Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gujarat Guardian Ltd. vs Gopallal Babulal Sharma
2021 Latest Caselaw 4030 Guj

Citation : 2021 Latest Caselaw 4030 Guj
Judgement Date : 10 March, 2021

Gujarat High Court
Gujarat Guardian Ltd. vs Gopallal Babulal Sharma on 10 March, 2021
Bench: Sonia Gokani, Sonia Gokani Gopi
               C/LPA/839/2019                               ORDER




               IN THEHIGHCOURTOF GUJARATAT AHMEDABAD

                  R/LETTERSPATENTAPPEALNO. 839 of 2019
                                   In
                 R/SPECIALCIVILAPPLICATIONNO. 831 of 2019
                                  With
                  R/LETTERSPATENTAPPEALNO. 840 of 2019
                                  In
                  SPECIALCIVILAPPLICATIONNO. 830 of 2019
                                  With
               CIVILAPPLICATION(FORDIRECTION) NO. 1 of 2020
                                   In
                  R/LETTERSPATENTAPPEALNO. 840 of 2019
                                  In
                  SPECIALCIVILAPPLICATIONNO. 830 of 2019
==========================================================
                             GUJARATGUARDIANLTD.
                                    Versus
                          GOVINDRAMBABURAMMEGHWAL
==========================================================
Appearance:
MRK M PATELSR. ADV.WITH MR.VARUNK.PATEL(3802)for the Appellant(s)No. 1
MRP C CHAUDHARI(5770)for the Respondent(s)No. 1
==========================================================

 CORAM: HONOURABLE MS. JUSTICE SONIA GOKANI
        and
        HONOURABLE MS. JUSTICE GITA GOPI

                                  Date: 10/03/2021

                          COMMONORALORDER

(PER: HONOURABLEMS. JUSTICESONIAGOKANI)

1. The appellants are the original petitioners,

who had challenged the award passed by the Labour

Court, Bharuch in Reference (LCB) No.327 of 2016,

Reference (LCB) No.328 of 2016 and Reference

(LCB) No.329 of 2016 respectively by preferring

C/LPA/839/2019 ORDER

Special Civil Application Nos.786, 830 and 831 of

2019. This Court, on 25.01.2019 by a common oral

order, disposed of the said petitions. Two of the

appeals are preferred being Letters Patent Appeal

Nos.839 and 840 of 2019 arising from Special

Civil Application Nos.831 and 830 of 2019,

wherein the reference being Reference (LCB)

No.327 of 2016, Reference (LCB) No.328 of 2016

were challenged.

2. This Court on 12.06.2019 issued notice in the

present appeals. On 02.08.2019, the Court in its

order recorded the statement of senior advocate

Mr.K.M.Patel, who had volunteered to deposit the

amount of backwages, as ordered by the Labour

Court. The said amount was directed to be

accepted after calculation and the Registry

accordingly received the amount of Rs.4,38,543/­

in Letters Patent Appeal No.840 of 2019 and

Rs.4,38,543/­ in Letters Patent Appeal No.839 of

2019.

3. It appears that the Memorandum of Settlement

C/LPA/839/2019 ORDER

under Section 2(P) of the Industrial Disputes

Act, 1947 has been executed on 03.11.2020 by and

between the parties. The recital with terms and

conditions of the settlement which have come on

record, are reproduced hereunder for ready

reference:

Short Recital of Case:

"Second party workman had joined first party company on

19.04.2013 as an Operator. The second party was then

dismissed from the services of the first party company for

committing gross and serious misconduct vide dismissal

order dated 13.10.2016. The second party had thereafter

raised an industrial dispute against the first party for his

reinstatement with full backwages which had culminated

into a reference being Reference (LCB) No.328 of 2016

before the Labour Court, Bharuch. The Labour Court,

Bharuch had passed the award dated 01.10.2018 in said

Reference (LCB) No.328 of 2016 directing the first party to

reinstate the second party with continuity of service, 100%

backwages and all other attendant benefits. First party

company being aggrieved by the said award of Labour

Court dated 01.10.2018 had preferred the writ petition

being Special Civil Application No.830 of 2019 before the

Hon'ble High Court of Gujarat. The Hon'ble High Court by

order dated 25.01.2019 had dismissed the said Special Civil

Application No.831 of 2019 filed by the first party. Being

aggrieved by the said order dated 25.01.2019, the first

party company has preferred Letters Patent Appeal No.840

C/LPA/839/2019 ORDER

of 2019 before the Division Bench of the Hon'ble High

Court. The Division Bench of the Hon'ble High Court by

order dated 21.08.2019 has admitted Letters Patent Appeal

No.840 of 2019 and granted the stay of the order impugned

therein. The said Letters Patent Appeal No.840 of 2019 filed

by the first party is pending as on today.

In the meantime, the second party had filed Recovery

Application No.177 of 2018 u/s. 33C(2) of the I.D.Act, 1947,

No.75/2019 U/S 33C, (2) and Recovery Application

No.44/2019 filed U?S33C(1) of the Industrial Dispute Act

before the Labour Court, Bharuch claiming benefits of

backwages, bonus, leave encashment etc., pursuant to the

said award dated 01.10.2018. The Labour Court, Bharuch

by order dated 27.03.2019 had allowed the said Recovery

Application No.176 of 2018. The first party company has

thereafter challenged the said order dated 27.03.2019

before the Hon'ble High Court of Gujarat by filing Special

Civil Application No.11473 of 2019. the Hon'ble High Court

by order dated 26.08.2019 has admitted the said petition

(Special Civil Application No.11472 of 2019) by issuing

Rule and has also granted the stay against the said order

dated 27.03.2019 passed in Recovery Application NO.177 of

2018. The said writ petition i.e. Special Civil Application

NO.11473 of 2019 is pending as on date.

Recently, the second party workman had approached the

first party company for full and final settlement of his

claims/disputes with the first party company. Considering

the request of the second party, the first party has

negotiated with the second party and both the parties have

C/LPA/839/2019 ORDER

mutually arrived at the present full and final settlement

on the following terms and conditions:

Terms and conditions of the Settlement.

1. The first party agrees to reinstate the second party

without any backwages, continue of service and/or or other

attendant/consequential benefits with effect from

17.11.2020 with monthly gross salary of Rs.28,000 (inclusive

of Fix Pay, Retirement benefits, Statutory Bonus.

2. The second party in lieu of his reinstatement and

aforesaid lumpsum compensation agrees to forgo all his

disputes and claims against the first party company

pursuant to the said award dated 01.10.2018 such as

backwages, wages, bonus, increments, leave encachment,

et. The second party further agrees not to claim any

regular wages or wages contemplated under Section 17 B

of the ID Act for the period after the said award till the

date of his reinstatement.

3. The second party also agrees not to claim any benefits

of the Wage Settlements for the period 1 July 2016 to 31

October 2021. However, if second party demonstrates good

behavior and discipline after his reinstatement, the first

party agrees to pay the second party 3rd year settlement

benefits effective from 1st November 2021 as per the current

wage settlement dated 18/10/2019. The first party will also

consider including the past service period of 26.02.2013 to

13.10.2016 for the limited purpose of payment of gratuity at

the time of retirement or leaving the services of the

C/LPA/839/2019 ORDER

company.

4. The second party also agrees to abide by his

commitment of good behavior in future as per his

undertaking dated 3/11/2020 given to the first party.

5. In view of present full and final settlement, the second

party agrees to withdraw all his claims, disputes and cases

against the first party including Recovery Applications

No.75/2019 u/s.33(C)(2) of the ID Act & Recovery

Application No.44/2019 u/s 33(C)(1) of the ID Act pending

before the Labour Court, Bharuch and Civil Application

No.1 of 2020 in Letters Patent Appeal No.839 of 2019

pending before the Hon'ble High Court of Gujarat. The

second party further agrees that he has not taken out any

other proceedings against the first party and if taken the

same will be unconditionally withdrawn in view of the

present settlement. The second party further undertakes

not to make any claim or demand in future against the

first party in view of the present settlement. Both the

parties agreed to withdrawing unconditionally all

proceedings related to the issue before all forums, as

applicable.

6. The second party agrees that present settlement is full

and final Settlement of all his disputes and claims against

the first party company and he will not raise any demand

or claim against the first party in view of the present

settlement.

7. The second party agrees that the first party is entitled

C/LPA/839/2019 ORDER

to get the refund/withdrawal of the amount of Rs.4,38,543/­

deposited by first party before the Registry of the Hon'ble

High Court of Gujarat pursuant to the order dated

02.08.2019 passed in Letters Patent Appeal No.839 of 2019.

8. It is agreed by both the parties that either of them will

produce this settlement and request the Hon'ble High

Court of Gujarat to dispose of pending litigations between

them (being Letters Patent Appeal No.839 of 2019 and

Special Civil Application No.11472 of 2019) in terms of the

present full and final settlement."

3.1 After this settlement had been arrived,

parties are still attempting further compromise,

so far as the period from 13.10.2016 to

17.11.2020 is concerned, for the purpose of

gratuity.

4. Today, senior advocate Mr.Patel, has

submitted to this Court that over and above the

settlement under Section 2(P) of the Industrial

Disputes Act, the appellant has agreed to treat this

period as continuous service for the purpose of

gratuity and the reinstatement also has taken place

along with the payment which has been agreed upon by

the respondent in the settlement dated 03.11.2020.

C/LPA/839/2019 ORDER

5. On a representation made by the respondent,

the authority has considered to treat the entire

period for the purpose of continuity of service,

so far as gratuity is concerned. This brings to

an end all the disputes between the parties and

therefore, both the Letters Patent Appeals are

being disposed of in terms of the settlement

dated 03.11.2020 with following directions:

(i) The amount of Rs.4,38,543/­ deposited before

the Registry of this Court pursuant to the order

dated 02.08.2019 passed in the present Letters

Patent Appeal No.839 of 2019 and the amount of

Rs.4,38,543/­ in the present Letters Patent

Appeal No.840 of 2019, shall be refunded to the

appellant by transferring the amount to the Bank

Account of the appellant, which shall be shared

by the learned advocate for the appellant with

the Registry within a period of three days. This

entire process of transferring the amount shall

be completed through R.T.G.S. / N.E.F.T. on or

C/LPA/839/2019 ORDER

before 20.03.2021. Interest, if any, accrued on

the said amount, shall also, along with this

disbursement, be disbursed in favour of the

appellant.

(ii) The period of 13.10.2016 to 17.11.2020,

is to be treated as continuous service for the

purpose of gratuity. The same shall be given

effect to, eventually at the time of calculating

the gratuity as and when time comes of

retirement/payment of gratuity.

6. As we notice a common oral order passed by

this Court in all the three Special Civil

Applications and three Letters Patent Appeals had

been preferred and Letters Patent No.838 of 2019

is still pending, which arises from Special Civil

Application No.786 of 2019. This modification

would need to be construed in the common award

passed in Reference (LCB) No.327 of 2016,

Reference (LCB) No.328 of 2016 as well as in the

common judgment and order passed in Special Civil

Application Nos.830 and 831 of 2019.

               C/LPA/839/2019                                ORDER




7.      In   view        of     the      above       observations                and

directions and as no issue remains, these appeals

are disposed of in terms of the settlement. The

awards shall be modified accordingly.

8. As the main appeals are disposed of, the

connected Civil Application stands disposed of

accordingly.

9. Learned advocate Mr. P.C.Chaudhary, appearing

for the respondents, ensures that all proceedings

arising from these matters which includes the

second Recovery Application No.176 of 2018, shall

be withdrawn.

Sd/-

(SONIAGOKANI, J.)

Sd/-

(GITAGOPI, J.) M.M.MIRZA

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter