Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramji Pandey vs Presiding Officer Labour Court & ...
2011 Latest Caselaw 3831 ALL

Citation : 2011 Latest Caselaw 3831 ALL
Judgement Date : 17 August, 2011

Allahabad High Court
Ramji Pandey vs Presiding Officer Labour Court & ... on 17 August, 2011
Bench: Rakesh Tiwari



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 1
 

 
Case :- WRIT - C No. - 46286 of 2003
 

 
Petitioner :- Ramji Pandey
 
Respondent :- Presiding Officer Labour Court & Others
 
Petitioner Counsel :- G.D. Misra
 
Respondent Counsel :- C.S.C.
 

 
Hon'ble Rakesh Tiwari,J.

Heard learned counsel for the parties and perused the record.

This writ petition has been filed challenging the validity and correctness of the award dated 02.08.2002 which has been enforced by publication on the notice Board on 06.02.2003.

The case of the workman before the Labour Court was that he was engaged w.e.f. 07.06.1994 on daily wage @ Rs. 12/- per day as clerk in the establishment of the respondents and has worked for 293 days in a period of 12 months till termination of his services on 29.03.1985.1985. The case of the employer before the Lower Court was that petitioner was engaged on need basis temporarily @ Rs. 12/- per day which came to and end on 07.06.1994 and that the workman had not put in continuance service of 240 days in a year as such provisions of Section 6 (n) of the U.P. Industrial Disputes Act 1947 were not applicable requiring the employer to pay notice pay and retrenchment compensation etc.

The Labour court on appreciation of oral and documentary evidence found that from exhibit P.W. 1 it is evident that employer had employed the workman @ 12 per day on the post of clerk and that according to the statement of Sri S. Kumar the workman was disengaged when no surplus work of clerical nature was available to be performed by him. The Labour Court in proceedings has recorded a finding of fact that from the date of appointment on 07.06.1994 to the date of termination on 25.03.1985 he has worked for 293 days only but he does not fulfill the condition precedent for applications of provisions of Section 6 (N) of the Industrial Disputes Act 1947 in as much as he had not put in continuous service as defined in Section 2 (g) of the Act for 12 Calender months having only worked nine months in year 1984 and 1985.

In short according to the findings recorded by the Labour Court the period of work of the workman concerned is devided in two years i.e. 1984 and 1985 hence he has not worked for 240 days in 12 Calender months on the assumption that 12 Calendar Months would be counted from January to December end year and therefore held that there was no requirement for giving notice for compassionate appointment to the workman in this case. The Labour Court has also noted the fact that factory was closed in the year 1985-86 hence there could not have been continuing.

The reasoning given by the Labour Court is fallacious in asmuch as the Apex Court in the Case of Mohan Lal Vs. Bharat Electronics, reported in 1981 (42) FLR 389 has held that continuous work of 240 days is to be calculated by counting the number of days actually worked by the workman counting there backward from the date of termination. If 240 days are calculated from the date of termination of workman in this case keeping in mind the ratio decided by the Apex Cout in the Case of Mohan Lal (supra) the reasoning of the Labour Court is rendered illegal as the workman had to put in 240 days of service in 12 Calendar months counting backward from the date of termination of his service.

In the case of British India Courp. Ltd. Vs. Labour Court II Kanpur, reported 1968 IC 1316 All, the Apex Court held that a workman remained in service for about 11 months and during the period he was on work for 240 days. It was held that he should be deemed to have completed one year of continuous service under Section 2 (g) of the Act. It is not necessary that the employment lasted 365 days.

In the case of Workmen of Bazpur Co-op. Sugar Factory Ltd. Vs. State of U.P. reported in 1972 (24) FLR 40, the Apex Court held that for continuous work it is not necessary that the nature of work done by the workman should be similar throughout the year. The requirement is employment for not less than 240 days in a year.

In the case of Surendra Kumar Verma Vs. Central Govt. Industl. Tribunal ? Cum- Labour Court, reported in (1980) 4 SCC 443, the Apex Court held that for one year continuous service- The present legal position is that a workman who actually worked under an employer for not less than 240 days during a period of 12 months, shall be deemed to have been in continuous service for one year whether or not he has in fact been in such continuous service for one year. Both on principle and on precedent it must be held that the section comprehends a situation where a workman is not in employment for a period of 12 calendar months, but has rendered service for a period of 240 within the period of 12 calendar months commencing and counting backwards from the relevant date, i.e. the date of retrenchment, if the has, he could be deemed to be in continuous service for a period on one year.

Admittedly the Labour Court has recorded a finding of fact that workman has worked for 240 days in 9 months from the date of his termination, therefore provisions of section 6 (N) would certainly apply as has been held in British India Corporation Ltd. (supra).

Considering the submission made by counsel for the petitioner, no relief can be granted in view of the decision rendered by the Apex Court in 2006 (109) F.L.R.-826, Secretary, State of Karnataka Vs. Uma Devi and others. The daily wage employee has no right to service. However as the workman has completed 240 days of service hence in view of the law laid down in Mohan Lal (Supra), it is directed that the workman may be paid a lump sum compensation with interest according to the provision of Section 6 (N) of the U.P. Industrial Act. Therefore, average drawn by the workman in the last three months prior to his termination may be taken for calculation of his wages for the purpose of compensation under Section 6 (N) of U.P. Industrial Disputes Act 1947 with 6% simple interest per annum within a period of one month from today.

The writ petition is accordingly allowed. The impugned award dated 02.08.2002 passed by Presiding Officer, Labour Court, Gorakhpur, respondent no. 1 is set aside. No orders as to costs.

The petitioner may file a certified copy of this order before the concerned authority within 15 days from today for necessary action and implementation of this judgment.

Order Date :- 17.8.2011

YK

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter