Citation : 2021 Latest Caselaw 8127 Guj
Judgement Date : 9 July, 2021
C/SCA/14224/2011 JUDGMENT DATED: 09/07/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 14224 of 2011
FOR APPROVAL AND SIGNATURE: Sd/-
HONOURABLE DR. JUSTICE A. P. THAKER
================================================================
1 Whether Reporters of Local Papers may be allowed No
to see the judgment ?
2 To be referred to the Reporter or not ? No
3 Whether their Lordships wish to see the fair copy No
of the judgment ?
4 Whether this case involves a substantial question No
of law as to the interpretation of the Constitution
of India or any order made thereunder ?
================================================================
AHMEDBAD MUNICIPAL CORPORATIONTHRO' ITS TRANSPORT
MANAGER
Versus
RASHIDMIYA MAHAMADMIYAN ARAB 1576 MOTI BALUCHAVAD OPP
MAYNA
================================================================
Appearance:
MR HS MUNSHAW(495) for the Petitioner(s) No. 1
MR YOGEN N PANDYA(5766) for the Respondent(s) No. 1
RULE SERVED BY DS(65) for the Respondent(s) No. 1
================================================================
CORAM:HONOURABLE DR. JUSTICE A. P. THAKER
Date : 09/07/2021
ORAL JUDGMENT
1. The present petition has been filed by the petitioner under
Articles 14, 226 and 227 of the Constitution of India against the
order dated 29.04.2011 passed by the Industrial Tribunal,
C/SCA/14224/2011 JUDGMENT DATED: 09/07/2021
Ahmedabad (hereinafter be referred to as the "Tribunal") in Misc.
Application (I.T.) No.18 of 2010 in Approval Application (I.T.)
No.508 of 2003 in Reference (I.T.) No.137 of 2001 whereby the
Tribunal has allowed Misc. Application (I.T.) No.18 of 2010
preferred by the respondent and ordered to rehear Application
(I.T.) No.508 of 2003 on merits .
2. The main contention of the petitioner herein is that the
respondent was appointed as Acting Driver and he has
unauthorizedly absent continuously and, therefore, after
departmental inquiry, he was dismissed from the service w.e.f.
02.12.2003. It is contended by the petitioner that at that time,
Reference (I.T.) No.137 of 2001 was pending before the Industrial
Tribunal and, therefore, the petitioner has filed Approval
Application (I.T.) No.508 of 2003 on 02.12.2003, which came to
be allowed on 07.09.2005. It is further contended that thereafter,
the respondent has filed Misc. Application with an application for
condonation of delay on 03.09.2009 which came to be allowed
vide order dated 03.09.2010. Being aggrieved with the said
order, the petitioner herein has preferred Special Civil
Application No.15724 of 2010 before this Court, which was finally
C/SCA/14224/2011 JUDGMENT DATED: 09/07/2021
disposed of on 03.02.2011 with direction to the Tribunal to
proceed with the Approval Application for restoration with
conditions that the respondent would not claim any monetary
benefit for the intervening period. It is also contended that
thereafter, the Tribunal heard the parties and on 29.04.2011
quashed and set aside its earlier order dated 07.09.2005 and
ordered to rehear Approval Application (I.T.) No.508 of 2003 on
merits. This order has been challenged by way of present
petition by the petitioner herein on the grounds that earlier, the
Tribunal allowed the Approval Application, as the respondent
herein did not appear for long time and there was almost huge
gap and delay in filing the said application. Now, the Tribunal has
allowed the same and doing so, the Tribunal has committed error
of facts and law in passing the order of rehearing of the Approval
Application. It is contended that when the respondent was
absent right from 04.01.2002 and never bothered to enter into
any correspondence with the management of the employer,
then, the Tribunal ought not to have interfered with the
impugned order of granting application for approval and to order
to rehear the Approval Application No.508 of 2003 which was
earlier accepted by it. That conduct of the respondent ought to
C/SCA/14224/2011 JUDGMENT DATED: 09/07/2021
have been taken into consideration. It is contended that the
Approval Application has been filed on 02.12.2003 and there was
no right accrued to the respondent as at any stage during the
hearing and passing of order of allowing the said application,
more particularly, when the respondent was served with the
notice issued by the Tribunal, he did not take part in the
proceedings. On all these grounds, it is prayed to quash and set
aside the order dated 29.04.2011 passed by the Tribunal in Misc.
Application (I.T.) No.18 of 2010 in Approval Application (I.T.)
No.508 of 2003 in Reference (I.T.) No.137 of 2001. It is prayed to
allow the present petition.
3. Heard Mr. H. S. Munshaw, learned advocate for the
petitioner and Mr. Yogen Pandya, learned advocate for the
respondent, at length, through video conferencing.
4. Mr.H. S. Munshaw, learned advocate for the petitioner has
submitted the same facts which are narrated in the memo of
petition and has submitted that the respondent was driver and
due to his absentisum for long period, he was served with the
charge-sheet and after due inquiry, he came to be dismissed
C/SCA/14224/2011 JUDGMENT DATED: 09/07/2021
from the service w.e.f. 02.12.2003. He has submitted that at that
time, as the reference was pending, the authority i.e. petitioner
has preferred an application for approval on the same day. He
has submitted that the Tribunal has afforded sufficient
opportunity to the respondent, but, he did not attend the
proceedings and ultimately, the same was allowed by the
Tribunal. He has submitted that thereafter, the respondent has
filed application for condonation of delay for fresh hearing of the
Approval Application, which came to be allowed by the Tribunal.
He has submitted that against which the petitioner has
approached this Court by way of filing Special Civil Application.
According to him, the said petition came to be disposed of with
certain directions wherein the respondent has undertaken not to
insist for any salary during the interregnum period. According to
him, thereafter, the Tribunal has passed the impugned order
dated 29.04.2011 for rehearing of the Approval Application. He
has submitted that as the respondent was not vigilant regarding
his right, considering his conduct, the Tribunal ought not to have
granted the prayer made by the respondent and ought not to
have passed the order for rehearing of the Approval Application.
He has submitted that after almost four years, the respondent
C/SCA/14224/2011 JUDGMENT DATED: 09/07/2021
has moved the application in question. He has submitted that the
delay occurred in filing such application ought to have
considered by the Tribunal. While referring to the materials
placed on record, he has submitted that the general
philosophical observation has been made by the Tribunal in
granting the prayer for rehearing of the Approval Application. He
has submitted that if such procedure is adopted, then, there will
be multiplicity litigation. He has submitted that during the
departmental inquiry, the respondent did not appear and,
therefore, the Tribunal ought to have refused the prayer of the
respondent for rehearing of the Approval Application. According
to him, ultimately, the sufferer is the administration. He has
prayed to allow the present petition by quashing and setting
aside the order of the Tribunal.
5. Per contra, Mr.Yogen Pandya, learned advocate for the
respondent has submitted that the order of the Tribunal in
granting the prayer for rehearing is in consonance with the law.
He has also submitted that by way of order, the Tribunal has
given an opportunity of being heard to the petitioner. He has
submitted that due to such order, no prejudice is likely to be
C/SCA/14224/2011 JUDGMENT DATED: 09/07/2021
caused to the petitioner. He has submitted that the entire
proceedings pending before the Tribunal can be decided within a
specified period. He has prayed to dismiss the present petition.
6. Having considered the submissions made on behalf of both
the sides coupled with the materials placed on record, it
transpires that there is no dispute regarding the facts that the
industrial dispute is pending between the parties and the
respondent herein was working as driver. It is also undisputed
fact that the petitioner herein has dismissed the respondent from
the service and it has filed Approval Application under Section
33(2)(b) of the Industrial Disputes Act, 1947. Earlier, the same
was allowed as respondent herein did not bother to appear and
file his written statement. It also appears that after considering
the materials, the Tribunal has initially granted Approval
Application. It is also undisputed fact that thereafter, in the year
2009 i.e. after three years, the respondent filed application for
condonation of delay and main Approval Application by restoring
the same. The same came to be allowed by the Tribunal and
delay was condoned and that order was challenged by the
petitioner by filing Special Civil Application No.15724 of 2010.
C/SCA/14224/2011 JUDGMENT DATED: 09/07/2021
The same was disposed of by the Coordinate Bench of this Court
(Coram: Hon'ble Mr.Justice K. S. Jhaveri) vide order dated
03.02.2011 on the basis of the statement made by the learned
advocate for the workman that the workman will not claim the
wages under any circumstances for the period i.e. the date on
which the Approval Application was allowed till the restoration
application was filed. The Court has also directed the Tribunal to
dispose of the restoration application on merits on or before
30.04.2011.
7. Pursuant to the said order, the Tribunal vide its order dated
29.04.2011 has allowed the application of the respondent and its
earlier order passed in Approval Application (I.T.) No.508 of 2003
ordered to be quashed and set aside and directed to rehear the
application on merits.
8. On perusal of the said order of the Tribunal, it appears that
the Reference (I.T.) No.137 of 2001 was pending and during the
pendency of the reference, the respondent came to be dismissed
from the service and present petitioner has sought for approval
of that action. While dealing with the averments of both the
C/SCA/14224/2011 JUDGMENT DATED: 09/07/2021
sides, the Tribunal has specifically held that the delay
condonation application filed by the respondent has already
been allowed. While referring to the materials placed on record
in the Approval Application, the Tribunal has observed that the
original reference being Reference (I.T.) No.137 of 2001 was
pending. It is further observed in para-10 of the order of the
Tribunal that the Approval Application was earlier decided
exparte. It is further observed by the Tribunal that there was
Godhra riots and due to that respondent has not received so-
called notice and, therefore, he did not remain present. The
Tribunal has further observed in the order that the matter was
required to be decided on merits by affording opportunity of
being heard to both the sides. These observations of the Tribunal
cannot be said to be perverse one. It is needless to say that any
lies between the parties needs to be decided on merits rather
than on mere technical grounds. The plea raised by the
petitioner is based only on technical aspects that the workman
i.e. respondent was not vigilant in defending the Approval
Application as well as not remaining present in the departmental
inquiry. Thus, the plea on the part of the petitioner is based on
technical point. It is well settled that any dispute raised between
C/SCA/14224/2011 JUDGMENT DATED: 09/07/2021
the parties should be decided on merits by affording opportunity
of being heard to both the sides. Therefore, considering the
observations of the learned Tribunal, in ordering rehearing of the
Approval Application is based on the well settled principles of law
and it does not suffer from any illegality. The same is sustainable
in the eyes of law. Of course, due to inaction on the part of the
respondent, the Approval Application is pending since 2003 and
also reference is pending since 2001. The grievance of the
petitioner can be resolved if the Tribunal is directed to decide
both the matters within time bound period and with necessary
direction to both the parties to cooperate the Tribunal in deciding
the matters within a time bound period. If such course is
adopted, no prejudice is likely to be caused to either of the
parties.
9. In view of the above discussions, the present petition
stands disposed of with the direction to the Tribunal to decide
Approval Application (I.T.) No.508 of 2003 and Reference (I.T.)
No.137 of 2001 along with all ancilliar proceedings as
expeditiously as possible preferable within a period of three
months from the date of receipt of this order. Both the parties
C/SCA/14224/2011 JUDGMENT DATED: 09/07/2021
are directed to cooperate the Tribunal in deciding the aforesaid
applications within aforesaid time period.
10. Rule is made absolute to the aforesaid extent. Interim relief
stands vacated. No order as to costs.
Sd/-
(DR. A. P. THAKER, J) V.R. PANCHAL
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!