Citation : 2009 Latest Caselaw 5194 Del
Judgement Date : 14 December, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
10.
+ LPA 539/2009
RAJENDRA PRASAD ..... Appellant
Through: Mr. Vinay Sabharwal, Adv.
versus
INDCOM INVESTMENT SERVICE ..... Respondent
Through: None
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE DR. JUSTICE S.MURALIDHAR
ORDER
% 14.12.2009
1. This appeal is directed against the order dated 26th August, 2009
passed by the learned single Judge dismissing W.P.(C) No. 864/2009.
2. The challenge in the said writ petition was to an award dated
19.5.2007 passed by the Labour Court holding that the appellant workman
had not completed 240 days of continuous service and that consequently he
was not covered under Section 25-F of the Industrial Disputes Act, 1947 (ID
Act). It was further held that the appellant had not placed on record any
termination order from which it could be ascertained that some allegations
were leveled against him which led to his termination without enquiry,
thereby casting a stigma.
3. The learned single Judge affirmed the Award of the Labour Court.
4. The appellant sought to rely on two letters dated 16.9.2005 and
3.10.2005 annexed to the statement of claim wherein it was stated that
services of the appellant stood terminated w.e.f. 17.9.2005.
5. The case of the respondent, on the other hand, was that the appellant
was employed only on a trial basis on 1.6.2005 and that he worked till
17.8.2005 when he abandoned his services. The Labour Court has noted
that even according to the appellant, he worked only till 17.9.2005.
Therefore, the total period for which the appellant had worked with the
respondent was only around 140 days. Consequently, it was held that there
was no question of applicability of Section 25-F of the ID Act.
6. The above being a pure question of fact and the findings of the Labour
Court not suffering from any perversity, we do not find any reason to
interfere in the present appeal.
7. It was contended by Mr. Sabharwal, learned counsel appearing for the
appellant that notwithstanding the fact that the appellant may have been
appointed only on a temporary basis and for less than 140 days, he could not
have been dismissed from service without compliance with the principles of
natural justice. Reliance was sought to be placed on the judgments of the
Supreme Court in U.B. Dutt & Co. v. Its Workmen, 1962 I LLJ 374, Murugan
Mills v. Industrial Tribunal, AIR 1965 SC 1496, Bihar State Road Transport
Corp. v. State of Bihar, (1970) 3 SCR 708, Air India Corporation v. VA
Rebellow (1972) 1 SCC 814, Government Branch Press v. D.B. Bellippa,
(1979) 1 SCC 477, L Michael v. M/s Johnson Pumps Ltd., (1975) 1 SCC 574.
8. We are unable to accept the above submission. The decisions relied
upon by the learned counsel do not lay down that even where the
appointment, not being an appointment under the State, is purely of a
temporary nature, and where the period of employment is less than 240
days, and where the removal does not cause any stigma, the principles of
natural justice require a prior notice followed by an enquiry.
9. We do not find any merit in this appeal. The same is accordingly
dismissed.
CHIEF JUSTICE
S.MURALIDHAR, J DECEMBER 14, 2009 pk
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!