Citation : 2011 Latest Caselaw 2302 Del
Judgement Date : 29 April, 2011
*IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 29th April, 2011.
+ W.P.(C) 7038/2009 & CM No.2494/2009 (for stay)
% SOHAN PURI ..... Petitioner
Through: Mr. Rajal Rai Dua, Advocate
Versus
LABOUR COMMISSIONER AND ANR. ..... Respondents
Through: Mr. Sumil Kumar, Adv. for R-2.
AND
+ W.P.(C) 7039/2009 & CM No.2496/2009 (for stay)
% SOHAN PURI ..... Petitioner
Through: Mr. Rajal Rai Dua, Advocate
Versus
LABOUR COMMISSIONER AND ANR. ..... Respondents
Through: Mr. Sumil Kumar, Adv. for R-2.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may No
be allowed to see the judgment?
2. To be referred to the reporter or not? No
3. Whether the judgment should be reported No
in the Digest?
W.P.(C)7038/2009 & W.P.(C)7039/2009 Page 1 of 8
RAJIV SAHAI ENDLAW, J.
1. The petitions seek quashing of the Recovery Certificates, dated 20 th
February, 2007 in W.P.(C) No.7038/2009 and dated 4 th May, 2006 in
W.P.(C) No.7039/2009 issued by the Additional Labour Commissioner of
the Govt. of NCT of Delhi on the application of the respondent No.2 in
each case, for recovery of `1,76,703 in W.P.(C) No.7038/2009 and
`85,907/- in W.P.(C) No.7039/2009.
2. The respondent No.2 was employed with one M/s Genius Industries,
B-97/3, Naraina Industrial Area, Phase-I, New Delhi. Disputes which had
arisen between the respondent No.2 in each case and the said M/s Genius
Industries were referred for adjudication to the Industrial Adjudicator.
The Industrial Adjudicator vide award dated 5th February, 2005 in W.P.(C)
No.7038/2009 and 31st August, 2002 in W.P.(C) No.7039/2009 directed
the said M/s Genius Industries to reinstate the respondent No.2 in each
case into service with full back wages. The respondent No.2 applied for
implementation of the said awards.
3. It appears that the respondent No.2 in each case filed an affidavit
before the Labour Commissioner to the effect that the management of M/s
Genius Industries had shifted business and started work in the name and
style of M/s Satyam Cable Industries at plot No.397, Phase-II, Sector-37,
Gurgaon, Haryana. The counsel for the petitioner Mr. Sohan Puri who
claims to be the proprietor of M/s Satyam Cable Industries has stated that
no notice of the proceedings before the Labour Commissioner was issued
to the petitioner / M/s Satyam Cable Industries. Be that as it may, the
Labour Commissioner on the basis of the said affidavit of the respondent
No.2 in each case issued the Recovery Certificate for the amount due under
the said awards against the said M/s Satyam Cable Industries
4. When the Recovery Certificates were sought to be executed against
the petitioner / M/s Satyam Cable Industries, the present writ petitions
were filed.
5. Notice of the petitions was issued and the execution of the Recovery
Certificates stayed.
6. It is the case of the petitioner that business in the name and style of
M/s Genius Industries was being carried on by his brothers and he had no
concern with the same. The petitioner claims that he has since long been
carrying on business in Guwahati (Assam) in the name of M/s Satyam
Electronics Corporation and thereafter in Gurgaon in the name of Satyam
Cable Industries and the petitioner or the said M/s Satyam Cable Industries
has got nothing to do with M/s Genius Industries and the affidavit filed by
the respondent No.2 workman in each case before the Labour
Commissioner, on the basis whereof the Recovery Certificates were issued
are false.
7. The respondent No.2 in each case in their affidavits have refuted the
aforesaid contentions of the petitioner and have stated that the petitioner
along with his brothers was carrying on the business in the name of M/s
Genius Industries and the business in the name of M/s Satyam Electronics
Corporation at Guwahati (Assam) was none other than of the sale of the
goods manufactured / produced by the said M/s Genius Industries.
8 The petitioner has not filed any rejoinder to the aforesaid counter
affidavits of the respondents No.2. The counsel for the petitioner states
that no rejoinder is needed because the respondents no.2 have not placed
anything to show the involvement of the petitioner in the business of M/s
Genius Industries.
9. In the present case, it is not as if M/s Genius Industries is a stranger
to the petitioner. The petitioner also admits that the business in the name
and style of M/s Genius Industries was being carried on by his brothers.
Workmen such as respondents no.2 are not expected to know the complete
details of the constitution of the said M/s Genius Industries and it is for the
petitioner to produce all the materials/documents to show as to what was
the constitution of M/s Genius Industries and if the business in the name of
M/s Genius Industries was being carried on by his brother and to also
furnish the whereabouts/particulars and the business now being carried on
by his brother/s. The counsel for the petitioner states that the petitioner is
willing to furnish all the said details/particulars. It is significant that the
petitioner has not chosen to file rejoinder to the averment in the counter
affidavits of the respondents no.2 of the business of M/s Satyam
Electronics Corporation stated to have been renamed as M/s Satyam Cable
Industries being of sale of goods produced by M/s Genius Industries.
10. The same indicates that the petitioner is not disputing the said fact.
11. It is also significant that it is nowhere the case of the petitioner that
there are any disputes and animosity between him and his brother.
12. It is felt that the appropriate remedy of the petitioner was to
approach the Labour Commissioner but the petitioner instead chose to
obtain stay of the Recovery Certificates and owing whereto the
implementation of the award has been held up unnecessarily for the last
over two years.
14. However, it is not deemed expedient to conduct enquiry on the
aforesaid aspects in the present jurisdiction. It is appropriate that the
petitioner discloses all the material in his power and possession including
the whereabouts / particulars of his brother/s who is/are stated to have been
carrying on business in the name of M/s Genius Industries before the
Labour Commissioner and the Labour Commissioner on the basis of the
material produced adjudicates as to against whom and in what manner
awards are to be executed.
15. The petitions are therefore disposed of by directing the parties to
appear before the Labour Commissioner who had issued the Recovery
Certificates on 18th May, 2011. The Labour Commissioner is directed to
enquire into the matter including on all the aforesaid aspect. Since
sufficient time has already lapsed, the Labour Commissioner is further
directed to complete the inquiry on or before 31 st July 2011. Till then the
execution of the Recovery Certificates shall remain stayed. If the Labour
Commissioner upon the said enquiry finds that the awards are to be
executed against the petitioner also, the petitioner through counsel
undertakes to this Court to make the payment within 45 days of such
finding subject to orders in challenge if any by the petitioner to the said
finding. However, if it is found that the awards are not executable against
the petitioner, the Labour Commissioner shall withdraw the Recovery
Certificates issued against petitioner and shall proceed to implement the
awards against the persons liable thereunder.
16. The petitions are disposed of. The petitioner to also pay costs of
these proceedings of `7,500/- to each of the respondent workman before
the Labour Commissioner on the next date of hearing. The petitioner, if
entitled to, will have liberty to recover the said costs from his brother/s.
Dasti.
RAJIV SAHAI ENDLAW (JUDGE) APRIL 29, 2011 gsr
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!