6664/2001 Page 4 of 6 order on the application under Section 33C(1) finding the amount to be due to the respondent no.3 workman.
9. Be that as it may, it has been enquired from the counsel for the respondent no.3 workman as to whether any such order was made and to produce a copy thereof. The counsel for the respondent no.3 workman is equally clueless and states that order, if any ought to have been filed by the petitioner employer.
10. The aforesaid state of affairs show that this writ petition though has been pending for the last about nine years, is totally misconceived. The remedy, if any of the petitioner employer, is to challenge the order, if any pursuant to which the Recovery Certificate has been issued and which order has not been challenged.
11. The counsel for the petitioner employer has also stated that the respondent no.3 workman has till date not joined duty with the petitioner employer. Even if that be so, the said dispute cannot be adjudicated in the present writ petition. If the respondent no.3 workman inspite of readiness and willingness of the petitioner employer in compliance of the award to reinstate the respondent no.3 workman does not join the duty, the remedy of the petitioner employer W.P.(C) No.6664/2001 Page 5 of 6 is to take appropriate action against the respondent no.3 workman therefor. The said disputed question cannot be adjudicated in this writ petition.
12. The writ petition is accordingly dismissed as misconceived but with liberty to the petitioner employer to approach the Labour Court which has issued the Recovery Certificate and to represent against the order, if any pursuant to which the said Recovery Certificate has been issued. The counsel for the respondent no.3 workman opposes the grant of such liberty stating that the said liberty cannot be granted after nine years since when the writ petition is pending.
13. Having found both the petitioner employer as well as the respondent no.3 workman to have pursued this writ petition mindlessly for the last nine years, it is deemed expedient that the rival contentions are properly adjudicated before the Fora competent to decide the same.
The writ petition is disposed of. No order as to costs.
RAJIV SAHAI ENDLAW (JUDGE) FEBRUARY 17, 2011 bs W.P.(C) No.6664/2001 Page 6 of 6