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

Dtc vs Sukhbir Singh
2013 Latest Caselaw 1402 Del

Citation : 2013 Latest Caselaw 1402 Del
Judgement Date : 21 March, 2013

Delhi High Court
Dtc vs Sukhbir Singh on 21 March, 2013
Author: V. K. Jain
*              IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                     Judgment reserved on: 19.03.2013
                                      Judgment pronounced on: 21.03.2013


+      LPA 768/2012 & CM 19674/2012(delay in filing)
       DTC                                                        ..... Appellant
                                          Through :   Ms. Avnish Ahlawat with
                                                      Ms. Latika Choudhary and
                                                      Mr. Vaibhav Misra, Advs.
                                 versus

       SUKHBIR SINGH
                                                                  ..... Respondent
                                 Through :     Mr. H.K.Chaturvedi, Ms. Anjali
                                               Chaturvedi, Mr. Ajit Kumar Jain
                                               and Mr. C.M.Verma, Advs.

+      LPA 774/2012 & CM 19822/2012(delay in filing)

       SHUKHBIR SINGH
                                                                    ..... Appellant
                                 Through :     Mr. H.K.Chaturvedi, Ms. Anjali
                                               Chaturvedi, Mr. Ajit Kumar Jain
                                               and Mr. C.M.Verma, Advs.
                                 versus

       DELHI TRANSPORT CORPORATION             ..... Respondent
                    Through : Ms. Avnish Ahlawat with
                              Ms. Latika Choudhary and
                              Mr. Vaibhav Misra, Advs.

       CORAM:
        HON'BLE THE CHIEF JUSTICE
        HON'BLE MR. JUSTICE V.K. JAIN




LPA Nos. 768/2012 and 774/2012                                            Page 1 of 5
 V.K. JAIN, J.

CM Nos. 19674/2012 (delay in filing) in LPA 768/2012 and CM 19822/2012(delay in filing) in LPA 774/2012

For the reasons stated in the applications, the delay in filing the

appeals is condoned.

The applications stand disposed of.

LPA 768/2012 and LPA 774/2012

1. The respondent, who was working as a driver with DTC on daily

wage basis, was served with a chargesheet on 18.11.1994 on the

following allegations:-

"That the driver/ workman was duty on bus no.9766 route no.118 on dated 20.09.1994 and when it reached at More Gate at 9.30 am and the time keeper asked the driver/ workman to perform the trip on route no.324 at 9.35 am to Mayur Vihar Phase-I and the workman forced the time keeper to record the time at 10.00 am but the time keeper did not do so; then the workman abused and manhandled him and also recorded a complaint of starting trouble in the bus and went away. When the bus was checked by the checking staff at about 11.00 am, the workman was not found in the bus and he came at 11.30 am and after that he was taken the bus to the Noida Depot."

2. In the inquiry conducted against the respondent, he was held guilty

and consequently he was removed from service of the appellant vide

order dated 26.10.1995. On a dispute being raised by the respondent with

respect to his removal from service, a reference was made to the Labour

Court for adjudication. Vide order dated 19.05.2009, the Labour Court

held as under:-

"17. Hence with the available material permitted under section 11-A of the I.D. Act, I am to hold that the entire charges are not proved in total. The first charge of intentionally delaying the bus to go on route no.324 is with a false excuse of starting trouble falls to the ground. Under the above circumstances, I find that the order of removal passed against the workman is not justified."

3. The Labour Court, while directing reinstatement of the respondent

and payment of a sum of Rs 30,000/- as litigation expenses to him, did

not grant any back wages. Being aggrieved from the award, to the extent

he was refused back wages, the respondent filed W.P(C) No. 823/2010.

The learned Single Judge vide order dated 08.08.2012 disposed of the

writ petition with the following operating order:

"10. The line of decisions on the point are that the criteria for granting back wages are the length of service, whether the appointment was in consonance with the statutory rules, whether there existed any vacancy etc. Applying the criteria to the facts of the present case that the Petitioner was working as a driver on regular basis, had put in nearly 7 years of service when he was terminated but since there has been a delay of the trial on

account of the Petitioner's conduct and the fact that the Petitioner has only stated that he was unemployed and has not even averred that he made efforts for finding alternative employment during this period while balancing the various circumstances, I deem it fit to modify the impugned award dated 19th May, 2009 to the extent that the Petitioner is entitled to 50% back wages. Ordered accordingly."

4. LPA No. 768/2012 has been filed by DTC, to the extent the learned

Single Judge granted 50% back wages to the workman. LPA No.

774/2012 has been filed by the workman Sukhbir Singh to the extent back

wages were restricted to 50%.

5. The allegations against the workman can be divided into the

following three charges: (i) he forced the Time Keeper to record the time

as 10.00 A.M. though actually the time was 09.35 A.M. when the bus

reached Mori Gate; (ii) he abused and manhandled the Time Keeper; (iii)

he was found absent from the bus between 11.00 A.M. to 11.30 A.M..

The Labour Court returned a finding in favour of the workman as far as

the first charge is concerned. However, no finding was rendered with

respect to second and third charges, as dissected by us. There was no

finding as to whether the workman had abused and manhandled the Time

Keeper or not. Similarly, there was no finding as to whether the

workman was found absent from the bus between 11.00 A.M. to 11.30

A.M. or not. Thus, when the Labour Court held that entire charges were

not proved in total, it, while holding that only the first charge was proved,

did not return a finding on the other allegations against the workman.

6. In our view, the Labour Court was required to record specific

finding also with respect to the second and third charges, as dissected by

us since the question whether the workman would be entitled to back

wages and if so, to what extent would depend upon the finding of the

Labour Court on all the three charges. We, therefore, set aside the order

passed by the learned Single Judge as well as the order by the Labour

Court and remit the matter back to the Labour Court for giving finding on

second and third charges, as dissected by us, within a period of four

weeks of the receipt of this order.

Both the appeals stand disposed of. There shall be no order as to

costs.

V.K.JAIN, J

CHIEF JUSTICE MARCH 21, 2013 bg

 
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