Citation : 2016 Latest Caselaw 4408 Bom
Judgement Date : 3 August, 2016
Wp1709.15
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY NAGPUR BENCH
NAGPUR.
WRIT PETITION NO. 1709 OF 2015
Zilla Parishad, Amravati
through Chief Executive
Officer, Zilla Parishad,
Amravati, Distt.Amravati. PETITIONER.
VERSUS
1] Prakash S/o Panditrao Chahakar,
aged adult, Occu: Service, r/o
Panchayat Samiti Morshi,
District Amravati.
2] The State of Maharashtra
through its Secretary, Rural
Development Department,
Mantralaya, Mumbai. RESPONDENTS.
Shri J. B. Kasat, Advocate for the petitioner.
Shri N. R. Saboo, Advocate for the respondent no.1. Shri K. L. Dharmadhikari, Assistant Government Pleader for respondent no. 2.
CORAM: A. S. CHANDURKAR J.
Dated : AUGUST 03, 2016.
ORAL JUDGMENT:
Rule. Heard finally with consent of learned counsel for the
parties.
2] The petitioner Zilla Parishad is aggrieved by the judgment of the
Industrial Court dated 25.09.2014 whereby the complaint preferred by the
Wp1709.15
respondent no.1 under Items 5, 6 and 9 of the Schedule IV of the
Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour
Practices Act, 1971 has been allowed with a direction to grant all service
benefits flowing from permanency from the date of appointment of the
respondent no.1.
3] It is the case of the respondent no.1 that being duly qualified to
hold the post of Electrician he was so appointed on the said post on 9-5-1985.
It is his further case that thereafter he was regularly discharging his duties
but his services came to be terminated on 04.09.1995. He, therefore,
approached the Labour Court which granted interim relief in his complaint.
The said complaint was finally allowed on 03.03.2006. The respondent no.1
thereafter filed the present proceedings praying that his services be
regularised on the post of Electrician from the date of his appointment. The
complaint was opposed by the petitioner by taking a stand that the
appointment of respondent was in a Scheme that was being operated
through the Ground Water Surveys and Development Agency. It was
therefore pleaded that the respondent no.1 would not be entitled for
regularisation of his services. After the parties led evidence the Industrial
Court decided the complaint and passed the impugned order allowing the
same.
3] Shri J. B. Kasat, the learned counsel for the petitioner submitted
that the respondent no.1 was not entitled for the relief of regularisation. The
appointment of the respondent no.1 was under a Scheme which was
Wp1709.15
introduced by the State Government and supervised by the Zilla Parishad.
The staffing pattern of the Zilla Parishad was different and services of the
employees appointed under the Scheme could not be regularised. He,
therefore, submitted that the Industrial Court without considering these
aspects allowed the complaint.
4] Shri N. R. Saboo, the learned counsel for the respondent no. 1
supported the impugned judgment. He submitted that the respondent no.1
had been selected after following the due procedure. His name was
sponsored by the Employment Exchange after which he had cleared the
written examination as well as interview. He submitted that Industrial Court
was justified in holding that the work of Electrician was of a perennial nature
and by not regularising the services, an unfair labour practice had been
committed. He, therefore, submitted that there was no reason to interfere
with the impugned order. Without prejudice to the said submission it was
pointed out that in somewhat similar circumstances this Court in Writ
Petition No. 1309 of 2008 decided on 13.04.2015 and Writ Petition No. 3145
of 2015 decided on 02.04.2016 has maintained the order of regularisation
passed by the Industrial Court but granted monetary benefit from the date of
filing of the complaint.
Shri K. L. Dharmadhikari the learned Assistant Government
Pleader appears for respondent no. 2.
5] I have perused the documents placed on record as well as the
judgments referred to. The Industrial Court after considering the evidence on
Wp1709.15
record found that the name of the respondent no.1 was sponsored by the
Employment Exchange and after clearing the written examination as well as
the interview, the appointment order dated 9-5-1985 came to be issued. It
has then been found that there were 10 sanctioned posts of Electrician and
including the respondent no.1, nine electricians were actually working. On
that basis a finding was recorded that the stand of the petitioner that the post
of electrician was not sanctioned was incorrect. After considering the cases
of similarly situated employees the complaint came to be allowed.
6] Considering the observations of the Industrial Court in
paragraphs 12 to 14 of the impugned order it cannot be said that the
Industrial Court committed any error in directing the regularisation of the
services of the respondent no.1. The stand that as the respondent no. 1 was
appointed under a Scheme, his services could not be regularised cannot be
accepted in view of the fact that the respondent no.1 was working on a
sanctioned post since the year 1985. Similar benefit of permanency was
granted to other employees who were also appointed under the Scheme.
Hence said direction issued by the Industrial Court does not deserve to be
interfered with.
7] In so far as the relief of service benefits from the date of
appointment is concerned, it has been held by this Court in the aforesaid
judgments that though the employees would be entitled for all the benefits
flowing from the order of permanency from the date of their appointment,
the actual monetary benefits should be paid from the date of the complaint.
Wp1709.15
To that extent the order passed by the Industrial Court is liable to be
modified. In the present case the complaint has been filed on 22.11.2006.
8] In view of aforesaid the following order is passed:
a] The judgment dated 25.09.2014 passed by the
Industrial Court in Complaint (ULPN) No. 8 of 2005 is partly modified.
B] It is held that though the respondent no.1 is entitled
for all service benefits of permanency from the date of his appointment, he
would be entitled for monetary benefits from the date of filing of the
complaint which is 23-2-2005. Rule is made absolute in aforesaid terms. No
costs.
JUDGE
//Muley//
Wp1709.15
CERTIFICATE
"I certify that this Judgment uploaded is a true and correct copy of
original signed Judgment."
Uploaded by : Sanjay B. Muley, Uploaded on : 06-087-2016 Personal Assistant.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!