Citation : 2016 Latest Caselaw 5635 Bom
Judgement Date : 28 September, 2016
1
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.3433 OF 2013 WITH
CIVIL APPLICATION NOS.7989 OF 2013 AND
CIVIL APPLICATION NO.4932 OF 2014
1. Rangnath Mahadu Katore,
Age-39 years, Occu-Nil,
2. Somnath S/o Namdeo Pathave,
Age-41 years, Occu-Nil,
3. Navnath Shankar Kale,
Age-35 years, Occu-Nil,
4. Manohar S/o Soma Ughade,
Age-41 years, Occu-Nil,
All R/o Deothan, Tq.Akole,
Dist. Ahmednagar,
5. Kailas S/o Bhagwat Wackchaure,
Age-48 years, Occu-Nil,
R/o Virgaon, Tq. Akole,
Dist. Ahmednagar,
6. Tukaram S/o Jagannath Mundhe,
Age-38 years, Occu-Nil,
R/o Titavi, Tq. Akole,
Dist. Ahmednagar,
7. Narayan S/o Rama Bangar,
Age-35 years, Occu-Nil,
R/o Babhulvandi, Post Deogaon,
Tq. Akole, Dist. Ahmednagar -- PETITIONERS
(The members of Ahmednagar District Forest
Workers Union, Trade Union Centre,
Near Tahasil Office, Sangamner,
Dist. Ahmednagar)
VERSUS
khs/SEPT.2016/3433-d
::: Uploaded on - 30/09/2016 ::: Downloaded on - 05/10/2016 00:17:20 :::
2
The Deputy Forest Conservator,
Forest Division, Van Bhavan,
Nagar-Aurangabad Road,
Ahmednagar,
Tq. and Dist. Ahmednagar -- RESPONDENT
WITH
WRIT PETITION NO.3490 OF 2013
Sharad s/o Kisan Ghadge, Age-40 years, Occu-Nil,
R/o Deothan, Tq.Akole, Dist. Ahmednagar (The member of Ahmednagar District Forest
Workers Union, Trade Union Centre, Near Tahasil Office, Sangamner, Dist. Ahmednagar) -- PETITIONER
VERSUS
The Deputy Forest Conservator, Forest Division, Van Bhavan,
Nagar-Aurangabad Road, Ahmednagar,
Tq. and Dist. Ahmednagar -- RESPONDENT
Mr.R.D.Bhalerao, Advocate for the petitioners. Mr.U.K.Patil, Special Counsel with Mr.P.N.Kutti, AGP for
respondent/State.
( CORAM : RAVINDRA V. GHUGE, J.) DATE : 28/09/2016
ORAL JUDGMENT :
1. Rule. Rule made returnable forthwith and heard finally by the
consent of the parties.
2. I have heard the learned Advocates for the respective sides at
khs/SEPT.2016/3433-d
length. There are 7 petitioners in the 1 st writ petition and one in the
2nd writ petition. By civil Application Nos.7989/2013 and 4932/2014,
Arun Rangnath Kale and Sunil Ramnath Sonawane, who were
original complainants before the Labour Court in Complaint (ULP)
No.140/1997, are sought to be added as petitioner Nos. 8 and 9
respectively. For the reasons set out in both the civil applications,
they are allowed and Arun and Sunil are permitted to be arrayed as
petitioner Nos. 8 and 9 in the 1st writ petition.
3. The Ahmednagar District Forest Workers Union was
representing these 10 petitioners alongwith few others. Since the
Union has stopped espousing their cause, these 10 workers are
before this Court as petitioners.
4. By judgment dated 13/06/2008, the Labour Court has partly
allowed the complaint by allowing the claim of one worker namely
Balu Dighe at Sr.No.20 and dismissed the complaint as against 19
workers out of which 10 are before this Court. The Union as well as
the Deputy Conservator of Forest preferred Revision (ULP)
No.15/2009 and 40/2008 respectively for challenging the judgment of
the Labour Court. By judgment dated 05/07/2011, the judgment of
the Labour Court dated 13/06/2008 was quashed and set aside and
khs/SEPT.2016/3433-d
Complaint (ULP) No.140/1997 was remitted to the Labour Court for a
decision afresh.
5. By judgment dated 23/12/2011, the Labour Court partly
allowed the complaint and granted Rs.6,000/- as retrenchment
compensation to all the 20 workers represented by the Union. By
judgment dated 01/03/2013, Revision (ULP) No.32/2012 filed by the
Union was dismissed.
6. It appears that the respondent / department did not file
adequate record before the Labour Court to establish that these 10
workers were working on EGS. If it is concluded that they are
working on EGS, they would not stand to gain any relief from the
Labour Court.
7. In the first judgment delivered by the Labour Court dated
13/06/2008, the documents produced by the Forest Department at
Exh.C-4, C-10 and C-11 indicated the names of the workers, the
period of work and the activity for which they were given work. These
documents were prepared by the D.F.O. Akole (EGS). The said
judgment was set aside by the Industrial Court on 05/07/2011. After
remand, the Labour Court has then delivered the judgment dated
khs/SEPT.2016/3433-d
23/12/2011 by which the petitioners are granted Rs.6,000/- as
compensation.
8. There is no dispute that besides oral statements, the
petitioners have not relied on any such evidence adduced by them in
the form of documents which would indicate completion of 240 days
in a calendar year. They have wholly relied upon C-4, C-10 and C-11.
The Labour Court has interpreted those documents by concluding
that though these documents indicate that the petitioners were
working on EGS, the Department should have brought some more
documents in the form of their registration as EGS employees.
9. In my view, when the petitioners have not produced any
evidence and have relied upon the documents produced by the
Department on the basis of which they have attempted to build their
case, the said documents cannot be selectively utilized. The Labour
Court should have considered the overall effect of these documents
as a piece of evidence. When the list of workers is maintained by the
D.F.O. (EGS), when their number of days worked are recorded by the
D.F.O. (EGS) and when all these documents are produced by the
D.F.O. (EGS) indicating that they were retained as employees on EGS,
the Labour Court could not have ignored this fact that these
khs/SEPT.2016/3433-d
petitioners were in fact working on EGS. Their complaints, therefore,
should have been rejected. Instead, the Labour Court has granted
Rs.6,000/- as compensation to all the 20 workers.
10. The Industrial Court, by the impugned judgment dated
01/03/2013, has sustained the said findings. It is not disputed that
Rs.6,000/- as were payable to these petitioners in January 2012,
have still not been paid to them considering that the petitioners
themselves had challenged the judgments of the Labour Court as well
as the Industrial Court.
11. In the light of the above, though these petitions deserve to be
dismissed. Since the amount of Rs.6,000/- was payable in January
2012, I am adding the interest component @ simple interest of 3%
and quantifying the compensation at Rs.10,000/- for the 9 petitioners
in this petition and the sole petitioner in the second petition.
12. In the light of the above, both these petitions are dismissed.
However, the respondent is directed to pay Rs.10,000/- to these 10
petitioners within a period of 16 weeks from today, failing which
additional interest @ 6% p.a. shall be computed from the date of this
order. Needless to state, these directions are subject to the said
khs/SEPT.2016/3433-d
amounts still not having been paid to the petitioners.
13. Rule is discharged.
( RAVINDRA V. GHUGE, J.)
khs/SEPT.2016/3433-d
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!