Citation : 2022 Latest Caselaw 8813 HP
Judgement Date : 28 October, 2022
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
ON THE 28th DAY OF OCTOBER, 2022
.
BEFORE
HON'BLE MR. JUSTICE SANDEEP SHARMA
CIVIL WRIT PETITION No. 1438 of 2018
Between:
SH. RAGHUBIR SINGH S/O SH. RAM
DASS, R/O VILLAGE
KALUJHANDA, P.O. MANDHALA,
TEHSIL BADDI, DISTRICT SOLAN,
H.P.
....PETITIONER
(BY MR. ASHOK SHARMA,
ADVOCATE VICE MR. V.D. KHIDTTA,
ADVOCATE)
AND
M/S BIOGENETIC DRUGS PVT. LTD.
VILLAGE JHARMAJRI, BADDI,
DISTRICT SOLAN, H.P. THROUGH
ITS MANAGING DIRECTOR.
....RESPONDENT
(BY MS. ANUBHUTI SHARMA, ADVOCATE)
Whether approved for reporting?. Yes.
This petition coming on for hearing this day, the Court passed the
following:
ORDER
By way of instant petition filed under Article 226 of the Constitution
of India, challenge has been laid to award dated 8.05.2018 passed by the
Industrial Tribunal-cum-Labour Court, Shimla, District Shimla, H.P., (in short
"the Tribunal") in Reference No.18 of 2011, titled as Raghuvir Singh vs. M/s
Biogenetic Drugs Pvt. Ltd, whereby learned Tribunal below though held
petitioner herein entitled for reinstatement alongwith seniority and continuity in
.
service, but denied the back wages.
2. Precisely, the facts of the case, as emerge from the record are that
the petitioner was engaged by the respondent-company on 13.09.2005 and he
continued to work uninterruptedly till 15.07.2010 when his services were
terminated without assigning any reason and without complying with the
mandatory provisions of the Industrial Disputes Act,1947 ( for short Act). On
26.08.2009, the petitioner alongwith other workers though tried to enter the
factory premises, but he was stopped by the Security Officer on the ground that
suspension order already stands passed against him. Ultimately, matter came to
be reported to the Labour Officer, Baddi, who made inspection and summoned
the respondent to his office for conciliation on 27.08.2009. On 28.09.2009 with
the intervention of Labour Inspector all other workers except the suspended
workers including the petitioner were allowed by the respondent-company to
work. On 5.09.2009, the petitioner received a charge sheet from the respondent,
which was duly replied by him, but respondent after having conducted inquiry,
served show cause notice upon the petitioner that why disciplinary action be not
taken against him for instigating his fellow employees to go on the strike. On the
basis of report submitted by the inquiry officer, respondent-management
terminated the services of the petitioner, who thereafter approached appropriate
Government for making reference under Section 10 of the Act. Having taken
note of the demand notice made by the petitioner, appropriate Government
exercising power under Section 10 of the Act made following reference to the
Industrial Tribunal-cum-Labour Court, Shimla:-
"Whether the dismissal of the services of Shri Raghuvir Singh S/o Shri Ram Dass, helper, by the Managing Director, M/s Biogenetic Drugs Private Limited, Village Jharmazri, Baddi, District Solan, H.P. w.e.f.15.7.2010 after
.
servicing charge sheet and after holding enquiry is legal and justified? If not, to what back wages, service benefits
and relief the above named operator is entitled to from the concerned management?."
3. Learned Tribunal below having taken note of the pleadings as well
as evidence led on record by the respective parties though held petitioner
entitled for reinstatement in service with seniority and continuity but denied him
back wages and as such, petitioner has approached this Court in the instant
proceedings, praying therein to set-aside the impugned award inasmuch as he
has been denied the back wages.
4. Despite sufficient opportunities, no reply to the petition has been
filed. However, it has been fairly admitted by learned counsel for the respondent
that award impugned in the instant proceedings has been not laid challenge by
the respondent, as a consequence of which, same has attained finality qua it.
Ms. Anubhuti Sharma, learned counsel representing the respondent, while
justifying the award passed by learned Tribunal below inasmuch as back wages
came to be denied to the petitioner, argued that since petitioner failed to prove
that during period of termination he was not gainfully employed somewhere else,
there was no occasion, if any, for the Tribunal below to grant him back wages.
She further submitted that otherwise also after passing of the award, whereby
order of reinstatement was passed, petitioner never joined back and as such, is
not entitled to any back wages. She further submitted that financial condition of
the respondent-company is not very good and as such, prayer made on behalf of
the petitioner deserves outright rejection.
5. Having heard the learned counsel for the parties and perused
material available on record, this Court finds that award passed by learned
.
Tribunal below has attained finality inasmuch order of reinstatement with
continuity and seniority in service is concerned. Only question, which remains to
be decided in the instant proceedings, is "whether tribunal below was justified in
denying back wages to the petitioner, especially when it found petitioner entitled
for reinstatement alongwith continuity and seniority in service?".
6. Mr. Ashok Sharma, learned counsel representing the petitioner,
argued that once Tribunal below found the petitioner entitled for reinstatement
alongwith seniority and continuity in service, it ought have held him entitled for
back wages. He further submitted that before holding claimant entitled for
reinstatement, tribunal below on the basis of the material available on record by
the respective parties, arrived at a definite conclusion that provisions of Section
25 of the Act were not adhered by the employer while disengaging him and as
such, he deserves to be reinstated, meaning thereby, claimant was out of job for
no fault of him, rather he was not allowed to work by the employer.
7. From the careful perusal of the award impugned in the instant
proceedings, this Court finds that no specific reason has been assigned by the
authority while denying the back wages to the claimant, save and except that
claimant has not been able to discharge onus placed upon him to prove that
during the period of termination he was not gainfully employed. Learned Tribunal
below while denying the prayer for back wages made on behalf of the petitioner
has simply stated that once order of termination of service of employees is set-
aside, it does not make him/ her automatically entitled for payment of back
wages, rather for that purpose, petitioner is under obligation to prove by leadings
cogent evidence that he was not gainfully employed after the dismissal of his
service. The Hon'ble Apex Court in Kendriya Vidyalaya Sangathan and
.
another vs. S.C.Sharma, (2005)2 Supreme Court Cases 363, has held that the
initial burden is on the workman/employee to show that he was not gainfully
employed and in case, he places material in that regard, the employer can bring
on record material to rebut the claim. It is not in dispute that the petitioner while
making claim before the tribunal below has categorically averred in the claim
petition that during termination period he was not gainfully employed. There is no
material worth the name available on record suggestive of the fact that the
respondent was able to demonstrate on record any adversity or hindrance in the
grant of aforesaid relief. Otherwise also, once Tribunal below while answering
the reference had come to a conclusion that action of the employer in
termination the service of the petitioner is bad and dehors the rules, natural
consequence was to order for re-engagement/reinstatement from the date of
termination alongwith back wages. Otherwise also, Section 11-A of the
Industrial Disputes Act empowers the Industrial Tribunal to award consequential
benefits. Section 11-A of the Act is reproduced as under:-
"Where an industrial dispute relating to the discharge or dismissal of a workman has been referred to a Labour Court, Tribunal or National Tribunal for adjudication and,
in the course of the adjudication proceedings, the Labour Court, Tribunal or National Tribunal, as the case may be, is satisfied that the order of discharge or dismissal was not justified, it may, by its awards, set aside the order of discharge of dismissal and direct reinstatement of the workman on such terms and conditions, if any, as it thinks fit, or give such other relief to the workman including the award of any lesser punishment in lieu of discharge of dismissal as the circumstances of the case may require." "Provided that in any proceeding under this section the Labour Court, Tribunal or National Tribunal, as the case may be, shall rely only on the materials on record and shall not take any fresh evidence in relation to the matter".
8. The Hon'ble Apex Court in case titled Deepali Gundu Surwase v.
Kranti Junior Adhyapak Mahavidyalaya (2013) 10 SCC 324, has categorically
.
held that reinstatement entitles an employee to claim full back wages and denial
of back wages would amount to indirectly punishing the employee and rewarding
the employer by relieving him of the obligation to pay back wages including the
emoluments. If the employer wants to deny back wages to the employee or
contest his entitlement to get consequential benefits, then it is for him/her to
specifically plead and prove that the employee was gainfully employed during
the intervening period.
9. Hon'ble Apex Court in case bearing Civil Appeal No. 6188 of 2019,
titled Jayantibhai Raojibhai Patel v. Municipal Council, Narkhed & Ors,
decided on 21.8.2019, has also held as under:-
"9. Several judgments of this Court have laid down the principles pertaining to the grant of back wages. In Hindustan Tin Works, a three-judge Bench of this Court adjudicated on the criterion for grant of back-wages where
a termination has been held to be illegal. The appellant in that case was a private limited company with an industrial unit. The Labour Court held that the retrenchment of
employees by the appellant was not bona fide and awarded full back wages to the employees, which was challenged before the Supreme Court. This Court made the following observations:
"9. It is no more open to debate that in the field of industrial jurisprudence a declaration can be given that the termination of service is bad and the workman continues to be in service. The spectre of common law doctrine that contract of personal service cannot be specifically enforced or the doctrine of mitigation of damages does not haunt in this branch of law. The relief of reinstatement with continuity of service can be granted where termination of service is found to be invalid. It would mean that the employer has taken away illegally the right to work of the workman contrary to the relevant law or in breach of contract and simultaneously deprived the
workman of his earnings. If thus the employer is found to be in the wrong as a result of which the workman is directed to be reinstated, the employer could not shirk his responsibility of paying the wages which the workman has
.
been deprived of by the illegal or invalid action of the employer.
Speaking realistically, where termination of service is questioned as invalid or illegal and the workman has to go through the gamut of litigation, his capacity to sustain
himself throughout the protracted litigation is itself such an awesome factor that he may not survive to see the day when relief is granted. More so in our system where the law's proverbial delay has become stupefying.
If after such a protracted time and energy consuming
litigation during which period the workman just sustains himself, ultimately he is to be told that though he will be reinstated, he will be denied the back wages which would be due to him, the workman would be subjected to a sort of penalty for no fault of his and it is wholly undeserved.
Ordinarily, therefore, a workman whose service has been illegally terminated would be entitled to full back wages
except to the extent he was gainfully employed during the enforced idleness.
That is the normal rule. Any other view would be a premium on the unwarranted litigative activity of the
employer. If the employer terminates the service illegally and the termination is motivated as in this case viz. to resist the workmen's demand for revision of wages, the termination may well amount to unfair labour practice. In such circumstances reinstatement being the normal rule,
it should be followed with full back wages..."
(Emphasis supplied)
The Court further clarified that while the payment of full back wages would be the normal rule, there can be a
departure from it where necessary circumstances have been established:
"11. In the very nature of things there cannot be a straightjacket formula for awarding relief of back wages. All relevant considerations will enter the verdict. More or less, it would be a motion addressed to the discretion of the Tribunal. Full back wages would be the normal rule and the party objecting to it must establish the circumstances necessitating departure. At that stage the Tribunal will exercise its discretion keeping in view all the relevant circumstances. But the discretion must be exercised in a judicial and judicious manner.
The reason for exercising discretion must be cogent and convincing and must appear on the face of the record. When it is said that something is to be done within the discretion of the authority, that something is to be done
.
according to the Rules of reason and justice, according to law and not humour. It is not to be arbitrary, vague and
fanciful but legal and regular (see Susannah Sharp v. Wakefield [(1891) AC 173, 179] )." Taking note of the financial problems of the appellant company, the Court granted compensation to the extent of 75% of back wages.
The principle laid down in Hindustan Tin Works has been followed by other decisions of this Court.4
10. In Surendra Kumar Verma v. Central Government Industrial Tribunal-cum- Labour Court5, the termination of the services of the appellants was held to be in
contravention of Section 25-F of the Industrial Disputes Act by the Labour Court, but the appellants were denied the payment of back wages. In appeal, a three-judge bench of this Court observed:
"6... Plain common-sense dictates that the removal of an order terminating the services of workmen must ordinarily
lead to the reinstatement of the services of the workmen. It is as if the order has never been, and so it must ordinarily lead to back wages too. But there may be exceptional circumstances which make it impossible or wholly inequitable vis-à-vis the employer and workmen to
direct reinstatement with full back wages. For instance, the industry might have closed down or might be in severe financial doldrums; the workmen concerned might have secured better or other employment elsewhere and so on. In such situations, there is a vestige of discretion
left in the court to make appropriate consequential orders.
The court may deny the relief of reinstatement where reinstatement is impossible because the industry has closed down. The court may deny the relief of award of full back wages where that would place an impossible burden
on the employer. In such and other exceptional cases the court may mould the relief, but ordinarily the relief to be awarded must be reinstatement with full back wages. That relief must be awarded where no special impediment in the way of awarding the relief is clearly shown. True, occasional hardship may be caused to an employer but we must remember that, more often than not, comparatively far greater hardship is certain to be caused to the workmen if the relief is denied than to the employer if the relief is granted."
11. In Deepali Surwase, the appellant had been employed as a teacher in a primary school run by a trust. The services of the appellant had been terminated by the
management of the school pursuant to an ex-parte inquiry proceeding. The School Tribunal quashed the termination of the appellant"s services and issued a direction for the grant of full back wages. In appeal, the High Court
.
affirmed the view of the Tribunal that the termination was illegal, but set aside the direction for grant of back wages.
In appeal, a two-judge Bench of this Court laid down the following principles:
"22. The very idea of restoring an employee to the position
which he held before dismissal or removal or termination of service implies that the employee will be put in the same position in which he would have been but for the illegal action taken by the employer. The injury suffered by a person, who is dismissed or removed or is otherwise terminated from service cannot easily be measured in
terms of money...The reinstatement of such an employee, which is preceded by a finding of the competent judicial/quasi-judicial body or court that the action taken by the employer is ultra vires the relevant statutory provisions or the principles of natural justice, entitles the
employee to claim full back wages.
If the employer wants to deny back wages to the employee or contest his entitlement to get consequential benefits, then it is for him/her to specifically plead and prove that during the intervening period the employee was gainfully employed and was getting the same emoluments. The
denial of back wages to an employee, who has suffered due to an illegal act of the employer would amount to indirectly punishing the employee concerned and rewarding the employer by relieving him of the obligation to pay back wages including the emolument."
(Emphasis supplied)
The Court laid down the following principles to govern the payment of back wages:
"38.1. In cases of wrongful termination of service, reinstatement with continuity of service and back wages is the normal rule.
38.2. The aforesaid rule is subject to the rider that while deciding the issue of back wages, the adjudicating authority or the court may take into consideration the length of service of the employee/workman, the nature of misconduct, if any, found proved against the employee/workman, the financial condition of the employer and similar other factors.
38.3. Ordinarily, an employee or workman whose services are terminated and who is desirous of getting back wages
is required to either plead or at least make a statement before the adjudicating authority or the court of first instance that he/she was not gainfully employed or was employed on lesser wages. If the employer wants to avoid
.
payment of full back wages, then it has to plead and also lead cogent evidence to prove that the employee/workman
was gainfully employed and was getting wages equal to the wages he/she was drawing prior to the termination of service. This is so because it is settled law that the burden of proof of the existence of a particular fact lies on the
person who makes a positive averment about its existence. It is always easier to prove a positive fact than to prove a negative fact. Therefore, once the employee shows that he was not employed, the onus lies on the employer to specifically plead and prove that the employee was gainfully employed and was getting the
same or substantially similar emoluments.
38.4. The cases in which the Labour Court/Industrial Tribunal exercises power under Section 11-A of the Industrial Disputes Act, 1947 and finds that even though
the enquiry held against the employee/workman is consistent with the rules of natural justice and/or certified
standing orders, if any, but holds that the punishment was disproportionate to the misconduct found proved, then it will have the discretion not to award full back wages. However, if the Labour Court/Industrial Tribunal finds that the employee or workman is not at all guilty of any
misconduct or that the employer had foisted a false charge, then there will be ample justification for award of full back wages.
38.5. The cases in which the competent court or tribunal
finds that the employer has acted in gross violation of the statutory provisions and/or the principles of natural justice or is guilty of victimising the employee or
workman, then the court or tribunal concerned will be fully justified in directing payment of full back wages. In such cases, the superior courts should not exercise power
under Article 226 or 136 of the Constitution and interfere with the award passed by the Labour Court, etc. merely because there is a possibility of forming a different opinion on the entitlement of the employee/workman to get full back wages or the employer's obligation to pay the same.
The courts must always keep in view that in the cases of wrongful/illegal termination of service, the wrongdoer is the employer and the sufferer is the employee/workman and there is no justification to give a premium to the employer of his wrongdoings by relieving him of the burden to pay to the employee/workman his dues in the form of full back wages.
38.6. In a number of cases, the superior courts have interfered with the award of the primary adjudicatory authority on the premise that finalisation of litigation has taken long time ignoring that in majority of cases the
.
parties are not responsible for such delays. Lack of infrastructure and manpower is the principal cause for
delay in the disposal of cases. For this the litigants cannot be blamed or penalised. It would amount to grave injustice to an employee or workman if he is denied back wages simply because there is long lapse of time between the
termination of his service and finality given to the order of reinstatement. The courts should bear in mind that in most of these cases, the employer is in an advantageous position vis-à-vis the employee or workman. He can avail the services of best legal brain for prolonging the agony of the sufferer i.e. the employee or workman, who can ill-
afford the luxury of spending money on a lawyer with certain amount of fame. Therefore, in such cases it would be prudent to adopt the course suggested in Hindustan Tin Works (P) Ltd. v. Employees [Hindustan Tin Works (P) Ltd. v. Employees, (1979) 2 SCC 80 : 1979 SCC (L & S) 53] ."
12. In the present case the first inquiry resulted in a report which came to the conclusion that the charge of misconduct was not substantiated. Upon finding that the convening of a fresh inquiry without recording reasons was contrary to law, the High Court would have ordinarily
granted liberty to the Municipal Council to take a fresh decision after due notice to the appellant. Such a course of action was, however, rendered impracticable by supervening events. The writ petition instituted by the appellant before the High Court in 1996 remained pending
for nearly eighteen years. The appellant had been removed from service on 29 June 1996. Considering the lapse of time, reopening the proceedings would not be
expedient in the interest of justice particularly when the appellant had, in the meantime, attained the age of superannuation in 2005. Relegating the appellant to a protracted course of action by restoring the proceedings
before the disciplinary authority would also not be fair and proper after a lapse of nearly fourteen years since his retirement.
13. Having due regard to the principles which have been enunciated in Deepali Surwase by this Court, the High Court was not, in our view, justified in denying the back- wages to the appellant altogether. Bearing in mind the circumstances which have been noted above, lump sum compensation should be directed to be paid."
10. It is quite apparent from the aforesaid exposition of law laid down
by the Hon'ble Apex Court that in the cases of wrongful termination of service,
.
reinstatement with continuity of service and back wages is the normal rule, but
such rule is subject to the rider that while deciding the issue of back wages, the
adjudicating authority or the court must take into consideration the length of
service of the employee/workman, the nature of misconduct, if any, found/proved
against the employee/workman, the financial condition of the employer and
similar other factors. To the contrary, an employee or workman whose services
are terminated and who is desirous of getting back wages is only required to
either plead or at least make a statement before the adjudicating authority or the
court of first instance that he was not gainfully employed or was employed on
lesser wages. If the employer wants to avoid payment of full back wages, then it
has to plead and also lead cogent evidence to prove that the employee/workman
was gainfully employed and was getting wages equal to the wages he/she was
drawing prior to the termination of service. In the case at hand, though this is not
in dispute that petitioner has categorically stated that during the period of
termination, he was not gainfully employed, but there is no material on record
suggestive of the fact that respondent-employer was able to prove that the
employee was gainfully employed and was getting same and similar emoluments
during the period of termination and as such, Tribunal below has erred in not
awarding back wages while holding the petitioner entitled for reinstatement
alongwith continuity and seniority in service.
11. At this stage, learned counsel for the respondent invited attention
of this Court to the judgment passed by Hon'ble Apex Court in Rajasthan State
Road Transport Corporation, Jaipur vs. Phool Chand (dead) through legal
representatives, (2018)18 Supreme Court Cases 299 and in State of Madhya
Pradesh and others Vs. Anees Khan (2014)8 Supreme Court Cases 900, to
.
state that it is necessary for the petitioner-workman to plead and prove with aid
of evidence that after his dismissal from the service, he was not gainfully
employed anywhere and had no earning to maintain himself or his family.
There cannot be any quarrel with the aforesaid proposition of law laid down by
the Hon'ble Apex Court in the aforesaid case, however, as has been taken note
hereinabove, Hon'ble Apex Court in Deepali Gundu case (supra), has
categorically held that an employee or workman, whose services are terminated
is desirous of getting back wages is only required to plead or at least made a
statement before the adjudicating authority or the court of first instance that
he/she was not gainfully employed or was employed on lesser wages, but once
workman make such a plea, onus shifts upon the employer to specifically plead
and prove that the employee was gainfully employed and was getting same and
substantially similar emoluments. In the aforesaid judgment, Hon'ble Apex Court
has categorically held that burden of proof of the existence of a particular fact
lies on the person, who makes a positive averment about its existence. It is
always easier to prove a positive fact than to prove a negative fact and hence
once the employee shows that he was not employed, the onus is upon the
employer to specifically plead and prove that the employee was gainfully
employed. Though, in the case at hand, employee by pleading in the claim
petition that he was not gainfully employed during the period of termination has
discharged onus placed upon him but definitely no concrete evidence ever
came to be led on record on behalf of the respondent to prove the onus which
had actually shifted upon it with making of the averment by the claimant in the
claim petition with regard to his being not gainfully employed during the period
of termination.
.
12. Though, learned counsel representing the respondent argued that
financial condition of the respondent-company is not good, but material available
on record nowhere suggests such plea ever came to be raised before the
Tribunal below. However, having taken note of length of service rendered by the
petitioner i.e. 13.09.2005 till 15.07.2010 coupled with the fact that services of
the petitioner were illegally terminated in violation of the various provisions of
the Act, this Court deems it fit to award 50% of the back wages in favour of the
petitioner.
13.
Consequently, in view of the detailed discussion made
hereinabove, the present petition is allowed and impugned award dated
8.05.2018, is quashed and set-aside to the extent that it refuses to grant back
wages to the petitioner and respondent is directed to pay 50% of the back wages
to the petitioner alongwith up-to-date interest from the date of his termination
with seniority and continuity in service, within a period of six weeks from today.
Pending applications, if any, also stands disposed of.
28th October, 2022
(Sandeep Sharma),
(shankar) Judge
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!