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 3, Cited by 0]

Delhi District Court

Ashok Kumar S/O Sh. Jagdish Prasad vs M/S. Pick Up Auto India Pvt. Ltd on 28 March, 2014

Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                                                 DID No.  123/10



                 BEFORE SH. ANAND SWAROOP AGGARWAL: PO­LC - XI:  
                            KARKARDOOMA COURTS: DELHI

DIRECT INDUSTRIAL DISPUTE  (DID No. 123/10)
UNIQUE CASE ID No. 02402C00100882010

In the matter of  :
Ashok Kumar S/o Sh. Jagdish Prasad,
R/o U­413, Prem Nagar - IInd, Nangaloi, Delhi­41
Through Karamsheel Mazdoor Sangharsh Union (Regd.)
B­254, Naraina Industrial Area, Phase­Ist, New Delhi­28
                                                                                 ........ Workman / Claimant 

                                                                    V/s. 

M/s. Pick Up Auto India Pvt. Ltd.,
Through:­ Its Director's,
WZ­690, Saini Vihar Mundka, 
New Delhi ­ 110041.                                                                                              .......... Management.

Date of Institution                                      :          06.04.2010
Date of reserving for award                              :          07.03.2014
Date of award                                            :          28.03.2014

  STATEMENT OF CLAIM U/S. 10 (4­A) OF THE INDUSTRIAL DISPUTES ACT, 1947.


AWARD

1.     CASE OF WORKMAN AS PLEADED IN STATEMENT­OF­CLAIM FILED 
ON 06.04.2010 UNDER SECTION 10 (4­A) OF THE INDUSTRIAL DISPUTES ACT, 
1947:­


(i)            Workman   had   been   in   the   employment   of   management   for   last   12   years   as 

''Machineman'' (Skilled) with his last drawn salary as Rs.3300/­ p.m. till the date of 

termination of his services on 28.08.2009.


Page 1 to 19                                                                                             (ANAND SWAROOP AGGARWAL)
                                                                                                         POLC-XI / KKD / DELHI / 28.03.2014
 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                               DID No.  123/10



(ii)           Workman performed his duties to the entire satisfaction of the management and 

never   gave   any   opportunity   of   complaint   as   regards   his   work   and   behaviour   and, 

therefore, workman has blameless service record.  


(iii)          Management   was   not   following   rules   and   regulations,   and   was   not   providing 

minimum   facilities   as   provided   by   various   labour   laws.     Management   even   did   not 

provide appointment letter, ESI & PF from the date of appointment, attendance card, 

overtime charges, C.L. / P.L., yearly increment, minimum wages, bonus, festival offs etc., 

and management was also not maintaining proper service record and list of junior and 

senior.  


(iv)           Workman was in regular and continuous demand for aforesaid facilities orally 

from the management time to time but the management was lingering on the same on 

one pretext or the other and, during the course of employment, management with a false 

assurance to provide the same obtained workman's signatures / thumb impressions on 

some blank papers, vouchers etc. number of times but failed to provide the same till date, 

thereby,   compelled   the   workman   to   make   complaint   regarding   the   matter   to   the 

concerned   authorities   and,   hence,   the   workman   made   a   complaint   to   the   labour 

department on 27.08.2009 through his union. On this complaint, Labour Inspector, on 

the very next day visited the premises of the management.  There is every apprehension 

that the management can misuse the above­said documents against the workman just to 

grab his legal right / claim.


(v)            Due to regular and continuous demand for legal facilities, and above­mentioned 

complaint and the visit of the Labour Inspector on 28.08.2009, management got annoyed 

with the workman and, to teach the lesson, conspired against the workman by delaying 


Page 2 to 19                                                                           (ANAND SWAROOP AGGARWAL)
                                                                                       POLC-XI / KKD / DELHI / 28.03.2014
 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                            DID No.  123/10



the earned wages and withheld the same for the period from 01.07.2009 to 28.08.2009 

and,   on   demand  of  the  same  again  and again,  the  management  all  of sudden  orally 

terminated   his   services   on   28.08.2009,   without   paying   earned   wages   for   the   period 

mentioned above, without giving any reason or without issuing any notice or paying 

notice pay, retrenchment compensation compensation, gratuity, bonus, overtime wages, 

earned leave or without issuing any charge­sheet and without holding any enquiry.


(vi)           Termination of the services of the workman in this fashion is illegal, unjustified, 

unwarranted and against the principle of natural justice and in violation of Section 25­F 

of the Industrial Disputes Act, 1947 besides being an act of victimization and unfair 

labour practice.  It amounts to illegal retrenchment.


(vii)          Work which was being taken from the workman is / was of permanent nature and 

management kept another person in place of workman after terminating his services for 

the   same   work.     The   juniors   to   the   workman   were   still   in   the   employment   of   the 

management at the time of termination of services of the workman.


(viii) After termination of his services, workman visited the the management several 

times but the management, instead of putting him back on job or clearing of his dues, 

started giving threat for false implication in false criminal cases in case if the workman 

visited the management again and again.  The workman wants to join the duties back but 

it is the management which is not allowing him to join the duties back.  Management is 

not ready to put the workman back on the duty.


(ix)           Workman   sent   a   demand   notice/notice   dated   05.09.2009,   and   again   on 

16.09.2009, through his union by Regd. Post as well as UPC post which was duly served 

upon the management but the management failed to reinstate him or clear his dues till 

Page 3 to 19                                                                        (ANAND SWAROOP AGGARWAL)
                                                                                    POLC-XI / KKD / DELHI / 28.03.2014
 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                                DID No.  123/10



date and also did not bother to respond the same.  Copies of the same was also sent to 

the other relevant authorities.  


(x)            Workman to get back the employment made a complaint to labour department on 

31.08.2009   and   07.09.2009   through   his   union   and   on   the   said   complaint   Labour 

Inspector put his efforts but due to the adverse attitude and anti­labour practice all the 

efforts made by Labour Inspector went fruitless and Labour Inspector had handed over 

his failure report to the union of the workman. 


(xi)           Workman   is   unemployed  since   the   date   of  his   termination.     Despite   his   best 

efforts he could not get any alternative employment and due to this reason workman is 

totally dependent on his family, relatives, near and dears because of aforesaid wrong 

doings of the management.  


(xii)          Workman never ever absented from his duties nor left the job of his own or ever 

settled his accounts with the management and wants to join the services back but it is the 

management which is not allowing the workman to join the duties back.  

               With these averments, workman prayed for an award directing the management to 

reinstate him with full back wages, continuity of services with all consequential benefits 

and allowing / granting cost of these proceedings in favour of the workman and against 

the management.  


2.   CASE OF MANAGEMENT AS PLEADED IN WRITTEN STATEMENT OF 
DEFENCE.

               While denying the case as pleaded by the workman in the statement of claim, 

management took the stand that it came into existence in the year 1998 and last drawn 

wages and designation of the claimant are matter of record.  

Page 4 to 19                                                                            (ANAND SWAROOP AGGARWAL)
                                                                                        POLC-XI / KKD / DELHI / 28.03.2014
 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                             DID No.  123/10



               The total number of employees working with the management are less than 10 

and,   therefore,   the   ESIC,   Bonus   Act   and   EPF   are   not   applicable.     Management   is 

running  a tiny factory and, thus, the nature of work is such that it does not require 

performance  of any overtime.   EL (sic) is  payable  only at  the  time  of severance  of 

relationship   and   not   otherwise.   Claimant   is   guilty   of   unauthorized   absenteeism, 

therefore, the allegations of CL / EL (sic) not payable (sic) is devoid of any substance. 

Management is duly paying minimum wages to its employees, which is being revised by 

the government from time to time.  

               Management also denied the averments of the workman regarding his signatures / 

thumb impressions having been taken on any blank papers or vouchers.   Admittedly, 

Labour Inspector visited the premises of the management and management apprised the 

Labour   Inspector   about   the   claimant's   unauthorized   absenteeism   and   requested   the 

Labour Inspector to ask the claimant to join his duties so much so vide the telegram 

dated   02.09.2009   and   application   dated   04.09.2009   filed   before   Labour   Inspector, 

management again requested the Labour Inspector to put the claimant on duty.   The 

claimant despite the said application and assurance made before the Labour Inspector 

failed to join his duties.  Management through the telegram dated 05.09.2009 addressed 

to   the   union   representing   the   claimant   and   vide   letter   dated   21.10.2009   asked   the 

workman to join his duties, so much so, the management in its reply / written statement 

filed   before   the   Conciliation   Officer   asked   the   claimant   to   join   his   duties   but   the 

workman despite that failed to join his duties.  Claimant started remaining absent w.e.f. 

26.08.2009 thereby resulting into abandonment of his employment with the management 

and was paid earned wages before the Labour Inspector.  As per management, it is a case 

of   gross   unauthorized   absenteeism   by   the   workman   and   not   of   alleged   termination. 

Further, as alleged, the name of the workman still exists on the rolls of the management 

Page 5 to 19                                                                         (ANAND SWAROOP AGGARWAL)
                                                                                     POLC-XI / KKD / DELHI / 28.03.2014
 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                          DID No.  123/10



and workman can join the duties immediately.   As per management, case of workman 

filed as direct individual industrial dispute does not fall with the definition of section 2A 

of the Industrial Disputes Act, 1947, as admittedly the delinquent workman has not been 

discharged,   dismissed,   retrenched   or   otherwise   terminated   by   the   management. 

Management denied the service of demand notice upon it.   As per management, after 

26.08.2009 management has not been able to carry out any manufacturing activity and 

the production activity, at the premises where claimant was employed, has come to an 

halt and the credit of this stoppage of manufacturing activity goes to none other but to 

claimant and his colleagues.  As alleged, workman is gainfully employed and is earning 

much more than what he was earning while in employment with the management.  At 

last, management prayed for dismissal of claim of workman with heavy cost.


3.             REJOINDER

               In the rejoinder to the WS of the management, workman denied the stand as 

pleaded   by   management   in   the   written   statement   of   defence   and   reaffirmed   the 

averments made in statement­of­claim.  Workman, further, clarified that workman never 

ever remained absent from his duties as alleged by management and, on the contrary, 

workman's service were terminated by management illegally and in violation of section 

25 F of the Industrial Disputes Act, 1947 and no telegram or letter has ever been received 

by the workman or his union vide which workman was required to report for duty and 

workman   has   no   knowledge   about   the   telegram   sent   to   the   Labour   Inspector   as   no 

Labour Inspector ever asked / advised him to report for duty.   Workman clarified that 

Labour Inspector never ever asked or advised the workman to join the duties back as 

requested by the Management.   Workman pleaded that he is ready and willing to join 

back his duties with immediate effect unconditionally.   Workman further pleaded that 


Page 6 to 19                                                                      (ANAND SWAROOP AGGARWAL)
                                                                                  POLC-XI / KKD / DELHI / 28.03.2014
 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                              DID No.  123/10



more than 20 workers were working with the management and, hence, all the provisions 

of labour laws like ESIC, PF and Bonus are / were applicable upon the management but 

the management just to avoid its liabilities and put to the workman in financial losses did 

not provide any labour law facilities. Management prior to filing of the written statement 

never offered the job to the workman. Workman further clarified that management is still 

carrying out its manufacturing activity and production, and is achieving the target day by 

day and earning profits much more than prior to 26.08.2009.  


4.             Vide order dated 08.03.2011 following issues were framed:­ 

                    (i)            Whether the workman is guilty of willful absence from his duties, 
                                   if yes, from what date and period? OPM.

                    (ii)           Whether the services of the workman have been terminated 
                                   illegally and / or unjustifiably by the Management?OPW

                     (iii)         Relief, if any.

5.             EVIDENCE

               Workman appeared in the witness box as WW1 Mr. Ashok Kumar.  Workman is 

relying upon documents  Ex.WW1/1:Complaint dated 27.08.2009 made by the union to  

the Assistant Labour  Commissioner; Ex.WW1/2:Demand Notice dated 05.09.2009 sent  

by union to the management; Ex.WW1/3:Postal Receipt dated 05.09.2009; Ex.WW1/4:  

Postal   Receipt   dated   16.09.2009;   Ex.WW­1/5:UPC   dated   16.09.2009;   Ex.WW1/6:  

Complaint   dated   31.08.2009   made   by   union   to   Assistant   Labour   Commissioner   and  

Ex.WW1/7:Complaint   dated   07.09.2009   made   by   union   to   Assistant   Labour  

Commissioner.   WE was closed on 25.09.2012 on the statement of Sh. Sanjay Sharma, 

Adv. for the workman.  

               Management   examined   MW1   Mr.   Bharat   Bhushan   Valecha   and   MW2   Mr. 


Page 7 to 19                                                                          (ANAND SWAROOP AGGARWAL)
                                                                                      POLC-XI / KKD / DELHI / 28.03.2014
 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                                   DID No.  123/10



Deepak Kumar.  Management is relying upon documents Ex.MW­1/1:Board Resolution;  

Ex.MW­1/2 (colly.): Telegram and Receipt dated 02.09.2009; Ex.MW­1/3: Application  

dated   04.09.2009   filed   before   Labour   Inspector;   Ex.MW­1/4   (colly):   Telegrams   and  

Receipts dated 05.09.2009; Ex.MW­1/5: Letter dated 21.10.2009 sent to the Union by the  

management; Ex.MW­1/6: Postal Receipt dated 21.10.2009; Ex.MW­1/7: Letter  dated  

30.09.2009 sent to the workman by the management regarding unauthorisedly absenting  

from duties; Ex.MW­1/8: Postal Receipt dated 30.09.2009; Ex.MW­1/9: Reply (WS) of  

management filed before Conciliation Officer, Karampura, Delhi; Ex.MW­1/10 (colly.):  

Attendance  register   from  April   2009  to  16.10.2012  and  Ex.MW­2/1  (colly.  8  pages):  

Report of Labour Inspector with record of proceedings conducted on the complaints of  

workman.  On   19.09.2013,   ME   was   closed   on   the   statement   of   ld.   counsel   for   the 

management.


6.             ARGUMENTS

                 I   have   heard   Mr.   Ajit   Singh   Adv.   for   the   workman   and   Mr.   K.   K.   Pandey, 

Advocate   for   the   management.     Written   submissions   have   been   filed   on   behalf   of 

workman.  Material on judicial file perused.  I have given a thoughtful consideration to 

the facts and circumstances of this case as emerging on the basis of material available on 

judicial file.  


7.             My ISSUE­WISE findings are as under:­

ISSUE NO.1
Whether the workman is guilty of willful absence from his duties, if yes, from what date  
and period? OPM.

ISSUE NO.2
Whether   the   services   of   the   workman   have   been   terminated   illegally   and   /   or  
unjustifiably by the Management?OPW

Page 8 to 19                                                                               (ANAND SWAROOP AGGARWAL)
                                                                                           POLC-XI / KKD / DELHI / 28.03.2014
 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                               DID No.  123/10



               Both the issues are being dealt with under a common discussion in as much as 

decision of the Court on one issue will have a direct bearing on the decision of the Court 

on another issue. In fact, decision of the Court on one issue will determine the fate of 

another issue.  If issue no.1 is decided in favour of management, issue no.2 will have to 

be decided against the workman.  If issue no.2 is decided in favour of workman, issue 

no.1 will have to be decided against the management. 

               Here   case   of   workman   is   that   his   services   along­with   other   workmen   were 

terminated on 28.08.2009 by the management, which was annoyed with workman on 

account of regular and continuous demand for the legal facilities by the workman, and 

workman   along­with   other   workmen   having   made   a   complaint   dated   27.08.2009 

(Ex.WW­1/1) through union to the Assistant Labour Commissioner raising demand for 

legal  facilities  and salary  for  the month of July 2009 and  consequential  visit  of the 

Labour Inspector on 28.08.2009 at the premises of the management.  

               Case of the management is that workman is guilty of unauthorized absenteeism 

w.e.f.   26.08.2009 who did not report for duty despite (i) telegram dated 02.09.2009 

(Ex.MW­1/2   (colly.));   (ii)   application   dated   04.09.2009   before   Labour   Inspector 

(Ex.MW­1/3); (iii) another telegram dated 05.09.2009 (Ex.MW­1/4 (colly.)); (iv) letter 

dated 21.10.2009 (Ex.MW­1/5) and (v) another letter dated 30.09.2009 (Ex.MW­1/7) and 

despite offer made by management to join the duties during conciliation proceedings.  

               As   against   this,   workman   is   relying   upon   complaint   dated   31.08.2009 

(Ex.WW­1/6) made to Assistant Labour Commissioner regarding illegal termination of 

his services on 28.08.2009 and requesting the Assistant Labour Commissioner to ensure 

payment of unpaid salary and his reinstatement in service with management by making 

the Labour Inspector to visit the premises of the management.  Workman is also relying 

upon   demand   notice   dated   05.09.2009  (Ex.WW­1/2)   sent   to   the   management   as   per 

Page 9 to 19                                                                           (ANAND SWAROOP AGGARWAL)
                                                                                       POLC-XI / KKD / DELHI / 28.03.2014
 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                                     DID No.  123/10



which management on 04.09.2009 in the presence of Labour Inspector had called the 

workman to join the duty on 05.09.2009 but when workman on 05.09.2009 reported for 

duty at about 08.45 AM, management refused to avail the services of the workman.  In 

this   regard, workman  is  also relying  upon complaint  dated 07.09.2009 (Ex.WW­1/7) 

made to the Assistant Labour Commissioner as per which management did not permit 

entry of the workman in the establishment of the management and refused to avail the 

services of workman.  

            It   is   in   this   background   that   this   Court   is   to   decide   whether   it   is   a   case   of 

absenteeism / abandonment of his services by the workman or illegal termination of 

services of workman by the management.  Hon'ble Supreme Court of India in the case 

law reported as G. T. Lad & Ors. V/s. Chemical and Fibres of India Ltd. (1979) 1 SCC  

590 observed / ruled as under:­ 

           "5a. Re   Question   No.1:   ........According   to   Black's   Law   Dictionary  
           'abandonment'   when   used   in   relation   to   an   office   means   'voluntary  
           relinquishment'.   It   must   be   total   and   under   such   circumstances   as   clearly   to  
           indicate an absolute relinquishment. The failure to perform the duties pertaining  
           to the office must be with actual or imputed intention, on the part  of the officer  
           to abandon and relinquish the office. The intention may be inferred from the acts  
           and conduct of the party, and is a question of fact Temporary absence is not  
           ordinarily sufficient to constitute an 'abandonment of office'.

           6.        From   the   connotations   reproduced   above   it   clearly   follows   that   to  
           constitute abandonment, there must be total or complete giving up of duties so as  
           to indicate an intention not to resume the same. In Buckingham & Carnatic Co.  
           v.   Venkatish  (1964)   4   SCR   265,   it   was   observed   by   this   Court   that   under  
           common   law   an   inference   that   an   employee   has   abandoned   or   relinquished  
           service is not easily drawn unless from the length of absence and from other  
           surrounding circumstances an inference to that effect can be legitimately drawn  
           and   it   can   be   assumed   that   the   employee   intended   to   abandon   service.  
           Abandonment or relinquishment of service is always a question of intention, and  
           normally, such an intention cannot be attributed to a employee without adequate  
           evidence in that behalf. Thus, whether there has been a voluntary abandonment  


Page 10 to 19                                                                                 (ANAND SWAROOP AGGARWAL)
                                                                                             POLC-XI / KKD / DELHI / 28.03.2014
 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                                        DID No.  123/10



           of service or not is a question of fact which has to be determined in the light of  
           the surrounding circumstances of each case."  

            Also,   Hon'ble   Delhi   High   Court   in   the   case   law   reported   as  Shri   Shiv   Kumar   V/s.  

Hansita 2011 LLR 13 observed / ruled as under:­ 

           "8.        It is a settled legal position that the abandonment of service cannot be  
           readily inferred.  Abandonment of service is a question of intention which can be  
           gathered from the totality of the facts and circumstances of each case.  There has  
           to   be   a   clear   evidence   on   record   to   show   that   despite   grant   of   reasonable  
           opportunity to the employee by the management, he failed to join back his duties  
           without any sufficient reasons and therefore in the absence of any such cogent  
           and convincing evidence, voluntarily abandonment on the part of the employee  
           cannot be readily inferred.......". 

            Further, Hon'ble Delhi High Court in the case law reported as  M/s Fateh Chand V/s.  

Presiding Officer, Labour Court and Anr. MANU/DE/0137/2012 observed / ruled as under:­

           "7.      ........... It is also no more res integral that even in a case of unauthorized  
           absenteeism or to prove abandonment of service on the part of the workman the  
           management   must   place   on   record   necessary   material   to   prove   that   enough  
           efforts were made by it to call upon the workman to resume back his duty and the  
           workman   has   shown   his   clear   reluctance   for   the   same....................  
           Undoubtedly, unauthorized absenteeism is a ground for termination ad has been  
           held to be misconduct in a catena of judgments.  But when is it an unauthorized  
           absenteeism   is   to   be   determined   from   the   facts   and   circumstances   of   each  
           case.....".

           8.       It is also a settled legal position that abandonment of service is different  
           from absenteeism.  Abandonment of service is the voluntarily relinquishment of  
           ones   services   with   the   intention   not   to   resume   the   same.     It   is   a   matter   of  
           inference to be drawn from the facts and circumstances of each case and mere  
           absenteeism   for   a   continuous   period   does   not   mean   that   the   employee   has  
           abandoned   his   service.     The   management   has   to   bring   on   record   sufficient  
           material to show that the employee has abandoned the service and abandonment  
           cannot be attributed to the employee without there being sufficient evidence.  On  
           the failure to report for duty, the management has to call upon the employee and  
           if he refuses to report, then an enquiry is required to be ordered against him and  
           accordingly action taken.   In the absence of anything placed on record by the  
           petitioner   management,   no   presumption   against   the   respondent   can   be  
Page 11 to 19                                                                                    (ANAND SWAROOP AGGARWAL)
                                                                                                POLC-XI / KKD / DELHI / 28.03.2014
 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd.                                                             DID No.  123/10



           drawn.........".  

With above legal background in mind, now this Court shall proceed to decide this case on merits.

MW­1 Mr. Bharat Bhushan in his cross examination deposed that, "...... The workman Ashok Kumar worked with the Management for about 12 years. I cannot say whether the workman worked with the Management since the year 1998 or not. It is correct that the Management did not provide the legal facilities like appointment letter, ESI and PF, attendance card etc........ It is correct that the workman filed a complaint i.e. Ex.WW­1/1 before the labour inspector on 27.08.2009. It is correct that on the complaint Ex.WW­1/1 one labour inspector visited the Management's premises on 28.08.2009...................".

Thus, admittedly, (i) workman worked with the management for 12 years; (ii) management did not provide legal facilities like appointment letter, ESI and PF, attendance card etc. to the workman; (iii) workman made complaint Ex.WW­1/1 (dated 27.08.2009) and (iv) labour inspector visited the Management's premises on 28.08.2009 on the said complaint dated 27.08.2009. The Labour Inspector who visited the management on 28.08.2009 has been examined by management as its witness as MW­2 Mr. Deepak Kumar, who proved on record his report along­with record of proceeding conducted by him on various dated as Ex.MW­2/1 ( 8 pages). As per report Ex. MW­2/1 (1st page of Ex.MW­2/1 (8 pages)) at the time of visit of the Labour Inspector 09 workmen as detailed in proceedings, collectively Ex. MW­2/1, were found working in the management. Workman named in Ex. MW­2/1 are Kamre Alam, Rajpat Yadav, Ram Chander, Daya Ram, Atma Ram Yadav, Jai Kishan Verma, Ashok Kumar, Ramesh Kumar and Ravi Kumar. Thus, as per the evidence of the MW­2 Mr. Deepak Kumar, Labour Inspector, the workman was working with management on 28.08.2009. Thus, Page 12 to 19 (ANAND SWAROOP AGGARWAL) POLC-XI / KKD / DELHI / 28.03.2014 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd. DID No. 123/10 stand of the management that workman resorted to absenteeism w.e.f. 26.08.2009 cannot be believed. Preponderance of probabilities in the totality of facts and circumstances of this case suggest that in all likelihood the services of workman were terminated by management on 28.08.2009 in the facts and circumstances as alleged by the workman.

Attendance register Ex. MW­1/10 relied upon by the management also cannot be relied / believed in as much as the same nowhere bears the signatures of the workman or anyone on behalf of management. It is not the case of management that workman himself marked his attendance on Ex.MW­1/10. Ex.MW­1/10 pertains to period from April 2008 to October 2012. On careful perusal of Ex.MW­1/10 and in particular keeping in view the pen / ink used in Ex.MW­1/10, the possibility of the same having been prepared in one go cannot be ruled out altogether. MW­1 Mr. Bharat Bhushan in his cross examination deposed that, "........... The management use to maintain only attendance register and wages register of its employees............". Obviously, wages of the employees can be calculated keeping in view the attendance register and production of wages register by the management could have corroborated the entries in the attendance register but management has not produced the wages register, which it admittedly maintained in view of above depositions of MW­1 Mr. Bharat Bhushan.

Also, it is noted that as per Ex.MW­2/1, management did not produce the records (i.e. the attendance register and the wages register maintained by it) before the Labour Inspector appearing in witness box as MW­2 Mr. Deepak Kumar despite his ( MW­2 Mr. Deepak Kumar) direction to produce the same before him on 09.09.2009 and 16.09.2009. Preponderance of probability suggest that the record was not produced by management, possibly, because it was not maintained by management, and management subsequently purposely prepared the same (the attendance register Ex.MW­1/10 only) to suit its objective. Management has not clarified who used to mark the attendance of the Page 13 to 19 (ANAND SWAROOP AGGARWAL) POLC-XI / KKD / DELHI / 28.03.2014 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd. DID No. 123/10 workman in Ex.MW­1/10. MW­1 Mr. Bharat Bhushan nowhere specifically deposed that he himself used to mark attendance of the workman on Ex.MW­1/10. The person who used to mark attendance of the workman has not been named / examined by the management. Thus, it is observed that management in normal course of its business even did not maintain the attendance register of the workmen.

Vide Ex. MW­2/1 (page no.5, proceedings dated 04.09.2009 of the Labour Inspector MW­2 Mr. Deepak Kumar) direction were given to the workman to join duty immediately or w.e.f. 05.09.2009. Most likely these directions were given on the application of the management dated 04.09.2009 (Ex.MW­1/3). The said application is silent as regards the date with effect from which workman resorted to absenteeism. On 05.09.2009 itself workman sent demand notice Ex.WW­1/2 to the management and informed that he has not been allowed to join his duties on 05.09.2009 at 8.45 AM. Management also sent Telegrams Ex.MW­1/4 (colly.) to the Labour Inspector as well as the union stating that workman have not reported for duty. Workman on 07.09.2009 made a complaint, Ex.WW­1/7, to Assistant Labour Commissioner complaining that workmen have not been permitted to join their duties by the management on 05.09.2009. As per Ex.MW­2/1 (page no.2, proceedings dated 09.09.2009 before the Labour Inspector, MW­2 Mr. Deepak Kumar) workmen were paid wages for August 2009. These proceedings nowhere mention that management complained to the Labour Inspector MW­2 Mr. Deepak Kumar regarding workman not joining the management on 05.09.2009. The said proceedings, however, mention that on 04.09.2009 all the workmen were taken back for duty but they were not allowed to join the duties on 05.09.2009. Also, as per these proceedings workmen were ready to join their duties and accordingly management was directed to reinstate the workmen w.e.f. 10.09.2009. Also management was directed to produce the record on 16.09.2009. As per proceedings Page 14 to 19 (ANAND SWAROOP AGGARWAL) POLC-XI / KKD / DELHI / 28.03.2014 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd. DID No. 123/10 dated 16.09.2009, workmen appeared before the Labour Inspector on 16.09.2009 alongwith their ARW but none appeared for the management. As per proceedings dated 16.09.2009, workmen informed the Labour Inspector MW­2 Mr. Deepak Kumar that workmen were not kept on duty by the management on 10.09.2009. Failure of the management to attend the Office of Labour Inspector on 16.09.2009 makes the stand of the workman, that workmen reported for duty on 10.09.2009 but management did not allow them to join the duties, as unrebutted. Proceedings dated 09.09.2009 were conducted in the presence of both the management and workmen whereby management was directed to make the workmen to join their duties w.e.f. 10.09.2009, but, still, in the letters Ex.MW­1/5 and Ex.MW­1/7, management did not specifically plead that workmen did not join the duties on 10.09.2009 as directed on 09.09.2009.

Admittedly, workman worked with the management for about 12 years. It is not the case of management that workman during the long tenure of 12 years of his service with the management ever resorted to absenteeism or misconducted himself regarding his duties towards the management. Also, it is not the case of management that there was any reason / motive for the workman to all of sudden leave his service with the management after having rendered his services to the management for a long period of 12 years. In such circumstances, it appears highly improbable that workman for no reason / motive would start absenting himself from his duties w.e.f. 26.08.2009 as alleged by the management. It also appears highly improbable that workman would not continue with his previous long service of about 12 years if management had really given him opportunity to join back his duties as alleged / pleaded by the management. It is alright that management pleaded that at different stages of the case it offered the workman to join back his duties, but in the totality of the facts and circumstances of this case, said offer given by the management does not appears to be real and genuine. It so Page 15 to 19 (ANAND SWAROOP AGGARWAL) POLC-XI / KKD / DELHI / 28.03.2014 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd. DID No. 123/10 appears that such offers were given by the management on paper only and management never really intended that workman should join his duties back with the management. Also, it is noted that management in the WS pleaded that services of the workman were never terminated by it and workman can join his duties immediately. Thereafter, on 21.01.2013 management moved an application seeking directions for the workman to join his duties with immediate effect at Plot No. 127, Sector - 3, IMT, Manesar, Gurgaon, Haryana alleging that management has closed down its manufacturing activities w.e.f. 16.10.2012 at Plot No. 690, Saini Vihar, Mundka, New Delhi - 110041. What is pertinent to note that no such specific application was moved at the earlier stage of trial. Also in the course of cross examination of workman, on 25.09.2012, management did not insisted for directions to the workman to join his duties back with the management despite the fact that workman in his cross examination deposed that, "... I am ready and willing to join my duties with the management even today also......". Above­said application, as the facts suggests, was purposely moved after the closure of manufacturing activities by the management at Plot No. 690, Saini Vihar, Mundka, New Delhi - 110041 so that workman may not be inclined / willing to join the management at Plot No. 127, Sector - 3, IMT, Manesar, Gurgaon, Haryana and, at the same time, managements fulfills its obligations at­least on paper to call the workman to join back his duties. In the course of cross examination of workman workman was asked about any documentary proof to show that workman had visited the management. Obviously, there can be no document to show that workman visited the management for joining his duties with the management. Merely because workman do not have any documentary proof to show that he visited the management for joining his duties, does not mean that workman never visited the management for joining his duties. In his cross examination workman repeatedly deposed that he visited the management several times for joining Page 16 to 19 (ANAND SWAROOP AGGARWAL) POLC-XI / KKD / DELHI / 28.03.2014 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd. DID No. 123/10 his duties but management did not allow him to resume back his duties.

In view of above detailed discussion, preponderance of probabilities suggests that workman did not abandon his service with the management and management appears to have illegally / unjustifiably terminated his services. Issue no.1 is accordingly decided against the management and issue no.2 is decided in favour of the workman. ISSUE NO.3 : Relief, if any.

Merely because issue no.2 has been decided in favour of the workman does not necessarily mean that workman is automatically entitled to reinstatement in service with the management with full back wages. In the case in hand, the question of reinstatement of workman in service with the management does not arise in as much as on 21.01.2013 an application was moved by the management seeking issuance appropriate directions to the workman to join his duties with the immediate effect at Plot No. 127, Sector - 3, IMT Manesar, Gurgaon. Haryana. Management alleged that management has closed down its manufacturing activities w.e.f. 16.10.2012 at Plot No. 690, Saini Vihar, Mundka, New Delhi - 110041 and presently not carrying any manufacturing activity at Delhi. Workman filed reply to this application. On 28.01.2014, this Court passed the following order:­ "28.01.2014 Present : Workman with Mr. Ajit Singh, Advocate.

Mr. K.K. Pandey, Advocate for the management with Mr. Bharat Bhushan Valecha, Director of the management company.

No settlement arrived at between the parties. Ld. counsel for the management submitted that management company has already closed its unit/factory at Delhi. He further submitted that management is ready and willing to take back the workman on duty provided they will join at Manesar, Gurgaon. Also ld. counsel for the management has submitted that management is further ready and willing to pay a sum of Rs.1000/­ per month to the workman towards conveyance charges. In reply ld. counsel for the workman submitted that Page 17 to 19 (ANAND SWAROOP AGGARWAL) POLC-XI / KKD / DELHI / 28.03.2014 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd. DID No. 123/10 workman have a settled life in Delhi and they are not able to join at Manesar, Gurgaon.

With these observations/submissions the application moved by the management for rejoining the workman back on duty stands disposed off..." On the basis of sale deed filed on record by the management it appears that management has sold away the premises from where it was operating its factory at Delhi and has shifted to Manesar, Gurgaon, Haryana and workman is not able to join back his duties as workman is having settled life in Delhi. Now the question arises as to what sum deserves to be granted in favour of the workman and against the management as lump sum compensation on account of illegal / unjustified termination of services of workman by the management. Workman allegedly searched for job but has not file on record any document / application to show that he tried to search the job. Surprisingly, workman is not aware about his monthly expenses. Workman is also maintaining mobile phone whose bill is allegedly borne by his father. Workman in the statement­of­claim alleged that he is totally dependent on his family, relatives, and near and dears but no such family member etc. has been examined by the workman in the Court. It appears highly improbable that workman might have remained totally unemployed throughout the period from date of termination of his services by the management till today. In any case, in view of order dated 28.01.2014 workman is having a settled life in Delhi and he is not able to join the management at Manesar, Gurgaon, Haryana. If the workman would have been unemployed throughout, being guided by normal human behaviour, workman would have readily agreed to join the management even at Manesar, Gurgaon, Haryana. But workman did not opt to join the management at Manesar, Gurgaon, Haryana. However, it is noted that on account of illegal / unjustified termination of his services by the management workman would have suffer financial losses towards loss of Page 18 to 19 (ANAND SWAROOP AGGARWAL) POLC-XI / KKD / DELHI / 28.03.2014 Ashok Kumar Vs. M/s. Pick Up Auto India Pvt. Ltd. DID No. 123/10 income which otherwise he was having continuously for a period of 12 years. Management has not proved on judicial file that workman is as a matter of fact gainfully employed somewhere.

To my mind, grant of lump sum compensation to the tune of Rs.1,15,500/­ (Rupees One Lac Fifteen Thousand and Five Hundred only) to the workman for illegal / unjustified termination of his services by the management and for consequences thereof would meet the ends of justice. If this amount of Rs.1,15,500/­ (Rupees One Lac Fifteen Thousand and Five Hundred only) is not paid to workman within one month of publication of this award, management shall be liable to pay interest @ 9% per annum on this amount from the date of the award till its payment. A sum of Rs. 7,000/­ (Rupees Seven Thousand only) is also awarded to workman as costs of litigation payable by the management.

8. A copy of the award be sent to Office of the Deputy Labour Commissioner (District West) for further necessary action.

9. File be consigned to Record Room after completing due formalities.


PRONOUNCED IN THE OPEN COURT ON  28.03.2014

                                                          
                                                                     (ANAND SWAROOP AGGARWAL) 
                                                                    PO­LC­XI, Karkardooma Courts, Delhi 
  
  

  




Page 19 to 19                                                                              (ANAND SWAROOP AGGARWAL)
                                                                                          POLC-XI / KKD / DELHI / 28.03.2014