Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Management Of Dtc vs Kishan Lal
2010 Latest Caselaw 2612 Del

Citation : 2010 Latest Caselaw 2612 Del
Judgement Date : 17 May, 2010

Delhi High Court
The Management Of Dtc vs Kishan Lal on 17 May, 2010
Author: Kailash Gambhir
         IN THE HIGH COURT OF DELHI AT NEW DELHI

+                       W.P.(C) No. 3103/99

                        Judgment reserved on: 2.2.2010
%                       Judgment delivered on: 17.05.2010


The Management of                            ...... Petitioner.
D.T.C.
                        Through: Ms. Charul Sarin, Adv.

                               versus


Kishan Lal                             ..... Respondent
                        Through: Mr. Anil Mittal, Advocate


CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR

1.     Whether the Reporters of local papers may            Yes
       be allowed to see the judgment?

2.     To be referred to Reporter or not?                       Yes

3.     Whether the judgment should be reported                  Yes
       in the Digest?


KAILASH GAMBHIR, J.

1. By this petition filed under Article 226 of the

Constitution of India, the petitioner seeks to challenge the

impugned award dated 8.1.1998, whereby the learned labour

court directed reinstatement of the respondent workman along

with back wages and continuity of service.

2. Brief facts for deciding the present petition are that

the respondent was confirmed as a driver with the petitioner

corporation on 25.9.1984 and on 26.8.1985, he hit a bicycle

resulting in the death of rider of the bicycle. Thereafter, a charge

sheet was issued to the respondent and an enquiry was set up

where the respondent was found guilty and hence his services

were terminated on 23.10.1986. The respondent filed a writ

(WP(C) 553/1987) before this court which was dismissed.

Thereafter an industrial dispute bearing ID No. 638/87 was raised

by the respondent and vide order dated 8.1.1999 the reference

was answered in favour of the respondent with the directions to

grant reinstatement with full back wages and continuity of

service. Feeling aggrieved with the said award, the petitioner has

preferred the present petition.

3. Assailing the said award, Ms. Charul Sarin counsel for

the petitioner, submitted that the enquiry conducted by the

enquiry officer against the respondent workman was proper after

due observance of the principles of natural justice and therefore,

the same did not merit any interference by the labour court.

Counsel for the petitioner further submitted that the learned

labour court failed to appreciate the fact that acquittal of the

respondent from the criminal proceedings would not ipso faco

absolve him from the liability so far the disciplinary action was

concerned. Counsel for the petitioner further argued that the

learned labour court also failed to appreciate that the dismissal of

the writ petition filed by the respondent workman without

seeking any leave of the court to raise the industrial dispute

would operate as res judicata and therefore raising of industrial

dispute by the respondent workman was clearly barred by the

principles of res judicata and therefore, the award passed by the

labour court on this ground alone, is liable to be set aside. In

support of her arguments, counsel for the petitioner placed

reliance on the judgments of the Apex Court in Kerala Solvent

Extractors Ltd. Vs. A. Unnikrishnan & Anr. (2006) 13 SCC

619 and T.N.C.S.Corpn.Ltd. Vs. K. Meerabai, (2006) 2 SCC

255.

4. Refuting the said submissions of the counsel for the

petitioner, counsel for the respondent submitted that the

accident in question was not caused on account of rash and

negligent driving of the respondent workman and accordingly

the respondent workman also stood acquitted by the criminal

court vide judgment dated 8.2.93 and therefore, the respondent

could not have been held responsible for the accident which did

not occur on account of his negligence. Counsel for the

respondent also submitted that even before the enquiry officer,

no independent evidence was produced by the petitioner to prove

any kind of negligence on the part of the respondent and

therefore the enquiry proceedings are rightly held to be perverse

by the learned labour court. Counsel thus submitted that in the

absence of any evidence led by the petitioner to prove culpability

of the respondent in the accident in question, no fault can be

found with the order passed by the learned labour court on the

preliminary issue as well as in the final award in question.

Counsel for the respondent also submitted that the writ petition

filed by the respondent was dismissed in limine and therefore,

there was no decision of the writ court on the merits of the case

so as to debar the respondent to raise the industrial dispute.

Counsel thus submitted that raising of any industrial dispute by

the respondent cannot be held to be barred by the principles of

res judicata. In support of his arguments, counsel for the

respondent placed reliance on the judgment of the Apex Court in

Nand Kishore Prasad Vs. The State of Bihar (AIR 1978 SC

1277) and Smt. Pujari Bai Vs. Madan Gopal (AIR 1989 SC

1769)

5. I have heard learned counsel for the parties at

considerable length and perused the record.

6. On the preliminary issue of enquiry, the learned labour

court clearly found that the petitioner management failed to lead

any evidence before the enquiry officer to prove negligence on

the part of the respondent management in causing the accident

in question. The only evidence adduced by the petitioner

management before the enquiry officer was that of one Amarjit

Singh, who admittedly was not an eye witness of the accident

and who clearly admitted before the enquiry officer that when

he reached the spot the bus and the cycle were already removed

from the spot. The learned labour court thus found that the

findings of the enquiry officer were not based on any evidence

and the same could not form the basis of dismissal of the

workman. After the said preliminary issue on the enquiry was

decided against the petitioner management, the petitioner

management did not produce any other evidence to establish the

misconduct of the respondent workman and in fact was

proceeded ex parte. In the absence of any other evidence led

by the petitioner management to prove the culpability of the

respondent, no fault can be found with the final award holding

the termination of the respondent workman as illegal and

unjustified.

7. There is no force in the argument of the counsel for

the petitioner that raising of the industrial dispute by the

respondent workman was barred by the principles of res judicata

as indisputably, the writ petition filed by the respondent workman

was dismissed in limine and therefore there was no decision of

the court on the merits of the case. It is a settled legal position

that dismissal of writ petition in limine will not create a bar of res

judicata to seek an alternative remedy as available to a party. It

would be worthwhile to refer the relevant para of the judgment of

the Apex Court in Pujari Bai vs. Madan Gopal (supra) here:

"This takes us to the question of res judicata. The question is whether the suit of the appellant was barred by res judicata in view of the summary dismissal of her writ petition earlier. It is not disputed that the writ petition filed by the appellant against the order of the Assistant Consolidation Officer was dismissed in limine. This order dated 14-4-1969 was passed by the Division Bench of Punjab and Haryana High Court. It was a one word order. The question of res judicata apparently arises when a controversy or an issue between the parties has been heard and decided. This Court in Workmen v. Board of Trustees of Cochin Port Trust1 considered this principle and observed : (SCC p. 125, para 10 : SCR p. 977) But the technical rule of res judicata, although a wholesome {State Page 440} rule 1. based upon public policy, cannot be stretched too far to bar the trial of identical issues in a separate proceeding merely on an uncertain assumption that the issues must have been decided. It is not safe to extend the principle of res judicata to such an exent so as to found it on mere guesswork. To illustrate our veiwpoint, we may take an example. Suppose a writ petition is filed in a High Court for grant of a writ of certiorari to challenge some order or decision on several grounds. If the writ petition is dismissed after contest by a speaking order obviously it will operate as res judicata in any other proceeding, such as, of suit, Article 32 or Article 136 directed from the same order or decision. If the writ petition is dismissed by a speaking order either at the threshold or after contest, say, only on the ground of laches or the availability of an alternative remedy, then another remedy open in law either by way of suit or any other proceeding obviously will not be barred on the principle of res judicata.

24. It thus becomes clear that when a writ petition after contest is disposed of on merits by a speaking order, the question decided in that petition would operate as res judicata, but not a dismissal in limine or dismissal on the ground of laches or availability of alternative remedy. The High Court and the courts below, therefore, were not right in throwing out the suit of the appellant on the ground of res judicata."

Hence, the question of res judicata could have arisen only

when the controversy in issue between the parties would have

been heard and finally decided by the competent court of

jurisdiction and in the present case the writ petition filed by the

respondent was merely dismissed in limine and not on merits.

8. Hence, in the light of the above discussion, I do not

find any merit in the present petition and the same is hereby

dismissed.

May 17, 2010                           KAILASH GAMBHIR, J.
mg





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter