Citation : 2017 Latest Caselaw 5167 Bom
Judgement Date : 28 July, 2017
1
201.WP.730-13AND4033-02.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
Writ Petition NO. 730 OF 2003
Smt. Rajani Rajendra Rahate ...Petitioner
Versus
M/s. Amersay Industries & Exports ...Respondent
....
Mr.Rahul L. Nerlekar, Advocate for the Petitioner.
Mr. K.S. Bapat, Advocate for the Respondent.
....
WITH
Writ Petition NO. 4033 OF 2002
M/s.Amersay Industries & Exports ...Petitioner
Versus
Smt.Rajani Rajendra Rahate ...Respondent
....
Mr. K.S. Bapat, Advocate for the Petitioner.
Mr.Rahul L. Nerlekar, Advocate for the Respondent.
....
CORAM : R. G. KETKAR, J.
DATE : 28th JULY, 2017
J U D G M E N T:
1. Heard Mr.Rahul Nerlekar, learned counsel for the
petitioner in W.P. No.730/2003 & for the respondent in W.P.
No.4033/2002, Mr.K.S. Bapat, learned counsel for the
respondent in W.P. No.730/2003 & for the petitioner in W.P.
No.4033/2002, at length.
201.WP.730-13AND4033-02.doc
2. Both these Petitions take exception to the judgment
and order dated 16.3.2001 passed by the learned Presiding
Officer, 11th Labour Court, Mumbai in Reference (I.D.A.)
No.798/1996. By that order, the Labour Court allowed the
Reference and directed M/s. Amersay Industries & Exports,
hereinafter referred to as the 'first party', to reinstate Smt.
Rajani Rajendra Rahate, hereinafter referred to as the 'second
party' by granting her continuity of service and by paying 50%
of her back wages on and from 1.12.1994 or till she is
reinstated whichever is earlier.
3. Writ Petition No.730/2003 is instituted by the second
party as the Labour Court denied 50% back-wages to her. Writ
Petition No.4033/2002 is instituted by the first party
challenging the order of reinstatement as also payment of 50%
back-wages. The relevant and material facts, briefly stated, are
as under.
4. The second party was appointed as a Tailor w.e.f.
1.3.1987. From 2.12.1993 to 29.11.1994, she remained absent.
It is the case of the second party that her services were
terminated on 1.12.1994. The conciliation proceedings were
201.WP.730-13AND4033-02.doc
held in the year 1996. The first party did not participate in the
conciliation proceedings. Eventually the Deputy Commissioner
of Labour, in exercise of powers under Section 10(1) and
Section 12(5) of the Industrial Disputes Act, 1947 (for short,
'Act') referred the dispute for adjudication to the Labour Court
for the following demand:
"Smt. Rajani Rajendra Rahate should be reinstated with full back wages and continuity of service with effect from 1.12.1994."
5. The second party filed statement of claim on
26.3.1997. In paragraph-3, the second party contended that
she had put in eight years service with the first party and her
last drawn wages were Rs.1,700/- per month. She was orally
terminated without any notice on and from 1.12.1994. She was
not issued any show cause notice or memo. No enquiry was
conducted against her before terminating her services. She,
therefore, contended that the termination of her services are
against the provisions of Section 25-F of the Act. She is,
therefore, entitled to reinstatement in the service with full
back-wages and continuity of service w.e.f. 1.12.1994 till she is
allowed to resume her duties. In paragraph-5, it was
201.WP.730-13AND4033-02.doc
contended that from the date of termination of service, she is
unable to secure alternate/gainful employment inspite of her
efforts and, therefore, the first party may be directed to
reinstate her in service with full back-wages and continuity of
service from 1.12.1994.
6. The first party filed written statement resisting the
claim. In paragraph-2, the first party contended that the
second party remained absent from 2.12.1993 to 29.11.1994 on
the ground of sickness. She reported for duties on 30.11.1994
for one day only and thereafter on and from 1.12.1994 she
remained absent without prior permission and sanction of the
employer. The second party did not make any leave application
on 1.12.1994 till date nor she had given any sufficient or good
reason for remaining absent. In paragraph-3, the first party
contended that it had sent a letter dated 29.6.1995 to the
second party stating therein that she is remaining absent
without any proper leave and/or permission from the factory
since 1.12.1994. Said letter was received by the second party.
She did not give any reply nor she reported for duties. The first
party denied that it had terminated the services of the second
party as alleged and also denied applicability of Section 25-F of
201.WP.730-13AND4033-02.doc
the Act.
7. The first party also contended that the second party
was gainfully employed. She was, therefore, not reporting for
duties. The first party denied that the second party was unable
to secure alternate / gainful employment.
8. On the basis of the pleadings of the parties,
necessary issues were framed.
9. On 19.8.2000, the second party adduced her evidence
and she was cross-examined on 25.8.2000. On 6.11.2000, the
first party filed purshis inter alia contending that since her
services were not terminated and second party of her own
volition was remaining absent, she may report for duties if she
is interested to work and the offer was made without prejudice
to the rights and contentions of the first party raised in the
written statement. It appears that on the same day the Court
passed order directing the second party to join duty.
10. On 18.12.2000 the representative of the first party
filed purshis to the effect that as per the order dated
6.11.2000, the second party reported for work on 13.11.2000
without prejudice to the rights and contentions taken in the
201.WP.730-13AND4033-02.doc
reference. It was further set out that the second party has
already led her evidence in the matter and the matter is fixed
for the evidence of the first party. It was further contended that
the issue now remains only as regards the back-wages.
11. The first party thereafter adduced evidence of Suresh
Maruti Sawant on 23.2.2001. By the impugned award, the
Labour Court answered the Reference in the affirmative by
ordering reinstatement of the second party workman along
with continuity of service by paying her 50% of back-wages on
and from 1.12.1994 or till she is reinstated whichever is earlier.
It is against this order, the first party and the second party
have instituted present Petitions.
12. W.P. No.4033/2002 instituted by the first party was
heard for admission on 2.8.2002 when Rule was issued and
Rule on interim relief was made returnable after six weeks.
Statement made on behalf of the first party that the first party
does not press for stay of the order of reinstatement was
recorded and ad-interim relief insofar as it directed payment of
50% back-wages was stayed. By order dated 15.7.2003, ad-
interim order granted on 2.8.2002 regarding back-wages was
201.WP.730-13AND4033-02.doc
continued till disposal of the petition. W.P. No.730/2003 was
heard for admission on 22.4.2003 when Rule was issued and
the petition was directed to be heard along with W.P.
No.4033/2002.
13. Mr. Bapat submitted that basically the first party did
not terminate the second party. The Labour Court did not
record any finding as to whether in fact the first party
terminated the second party. He, therefore, submitted that the
issue of alleged termination of the second party may be kept
open. It is not possible to accept this submission for more than
one reason. In the first place, the first party came with the
case that on 29.6.1995 they had sent a letter calling upon the
second party to resume duties. Secondly, on 6.11.2000, the
first party filed purshis inter alia contending that since her
services were not terminated and the second party of her own
volition was remaining absent, she may report for duties, in
case she is interested to work. On the same day, the Court
passed order directing the second party to join the duty.
Thirdly, on 18.12.2000, the first party filed purshis setting out
therein that as the second party has reported for work on
13.11.2000, the issue now remains only as regards the back-
201.WP.730-13AND4033-02.doc
wages. In other words, question of reinstatement was not kept
open. In view thereof, the question of termination and
reinstatement of the second party cannot be kept open.
14. A perusal of the impugned order shows that evidence
and more particularly paragraphs-5 and 6 of cross-
examination of the second party was not at all considered by
the Labour Court. The Labour Court has only considered
paragraph-8 of the cross-examination of the second party.
This is evident from paragraph-23 of the impugned order. As
the Labour Court has not considered the evidence on the
question of back-wages, the impugned order deserves to be set
aside to the extent of back-wages only. Hence, the following
order:
(i) The finding recorded by the Labour Court on the
question of back-wages is set aside.The matter is
remitted to the Labour Court for deciding the question
of back-wages afresh on the basis of evidence already
on record.
(ii) By way of abundant caution, it is made clear that this
Court has not interfered with the order of
201.WP.730-13AND4033-02.doc
reinstatement.
(iii) Rule in W.P. Nos.730/2003 and 4033/2002 is partly
made absolute in aforesaid terms with no order as to
costs.
(iv) Order accordingly.
(R. G. KETKAR, J.)
Deshmane (PS)
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!