Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.C.D. Thro' Its Deputy ... vs Satish Kumar, Workman
2007 Latest Caselaw 2057 Del

Citation : 2007 Latest Caselaw 2057 Del
Judgement Date : 29 October, 2007

Delhi High Court
M.C.D. Thro' Its Deputy ... vs Satish Kumar, Workman on 29 October, 2007
Equivalent citations: (2008) ILLJ 742 Del
Author: H Kohli
Bench: H Kohli

JUDGMENT

Hima Kohli, J.

1. The petitioner/management has assailed an award dated December 8, 2006 passed by the Labour Court against the petitioner holding inter alia that the termination of the respondent workman was illegal and unjustified. With these observations, the respondent workman was directed to be reinstated in service along with 40% back wages.

2. The main ground taken in the writ petition to assail the impugned award is that the Labour Court failed to appreciate that there was no justification in the act of the workman in denying fresh appointment offered to him. It is held in the impugned award that the offer made by the petitioner to the respondent workman was subject to the condition that he would not move the Court for any benefits regarding his previous service. It has been rightly observed by the Labour Court that on the face of it the aforesaid condition was illegal and could not be imposed on any person to forego his legal right to move the Court. There is no illegality in the aforesaid observation as any such condition sought to be imposed by the petitioner on the respondent/workman amounts to putting a fetter on his legal rights which is contrary to public policy.

3. The other ground taken by the petitioner is that the respondent workman has no vested right for regular appointment merely on the strength of daily wage appointment offered to the respondent workman from time to time. A bare perusal of the impugned award shows that the respondent workman has been directed to be reinstated with consequential benefits, including continuity of service. The petitioner has not been directed to give a regular appointment to the respondent/workman. The only basis for directing reinstatement of the respondent/workman is that the petitioner sought to terminate the services of the respondent/workman without complying with the provisions of Section 25-F of the industrial Disputes Act, 1947, (hereinafter in short referred to as 'the Act'), which is not permissible in law. Counsel for the petitioner further submits that the provisions of Section 25-F of the Act will come into play only if it is a case of regular appointment. This is contrary to the tenets of law and settled labour jurisprudence as compliance of Section 25-F is mandatory and it has no relationship with the nature of the appointment. Even in the case of a temporary, casual or muster roll employee the conditions laid down in the provisions of Section 25-F of the Act must be complied with before terminating the services of a workman.

For the aforesaid reasons, it is held that there is no infirmity, illegality or perversity in the impugned award which warrants interference by this Court in judicial review. The writ petition is dismissed in liming.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter