Citation : 2025 Latest Caselaw 6303 Del
Judgement Date : 15 December, 2025
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment Reserved on: 10.12.2025
Judgment pronounced on: 15.12.2025
+ W.P.(C) 10078/2019, CM APPL. 65656/2025, CM APPL.
66239/2025 & CM APPL. 66240/2025
INDIAN INSTITUTE OF TECHNOLOGY, DELHI .....Petitioner
Through: Mr. T. Singhdev, Ms. Ramanpreet
Kaur, Ms. Tanishq Srivastava, Mr.
Abhijit Chakravarty, Mr. Sourabh,
Mr. Vedant and Ms. Yamini Singh,
Advocates.
versus
JITENDER KUMAR .....Respondent
Through: Mr. Vinay Kumar Ojha, Advocate.
CORAM:
HON'BLE MS. JUSTICE CHANDRASEKHARAN SUDHA
JUDGMENT
CHANDRASEKHARAN SUDHA, J.
1. The present writ petition under Article 226 and Article 227
of the Constitution of India (the Constitution), has been filed by
the respondent/management (the Indian Institute of Technology,
Delhi) in ID No. 79/2015 on the file of the Central Government
Industrial Tribunal cum Labour Court-I, Dwaraka Courts, Delhi,
(the tribunal) aggrieved by the Award dated 05.03.2019, by which
the claimant/workman has been held entitled to reinstatement of
service on the same post, with 50% back wages.
2. In this writ petition, unless otherwise specified, the parties
shall be referred to as described in the original claim petition.
3. In the statement of claim, it is alleged thus: The
claimant/workman, is the son of late Shri Kesari Nandan, a
permanent employee of the respondent/management, who while in
service expired on 07.07.2007. Pursuant to the death of his father,
his mother sought appointment for him on compassionate grounds
and vide communication dated 23.01.2008, she was informed that
he had been appointed under the Board of Hostel Management
(BHM). The claimant/workman was issued an appointment letter
dated 08.01.2008, placing him as Masalchi in Jwalamukhi Hostel
on a purely temporary and contractual basis for a period from
08.01.2008 to 07.07.2008.
3.1. The claimant/workman asserted that his engagement in
the respondent/management as Masalchi was extended repeatedly
from time to time through fresh appointment letters issued between
2008 to 2012 and that he continuously served the
respondent/management until 28.02.2013. It was alleged that
despite his uninterrupted and diligent services, the
respondent/management neither regularised his services nor issued
any further extension after 28.02.2013, effectively bringing his
employment to an end without notice, reason or any sort of
compliance with statutory requirements and that the non-renewal
of his contract after 28.02.2013 amounted to illegal termination.
Hence, the claimant/workman issued a legal notice dated
28.08.2013 seeking reinstatement, to which no response was
received from the respondent/management. Subsequently, he
raised an industrial dispute (ID No. 79/2015), leading to
conciliation proceedings, which eventually failed, following which
the matter was referred for adjudication. The claimant/workman
also alleged that he has remained unemployed since the cessation
of his service and sought reinstatement with back wages.
4. The respondent/management, in their written statement,
inter alia, denied that the claimant/workman was ever appointed
on compassionate grounds. It was contended that although the
request for appointment on compassionate grounds was
considered, the competent authority did not approve the same and
consequently the claimant/workman applied independently for
contractual engagement and he was engaged as Masalchi under the
BHM. It was further contended that the claimant/workman's
engagement involved breaks and that the repeated extensions were
only granted on need basis; and that he worked intermittently,
including as a daily wager between May 2011 and September
2011. The last contractual term, which expired on 28.02.2013, was
not extended because of his irresponsible work behaviour, for
which warning letters were issued. According to the
respondent/management, since the contract itself expired, there
was no termination and consequently provisions of Section 25F of
the ID Act are not attracted, rather it attracts Section 2(oo)(bb) of
the ID Act.
5. On completion of pleadings, necessary issues were raised.
The parties went to trial on the basis of the aforesaid pleadings.
The claimant/workman was examined as WW-1 and Exhibits
WW-1/1 to WW-1/9 were marked. The respondent/management
examined its Assistant Registrar as MW-1 and Exhibits MW-1/W1
and MW-1/W2 were marked.
6. Upon considering the evidence led by both the parties and
after hearing both sides, the Tribunal found that the
claimant/workman had been engaged to perform duties of
perennial nature and that the series of extensions reflected
continuous employment. It concluded that the cessation of his
service on 28.02.2013 amounted to illegal termination, particularly
in the absence of any termination letter or compliance of Section
25F of the ID Act. Accordingly, the Tribunal directed
reinstatement with 50% back wages.
7. Aggrieved thereby, the respondent/management has
invoked the writ jurisdiction.
8. The learned counsel for the respondent/management
submitted that the there is a complete misapplication of the
concept of "retrenchment" in the impugned Award. It is urged that
the claimant/workman's initial engagement on 08.01.2008, and all
subsequent engagements, were purely temporary, fixed-term
contractual appointments under the BHM, each expressly
stipulating that the engagement would automatically expire on the
last date of the contract and that no claim for regularization or
continuity would arise therefrom. The contract was extended from
time to time only as per requirement, ending finally on 28.02.2013,
after the Warden's Committee in its meeting dated 04.01.2013
recorded that the claimant/workman's performance was
unsatisfactory and recommended that no further extension be
granted. Relying on the decision in Arjan Singh v. State of
Punjab, 2014 SCC OnLine P&H 17991, it was argued that non-
renewal of a contract on its expiry is not "retrenchment" and
therefore does not attract the mandatory conditions under Section
25-F of the ID Act.
8.1. It was further submitted by the learned counsel of the
respondent/management that the claimant/workman had, on
several occasions, remained absent without leave, beginning in
December 2010, for which successive memoranda dated
27/31.01.2011, 10.02.2011 and 08.04.2011 were issued. The
learned counsel submitted that persistent unauthorized absence is a
valid ground for non-continuance of employment, and reliance was
placed in the dictum of State of Rajasthan v. Mohd. Ayub Naz,
(2006) 1 SCC 589, where it was held that habitual absenteeism
may justify termination and further in the dictum of Dattaprasad
Narayan Kulkarni v. Auchtel Products Ltd., 2023 SCC OnLine
Bom 2519, which affirms that such absenteeism constitutes
misconduct warranting discontinuation.
8.2. The learned counsel for the respondent/management
submitted that the relevant materials/documents produced along
with the writ petition would substantiate their contention that
service of the claimant/workman was never satisfactory and that
repeated warning had been issued, which was also a reason for not
extending the contract. It was urged that the
respondent/management is entitled to rely on these documents in
the present writ proceedings by invoking Order XLI Rule 27(aa) of
the Code of Civil Procedure, 1908 (the CPC), which permits
production of additional evidence where the party establishing due
diligence satisfies that such evidence was not within its knowledge
or could not, after exercising due diligence, be produced at the
time when the decree or order appealed against was passed. The
learned counsel submits that several crucial documents--including
the Warden's Committee minutes dated 04.01.2013, the internal
correspondence relating to performance evaluation, and certain
extension/appointment letters (Annexures P-2 to P-16), were not
before the Tribunal, and though such documents existed in the
institutional records, they were not traced or produced during the
proceedings before the Tribunal despite due diligence. It is
therefore urged that the respondent/management be permitted to
rely upon these documents in this writ, and that this Court ought to
consider them while examining the legality of the Award.
8.3. The learned counsel further submitted that once the
additional documents are taken on record under Order XLI Rule
27(aa) CPC, it would be apparent that the nature of engagement
was contractual and for a fixed-term. These documents, it was
argued, clearly demonstrate that the claimant/workman was
engaged through successive contractual letters containing explicit
stipulations that (i) the engagement was temporary, (ii) no right to
regularisation would accrue, and (iii) the engagement would
automatically expire at the end of the contractual period. It was
submitted that the final cessation on 28.02.2013 was a direct
consequence of the expiry of the last contractual term, and not a
termination. Therefore, the statutory exclusion under Section
2(oo)(bb) of the ID Act squarely applies, and that the Tribunal
erred in not considering this material, which--according to the
respondent/management--now stands duly brought before this
Court under the mechanism of Order XLI Rule 27(aa) CPC.
8.4. It was further submitted that the claimant/workman
cannot claim, nor could the Tribunal confer, any right to regular
employment from a succession of temporary appointments by
relying on the dictum in Secretary, State of Karnataka v. Uma
Devi, (2006) 4 SCC 1, wherein it was held that contractual or ad-
hoc employees do not acquire a vested right to regularization by
length of service. Further, reference was also made to Resmi R.S.
v. Government of India, 2019 SCC OnLine Ker 2649, and Renu
Dalal v. GNCTD, 2023 SCC OnLine Del 8228, reiterating that
courts cannot direct regularization contrary to the recruitment
framework, nor can temporary engagements ripen into substantive
rights. It was contended that judicial review does not permit
substitution of disciplinary or administrative satisfaction with the
court's own view by placing reliance on the dictum of B.C.
Chaturvedi v. Union of India, (1995) 6 SCC 749 and V.
Ramana v. A.P. SRTC, (2005) 7 SCC 338, which affirm that a
court cannot sit in appeal over the employer's assessment unless
findings are perverse or unsupported by material.
8.5. Lastly, the learned counsel would contend that even
assuming, without admitting, that Section 25-F was attracted, the
Tribunal erred in granting 50% back wages as a matter of course
by citing the judgement of the Apex Court in General Manager,
Haryana Roadways v. Rudhan Singh, (2005) 5 SCC 591,
wherein it was held that there is no rule of thumb mandating full or
substantial back wages upon finding a violation of Section 25-F.
9. Per contra, the learned counsel for the claimant/workman
supported the impugned award and submitted that the findings
returned by the Tribunal are based entirely on the material placed
before it and warrant no interference in writ jurisdiction. It was
urged that the claimant/workman was appointed on compassionate
grounds following the demise of his father, an IIT Delhi employee,
which is evident from the letter dated 23.01.2008 (Ex. WW1/3)
and further corroborated by the respondent/management's own
communication dated 26.02.2008, (Annexure P-4). The learned
counsel submitted that, this is not a case of a casual or volunteer
applicant, but one where compassionate engagement was in fact
extended and acted upon. It is contended that thereafter, from
08.01.2008 until 28.02.2013, the claimant/workman continuously
discharged duties of a perennial and regular nature, including those
of Masalchi, Multi-Tasking Employee, and subsequently Junior
Assistant/Storekeeper.
9.1. It was also urged by the learned counsel that an official
accommodation was allotted to the claimant/workman within the
IIT Campus, and under Rule 8(f)(i) of the House Allotment Rules,
such accommodation could have been allotted only to an employee
appointed on compassionate grounds.
9.2. The plea of fixed-term contractual engagement relied
upon by the respondent/management in the present proceedings
was never substantiated before the Tribunal. The
respondent/management produced only two documents--Ex.
MW1/1 (appointment letter dated 08.01.2008) and Ex. MW1/2
(reply to legal notice)--and did not file the various extension
letters or Warden-Committee minutes (Annexures P-2 to P-16 of
the writ petition) before the Tribunal. The learned counsel would
specifically draw the attention of this Court to Para 9 of the
impugned Award, wherein it was noted that the
respondent/management had failed to produce the extension letters
said to contain the contractual terms. The belated reliance on new
documents at the writ stage cannot be permitted to defeat findings
based on the record actually before the Tribunal, goes the
argument.
9.3. It was further urged that the claimant/workman had
completed more than 240 days of service in each year, which the
respondent/management has never disputed, and that it is an
admitted position that the requirements of Section 25-F of the ID
Act were not complied with. The respondent/management's
attempt to shelter itself under Section 2(oo)(bb) of the ID Act is
wholly misconceived. Strong reliance is placed on the judgment of
the Apex Court in Bhuvnesh Kumar Dwivedi v. Hindalco
Industries Ltd., (2014) 11 SCC 85, wherein it was held that
repeated appointments with artificial breaks for several years
constitute unfair labour practice under Section 2(ra) of the ID Act
read with Entry 10 of the Fifth Schedule, and that Section
2(oo)(bb) of the ID Act cannot be invoked where the contract
system itself is a device to avoid conferring permanent status.
Reliance was also placed on the dictum of Haryana State
Electronics Development Corporation Ltd. v. Mamni, AIR
2006 SC 2427, wherein it was held that repeated short-term
appointments with artificial breaks cannot be brought under
Section 2(oo)(bb) of the ID Act. The learned counsel would also
place reliance on the dictum of Haryana State Federation of
Consumer's Cooperative Wholesale Store Ltd. v. Presiding
Officer, wherein it was held that once a workman has completed
240 days and the employer continues to engage him with artificial
breaks, the case attracts Section 25-F of the ID Act, and the
employer's conduct amounts to unfair labour practice. Further
reliance was placed on the dictum of Anoop Sharma v. Executive
Engineer, Public Health Division No.1, Panipat, (2010) 5 SCC
497, wherein it was held that termination of a workman who has
completed one year of continuous service, without compliance
with Section 25-F of the ID Act, renders the action ab initio void,
irrespective of the terminology used by the employer. Similar
stand was taken in the decisions of Hospital Mazdoor Sabha
(AIR 1960 SC 610), Sundara Money (1976) 1 SCC 822, Mohan
Lal (1981) 3 SCC 225, Robert D'Souza (1982) 1 SCC 645,
and Gammon India (1984) 1 SCC 509, all of which affirm that
non-compliance with Section 25-F nullifies the termination
altogether.
9.4. It was also urged that the Tribunal's finding that the
claimant/workman was performing duties of a perennial nature is a
pure finding of fact, immune from interference under Article 226
and Article 227 of the Constitution. He relies on the decision of
Syed Yakoob v. K.S. Radhakrishnan, AIR 1964 SC 477,
wherein the Apex Court held that a writ court cannot re-appreciate
evidence or disturb findings of fact merely because another view
may be possible. He also referred to the recent reiteration by the
Apex Court in Mahanadi Coalfields Ltd. v. Brajrajnagar Coal
Mines Workers' Union, 2024 SCC OnLine SC 270, that findings
of fact recorded by a Tribunal are unassailable unless they disclose
perversity.
9.5. Lastly, the learned counsel for the claimant/workman
would contend that similarly situated persons, namely Rohit
Kumar, Dinesh Kumar, Mohit Kumar, and Sudesh Rani, were all
granted compassionate engagement after the claimant/workman,
yet have been regularized by the respondent/management, while he
alone was denied continuity.
10. Heard both sides and perused the records.
11. The principal issues that falls for consideration before
this Court are as follows:
(i) Whether, on the record that was before the Tribunal,
the respondent/management proved the existence of valid
fixed-term contracts and their operative terms so as to invoke
the exclusion under Section 2(oo)(bb) of the ID Act;
(ii) Whether the findings recorded by the Tribunal on
continuity, artificial breaks and perennial character of the work
are perverse or legally vulnerable so as to permit interference in
writ jurisdiction under Article 226 and Article 227 of the
Constitution
(iii) Whether the respondent/management is entitled in this
writ petition to have recourse to Order XLI Rule 27(aa) CPC to
place additional documents on record and, if so, whether those
documents would alter the conclusion reached by the Tribunal.
12. Before I proceed further, it is necessary briefly to take
note of the testimony of the witnesses and the documentary
position on which the Tribunal proceeded. The claimant/workman
testified as WW-1 and produced Exhibits WW-1/1 to WW-1/9.
WW-1 testified that he had worked continuously in the hostel
establishments and that there was no termination letter or
compliance with Section 25-F at the time of cessation. The
respondent/management examined Sh. Mukesh Chand (MW-1),
Assistant Registrar, who produced two documents marked Ex.
MW-1/1 (the appointment letter dated 08.01.2008) and Ex. MW-
1/2 (reply to the legal notice). MW-1 admitted that the
respondent/management had not placed the series of extension
letters and other internal records (which are now relied upon in
these writ proceedings).
13. It is true that Annexures P-2 to P-16 were never produced
before the Tribunal and they have been produced for the first time
in this writ even without an application to receive it. These
documents are relied on by the learned counsel for the respondent/
management to point out that the services of the
claimant/workman was not satisfactory and that he had been issued
several warnings by the respondent/management and, therefore, it
is not an appropriate case in which reinstatement could have been
ordered. There is no reason stated as to why these documents were
not produced before the Tribunal. On going through the cross-
examination of the management's witness, i.e. MW-1, it is seen
that he refers to the warning letters etc. that were issued to the
claimant/workman. Despite that, the same were never produced
before the Court. The learned counsel for the respondent/
management relies on Order XLI Rule 27(aa) CPC for reception of
additional evidence in this proceedings. However, as per the said
provision, it will have to be established by the party seeking to
produce additional evidence that notwithstanding the exercise of
due diligence, such evidence was not within his knowledge or
could not, after the exercise of due diligence, be produced by him
at the time when the decree appealed against was passed. No such
ground has been made out by the respondent/management in this
case and hence, I will proceed to consider the matter on the basis
of the materials already on record.
14. Going by the pleadings in the statement of claim, it
is the specific case of the claimant/workman himself that he had
been appointed purely on contractual basis w.e.f. 08.01.2008 to
07.07.2008 on a consolidated salary of ₹4,000/- per month, which
was thereafter extended several times. I refer to the specific
pleadings in the statement of claim which reads thus:-
"3. That it is worthwhile to state herein that one Sh. Kesari Nandan was a permanent employee under the employment of management on the post of Junior Technical Superintendent at the
pay scale of Rs. 9300-34800/- vide Employee Code No. 70116, who died on 07/07/2007 during the tenure of his service. After his sudden demise, his wife Smt. Urmila Devi prayed for appointing their son Sh. Jitender Kumar permanently under the employment of management on compassionate grounds.
4. That the Asst. Registrar of the management had informed the mother of the workman, vide letter dt.23/01/2008, that her son (Workman) has already got an appointment in BHM, IIT Delhi.
5. That after rigorous follow-up by Smt. Urmila Devi as well as the workman, a letter dt.08/01/2008 vide reference no. IITD/SAS/66/2008/ISTA-35 was issued by the Asst. Registrar (SA), to the workman thereby Informed to him that he have been appointed at the post of Masalchi in Students Affairs Section in Jwalamukhi Hostel, IIT, New Delhi on purely temporary and contractual basis w.e.f. 08/01/2008 to 07/07/2008 at the consolidated salary of Rs.4000/- per month.
6. That vide letters dt. 21/07/2008, 05/02/2009, 20/01/2010, 06/05/2011, 13/10/2011, 18/10/2011, 09/02/2012, 01/05/2012 and 04/05/2012, the appointment of the workman was extended to different posts by issuing fresh letters. It is pertinent to mention herein that instead of confirming the services of the workman as permanent employee; the management used to plot an escape route not only to prevent the workman from being a permanent employee but also undermined the law of natural justice. The management adopted a path of these breakages in the service of
the workman caused by the issuance of fresh letters of appointment on temporary basis in order to avoid the permanent employment of the workman under the management.
7. That it is worthwhile to mention herein that the workman was given the job of Junior Assistant/ Store Keeper vide letter Ref. no. IITD/SAS/66/2O12/ISTA-502. Further, the workman was given the job on temporary basis vide letter Ref. no. IITD/SAS/66/2012/ISTA-1408 dated 24/12/2012 the workman worked till 28/02/2013."
(Emphasis Supplied)
15. Though the claimant/workman has a case that he
was engaged/employed on compassionate grounds, no materials
whatsoever have been produced to substantiate the same. It is
quite interesting to note that the claimant/workman has not even
produced his appointment letters. The only documents that are
seen to be produced along with the statement of claim are: a copy
of the appointment letter of his father; a copy of office memo dated
07.09.2007 again relating to his late father; copy of the sanction
order giving the benefits accrued to the family on the death of his
father; a letter dated 21.03.2008 addressed to his mother by the
Assistant Registrar of the Indian Institute of Technology, Delhi by
which she is informed that her request dated 14.01.2008 regarding
appointment of her son on compassionate grounds was considered
and that her son Jitender Kumar, i.e. the claimant/workman had
already been appointed in BHM, IIT, Delhi; copy of the registered
notice dated 22.02.2014 sent by the claimant/workman to the
respondent/management seeking reinstatement and back wages.
None of the appointment letters that are referred to in his statement
of claim have been produced before this Court. The
claimant/workman has no case that they were misplaced or that it
was irrecoverably lost or that for some reason, he was unable to
produce the same.
16. It is well settled that foundational facts like employer-
employee relationship, the terms of employment etc., will have to
be established by the claimant/ workman and only then the onus
would shift to the respondent/ management to disprove or discredit
the same. However, none of the appointment letters stated to have
been issued by the respondent/management has been produced.
Even in the absence of the same, the pleadings in the statement of
claim of the claimant/workman itself make it clear that he was
engaged on a temporary basis/contract for fixed periods. Here, I
refer to the documents produced by the respondent/management.
Exhibit MW-1/W1 dated 19.10.2007 is a letter written by
Executive Engineer (C-I), Indian Institute of Technology, Delhi,
Hauz Khas, New Delhi-16 by which the mother of the
claimant/workman was informed that her request dated 25.07.2007
for appointment of her son Jitender Kumar (the
claimant/workman) on compassionate grounds had been
considered by the competent authority, but the same had not been
acceded to. Exhibit MW-1/1 is the first contractual appointment
letter dated 08.01.2008 issued to the claimant/workman herein.
The said letter reads thus:-
"Mr. Jitender Kumar C/o Warden, Jwalamukhi Hostel Sir, I am directed to offer you a contractual appointment as Masalchi under the Board of Hostel Management and posted in the Jwalamukhi Hostel on the following terms and conditions:-
1. Nature of appointment The appointment will be purely : temporary on contractual basis w.e.f. 08.01.2008 to 07.07.2008
2. Salary : Consolidated salary of Rs. 4,000/-
(Rupees four thousand only).
3. Leave : Maximum of 15 days leave during the above period which will be credited in your leave account @ 21/2 days per month.
4. Duty : You will be required to work during the time schedule as per needs of the Hostel/BHM.
5. Job Requirement : As assigned by the Hostel/BHM.
6. Termination of Service : Your services shall be liable for termination by giving one month notice in writing on either side.
7. General : All other terms and conditions of
services and rules of discipline and conduct as contained in BHM Rules and Regulations framed thereunder shall be applicable.
Yours Faithfully (Nanak Chand) Asst. Registrar (SA)"
(Emphasis Supplied)
16.1 This apparently is the first order of appointment issued
to the claimant/workman, which fact is not disputed by him. The
letter itself makes it clear that it was a contractual appointment for
a period which was thereafter renewed from time to time.
16.2. I refer to Section 2(oo)(bb) of the ID Act which reads:-
"Section 2. Definitions--
xxxxxx (oo) "retrenchment" means the termination by the employer of the service of a workman for any reason whatsoever, otherwise than as a punishment inflicted by way of disciplinary action, but does not include--
(a) voluntary retirement of the workman; or
(b) retirement of the workman on reaching the age of superannuation if the contract of employment between the
employer and the workman concerned contains a stipulation in that behalf; or (bb) termination of the service of the workman as a result of the non-renewal of the contract of employment between the employer and the workman concerned on its expiry or of such contract being terminated under a stipulation in that behalf contained therein; or
(c) termination of the service of a workman on the ground of continued ill-health;
(Emphasis supplied)
16.3. Termination of the services of a workman as a
result of non-renewal of the contract of employment on its expiry
or termination of such contract of appointment under a stipulation
in that behalf contained therein, would not attract the definition of
the term retrenchment as contemplated under Section 2(oo) of the
ID Act. [Municipal Council, Samrala v. Sukhwinder Kaur,
(2006) 6 SCC 516; Bhogpur Coop. Sugar Mills Ltd. v.
Harmesh Kumar, (2006) 13 SCC 28; Municipal Council,
Samrala v. Raj Kumar, (2006) 3 SCC 81; Express Publication
(Madurai) Ltd. v. K. Daglas and Anr., (2010) 2 KHC 733;
Punjab SEB v. Sudesh Kumar Puri, (2007) 2 SCC 428; Kishore
Chandra Samal v. Orissa State Cashew Development Corpn.
Ltd., (2006) 1 SCC 253; Harmohinder Singh v. Kharga
Canteen, Ambala Cantt., (2001) 5 SCC 540; State of Rajasthan
v. Rameshwar Lal Gahlot, (1996) 1 SCC 595]. In all the
aforesaid decisions, it has been held that when employment is for a
specific period, the case would squarely be covered by Section
2(oo) of the ID Act and in such cases, Section 25(f) of the ID Act
would not be applicable.
17. As noticed earlier, even going by the pleadings in the
statement of claim, the employment was purely temporary and on
a contract basis. The first appointment letter itself refers to the
period for which he had been engaged on contractual basis. The
allegation that he was appointed on compassionate grounds is
disproved by the letter that has been produced by the
respondent/management. No materials have been produced by the
claimant/workman to show that he had in fact been appointed on
compassionate grounds. As this is a case that clearly comes under
Section 2(oo)(bb) of the ID Act, the Tribunal went wrong in
finding that the claimant/ workman is entitled to retrenchment and
back wages.
18. In the result, the appeal is allowed and the impugned
order is set aside. Application(s), if any, pending, shall stand
closed.
CHANDRASEKHARAN SUDHA (JUDGE)
DECEMBER 15, 2025/kd
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!