Citation : 2011 Latest Caselaw 3007 Del
Judgement Date : 3 June, 2011
*IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 3rd June, 2011.
+ W.P.(C) 4072/2011 & CM No.8432/2011 (for stay)
% M/S SEWA INTERNATIONAL FASHION ..... Petitioner
Through: Mr. Manish Malhotra, Adv.
Versus
SH. MEHAR CHAND ..... Respondent
Through: None.
AND
+ W.P.(C) 4073/2011 & CM No.8433/2011 (for stay)
% M/S SEWA INTERNATIONAL FASHION ..... Petitioner
Through: Mr. Manish Malhotra, Adv.
Versus
SH. MOTI CHAND ..... Respondent
Through: None.
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) No.4072/2011 & W.P.(C) No.4073/2011 Page 1 of 6
RAJIV SAHAI ENDLAW, J.
1. The petitioner employer by these writ petitions impugns separate but
identical awards of the Industrial Adjudicator on the claims of the
respondent workmen. The Industrial Adjudicator has granted the relief of
lump sum compensation of `1 lac only to the respondent workman in
W.P.(C) No.4072/2011 and of `75,000/- only to the respondent workman in
W.P.(C) No.4073/2011.
2. It was the case of the respondent workmen before the Industrial
Adjudicator of the petitioner employer having works at Mayapuri as well as
Kirti Nagar and their services being taken at both the works and having been
terminated illegally w.e.f. 1st July, 1999.
3. The petitioner employer contested the claim contending that the
respondents were not workmen within the meaning of Section 2(s) of the I.D
Act and by further contending that the respondents were employed at its
works at Mayapuri only and never worked at Kirti Nagar and the
undertaking at Mayapuri in which respondents were employed stood closed
w.e.f. January, 1999.
4. The petitioner employer though cross-examined the workmen, did not
lead any evidence whatsoever of its own before the Industrial Adjudicator.
5. The Industrial Adjudicator in the awards impugned in these writ
petitions has held the respondent in each case to be workman within the
meaning of Section 2(s) of the Act and has also returned a finding of fact
that the services of the respondent workmen were being taken at both the
works at Mayapuri as well as Kirti Nagar.
6. As aforesaid, no evidence was led by the petitioner employer qua
closure. However, the Industrial Adjudicator on the basis of the admission
by the workmen in cross-examination that the works were lying closed,
returned the finding of closure in favour of the petitioner employer.
7. The awards are challenged primarily on the findings returned by the
Industrial Adjudicator under Issue No.5 as to the legality and justification of
termination. While returning the said findings, the Industrial Adjudicator
has referred to Section 25N of the Act. It is the contention of the counsel for
the petitioner employer that the Industrial Adjudicator has wrongly
presumed Section 25N to be applicable when there was nothing before him
to hold so.
8. In this regard I may notice that it was the case of the respondent
workmen that the petitioner employer was employing more than 2000
persons. The respondent workmen also deposed so in their affidavit by way
of examination-in-chief. The counsel for the petitioner employer admits that
there is no cross-examination on the aforesaid deposition of the respondent
workmen. Again, as aforesaid, the petitioner employer did not lead any
evidence whatsoever denying employment of more than 2000 persons.
9. The counsel for the petitioner employer contends that Section 25N
would not apply and in this regard relies upon Rajasthan Small Scale
Industries Employees Union Vs. State of Rajasthan 1990 (61) FLR 157
Rajasthan. However without laying any factual basis to contend the matter
to be covered by a particular judgment, no reliance on judgment can be
permitted.
10. Be that as it may, even if it were to be held that the Industrial
Adjudicator erroneously referred to Section 25N, the same would still not
invalidate the award inasmuch as in view of the other findings, the
termination by the petitioner employment of the respondent workmen has
been made out to be illegal and the relief granted to the respondent workmen
of payment of lump-sum compensation only as aforesaid cannot be said to
be perverse or unreasonable.
11. It may be noticed that even though the respondent workmen had in
cross-examination stated that they had stopped reporting for work as works
at Mayapuri had closed down but it was for the petitioner employer to plead
the case of abandonment but which in fact was not pleaded. Even otherwise,
abandonment is a misconduct actionable only by holding an inquiry and
taking appropriate action and not otherwise. Nothing of the nature was
done. Reference may be made to Anil Chuttani Vs. ONGC 2010 (117) DRJ
433. Thus it cannot be held that owing to such statement of respondent
workmen in cross-examination, the petitioner employer stood absolved of its
liability.
12. There is another aspect of the matter. It was neither the plea of the
petitioner employer nor proved that the provisions of Section 25FFF which
the counsel for the petitioner employer also admits would have been
attracted in the case of closure were complied with. The counsel for the
petitioner employer at this stage states that even the works at Kirti Nagar
were subsequently closed and the petitioner employer is willing to pay the
closure compensation to the respondent workmen. However the same
supports the finding of the Industrial Adjudicator of the termination being
illegal and the offer now made is belated and cannot be the ground for
judicial review of the awards.
13. There is no merit in the writ petitions; the same are dismissed. No
order as to costs.
RAJIV SAHAI ENDLAW (JUDGE) JUNE 03, 2011 bs
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!