Citation : 2015 Latest Caselaw 753 Del
Judgement Date : 28 January, 2015
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 790/2015
% Judgement pronounced on: 28.01.2015
MS. GEETA DEVI ..... Petitioner
Through: Mr R.P. Sharma, Advocate
versus
M/S UPDATER SERVICES (P) LTD. & ANR ..... Respondents
Through: None.
CORAM:
HON'BLE MS. JUSTICE DEEPA SHARMA
JUDGMENT (ORAL)
1. By way of present writ petition, the workman has assailed the award
dated 05.02.2014 on the ground that the Central Government Industrial
Tribunal (CGIT) has not considered the evidence of the petitioner and had
reached a wrong conclusion that the services of the petitioner were
terminated. It is submitted that the award is bad in law and is liable to be set
aside.
2. The brief facts of the case are that the petitioner had joined the
services of the respondent No.1-M/s Updater Services (P) Ltd. Respondent
No.2 had outsourced the services to respondent No.1, who was the
contractor for providing housekeeping personnel at Terminal-3, Indira
Gandhi International Airport in Delhi. Respondent No.1 posted the
petitioner at Terminal 3, Indira Gandhi International Airport. Due to certain
complaints received from respondent No.2, her services from Indira Gandhi
International Airport were withdrawn by respondent No.1. The dispute
thereafter arose between the parties. According to the petitioner, her services
were terminated by respondent No.1, while the contention of respondent
No.1 before the Tribunal was that she was simply transferred to other place
and she still continues on the roll of respondent No.1 and her services were
never terminated.
3. The petitioner filed her claim before CGIT under Section 2A of
Industrial Disputes Act (hereinafter referred to as 'the ID Act'). Vide its
award dated 05.02.2014, the learned CGIT, after taking into consideration
all the evidences led by the parties, reached to the conclusion that the
services of the petitioner were never terminated. The finding of the CGIT is
reproduced as under:-
"17. Claimant project that her services were abruptly dispensed with on 01.03.2012. Contrary to it, Shri Rakesh Kumar deposed in bold words that the services of the claimant were transferred to some other site where she opted not to join her duties. He declared that as on date claimant is on
the rolls of the contractor. Out of facts unfolded by Shri Rakesh Kumar, it emerged that services of the claimant has neither been discharged, dismissed, terminated nor otherwise retrenched. When she still remains on rolls of her employer it is not a case relating to discharge, dismissal, retrenchment or otherwise termination of her services by her employer. As emerged out of records dispute relates to transfer of the claimant from one station to another. Her employer wants her to comply transfer order but she is adamant in joining her duties at Terminal 3 Indira Gandhi International Airport, New Delhi. Whether this dispute will fall within the ambit of section 2-A of the Act, or that the claimant may avail provision of sub section (2) of the said section and seek adjudication of the dispute from the Tribunal, without it being referred for adjudication by appropriate government under Section 10(1)(d) of the Act. Answer is plain and simple. Her dispute does not fall within the purview of Section 2-A of the Act, since she continues to be on the rolls of her employer. Machinery, provided under Section 2-A of the Act for resolution of disputes, relating to discharge, dismissal, retrenchment or otherwise termination of service of an employee will not come to his
rescue".
4. This order has been assailed by the petitioner by way of the present
writ petition on the ground that no transfer order has been produced by the
Management and the vague submission of respondent No.1 to this effect has
been accepted by CGIT, therefore, the order is bad in law. It is submitted
that the termination was illegal as it was violative of statutory provisions of
Sections 25-F and 25-H of the ID Act. It had also amounted to unfair labour
practices as per Section 2 (ra) read with Vth Schedule of ID Act. Reliance is
placed on Hercules Mechanical Workers and Ors. vs. Wire Ropes
Engineering Workers Union JT 2009(9) SC 281, wherein the Court had
dealt with the question of unfair labour practices. Reliance has also been
placed on Gujarat State Construction Corporation vs. Indravadan Ambalal
Soni 2003 LLR 916 of Gujarat High Court, wherein the Court had held that
non-production of letter of appointment will not enable the management to
justify the point that the workman was appointed for the project work.
Another judgment on which the petitioner has related is Nicks (India) Tools
vs. Ram Surat and Anr. 2004 LLR 966, wherein the Supreme Court has held
that failure of the respondent-Management to produce the document on
which stand point is based will not enable the management to justify its
stand that the workman had himself left the services and gainfully employed
somewhere else.
On these contentions, it is stated that the findings of CGIT-cum-
Labour Court, Karkardooma, is liable to be set aside and the matter be
remitted back for fresh adjudication. It is also prayed that the writ of
Mandamus be issued, thereby setting aside the action of the respondent of
terminating the workman and direction be issued to respondent No.1 to
reinstate the petitioner/workman with full backwages and continuity in
service.
5. I have heard the learned counsel for the petitioner. The petitioner has
sought vide this writ petition setting aside of the award with the prayer that
the same be remitted to the CGIT for fresh trial and has also prayed for
issuance of writ of Mandamus, whereby directing respondent No.1 to
reinstate her with full backwages and continuity in service. It is apparent that
the workman had invoked the jurisdiction of CGIT under Section 2A of the
ID Act. Section 2A of the said Act reads as under:-
"2A. Dismissal, etc., of an individual workman to be deemed to be an industrial dispute:- Where any employer discharges, dismisses, retrenches or otherwise terminates the services of an individual workman, any dispute or difference between that workman and his employer connected with, or arising out of, such discharge, dismissal,
retrenchment or termination shall be deemed to be an industrial dispute notwithstanding that no other workman nor any union of workmen is a party to the dispute."
6. From the bare perusal of this Section, it is apparent that workman can
file a claim directly before a Court under Section 2A only when her services
had been terminated. In the present case, the contention of the respondent
has been that the services of the petitioner had not been terminated at any
stage and on complaint from respondent No.2, her services were withdrawn
and she was transferred to other place, but she did not report for duty. From
the award of the CGIT, it is apparent that CGIT has followed the due
procedure. It recorded the evidences of the parties and heard the learned
counsels and on the basis of evidences on record, it reached to the
conclusion that services of the petitioner were never terminated. This finding
of fact of the CGIT has, in fact, been challenged by the petitioner by way of
this writ petition.
7. The jurisdiction of this Court under Article 226 of the Constitution
has been discussed in several cases. Settled principle of law is that the Court
can correct a judgment of the Lower Court when it is clear that the said
judgment suffers from an error of law. It is apparent that this Court does not
sit as a Court of Appeal over the judgment of a Subordinate Court. It is also
not the function of the High Court to review the evidence and to arrive at an
independent finding on the basis of evidences. Only when it is shown that
procedure adopted is inconsistent with the Statute or with the rules of natural
justice, or where it is shown that the decision is not a fair decision, but is
based on some extraneous consideration or where on the face of it, it is
shown that the order is wholly arbitrary or capricious that no reasonable
person could have arrived at that conclusion, the Court can interfere with the
order.
8. In the present case, as is apparent from the order of the CGIT, that
CGIT has arrived at its conclusion after taking into consideration all the
evidences on record and the petitioner has not been able to show that there is
any error apparent on the face of the order or it is violative of any
substantive law. The Court in exercise of its writ jurisdiction cannot set
aside an award only on the premise that the Tribunal has reached to a
conclusion which is not acceptable to the petitioner. The Court certainly in
the writ jurisdiction is not sitting in the appellate jurisdiction.
9. Since the impugned order apparently shows that it is based on cogent
evidences on record, once the CGIT reached to the conclusion that services
of the petitioner were never terminated by respondent No.1, it certainly had
no jurisdiction to deal with the issue under Section 2A of the ID Act. There
is no error apparent on the face of the award and no ground has been made
out for setting aside the impugned award.
10. Moreover, it is strange that when the Management says that it had
never terminated the services of the petitioner, why the petitioner is not
interested in joining her duties at the transferred place. A workman cannot
insist upon its employer to assign a particular duty to him. He is required to
work wherever he is asked to work. The petitioner has claimed the relief of
reinstatement by raising a dispute and when her Management has said that
her services were never terminated, it was always open for the petitioner to
join her duties. The reason of not doing so has only been known to the
petitioner herself.
The writ petition is dismissed with no order as to costs.
DEEPA SHARMA (JUDGE) JANUARY 28, 2015 BG
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!