Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Surit Ram vs State Of Chhattisgarh And Anr
2025 Latest Caselaw 4085 Chatt

Citation : 2025 Latest Caselaw 4085 Chatt
Judgement Date : 29 August, 2025

Chattisgarh High Court

Surit Ram vs State Of Chhattisgarh And Anr on 29 August, 2025

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                    1




                                                                       AFR
         HIGH COURT OF CHHATTISGARH AT BILASPUR

                          WA No. 355 of 2014

  Surit Ram S/o Fagulal Aged About 48 Years R/o Village Hatod, PS And
  Tehsil Kasdol, Distt Baloda Bazar ( Old District Raipur), CG.
                                                            --- Appellant(s)
                                versus
1. State of Chhattisgarh Through Its Secretary, Govt. Of Chhattisgarh,
   Department Of Water Resource, DKS Bhawan, Mantralaya, Now
   Present Address Mahanadi Bhawan, PS Rakhi, New Raipur, Dist
   Raipur, Chhattisgarh
2. State Industrial Court, Through Its Registrar, Raipur, District : Raipur,
   Chhattisgarh
                                                        --- Respondent(s)

WA No. 317 of 2014

Ramkhilawan Sahu S/o Ganga Prasad Sahu Aged About 50 Years old R/o Village Kharche, PO Kasdol, Distt Raipur, Chhattisgarh

---Appellant(s) Versus

1. Executive Engineer Construction Division Water Resources Deptt. Kasdol, Distt Raipur, Chhattisgarh

2. Sub Divisional Officer, Ballar Canal Sub Division Kasdol, Tah Kasdol, Distt Raipur, Chhattisgarh

--- Respondent(s)

Janak Ram S/o Tir Singh Patel (wrongly mentioned as Vir Singh Patel in Writ Petition) Aged About 48 Years R/o Village Hatod, PS And PO Kasdol, Distt Raipur, Now Distt Baloda Bazar, Chhattisgarh

---Appellant(s)

Versus

1. State Of Chhattisgarh Through The Secretary, Water Resources Deptt., Mahanadi Bhawan, PS Rakhi, New Raipur, Dist Raipur, Chhattisgarh

2. Superintendent Engineer Water Resources Deptt. Raipur, Dist Raipur, Chhattisgarh

3. Executive Engineer Water Resources Division, Baloda Bazar, Distt Raipur, Chhattisgarh

4. Sub Divisional Officer, Water Resources Sub Division, Kasdol, Tehsil Kasdol, Dist Raipur, Chhattisgarh

5. Presiding Officer, Industrial Court, Raipur, Dist Raipur, Chhattisgarh

6. Presiding Officer, Labour Court, Raipur, Dist Raipur, Chhattisgarh

--- Respondent(s)

Surendra Kumar Sahu S/o Salikram Sahu Aged About 37 Years R/o Vill. And Post Kankera Tah. And Dist. Mahasamund, Chhattisgarh

---Appellant(s)

Versus

1. State Of Chhattisgarh Through Senior Agriculture Development Officer, Block Mahasamund Tah. And Dist. Mahasamund, Chhattisgarh

2. Deputy Director Agriculture (Agriculture Department) Mahasamund, District : Mahasamund, Chhattisgarh

3. Presiding Officer Labour Court Raipur ,District : Raipur, Chhattisgarh

--- Respondent(s)

Tokram Rajwade (Died) Through Legal Heirs Smt. Geeta Bai Rajwade W/o Late Shri Tokram Rajwade Aged About 39 Years R/o Village Kanki Block Kartala, Police Station Kartala, District Korba, Chhattisgarh.

---Appellant(s) Versus

1. State Of Chhattisgarh Through Its Executive Engineer Hasdeo Barrage Water Resource Rampur, Chhattisgarh

2. Sub Divisional Officer Hasdeo R.B.C. Water Resource Sub Division No. 1, Pantora Dist. Janjgir-Champa, Chhattisgarh

3. State Of Chhattisgarh Through Its Secretary Department Of Law And Legislature Mahandi Bhawan New Raipur, District : Raipur, Chhattisgarh

4. Secretary Department Of General Administration Mantralaya Mahandi Bhawan New Raipur, District : Raipur, Chhattisgarh

--- Respondent(s)

For Appellant(s) : Mr. Vinod Deshmukh, Mr. Ritesh Giri, Mr. Harshal Chouhan, Mr. Keshav Dewangan, Advocates.

For Respondent(s) / :      Mr. Y.S.Thakur, Additional Advocate General
State
Date of Hearing        :   01/08/2025
Date of Order          :   29/08/2025


                    Hon'ble Shri Ramesh Sinha, Chief Justice

Hon'ble Shri Naresh Kumar Chandravanshi, Judge Hon'ble Shri Ravindra Kumar Agrawal, Judge

C.A.V. Order

Per Ramesh Sinha, Chief Justice

1. Heard Mr. Vinod Deshmukh, Mr. Ritesh Giri, Mr. Harshal Chouhan, Mr.

Keshav Dewangan, learned counsel for the respective appellants as well

as Mr. Y.S.Thakur, Additional Advocate General for the State/

respondents.

2. Since the facts in all these cases are almost identical, they are being

considered together.

3. WA No. 355 of 2014 is taken as the lead case.

4. The facts, in brief, as projected in this appeal is that the appellant was

initially appointed as a Labour on 01.03.1985 and continuously worked

till 01.08.1994 without any break of service. All of sudden on 01.08.1994

the services of the appellant was discontinued and terminated by the

Sub Divisional Officer, Balar Canal, Sub Division, Kasadol by oral order

without assigning any reason. The services the other similarly situated

employees namely Tularam, Badku, Dhaniram,, Khelaf, Bharat,

Ramnarayan, Harishankar, Dukalu, Dhaniram, Shyamu, Kushu Ram,

Ramnarayan, Harishanker were terminated by the oral order in the year

1994 on the basis of a Circular issued by the erstwhile Government of

Madhya Pradesh in year 1994. Against the termination/discontinuation

of service of the by oral order dated 01.08.1994, the appellant

approached before the Labour Court, Raipur by moving an application

under section 31(3) of the Madhya Pradesh Industrial Relations Act,

1960 (for short, the MPIR Act) in the year 1995 and on receiving the said

application of the appellant, the learned Labour Court registered the

case being No. 197/MPIR Act/1995. Notice was issued to the concerned

Department upon which the Department filed its return. The learned

Labour Court, Raipur without appreciation of evidence and materials,

rejected the said application of the appellant vide order dated

26.06.2003.

5. The said order dated 26.06.2003 was challenged by the appellant in

Case No. 173/CGIR Act/1995 before the learned Industrial Court and

the Industrial Court also after going through the records and evidence of

the Court below and held that the learned Labour Court did not properly

appreciate the evidence and documents at the time of considering the

case of appellant and also held that the appellant has completed more

than 240 days in preceding 12 months and the Department did not

complied with the provisions Section 25 (F) of the Industrial Dispute Act

prior to retrenchment of the answering respondent. In pursuance of the

award passed by the Industrial Court, the appellant was reinstated in the

service w.e.f. 10.07.2007 and also prepared the service book of the

appellant since then he is continuously working. The employees/daily

wagers who were terminated along with the appellant by oral order

dated 01.08.1994 namely Tularam, Badku, Dhaniram,, Khelaf, Bharat,

Ramnarayan, Harishankar, Dukalu, Dhaniram, Shyamu Kushu Ram,

Ramnarayan, Harishanker and other employee, had also approached

before the Labour Court Raipur under the C.G./M.P.I.R. Act and Labour

Court held that order of retrenchment /termination was illegal and they

were reinstated in the service in pursuance of the order passed by the

Labour Court. In between, the State Government issued a

Notification/Circular dated 05.03.2008 whereby it is decided that the

daily wages employee who were working prior to 31 st December 1988

and 1997, would be entitled for regularization on their respective posts.

6. Only due to pendency of the instant writ petition filed by the petitioner /

Department, the State Government has not considered the case of the

appellant as per Circular dated 05.03.2008 for his regularization. The

State Government had also challenged the orders passed by the Labour

Court in favors of the others similarly employees who's were terminated

alongwith the respondent No.1/employee. Finally, the writ petition of the

State Government came up for hearing and vide order dated 12.08.2014

the learned Single Judge without proper consideration of the findings

recorded by the learned Industrial Court on the basis of materials

available, has interfered with the findings recorded by the Industrial

Court and modified order of reinstatement of appellant and allowed the

writ petition filed by the State and held that the appellant/employee was

entitled to a sum of Rs. 1,00,000/- as compensation, which is under

challenge in this appeal alongwith the batch of writ appeals.

7. This batch of writ appeals was being heard by a learned Division Bench

of this Court, however, these appeals have come up before this Full

Bench in view of the order dated 22.12.2016 passed by the learned

Division Bench which has referred the following questions for

consideration:

"(i) What is the extent of the power of judicial review under Article 226 and 227 of the Constitution of India and whether the writ court can interfere in the relief granted by the Labour Court/Industrial Tribunal and if so under what circumstances?

(ii) Whether in a case where retrenchment of the workmen is held to be violative of provisions of the Industrial Disputes Act, the workmen is automatically entitled to be reinstated or can compensation be granted in place of reinstatement?

(iii) What are the parameters for deciding in which cases reinstatement should be granted and in which cases the relief of compensation should be granted?

(iv) What are the parameters to decide in which cases the workmen be granted full back-wages or partial back-

wages and in which cases the workmen should be denied benefit of back-wages?

(v) What is the effect of delay on the part of the workman in approaching the appropriate authority for challenging his order of termination?"

8. It would be beneficial to briefly take note of the facts and circumstances

which led to referring the above questions before this Bench.

9. In this batch of writ appeals, the main question which arose for

consideration was as to what relief the workmen are entitled to when

their termination from services is held to be bad. Should this result in

automatically reinstatement of the workmen with full back-wages or

partial back- wages or with no back-wages or should the workmen be

compensated by payment of monetary compensation and denied the

relief of reinstatement and back-wages.

10. Another question that arises is what is the power of judicial review vis-a-

is the relief granted by the Labour Court. This question arises in a large

number of cases. There are various judgments of the Apex Court on this

aspect of the matter. The Apex Court has laid down various principles as

to in which cases reinstatement should be given, in which cases back-

ages should be granted and in which cases the order of reinstatement

and payment of back-wages is not justified and compensation is the

adequate relief available to the workmen.

11. It was observed by the learned Division Bench that there could be no

hard and fast formula which can be laid down and each case has to be

decided on its own merits. However, as the then Chief Justice had

observed that there were absolutely conflicting judgments being

delivered by the different Single Benches of this Court, the matter was

taken up in the Division Bench.

12. Before the learned Division Bench, two judgments were cited, one on

behalf of the claimants being Writ Appeal No. 568 of 2015 in which the

benefit of reinstatement and order of reinstatement passed by the

Labour Court was confirmed. There is no detailed discussion with regard

to various judgments of the Apex Court. The other case cited was Writ

Appeal No. 50 of 2011. Though in this case, there was some discussion

with regard to the judgments of the Apex Court, the learned Division

Bench was of the view that even in this case, the matter has not been

discussed threadbare and various judgments of the Apex Court were not

considered. The matter did not end there. Even after the aforesaid

judgments delivered, there were now fresh judgments of the Apex Court

in this regard. Therefore, it was felt that these issues which arise day in

and day out before this Court require to be considered by a Full Bench

and as such, the questions as above, were referred to this Bench.

13. Mr. Vinod Deshmukh, learned counsel appearing for the appellants /

employees submit that the appellants are entitled to be reinstated in

service as they have served the respondent/Department for a

considerable long time and there are catena of decisions which supports

the contentions of the appellants.

14. With respect to the first question (i), Mr. Deshmukh places reliance on

the decision of the Supreme Court in Bhuvnesh Kumar Dwivedi v.

Hindalco Industries Ltd. {(2014) 2 SCC (L&S) 437},Devinder Singh

v. Municipal Council, Sanaur {(2011) 6 SCC 584}, Harjinder Singh

v. Punjab State Warehousing Corporation {(2010) 3 SCC 192},

Anoop Sharma v. Executive Engineer, Public Health Division No.

1 Panipat, (Haryana) {(2010) 2 SCC (L&S) 63}, Krishna Singh v.

Executive Engineer, Haryana State Agricultural Marketing Board,

Rohtak (Haryana) {(2010) 1 SCC (L&S) 890}, Jasmer Singh v. State

of Haryana & Another {(2015) 2 SCC (L&S) 46}.

15. With respect to the issue as to whether the relief of reinstatement in

service can be granted in every case where the Labour Court or the

Industrial Court has held that the termination of the employee is illegal,

and further when non-compliance of Section 25F of the ID Act, 1947

entails reinstatement in service, Mr. Deshmukh places reliance on the

decisions of the Supreme Court in Ramesh Kumar v. State of

Haryana {(2010) 1 SCC (L&S) 420}, Sudarshan Rajpoot v. Uttar

Pradesh State Road Transport Corporation {(2015) 1 SCC (L&S)

451}, Mackinnon Mackenzie & Co. Ltd. v. Mackinnon Employees

Union {(2015) 2 SCC (L&S) 66}, Raj Kumar Dixit v. Vijay Kumar

Gauri Shanker, Kanpur Nagar {(2015) 2 SCC (L&S) 776}, Ajaypal

Singh v. Haryana Warehousing Corporation {(2015) 2 SCC (L&S)

279}, Gauri Shanker v. State of Rajasthan {2015 (145) FLR 671},

Bharat Sanchar Nigam Ltd. v. Man Singh {(2012) 1 SCC 558},

Jagbir Singh v. Haryana State Agriculture Marketing Board &

Another {(2009) 15 SCC 327}. Assistant Engineer, Rajasthan

Development Corporation & Another v. Gitam Singh {(2013) 5 SCC

136}, Assistant Engineer, Rajasthan State Agriculture Marketing

Board v. Mohan Lal {(2013) 14 SCC 543}, Maharashtra State Co-

operative Marketing Federation Ltd. v. Suresh {(2015) 4 SCC 542},

Bhavnagar Municipal Corporation & Others v. Jadeja Govubha

Chhanubha & Another {(2014) 16 SCC 130}, Vice Chancellor,

Lucknow University, Lucknow Uttar Pradesh v. Akhilesh Kumar

Khare & Another {(2016) 1 SCC 521}, Haryana Urban Development

Authority v. Om Pal {(2007) 2 SCC (L&S) 255}, Deputy Executive

Engineer v. Kuberbhai Kanjibhai {(2019) 4 SCC 307}, Jayantibhai

Raojibhai Patel v. Municipal Council , Narkhed & Others {(2019)

17 SCC 184}, K.V.Anil Mithra & Another v. Sree Sankaracharya

University of Sanskrit and Another {Civil Appeal No. 9067/2014,

decided on 27.10.2021}, Ranbir Singh v. Executive Engineer, PWD

{Civil Appeal No. 4483/2010, decided on 02.09.2021}, Divisional

Controller, Maharashtra State Road Transport Corporation v.

Kalawati Pandurang Fulzele {Civil Appeal No. 463/2022, decided on

31.01.2022}, Madhya Bharat Gramin Bank v. Panchamlal Yadav

{Civil Appeal No. 9792/2010},

16. With respect to stale claims/limitation/delay and laches, Mr. Deshmukh

places reliance on the decisions of the Supreme Court in Prabhakar v.

Joint Director, Sericulture Department & Another {(2015) 15 SCC

1}, Ajaib Singh v. Sirhind Corporation Marketing cum Processing

Service Society Ltd. {(1999) 6 SCC 82}, Balbir Singh v. Punjab

Roadways {(2001) 1 SCC 133}, Management of Sudamdih Colliery

of M/s. Bharat Coking Coal Ltd. v. Workmen, Rashtriya Colliery

Mazdoor Sangh {(2006) 2 SCC 329}, U.P. State Road Transport

Corporation v. Mansingh {(2006) 7 SCC 752}, Director, Food &

Supply Punjab v. Gurmit Singh {(2007) 5 SCC 727}, Krishi Utpadan

Mandi Samiti v. Pahal Singh {(2007) 12 SCC 193}, Haryana Land

Reclamation Development Corporation Ltd. v. Nirmal Kumar

{(2008) 2 SCC 366}, Chief Engineer Ranjit Sagar Dam v. Sham Lal

{(2006) SCC (L&S) 1617 }, Raghubir Singh v. Haryana Roadways

{(2015) 1 SCC L&S 23}, Assistant Engineer, CAD, Kota v. Dhan

Kunwar {(2006) 13 SCC 299}.

17. With respect to the parameters to decide as to in which case a workman

be granted full / partial backwages and in which case he should be

denied the benefit of back-wages, Mr. Deshmukh places reliance on the

decision of the Supreme Court in Deepali Gundu Surwase v. Kranti

Junior Adhyapak Mahavidyalaya (D.Ed) & Others, {(2013) 10 SCC

324} and Jayantibhai Raojibhai Patel {supra},

18. On the other hand, Mr. Y.S.Thakur, learned Additional Advocate General

appearing for the writ petitioner/State submits that the reference made

by the learned Division Bench stands answered by various judgments of

the Hon'ble Apex, however, he fairly admits that there are judgments,

both in favour and against the writ petitioner/State. He places reliance on

the decision of the Supreme Court in Madhya Bharat Gramin Bank v.

Panchamlal Yadav {(2021) 20 SCC 633}, Hari Nandan Prasad &

Another v. Employer I/R to Management of Food Corporation of

India & Another {(2014) 7 SCC 190}, Bharat Sanchar Nigam Ltd. v.

Bhurumal {(2014) 7 SCC 177}, Gitam Singh (supra), Bharat

Sanchar Nigam Ltd. (supra) Incharge Officer & Another v. Shankar

Shetty {(2010) 9 SCC 126}, Senior Superintendent Telegraph

(Traffic) Bhopal v. Santosh Kumar Seal & Others {(2010) 6 SCC

773} and Jagbir Singh (supra).

19. With respect to the first question referred by the learned Division Bench,

the extent of judicial review under Articles 226 of the Constitution of

India, a writ Court has a very wide power. It can issue writs for

enforcement of fundamental rights as well as for any other purpose i.e.,

legal rights. The jurisdiction is discretionary, equitable and extraordinary.

However, it is not an appellate jurisdiction. The High Court does not re-

appreciate evidence as if sitting in appeal. So far as Article 227 of the

Constitution is concerned, it is the power of superintendence. The High

Court has power of superintendence over all learned trial Courts /

Tribunals. This includes keeping Tribunals within the bounds of their

authority, ensuring they do not act perversely or illegally. It is not meant

to correct every error of fact or law, but only such errors that go to

jurisdiction, perversity, or miscarriage of justice. The Labour Courts and

Industrial Tribunals are specialized fact-finding and adjudicatory bodies

under the Industrial Disputes Act, 1947 (for short, the ID Act). Their

awards are generally final on facts. The High Court, in writ jurisdiction,

can interfere only in limited circumstances i.e. jurisdictional errors, error

apparent of the face of record, perversity or case of no evidence,

violation of natural justice, arbitrariness.

20. The Hon'ble Supreme Court in Syed Yakoob v. K.S. Radhakrishnan

{AIR 1964 SC 477}, Surya Dev Rai v. Ram Chander Rai {(2003) 6

SCC 675}, and Harjinder Singh v. Punjab State Warehousing

Corporation {(2010) 3 SCC 192} has consistently held that while the

High Court has wide powers under Article 226 and supervisory

jurisdiction under Article 227, but such powers are to be exercised with

great circumspection and only to ensure that the Labour Courts /

Tribunals act within the bounds of their authority.

21. With respect to second question referred to by the learned Division

Bench, the relief which the Courts used to grant traditionally was

reinstatement with back-wages. Earlier, the settled principle was that

once retrenchment/termination was held to be illegal or violative of

Section 25F of the ID Act, the normal rule was reinstatement with

continuity of service and back wages. This was based on the idea that

retrenchment without compliance of statutory safeguards is void ab

initio. However, with passage of time, there has been a shift in judicial

approach. Over time, the Hon'ble Supreme Court has nuanced the rule,

recognising that automatic reinstatement is not always proper, especially

when: (i) the workman was a casual/temporary employee, (ii) the

industry/employer has reorganised or downsized (iii) long delay has

occurred in raising the dispute or (iv) industrial peace or practical

feasibility is at stake. In Hindustan Tin Works v. Employees {(1979) 2

SCC 80}, back-wages was considered a normal rule, but subject to

equities. In Surendra Kumar Verma v. Central Govt. Industrial

Tribunal {(1980) 4 SCC 443} it was observed that if retrenchment is in

violation of Section 25F of the ID Act, reinstatement normally follows. In

Haryana State Electronics Dev. Corpn. Ltd. v. Mamni {(2006) 9

SCC 434} it has been held that reinstatement is not automatic; and

compensation can be awarded depending on facts.

22. In Jagbir Singh v. Haryana State Agriculture Mktg. Board {(2009)

15 SCC 327}, the Supreme Court held that relief of reinstatement with

full back wages is not automatic. Instead, compensation may be

adequate relief, particularly where the workman was employed for a

short term or on daily wages. In Bhurumal (supra), compensation

instead of reinstatement was awarded; and automatic reinstatement was

held to be no longer the rule. The current legal position is that no

automatic reinstatement can be awarded even if retrenchment is held to

be illegal. The relief depends on factors such as (i) nature of employment

(permanent / daily wager) (ii) length of service (iii) delay in raising

dispute, (iv) whether reinstatement is practicable or equitable.

23. Compensation in lieu of reinstatement is increasingly granted, especially

where reinstatement is impractical. A permanent / regular employee

with long service is likely to get reinstatement, of course, subject to

equities and on the contrary, a daily wager/ short term workers or where

claims are raised belatedly, are likely to get monetary compensation

instead of reinstatement. As such, it can be concluded that when

retrenchment is held violative of the ID Act, reinstatement in service is

not automatic. The Court/Tribunal has discretion, based on facts and

equities, to award compensation instead of reinstatement, and this has

become the prevailing trend of the Hon'ble Apex Court in recent years.

24. So far as the third question is concerned, the nature of employment is

one of the main factor in deciding whether to grant reinstatement or

compensation. In case the nature of employment is permanent / regular,

reinstatement is the normal rule whereas, in case of daily wager /

casual / temporary / contractual worker, compensation is usually

granted instead of reinstatement {See: Jagbir Singh (supra)}. Another

factor that has to be borne in mind is the length of service. In case of

long, continuous service (e.g., 10-15 years), reinstatement with

continuity may be justified, whereas in case of short service or brief

engagement, compensation should be awarded, as reinstatement may

be inequitable. Delay in raising the dispute is also an important factor to

be considered. In case of prompt challenge, reinstatement is more likely

to be granted and on the contrary but if there is long unexplained delay,

reinstatement may be denied and compensation may be granted.

25. The conduct of the workman is also equally important. If the conduct of

the workman is blameless, reinstatement may be favoured and in case

of misconduct or indiscipline proven, but there are technical defects in

termination, compensation may be awarded instead of reinstatement.

Feasibility of reinstatement is also required to be considered. If the

industry/establishment has closed down, reorganized, or the post has

ceased, reinstatement may not be feasible and award of compensation

would be justified. Employer's size and position also matters. Large

Establishments where reinstatement would not cause any disturbance in

efficiency, reinstatement may be ordered. Small Industry/Employer,

where reinstatement would cause disproportionate hardships,

compensation is preferable. The Court has also to maintain equities and

justice. Courts weigh economic hardship, passage of time, industrial

peace, and dignity of the workman. Relief can be moulded accordingly

{See: Bhurumal (supra)}. The earlier judicial trend was automatic

reinstatement with back wages {See: Surendra Kumar Verma (supra)}

whereas the present trend is that reinstatement is not automatic.

Compensation is granted in many cases depending on facts of the

particular case. Earlier, reinstatement with full back wages was the

natural consequence of illegal retrenchment. But the Supreme Court, in

Jagbir Singh (supra) observed that this principle has undergone a

paradigm shift. In Jagbir Singh (supra), the workman had worked as a

daily wager for short period (about 2 years). He raised the dispute after

several years. The Supreme Court awarded lump-sum compensation of

Rs. 50,000 in place of reinstatement.

26. The factors/circumstances can be summarized as under:

           Factor                 Reinstatement            Compensation
      Nature              of                         Daily   wager/   casual/
                               Permanent/regular
      employment                                    temporary
      Length of service        Long, continuous     Short or sporadic
      Delay                    Prompt challenge     Long, unexplained delay

Employer functional, Establishment closed / post Feasibility post available abolished Conduct Blameless Misconduct / indiscipline No hardship to Reinstatement impractical / Equity employer inequitable

27. As such, it can be concluded that reinstatement is not automatic. Courts/

Tribunals consider nature of employment, length of service, delay,

conduct of workman, feasibility, and balance of equities. Where

reinstatement is impracticable or inequitable, compensation is granted

instead.

28. With regard to question No. (iv), as discussed above, earlier, once

termination / retrenchment is found illegal and reinstatement ordered, the

normal rule was full back wages. This was on the reasoning that the

workman, being illegally deprived of work, is entitled to full wages for the

period. However, there has been a shift in the aforesaid approach and

now it is not being considered to be automatic. In recent years, the

Hon'ble Apex Court has clarified that grant of full back wages is not

automatic and depends of facts, equities and conduct and the relief must

balance the interests of both employer and employee. Full back-wages

may be granted when it is a case of Illegal / unjustified termination of a

permanent or long-serving workman, the workman was not gainfully

employed during the period of termination, the challenge made to the

illegal termination was prompt and without delay, and further no

misconduct is attributable to the workman {See: Deepali Gundu

Surwase (supra)}. Partial back-wages can be awarded when there is

some delay in raising the dispute, the tenure of service of the workman

was short, existence of any intervening circumstances such as closure

of Unit, financial hardship of employer and the possibility of gainful

employment, even if not conclusively proved.

29. Back-wages may be denied in case where there is a long unexplained

delay in raising the dispute where doctrine of laches would come into

play, workman was gainfully employed elsewhere during the period

(burden on employer to prove, but once prima facie shown, burden shifts

to workman), the termination of the workman was not mala fide but due

to bona fide reorganization/retrenchment, though legally defective and in

case there is misconduct on the part of the workman, even if the

termination order is technically invalid. {See: U.P. State Brassware

Corpn. v. Uday Narain Pandey, (2006) 1 SCC 479}. The aforesaid

discussion may be summarised as under:

                Relief                             Parameters
                                 Illegal termination + permanent/long service
      Full Back Wages            + no misconduct + prompt challenge + no
                                 gainful employment
                                 Delay in dispute + short tenure + possible
      Partial Back Wages         gainful employment + financial hardship of
                                 employer
      No Back Wages              Long   unexplained       delay    +    gainful


                Relief                       Parameters
                                employment elsewhere + misconduct by
                                workman     +   bona    fide   but   technically
                                defective termination

30. So far as the last question referred is concerned, firstly, it has to be

understood as to what would be the effect of delay in challenging

termination by workman. Admittedly, there is no statutory limitation

under the ID Act, 1947. The said Act does not prescribe any limitation

period for raising an industrial dispute or seeking a reference by the

Government under Section 10. Hence, technically, a dispute can be

raised even after a long delay. However, the principles of delay and

laches could be applied. Even in absence of statutory limitation, courts

apply the equitable doctrine of delay and laches. Long unexplained delay

may weigh against the workman, especially if it causes prejudice to the

employer (e.g., records lost, establishment closed, replacement of

worker). In Nedungadi Bank Ltd. v. K.P. Madhavankutty {(2000) 2

SCC 455}, the Supreme Court has held that though no limitation is

prescribed, disputes must be raised within a reasonable time. A stale

claim should not be entertained. In Assistant Engineer, CAD, Kota v.

Dhan Kunwar {(2006) SCC (L&S) 1142}, it was observed that delay of

7 years in seeking reference was fatal. In Ajaib Singh v. Sirhind

Coop. Marketing Society Ltd. {(1999) 6 SCC 82}, the Apex Court

observed that while there is no limitation, relief can be moulded

considering delay; reinstatement after a long period may be inequitable

and compensation may be substituted.

31. Delay is not a jurisdictional bar; the dispute can still be referred.

However, relief may be denied or modified, reinstatement may be

refused and instead a lump-sum compensation may be awarded, back

wages may be restricted or denied and the underlying principle behind

the same is that a Court is expected to balance the equities, on the one

hand, the workman should not suffer injustice merely because of lack of

limitation and on the other, the employer should not face hardship of

reinstating someone after decades when industrial peace and records

have moved on. Delay by the workman in challenging termination does

not bar the dispute under the ID Act, but it seriously affects the relief. A

stale claim may result in denial of reinstatement and grant of

compensation only.

32. What can be culled out from the above discussion is that no straitjacket

formula can be laid with respect to the questions referred and the same

cannot be answered settling the issues once for all, and the questions, if

raised in any particular case, has to be dealt with keeping in view the

over all facts situation of that particular case.

33. The reference made by the learned Division Bench stands answered

accordingly.

34. Registry is directed to list these appeals before the Bench having the

Roster to decide the same on merits.

                                  Sd/-                    Sd/-                             Sd/-
                      (Ravindra Kumar Agrawal) (Naresh Kumar Chandravanshi)            (Ramesh Sinha)
                                JUDGE                   JUDGE                         CHIEF JUSTICE

Amit

AMIT KUMAR DUBEY

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter