Citation : 2021 Latest Caselaw 13199 Guj
Judgement Date : 2 September, 2021
C/LPA/614/2021 ORDER DATED: 02/09/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/LETTERS PATENT APPEAL NO. 614 of 2021
In R/SPECIAL CIVIL APPLICATION NO. 4486 of 2015
With
R/LETTERS PATENT APPEAL NO. 615 of 2021
In
SPECIAL CIVIL APPLICATION NO. 4487 of 2015
With
R/LETTERS PATENT APPEAL NO. 616 of 2021
In
SPECIAL CIVIL APPLICATION NO. 4488 of 2015
With
R/LETTERS PATENT APPEAL NO. 617 of 2021
In
SPECIAL CIVIL APPLICATION NO. 4489 of 2015
==========================================================
THAKOR CHANDANJI CHEHUJI
Versus
EXECUTIVE ENGINEER
==========================================================
Appearance:
MR PRABHAKAR UPADYAY(1060) for the Appellant(s) No. 1
MS MEGHA CHITALIYA, Assistant Government Pleader for the Respondent
- State
NOTICE SERVED(4) for the Respondent(s) No. 1,2,3
==========================================================
CORAM:HONOURABLE THE ACTING CHIEF JUSTICE MR.
JUSTICE R.M.CHHAYA
and
HONOURABLE MR. JUSTICE NIRZAR S. DESAI
Date : 02/09/2021
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE NIRZAR S. DESAI)
1. By way of this group of Letters Patent Appeals, the
appellants herein - original petitioners have challenged
C/LPA/614/2021 ORDER DATED: 02/09/2021
the order dated 12.02.2018 passed in the respective
petitions filed by them, whereby while disposing of the
petitions, the learned Single Jude was pleased to issue
direction that the appellants - original petitioners be paid
sum of Rs.45,000/- by the present respondent towards
lump-sum compensation in lieu of reinstatement.
1.1 Since the facts as well as the issues involved in all
these appeals are identical, all these four appeals are
heard together and are being decided together, by this
common judgment and order.
2. Learned advocate Mr.Prabhakar Upadhyay as well as
learned Assistant Government Pleader Ms.Megha Chitaliya
both have consented for taking up all four matters
together and to hear and decide it finally and hence all
these appeals are heard and decided finally.
3. On 26.8.2021, this Court passed the following order.
"Heard Mr.Prabhakar Upadhyay, learned advocate for the appellants and Ms.Megha Chitaliya, learned AGP for the respondents.
Considering the issue involved in these appeals as regards quantum of lumsum compensation, Mr.Prabhakar Upadhyay, learned advocate for the appellants prayed that the matter be taken up for final
C/LPA/614/2021 ORDER DATED: 02/09/2021
disposal. Mr.Upadhyay has also argued only on the aspect of enhancement on the quantum of lumsum compensation.
Heard for final disposal. For orders."
3.1 As can be seen from the aforesaid order, since
learned advocate Mr.Upadhyay has confined these
appeals only to the extent of enhancement of the amount
of lumpsum compensation, the matters are heard and
decided keeping in mind this limited aspect only.
3.2 For the purpose of deciding this group of appeals,
Letters Patent Appeal No.614 of 2021 is treated as a lead
matter and facts of Letters Patent Appeal No.614 of 2021
are considered for adjudicating the issue on hand.
4. Brief fact giving rise to the filing of present Letters
Patent Appeal is stated as under:
4.1 It is the case of the petitioner of Special Civil
Application No.4486 of 2015 that he was appointed as
Labourer in September, 1987 by the present respondent
and from September, 1987 till 31.03.1998 he worked
regularly and continuously with the respondent till his
services were terminated orally and illegally by the
C/LPA/614/2021 ORDER DATED: 02/09/2021
respondent, without following due procedure of law as well
as without complying with the principles of natural justice.
At the time when his services were terminated, he was
paid sum of Rs.61.90 per day towards daily wages. After
the termination of the present appellant in the year 1998,
after delay of 10 years he raised industrial dispute which
culminated into Reference (LCP) No.12 of 2009 whereby
he prayed for reinstatement with back-wages.
4.2 The Labour Court, Palanpur, after considering the
material on record and evidence adduced by the
respective parties, on appreciation of material on record
as well as the evidence, rejected the Reference of the
present appellant vide award dated 22.09.2014. While
rejecting the Reference preferred by the present
appellant, the learned Labour Judge, Palanpur arrived at a
specific finding that the present appellant did not work for
more than 240 days in each year from the year 1988 to
1997. Not only that, except for once, in no other year the
present appellant worked for 240 days under the
respondent and in a year preceding the termination of the
present appellant also the appellant did not work for 240
C/LPA/614/2021 ORDER DATED: 02/09/2021
days. The Labour Court also arrived at conclusion that
there is no breach of Section 25F of the Industrial Disputes
Act, 1947 ('ID Act', for short) and ultimately rejected the
Reference of the present appellant.
4.3 The appellant challenged the said award dated
22.09.2014 passed by the learned Presiding Officer,
Labour Court, Palanpur in Reference (LCB) No.12 of 2009
by filing Special Civil Application No.4486 of 2015. The
said writ petition was heard by the learned Single Judge
and while passing the order dated 12.02.2018, the learned
Single Judge took into consideration two undisputed facts
i.e. (i) that the present appellant was relieved in light of
policy decision of the State Government vide Government
Resolution issued in the month of March, 1998 and (ii) that
the claimant raised the dispute in the year 2009 i.e.
almost after 10 years after he was relieved from the
services. The learned Single Judge also took into
consideration the fact that claimant i.e. the present
appellant failed to place any material on record to support
his claim with regard to his attendance and to establish
that the details, which the respondent placed on record
C/LPA/614/2021 ORDER DATED: 02/09/2021
were incorrect, and that he actually worked for 240 days
in preceding 12 months of his termination. In fact, the
learned Single Judge observed that during the tenure of 09
years from the year 1988 to 1997, it was only one phase
of 12 months during which the present appellant worked
for 240 days or more days. Even otherwise, during the
most phase of 12 months, the appellant worked for less
than 240 days. Even during the relevant period i.e.
preceding of twelve months of his termination also he
worked for less than 240 days. The learned Single Judge
also confirmed the finding of the Labour Court in respect
of the fact that respondent, by issuing notice of
termination, has not violated the provisions of Sections
25F of the 'ID Act'. The learned Single Judge also
considered the case of the present appellant by
considering the aspect whether the provisions of Section
25G of the 'ID Act' has been violated or not and found that
there is no material on record to indicate that provisions of
Section 25G of the 'ID Act' or Rule 81 of the Rules framed
thereunder are violated.
4.4 Considering the aforesaid aspects, the learned Single
C/LPA/614/2021 ORDER DATED: 02/09/2021
Judge, coupled with the fact that the Reference was
preferred after unexplained delay of more than 10 years,
disposed of the petition by awarding lumpsum
compensation of Rs.45,000/- in lieu of reinstatement to be
paid by the respondent to the present appellant vide four
separate orders, in each of the petition, dated 12.02.2018.
It is those orders which are subject matter of appeal
before this Court by way of present appeals.
5. As stated hereinabove, learned advocate
Mr.Upadhyay has confined these appeals only for the
purpose of enhancement of lumpsum compensation
awarded by the learned Single Judge and, therefore, in
view of the aforesaid limited aspect, he submitted that
even if it is assumed, without admitting, that the present
appellants have not worked for more than 240 days in
each year, except for one year and they did not work for
more than 240 days in the presiding year of their
termination, then also considering their length of service,
the amount of compensation awarded is too meager.
Learned advocate Mr.Upadhyay submitted that all the
present appellants have put in around 10 years' services
C/LPA/614/2021 ORDER DATED: 02/09/2021
under the respondent and, therefore, irrespective of the
fact as to whether they have served for 240 days or not in
each year, only length of their services is considered then
also lumpsum compensation of RS.45,000/- cannot be said
to be adequate compensation. He submitted that looking
to the length of services of the present appellants, they
deserve to be paid at least a sum of Rs.1.5 lakhs in
respect of each of the present appellant as lumpsum
compensation in lieu of reinstatement.
6. Learned Assistant Government Pleader Ms.Megha
Chitaliya vehemently opposed these appeals and by
referring the award passed by the Labour Court, Palanpur
as well as judgment dated 12.02.2018 passed by the
learned Single Judge submitted that, in fact the present
appellants, if the evidence are appreciated stricto senso,
are not entitled to compensation of Rs.45,000/-. She
submitted that the Labour Court as well as learned Single
Judge have specifically arrived at conclusion that there is
no breach of provisions of Sections 25F and 25G of the
'I.D.Act' and that the present appellants have not
completed 240 days in a year preceding their termination
C/LPA/614/2021 ORDER DATED: 02/09/2021
and during 9 years which according to workmen they have
worked under the present respondent, during that time
also, except for one year, in no other year they have
worked for more than 240 days. When the appellants
could not produce any material in their favour, either
before the Labour Court or before the Learned Single
Judge, they are not entitled to any compensation at all,
more particularly when the dispute was raised after more
than 10 years after the termination of the present
appellants. However, considering the totality of the
circumstances, the learned Single Judge awarded sum of
Rs.45,000/- to be paid to each of the present appellant
towards lumpsum compensation in lieu of reinstatement
and, therefore, the view taken by the learned Single Judge
is absolutely just, legal and proper and the present
appeals deserve to be dismissed.
7. Upon hearing the learned advocates appearing for
the respective parties, having perused the order passed
by the Labour Court as well as by the learned Single
Judge, the record of Special Civil Application and having
considered the evidence on record, we have noticed
C/LPA/614/2021 ORDER DATED: 02/09/2021
certain facts, which have come on record and which the
learned advocate for the appellants could not dispute by
placing on record any evidence contrary to the facts that
the present appellants though have worked for around 9
years or more under the respondent except for one year,
they did not work for more than 240 days under the
respondent. Same way, none of them also worked for
more than 240 days in a year preceding the year of their
termination. They also could not establish that while
terminating their services the respondent has committed
breach of Sections 25F and 25G of the 'ID Act' and Rule 81
of the Rules framed thereunder and, therefore, as far as
those findings of the Labour Court, which are confirmed by
the learned Single Judge, are concerned, we are in
complete agreement with the findings recorded by the
Labour Court as confirmed by learned Single Judge and we
do not deem it appropriate to interfere with the same.
However, as far as aspect of lumpsum compensation is
concerned, though the learned Single Judge was right in
awarding lumpsum compensation, on overall
consideration of the facts of the case, we are of the view
C/LPA/614/2021 ORDER DATED: 02/09/2021
that the compensation of Rs.45,000/- awarded by the
learned Single Judge is required to be enhanced to Rs.1
lakh looking to the totality of the facts and ends of justice
would be served if the compensation is enhanced to Rs.1
lakh to be paid to the present appellants by the present
respondent. Such enhanced compensation of Rs.1 lakh be
paid to the present appellants, within a period of 12 weeks
from the date of this order.
8. With the aforesaid direction the present appeals
stand disposed of with no order as to costs.
(THE ACTING CHIEF JUSTICE R.M.CHHAYA, J)
(NIRZAR S. DESAI,J) MISHRA AMIT V.
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!