Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Darul Uloom Deoband Saharanpur vs Labour Court & Others
2012 Latest Caselaw 438 ALL

Citation : 2012 Latest Caselaw 438 ALL
Judgement Date : 18 April, 2012

Allahabad High Court
Darul Uloom Deoband Saharanpur vs Labour Court & Others on 18 April, 2012
Bench: Amreshwar Pratap Sahi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?A.F.R.
 
Court No. - 58 
 

 
Case :- WRIT - C No. - 61774 of 2007
 
Petitioner :- Darul Uloom Deoband Saharanpur
 
Respondent :- Labour Court & Others
 
Petitioner Counsel :- Rahul Sahai
 
Respondent Counsel :- C.S.C.,Sumati Rani Gupta
 

 
Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and Sumati Rani Gupta for the respondent No.2.

The petitioner is a society running an institution imparting religious education. The services of the respondent No.2 were dispensed with. An industrial dispute was raised and the award has been passed in favour of the workman. The petitioner has challenged the said award on the ground that the Industrial Disputes Act, 1947 does not apply in relation to such a charitable institution which was imparting religious education without charging any fee from its students. A written statement was filed by the petitioner-employer and a copy of the same has been filed on record which has also been reproduced in the award itself.

The respondent-workman also contested the claim and evidence was led and the reference was as to whether the termination of the services of the petitioner w.e.f. 19.4.2005 was illegal and if so to what relief is the respondent-workman  entitled.

The dispute between the employer and the respondent-workman was in relation to holding of a fair enquiry as well. It is evident from the record that as a matter of fact neither any inquiry was held nor  the workman-respondent was confronted with any evidence that was sought to be relied on by the employer for the purpose of terminating his services.

Learned counsel for the petitioner submits that if the Industrial Disputes Act was itself not applicable, then the question of holding an inquiry or raising an industrial dispute does not arise for examination before this Court.

Learned counsel for the respondent-workman submits that  the Industrial Disputes Act does not grant any exemption to such an institution. There was no inquiry at all and the entire proceedings culminated in the termination of the answering-respondent in utter violation of principles of natural justice.  It is further submitted that the answering respondent had served the institution for more than 37 years and in the absence of any valid reason termination of his services was invalid and as such the answering respondent was entitled for reinstatement and payment of back wages.

The answering respondent has admittedly retired and attained the age of superannuation. In such circumstances the petitioners have come up questioning the award in relation to the payment to which the respondent claims entitlement.

Having heard learned counsel for the parties. Learned counsel for the petitioner relying on the judgment in the case of Bangalore Water Supply & Sewerage Vs. A. Rajappa and others SCC 1978 Volume 2 Page 213 contends that such institutions are entirely exempted from the purview of the Industrial Disputes Act and hence the Labour Court committed a manifest error by proceeding to construe otherwise. Learned counsel for the respondent-workman has relied on the same judgment to contend that the judgment does not carve out any such exemption in favour of the petitioner as such in these circumstances the said plea of the petitioner cannot be entertained.

It is by now well settled that educational institutions are industries but its teachers and teaching staff are not workman. The respondent-workman was an electrician in the institution and, therefore, he was a workmen. Reference be had to the judgment in the cases of  SCC 1988 (4) Page 43 Miss A. Sundarambal Vs. Government of Goa, Daman and Diu and others and SCC 1996 (4) Page 225 Haryana Unrecognised Schools' Association Vs. State of Haryana. The respondent-workman was an electrician in the institution and, therefore, he was like skilled workers. In such circumstances, the contention raised on behalf of the petitioner cannot be accepted in view of the decision rendered in Bangalore Water Supply (Supra) itself as followed in the subsequent judgment reported to hereinabove.

The respondent- workman has been given an unfair treatment by not holding any inquiry at all and in the circumstances the labour court was fully justified in awarding back wages to the respondent. I am not inclined to interfere with the impugned award at all. The writ petition is dismissed.

Order Date :- 18.4.2012

Manish

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter