Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Baroda District Co-Operative Milk ... vs Rameshbhai Shankarbhai Prajapati
2025 Latest Caselaw 1925 Guj

Citation : 2025 Latest Caselaw 1925 Guj
Judgement Date : 16 January, 2025

Gujarat High Court

Baroda District Co-Operative Milk ... vs Rameshbhai Shankarbhai Prajapati on 16 January, 2025

                                                                                                                   NEUTRAL CITATION




                           C/SCA/13524/2024                                        JUDGMENT DATED: 16/01/2025

                                                                                                                    undefined




                                   IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                     R/SPECIAL CIVIL APPLICATION NO. 13524 of 2024


                      FOR APPROVAL AND SIGNATURE:


                      HONOURABLE MRS. JUSTICE M. K. THAKKER

                      ==========================================================

                                   Approved for Reporting                         Yes           No
                                                                               Yes
                      ==========================================================
                           BARODA DISTRICT CO-OPERATIVE MILK PRODUCERS UNION LTD
                                                   Versus
                                     RAMESHBHAI SHANKARBHAI PRAJAPATI
                      ==========================================================
                      Appearance:
                      SENIOR ADVOCATE MR.MANISH BHATT assisted by MUNJAAL M
                      BHATT(8283) with MS.SHAILEE JOSHI for the Petitioner(s) No. 1
                      IG JOSHI(8726) for the Respondent(s) No. 1
                      ==========================================================

                        CORAM:HONOURABLE MRS. JUSTICE M. K. THAKKER

                                                          Date : 16/01/2025

                                                         ORAL JUDGMENT

1. Rule returnable forthwith. Learned advocate

Mr.I.G.Joshi waives service of notice of Rule on behalf of

respondent.

2. With the consent of the parties matter was heard finally.

3. Being aggrieved by the award passed by learned Labour

Court, Vadodara in reference (L.C.V.) No. 19 of 2018

dated 17.05.2024, present petition is filed under Article

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

227 of the Constitution of India.

4. The facts needed to be considered for the disposal of the

present case is as under:

4.1. Respondent was working in the production

department of the dairy of the petitioner and was

entrusted the duty to look after the day-to-day affairs of

the petitioner-dairy, pertaining to production of various

milk products. On 13.03.2017, one Mr.K.A.Patel, being a

night supervisor, working in the petitioner-dairy along

with other security personnel during routine night

patrolling, while passing through the locker room

utilized by the respondent-workmen, observed that there

were certain cashew nuts lying on the floor beneath the

lockers. Sensing something unusual, the security

supervisor was called and locker nos.73, 74 and 75 were

sealed with immediate effect at around 8.30 p.m. On the

next day i.e on 14.03.2017, the sealed locker were

opened in the presence of five witnesses at 11 AM to

verify the contents in the same. It came into the

knowledge of the management that the said locker was

regularly used by the respondent and apart from the

other personal items, two bag, full of cashew nuts, was

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

also discovered from the said locker, which weighed

1.159 kgs. Upon having found such a huge quantity of

cashew nuts, the Manager of production department

called the respondent to inform about the same and

explanation was sought. He gave his written explanation

admitting the guilt on 14.03.2017. The petitioner issued

a show cause notice on 15.03.2017, referring admission

to have stolen the cashew nuts from production

department of the petitioner dairy for his personal

consumption /use. Again reply was given admitting the

guilt by respondent employee. On the basis of above

conduct and subsequent confession, an opinion was

sought from one Mr.J.N.Shah (Manager-Production),

which was forwarded to the General Manager opining

that the act of the respondent has caused breach of trust

and therefore, departmental action is required to be

initiated. The petitioner has passed an order dismissing

the respondent from service on 27.03.2017. The

respondent did not protest but made an application on

13.06.2017 praying for clearance of statutory dues.

Accordingly, the cheques of the due amount, towards the

gratuity and leave encashment, was issued and the

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

respondent has also issued receipt in that regard.

Thereafter, dispute was raised and was referred to the

learned Labour Court to decide that whether respondent

is required to be reinstated in the service or not?

Learned Labour Court after considering the statement of

claim, written statement and evidence produced by both

the parties, held the termination illegal and directed to

reinstate the respondent to his original post with 20%

back wages and with all consequential benefits. The

same is subject matter of challenge before this Court.

5. Heard learned senior advocate Mr.Manish Bhatt assisted

by learned advocate Mr.Munjal Bhatt with learned

advocate Ms.Shailee Joshi for the petitioner and learned

advocate Mr.I.G.Joshi for respondent.

5.1. Learned senior advocate Mr.Manish Bhatt for the

petitioner has submitted that respondent had not

challenged the correctness, legality or validity of the

inquiry conducted. In absence of any challenge it was

not open to the learned labour court to go into the

findings recorded by the inquiry officer regarding the

misconduct committed by the respondent. The

punishment of removal is an appropriate punishment for

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

an employee found guilty of misconduct and the court

should be reluctant to reduce the punishment. Learned

senior advocate Mr.Manish Bhatt submitted that the

respondent did not deny the charges leveled against

him, on the contrary he admitted his misconduct

regarding finding of cashew nuts from the locker used

by the present respondent. Learned senior advocate

Mr.Manish Bhatt submits that along with the cashew

nuts the belongings of the respondent were also found

from the locker owned by the respondent and in absence

of any contrary evidence learned labour court has

committed error in setting aside punishment by

misreading the report submitted by Mr.J.N.Shah for

coming to the conclusion that there is no allegation of

theft against the respondent.

5.2. Learned senior advocate Mr.Manish Bhatt further

submits that learned labour court has discarded the

kabulatnama dated 14.03.2017 given by the respondent

which was produced below Exh.21 and the reply to the

show cause notice dated 17.03.2017 wherein, it is

specifically admitted to having stolen cashew nuts from

the production department of the petitioner dairy for the

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

personal consumption. In addition to the above

admission during the cross-examination also respondent

has admitted the misconduct however, by overlooking

the above material evidence learned labour court has set

aside the dismissal order passed by the petitioner

employer.

5.3. Learned senior advocate Mr.Manish Bhatt submits

that loss of confidence is a primary factor and not the

amount of money misappropriated and the sympathy or

generosity cannot be factor in the case where the

petitioner dairy losing confidence or faith in such an

employee. The respondent employee did not offer any

explanation for having carried out the cashew nuts

therefore, the misconduct was grievous in nature and

therefore, instead of holding that the respondent was

not fit to be retained as an employee of the petitioner

dairy learned labour court has directed to reinstate the

respondent employee with 20% back wages. Learned

senior advocate Mr.Manish Bhatt submits that it is not

material that the charge is for lesser amount or the

higher amount. The act of pilferage is required to be

seen and harsh action is required to be taken into

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

consideration.

5.4. Learned senior advocate Mr.Manish Bhatt submits

that as per the settled principle of law the power which

learned labour court needs to consider whether inquiry

was proper or not. If the inquiry was not proper, the

employer and the employee had to be given opportunity

to examine their witness. Learned senior advocate

Mr.Manish Bhatt further submits that petitioner

employer seeks permission to examine the witness to

prove the charge before the learned labour court. After

providing the opportunity to prove his case in

proceedings before the learned court, the evidence of

the witness was not taken into consideration at the time

of passing the final order. The panch witness which was

examined in whose presence the panchnama of the

locker was drawn from where the cashew nuts were

found was discarded by the learned labour court while

passing the award in favour of the respondent. Learned

senior advocate Mr.Manish Bhatt submits that allegation

against the respondent are with regard to the theft of

cashew nuts. During the departmental proceedings, the

respondent has admitted to the guilt and explained that

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

same was kept for personal consumption. The quantity

of 1.159 kgs of cashew nuts was discovered from the

locker of the respondent suggests that it cannot be for

the personal consumption, be that as it may, but same

was taken unauthorizedly. Learned labour court has not

consider the material evidence which is in the nature of

admission of the respondent and concluded that there is

no loss of confidence or trust found against the

respondent.

5.5. Learned senior advocate Mr.Manish Bhatt submits

that learned labour court also concluded the reference

in favour of the respondent on the ground that there is

no antecedents. Learned senior advocate Mr.Manish

Bhatt submits that antecedents would always not be

subject matter of setting aside the order of dismissal

which was passed after considering the evidence

adduced by the respondent when misconduct alleged is

so serious and grave so as to create the lack of

confidence in the respondent by the petitioner. Learned

senior advocate Mr.Manish Bhatt has relied on the

following decisions and submitted that learned labour

court has committed grave error in directing the

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

petitioner to reinstate the respondent to his original post

with 20% back wages.

1. SCA No.20331 of 2018 decision dated

11.04.2022 in the case of Lupin Limited through

General Manager Vs. Mensingh Bhagwansingh

Parmar.

2. SCA No.11540 of 2015 with SCA No.56 of

2017, decision dated 13.09.2024 in the case of

Divisional Controller v. Mohanbhai Lakhabhai

Makwana and Ors.

3. 2005 (2) SCC 481 decision dated 25.01.2005 in

the case of Bharat Heavy Elecricals Ltd. Vs.

M.Chandrashekhar Reddy and Ors.

5.6. Learned advocate Mr.I.G.Joshi has relied on the

decision rendered by this Court in the case of

Panchmahal Steel Limited Vs Ranjitsinh Udaysinh

Parmar (deceased) & Ors. Special Civil Application

No.20879 of 2018 and submitted that the learned

Labour Court has power under section 11A to enter into

the findings of the Inquiry Report and to interfere when

the findings of the Inquiry Officers is found perverse or

punishment is disproportionate to the misconduct,

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

learned Labour Court can certainly set aside the

punishment imposed. At the end, it is submitted that

learned Labour Court had exercised its power within the

scope of section 11A of the Act and therefore, no

interference is required and award deserves to be

confirmed by this Court.

6. Having considered the arguments made by the learned

advocates for the respective parties and perusing the

record produced along with memo of petition and the

affidavit in reply, "the moot questions arising for

consideration is that when the allegations in the charge-

sheet is admitted, whether learned Labour Court was

justified in interfering with the dismissal order?"

7. To decide the above question, following facts are

required to be considered:

7.1. Indisputably, on 13.03.2017 security person observed

that there was certain cashew nuts lying on the floor and

therefore, locker no.73, 74 and 75 were sealed with

immediate effect. On 14.03.2017 the lockers were

opened in presence of panch witnesses wherein, a bag of

cashew nuts, weighing 1.159 kgs were discovered along

with belonging of respondent from the locker of

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

respondent who was serving in the production

department of the petitioner dairy. On the same day,

confession letter was given by the respondent admitting

that same was taken by him unauthorisedly for personal

consumption.

7.2. On 15.03.2017 a show cause notice cum charge-sheet

came to be issued to the respondent employee stating

that on noticing the cashew nuts which were lying on

the floor near the locker no.73, 74 and 75 on

13.03.2017, the said lockers were sealed at 9:30 and it

was opened on 14.03.2017 at 11-o-clock in the presence

of five witnesses and the panchnama was drawn and

from the locker no.73 and 75 no objectionable things

were discovered however, from the locker no.74, which

was used by the respondent, two bags having cashew

nuts of 1.159 kgs with income tax return verification

form for the years 2013-14, 2015-16 and 2016-17 along

with photographs were found from the locker of the

respondent. The respondent was called upon and

question that, why disciplinary action be not taken

against him for the misconduct which was committed

and for the loss of confidence, which was put by the

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

petitioner dairy.

7.3. On 17.03.2017 the respondent has replied to the show

cause notice cum charge sheet stating that the cashew

nuts were unauthorizedly taken for the purpose of

personal consumption and he requested that no harsh

punishment be imposed.

7.4. On 20.03.2017 report submitted by the superior

officer of the respondent employee namely Mr.J.N.Shah

opining that as per the admission made before him by

the respondent employee, the cashew nuts were kept by

respondent employee unauthorizedly which cannot be

tolerated and the explanation offered for keeping above

cashew nuts for personal consumption cannot be

believed in view of the huge quantity on 1.159 kgs

therefore, it was opined that his conduct suggest that it

would be for the purpose of theft or for bringing to his

home. Therefore, strict actions are required to be taken

against him under the disciplinary proceedings.

7.5. On 27.03.2017 considering his admission, the

department has thought it fit to not initiate detailed

inquiry and the order of dismissal from the service came

to be passed by the Managing Director of the petitioner

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

dairy.

7.6. On 13.06.2017 request was made by the respondent

to pay the terminal dues referring the dismissal order

which was paid on 14.07.2017 and the receipt accepting

the dues were issued by the respondent. It is required to

be noted here that the respondent herein has not raised

any grievance with regard to the departmental inquiry

or punishment which was imposed by the employer.

Thereafter, dispute came to be raised and the same was

registered as reference reference (L.C.V.) No. 19 of

2018 by the respondent employee before the Assistant

Labour Commissioner which was referred to the learned

labour court on 16.12.2017 to decide that whether the

respondent is required to be reinstated in the service

with all consequential benefits or not.

7.7. The application below Exh.7 which was filed seeking

production of evidence to prove the charge was also

allowed. The Petitioner has also examined the witness,

namely Mehul Kumar Pravinbhai Patel below Exh.17

panch witness of panchnama which was drawn when the

cashew nuts were discovered from the respondent's

locker, however, learned Labour Court, at the time of

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

passing the final order, has absolutely discarded the said

evidence and come to the conclusion that punishment

imposed is disproportionate to the charges. Learned

Labour Court, while setting aside the termination, has

relied on the report of Mr.J.N.Shah and came to the

conclusion that there is no allegation of theft, financial

loss and loss of confidence is alleged.

7.8. As discussed earlier, in the charge-sheet itself

allegations are made that by keeping the huge quantity

of cashew nuts in the locker intention of the respondent

is to steal the cashew nuts which are used in the

production department where the respondent was

working. This court is of the view that the respondent

has no legal right to continue in the corporation when he

was found guilty of theft and there is nothing wrong in

the petitioner dairy losing confidence and faith in such

an employee and awarding punishment of removal. In

such case, there is no place of generosity or sympathy

on the part of judicial forum and interfering with the

quantum of punishment.

7.9. One more ground on which the impugned order

deserves to be set aside is that learned court has

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

observed that as this being a first offence dismissal

order is disproportionate. Referring the decision relied

by the learned advocate for the petitioner wherein, it is

held that past conduct of the delinquent employee

cannot be ground for taking lenient view. Once an act of

misappropriation is proved, may be for a small or large

amount, there is no question of showing uncalled for

sympathy and reinstating the employee in the service. In

addition to that learned labour court has also not

discussed the evidence of panch witness namely Mehul

Kumar Pravinbhai Patel who was examined by the

employer to establish the charge against the respondent

employee. It appears that in a very casual manner the

findings and the punishment was set aside which was

imposed during the departmental proceedings. As the

respondent employee himself has admitted the charge

the initiation of departmental inquiry would be a futile

exercise and therefore, this Court is of the opinion that it

will neither be proper nor fair on the part of the Court to

substitute the findings and punishment of departmental

proceeding by allowing the reinstatement.

7.10. At this stage, this Court has referred the decision

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

rendered by the Apex Court in the case of A.P. SRTC v.

Raghuda Siva Sankar Prasad, (2007) 1 SCC 222

referred by this Court in SCA No.20331 of 2018,

where it is held that the past conduct of delinquent

employee cannot be grounded for taking lenient view as

the loss of confidence occupies the primary factor and

not the amount of money and that sympathy and

generosity cannot be factor which is permissible in law

in such matters.

7.11. This court has also referred the decision by the Apex

Court in the case of U.P. SRTC reported in (2000) 9

SCC 521 wherein, it is held that once an act of

misappropriation is proved, maybe for a small or large

amount, there is no question of showing uncalled for

sympathy and reinstating the employees in service.

7.12. The Apex Court in the case of Chairman &

Managing Director, V.S.P. & Ors. Vs Goparaju Sri

Prabhakara Hari Babu reported in (2008) 5 SCC

569 held as under:

"20.The jurisdiction of the High Court in this regard is rather limited. Its power to interfere with disciplinary matters is circumscribed by well-known factors. It cannot set aside a well-reasoned order only on sympathy or sentiments. (See

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

Maruti Udyog Ltd. v. Ram Lal; State of Bihar v. Amrendra Kumar Mishra, SBI v. Mahatma Mishra, State of Karnataka v. Ameerbis; State of M.P. v. Sanjay Kumar Pathak and Uttar Haryana Bijli Vitran Nigam Ltd. v. Surji Devi.)

21.Once it is found that all the procedural requirements have been complied with, the courts would not ordinarily interfere with the quantum of punishment imposed upon a delinquent employee. The superior courts only in some cases may invoke the doctrine of proportionality. If the decision of an employer is found to be within the legal parameters, the jurisdiction would ordinarily not be invoked when the misconduct stands proved. (See Sangfroid Remedies Ltd. v. Union of India.)"

7.13. The decision which was relied by the learned

advocate Mr.I.G.Joshi for the respondent in the case of

Panchmahal Steel Limited Vs Ranjitsinh Udaysinh

Parmar (deceased) & Ors. in SCA No.20879 of 2018

was on different facts where there was no admission of

guilt of the respondent, therefore, that would not come

to the rescue of the respondent.

8. On perusing the reasons assigned by the learned labour

court, this Court finds that learned Court has converted

itself into the Court of appeal as an appellate Authority

and has exceeded its jurisdiction while appreciating the

findings recorded in the course of domestic inquiry and

in interfering with the finding recorded during the

NEUTRAL CITATION

C/SCA/13524/2024 JUDGMENT DATED: 16/01/2025

undefined

course of Inquiry, in furtherance of which, the

respondent was dismissed from service and therefore,

the award passed by learned Labour Court, Vadodara in

reference (L.C.V.) No. 19 of 2018 dated 17.05.2024

directing to reinstate the respondent employee with 20%

back wages deserves to be set aside and termination

order is required to be upheld.

9. In view of the above, the award passed by learned

Labour Court, Vadodara in reference (L.C.V.) No. 19 of

2018 dated 17.05.2024, is hereby set aside.

10. Resultantly, this petition is allowed. Rule made absolute.

(M. K. THAKKER,J) ARCHANA S. PILLAI

 
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 : MAIMS

 
 
Latestlaws Newsletter