Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Managing Director vs Job Yesudas.V.M
2025 Latest Caselaw 2940 Ker

Citation : 2025 Latest Caselaw 2940 Ker
Judgement Date : 28 January, 2025

Kerala High Court

The Managing Director vs Job Yesudas.V.M on 28 January, 2025

                                          1
W.P(C) No.6153 of 2019 and con.cases                  2025:KER:6217

                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                           WP(C) NO. 6153 OF 2019


PETITIONERS:

      1       THE MANAGING DIRECTOR,
              KERALA STATE CO-OPERATIVE FEDERATION FOR FISHERIES
              DEVELOPMENT (MATSYAFED), KAMALESWARAM, MANACADU,
              THIRUVANANTHAPURAM-695009.

      2       THE MANAGER, MATSYAFED NET FACTORY,
              DR.SALIM ALI ROAD, COCHIN-682 018.

              BY ADV T.P.PRADEEP


RESPONDENTS:

      1       JOB YESUDAS.V.M., VALLANATTU HOUSE,
              KUMBALANGHI P.O., KOCHI-682 007.

      2       THE PRESIDING OFFICER,
              LABOUR COURT, ERNAKULAM-682 018.


              BY ADVS.
              SRI.C.ANIL KUMAR
              SMT.A.K.PREETHA


THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6022/2019, 6149/2019 AND CONNECTED CASES, THE COURT
ON 28.01.2025 DELIVERED THE FOLLOWING:
                                           2
W.P(C) No.6153 of 2019 and con.cases                  2025:KER:6217


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                           WP(C) NO. 6022 OF 2019


PETITIONERS:

      1       THE MANAGING DIRECTOR,
              KERALA STATE CO-OPERATIVE FEDERATION FOR FISHERIES
              DEVELOPMENT (MATSYAFED), KAMALESWARAM, MANACADU,
              THIRUVANANTHAPURAM-695009.

      2       THE MANAGER, MATSYAFED NET FACTORY,
              DR.SALIM ALI ROAD, COCHIN-682018.


              BY ADV T.P.PRADEEP


RESPONDENTS:

      1       JOSEPH PAYAS T.G., THATTASSERY HOUSE,
              NETTOOR, COCHIN-682040.

      2       THE PRESIDING OFFICER,
              LABOUR COURT, ERNAKULAM-682018.

              BY ADVS.
              SRI.C.ANIL KUMAR
              SMT.A.K.PREETHA


THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6153/2019 AND CONNECTED CASES, THE COURT ON
28.01.2025 DELIVERED THE FOLLOWING:
                                           3
W.P(C) No.6153 of 2019 and con.cases                  2025:KER:6217


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                           WP(C) NO. 6149 OF 2019


PETITIONERS:

      1       THE MANAGING DIRECTOR, KERALA STATE CO-OPERATIVE
              FEDERATION FOR FISHERIES DEVELOPMENT(MATSYAFED)
              KAMALESWARAM, MANACADU, THIRUVANANTHAPURAM-695 009.

      2       THE MANAGER, MATSYAFED NET FACTORY,
              DR.SALIM ALI ROAD, COCHIN - 682 018.

              BY ADV T.P.PRADEEP


RESPONDENTS:

      1       BABURAJ.K.P., KUTHOLIPARAMBIL, VANIYAKAD,
              MANNAM P.O., NORTH PARUR-683 520.

      2       THE PRESIDING OFFICER,
              LABOUR COURT, ERNAKULAM-682 018.

              BY ADVS.
              SRI.C.ANIL KUMAR
              SMT.A.K.PREETHA

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6153/2019 AND CONNECTED CASES, THE COURT ON
28.01.2025 DELIVERED THE FOLLOWING:
                                           4
W.P(C) No.6153 of 2019 and con.cases                  2025:KER:6217


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                           WP(C) NO. 6137 OF 2019


PETITIONERS:

      1       THE MANAGING DIRECTOR, KERALA STATE CO-OPERATIVE
              FEDERATION FOR FISHERIES DEVELOPMENT(MATSYAFED),
              KAMALESWARAM, MANACADU, THIRUVANANTHAPURAM - 695 009.

      2       THE MANAGER, MATSYAFED NET FACTORY,
              DR.SALIM ALI ROAD, COCHIN - 682 018.

              BY ADV T.P.PRADEEP


RESPONDENTS:

      1       SHIBU P.C., PEEDIAKKAPARAMBIL,
              EDAKOCHI P.O., COCHIN - 682 006.

      2       THE PRESIDING OFFICER, LABOUR COURT,
              ERNAKULAM - 682 018.

              BY ADVS.
              SRI.C.ANIL KUMAR
              SMT.A.K.PREETHA

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6153/2019 AND CONNECTED CASES, THE COURT ON
28.01.2025 DELIVERED THE FOLLOWING:
                                           5
W.P(C) No.6153 of 2019 and con.cases                  2025:KER:6217


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                            WP(C) NO.6104 OF 2019


PETITIONERS:

      1       THE MANAGING DIRECTOR,
              KERALA STATE CO-OPERATIVE FEDERATION FOR FISHERIES
              DEVELOPMENT (MATSYAFED), KAMALESWARAM, MANACAUD,
              THIRUVANANTHAPURAM-695009.

      2       THE MANAGER, MATSYAFED NET FACTORY,
              DR.SALIM ALI ROAD, COCHIN-682018.

              BY ADV T.P.PRADEEP


RESPONDENTS:

      1       ASHRAF P.M., POTTAPARAMBU,
              VENNALA P.O., KOCHI-682025.

      2       THE PRESIDING OFFICER,
              LABOUR COURT, ERNAKULAM-682018.

              BY ADVS.
              SRI.C.ANIL KUMAR
              SMT.A.K.PREETHA

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6153/2019 AND CONNECTED CASES, THE COURT ON
28.01.2025 DELIVERED THE FOLLOWING:
                                           6
W.P(C) No.6153 of 2019 and con.cases                  2025:KER:6217


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                            WP(C) NO.6084 OF 2019


PETITIONERS:

      1       THE MANAGING DIRECTOR,
              KERALA STATE CO-OPERATIVE FEDERATION FOR FISHERIES
              DEVELOPMENT(MATSYAFED), KAMALESWARAM, MANACADU,
              THIRUVANANTHAPURAM-695 009.

      2       THE MANAGER, MATSYAFED NET FACTORY,
              DR. ALI ROAD, COCHIN-682 018.


              BY ADV.T.P.PRADEEP


RESPONDENTS:

      1       JOSE.L.L., S.M. SADANAM, ARUVIKKARA P.O.,
              THIRUVANANTHAPURAM-695 564.

      2       THE PRESIDING OFFICER,
              LABOUR COURT, ERNAKULAM-682 018.

              BY ADVS.
              SRI.C.ANIL KUMAR
              SMT.A.K.PREETHA


THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6153/2019 AND CONNECTED CASES, THE COURT ON
28.01.2025 DELIVERED THE FOLLOWING:
                                           7
W.P(C) No.6153 of 2019 and con.cases                   2025:KER:6217


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                           WP(C) NO. 11174 OF 2020


PETITIONER:

              K.P.BABURAJ, AGED 52 YEARS,
              S/O. PARAMESWARAN, KUTHOLIPARAMBIL,
              VANIYAKAD, MANNANAM P.O., NORTH PARUR,
              ERNAKULAM-683520.


              BY ADVS.
              C.ANIL KUMAR
              SMT.A.K.PREETHA


RESPONDENTS:

      1       MATSYAFED, KALALESWARAM, MANACAUD,
              THIRUVANANTHAPURAM-695009, REPRESENTED
              BY ITS MANAGING DIRECTOR.

      2       MANAGER, MATSYAFED NET FACTORY,
              DR.SALIM ALI ROAD, KOCHI -682018.

      3       LABOUR COURT,
              ERNAKULAM, KOCHI-682018.

              BY ADV SRI.T.P.PRADEEP

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6153/2019 AND CONNECTED CASES, THE COURT ON
28.01.2025 DELIVERED THE FOLLOWING:
                                           8
W.P(C) No.6153 of 2019 and con.cases                  2025:KER:6217


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                           WP(C) NO. 11242 OF 2020


PETITIONER:

              SHIBU P.C., AGED 52 YEARS,
              S/O.CHIDAMBARAM, PEEDIKAKKAPARAMBIL,
              EDKOCHI, KOCHI-682 006.

              BY ADVS.
              C.ANIL KUMAR
              SMT.A.K.PREETHA


RESPONDENTS:

      1       MATSYAFED, KALALESWARAM, MANACAUD,
              THIRUVANANTHAPURAM-695 009, REPRESENTED BY
              ITS MANAGING DIRECTOR.

      2       MANAGER, MATSYAFD NET FACTORY,
              DR.SALIM ALI ROAD, KOCHI-682 018.

      3       LABOUR COURT,
              ERNAKULAM, KOCHI-682 018.

              BY ADV.SRI.T.P.PRADEEP, SC, MATSYAFED

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6153/2019 AND CONNECTED CASES, THE COURT ON
28.01.2025 DELIVERED THE FOLLOWING:
                                           9
W.P(C) No.6153 of 2019 and con.cases                   2025:KER:6217


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                           WP(C) NO. 11808 OF 2020


PETITIONER:

              P.M.ASHRAF, AGED 54 YEARS,
              S/O.MOHAMMED, POTTAPARAMBU HOUSE,
              VENNALA.P.O., KOCHI-682028.

              BY ADV SMT.A.K.PREETHA


RESPONDENTS:

      1       MATSYAFED, KALALESWARAM, MANACAUD,
              THIRUVANANTHAPURAM-695009, REPRESENTED
              BY ITS MANAGING DIRECTOR.

      2       MANAGER, MATSYAFED NET FACTORY,
              DR.SALIM ALI ROAD, KOCHI-682018.

      3       LABOUR COURT,
              ERNAKULAM, KOCHI-682018.


              BY ADV SRI.T.P.PRADEEP

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6153/2019 AND CONNECTED CASES, THE COURT ON
28.01.2025 DELIVERED THE FOLLOWING:
                                          10
W.P(C) No.6153 of 2019 and con.cases                   2025:KER:6217


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                           WP(C) NO. 11813 OF 2020


PETITIONER:

              JOSEPH PAYAS T.G., AGED 53 YEARS,
              S/O.JOHN JOSEPH, THATTASSERY HOUSE,
              NETTOOR P.O., KOCHI-682040.


              BY ADVS.
              C.ANIL KUMAR
              SMT.A.K.PREETHA


RESPONDENTS:

      1       MATSYAFED, KALALESWARAM, MANACAUD,
              THIRUVANANTHAPURAM-695009,
              REPRESENTED BY ITS MANAGING DIRECTOR.

      2       MANAGER, MATSYAFED NET FACTORY,
              DR.SALIM ALI ROAD, KOCHI-682018.

      3       LABOUR COURT, ERNAKULAM, KOCHI-682018.


              BY ADV. SRI.T.P.PRADEEP

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6153/2019 AND CONNECTED CASES, THE COURT ON
28.01.2025 DELIVERED THE FOLLOWING:
                                          11
W.P(C) No.6153 of 2019 and con.cases                    2025:KER:6217


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                           WP(C) NO.11839 OF 2020


PETITIONER:

              JOSE L.L., AGED 48 YEARS,
              S/O.K.P. LEVI, RESIDING AT S.M. SADANAM,
              MYALMOODU, ARUVIKKARA, THIRUVANANTHAPURAM-695 564.


              BY ADV A.K.PREETHA


RESPONDENTS:

      1       MATSYAFED, KALALESWARAM, MANACAUD,
              THIRUVANANTHAPURAM-695 009, REPRESENTED
              BY ITS MANAGING DIRECTOR.

      2       MANAGER, MATSYAFED NET FACTORY,
              DR.SALIM ALI ROAD, KOCHI-682 018.

      3       LABOUR COURT, ERNAKULAM, KOCHI-682 018.


              BY ADV SRI.T.P.PRADEEP

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6153/2019 AND CONNECTED CASES, THE COURT ON
28.01.2025 DELIVERED THE FOLLOWING:
                                          12
W.P(C) No.6153 of 2019 and con.cases                   2025:KER:6217


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

              THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

          TUESDAY, THE 28TH DAY OF JANUARY 2025 / 8TH MAGHA, 1946

                           WP(C) NO. 18459 OF 2020


PETITIONER:

              JOB YESUDAS, AGED 54 YEARS,
              S/O.LATE V.L.MATHEW, VALLANATT HOUSE,
              KUMBALANGHI P.O, KOCHI-682007.

              BY ADVS.
              A.K.PREETHA
              SRI.C.ANIL KUMAR


RESPONDENTS:

      1       MATSYAFED, MANACAUD, THIRUVANANTHAPURAM-695009,
              REPRESENTED BY ITS MANAGING DIRECTOR.

      2       MANAGER, MATSYAFED NET FACTORY,
              DR.SALIM ALI ROAD, KOCHI-682018.

      3       LABOUR COURT, ERNAKULAM, KOCHI-682018.


              BY ADV SRI.T.P.PRADEEP, SC, MATSYAFED

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 23.01.2025,
ALONG WITH WP(C).6153/2019 AND CONNECTED CASES, THE COURT ON
28.01.2025 DELIVERED THE FOLLOWING:
                                         13
W.P(C) No.6153 of 2019 and con.cases              2025:KER:6217

                                       JUDGMENT

[WP(C) Nos.6153/2019, 6022/2019, 6149/2019, 6137/2019,

6104/2019, 6084/2019, 11174/2020, 11242/2020, 11808/2020,

11813/2020, 11839/2020 and 18459/2020]

These writ petitions pertain to an industrial dispute raised

by the workers employed with the Matsyafed in Labour Court,

Ernakulam. W.P(C) Nos.6022, 6084, 6104, 6137, 6149 and

6153 of 2019 are filed by the Management against the workmen

challenging the award issued by the Labour Court and W.P(C)

Nos.11174, 11242, 11808, 11813, 11839 and 18459 of 2020

are filed by the workmen against the findings in the very same

award as regards their claim for back wages.

2. The short facts necessary for the disposal of these

writ petitions as culled out from W.P(C) No.6022 of 2019 are as

follows:

The 1st petitioner is the Managing Director of the Matsyafed

and the 2nd petitioner is the Manager of the Net Factory run by

the Matsyafed, an Apex Society under the Kerala Co-operative

Societies Act, 1969. The 1st respondent was engaged as an

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

"operator" in the Net Factory of the petitioner for a period of

179 days purely on contract basis, as seen from Ext.P2

agreement entered into between the Management and the 1st

respondent workman. Pursuant to certain complaints raised by

the workman, the District Labour Officer issued Ext.P3 dated

27.04.2009 to the 1st petitioner herein, directing the workmen

to be extended same wages as that of Operator Grade-II. This

was followed with Ext.P4, minutes of the meeting between the

Management and certain workmen, agreeing to implement the

directives to be issued by the Management. On the basis of the

afore, Ext.P5 was issued by the Managing Director dated

24.02.2010 extending the wages of Operator Grade-III to the

workmen like 1st respondent herein and deciding to extend the

scale of Operator Grade-II on completion of 10 years' service.

Acting on Ext.P5, the 2nd petitioner cancelled the agreements

executed by the workmen like the 1st respondent herein and

extended the wages under the Kerala Casual Temporary and

Badli Workers (Wages) Act, 1989.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

3. However, the 1st petitioner by Ext.P7 sought to

retrench the workmen who were appointed pursuant to Ext.P6,

essentially on account of the rise in the cost of raw materials,

which was allegedly affecting the functioning of the factory,

which could be reduced only by reducing the

administrative/production cost. The workmen, like the 1st

respondent in this writ petition, filed a claim under Section

2A(2) of the Industrial Disputes Act, 1947 (hereinafter referred

to as the "I.D. Act"), before the Labour Court. The Management

filed a written statement at Ext.P9.

4. The Labour Court framed the question as to whether

retrenchment was justifiable or not. By Ext.P10, the Tribunal

found the retrenchment without justification and hence,

directed reinstatement of the workmen. The claim for back

wages was disallowed, however, extending continuity of service

to the workmen like the 1st respondent.

5. It is in the afore circumstances these writ petitions

are filed by the Management and the Workmen as noticed

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

above.

6. I have heard Sri.T.P. Pradeep, the learned counsel for

the Management and Sri.Anil Kumar, the learned counsel for the

workmen.

7. Sri.Pradeep, the learned counsel for the Management,

would contend that the findings in Ext.P10 award are without

justification and arbitrary. He would contend that no notice is

required under Section 25N of the I.D. Act, that the workmen

have accepted the categorization as "badli workers", never

challenging the orders issued in that regard and hence, the

Labour Court went wrong in finding that retrenchment without

notice was incorrect. In any event, he states that the Labour

Court ought not to have ordered reinstatement. He relied on

various judgments in support of the afore contentions.

8. Per contra, Sri.Anil Kumar, on behalf of the workmen,

invited the attention of this Court to the requirement of workers

as highlighted in the petition filed before the Labour Court,

which was not disputed, as well as the regularization of various

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

persons after the retrenchment in question.

9. I have considered the rival submissions and the

connected records.

10. The Labour Court in Ext.P10 has found that the

retrenchment was without following the provisions of the

statute. The provisions of Section 2(oo)(bb) of the I.D. Act,

were relied on from the side of Management to contend that the

workmen cannot claim reinstatement. The afore provision

reads as under;

"[(oo) "retrenchment" means the termination by the employer of the service of a workman for any reason whatsoever, otherwise than as a punishment inflicted by way of disciplinary action but does not include-

...............

[(bb) termination of the service of the workman as a result of the non-renewal of the contract of employment between the employer and the workman concerned on its expiry or of such contract being terminated under a stipulation in that behalf contained therein; or]"

True, termination of services of the workmen as a result of non-

renewal of the contract of employment or termination of the

same does not amount to retrenchment. The Labour Court

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

referred to the proceedings of the District Labour Officer and the

connected records and found the termination of the workmen

as not on account of non-renewal of the contract. The afore

findings rendered by the Labour Court, with reference to the

documents produced, cannot be found as incorrect.

11. The Labour Court also referred to the provisions of

Section 25G of the I.D. Act and found that certain juniors to the

workmen before the Labour Court were being retained, which is

nothing but "pick and choose" method and the same amounts

to unfair labour practice. In the light of the afore, the next issue

to be noticed is that the Labour Court found infringement of the

provisions of Section 25H of the I.D. Act. This Court further

notices that the reason stated for retrenchment was the alleged

loss suffered by the company. The Management took a U-turn

in the written statement and cited various other reasons like

lack of discipline, etc., on the part of workmen. This itself shows

that, as rightly found by the Labour Court, the management was

driving the workmen to a tight spot. The Labour Court also

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

verified the financials of the petitioner company to find the same

to be a profitable one. It also shows that the Management was

taking a hostile attitude towards the workmen.

12. In this connection, the learned counsel for the

petitioners relied on Karnataka State Road Transport

Corporation and another v. S.G. Kotturappa and another

[(2005) 3 SCC 409] to contend that the workmen concerned

were badli workers and hence not enjoying the status of a civil

post. However, I notice that in the case at hand, apart from the

fact that the workmen were extended their wages under the

Badli Act, no proper statutory provisions are referred to for the

retrenchment. He also relied on Haryana State Electronics

Development Corporation Ltd. v. Mamni [(2006) 9 SCC

434] and State of Uttarakhand and another v. Raj Kumar

[(2019) 14 SCC 353], Ranbir Singh v. Executive Engineer

P.W.D [2021 (5) KLT online 1104] to contend that the

reinstatement ought not to have been ordered. But in the case

at hand, this Court notices that the petitioners have contended

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

that even after retrenchment, substantial number of fresh

appointments have been effected. In such circumstances, the

direction for reinstatement cannot be interfered with. He would

also refer to the judgment of the learned Single Judge of this

Court in HLL Life Care Ltd v. M/s. Sapthazeal Private Ltd.

[2024 (3) KLT 488] in support of the contention that the

Management has no duty to follow the directives of the District

Labour Officer. However, in the case at hand, I notice that the

proceedings of the District Labour Officer were not the sole

reason for issuing Ext.P10 award. The Labour Court has

categorically found the refusal to follow provisions of the statute

while ordering retrenchment and other contributing factors.

Hence, the afore decisions may not help the learned counsel for

the petitioners.

12. On the whole, I am of the opinion that the findings

rendered by the Labour Court challenged at the instance of the

Management cannot be said to be incorrect or arbitrary.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

13. The remaining question arising for consideration is

with reference to the six writ petitions filed at the instance of

the workmen. They contend that the Labour Court, having found

that the retrenchment was illegal while ordering reinstatement,

back wages ought to have been extended to the workmen. The

learned counsel Sri.Anil Kumar relied on Surendra Kumar

Verma and others v. The Central Government Industrial

Tribunal Cum Labour Court, New Delhi and Another

[1980 (4) SCC 443] and M/s. Hindustan Tin Works Pvt.

Ltd. v. The Employees of M/s. Hindustan Tin Works Pvt.

Ltd. And others [1979 (2) SCC 80] in support of the afore

contention. The Apex Court in Surendra Kumar Verma

(supra) has found as under;

" 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 a 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

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

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 own. 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."

To the same effect is the judgment in M/s.Hindustan Tin

(supra).

14. In the case at hand, the Labour Court found the

retrenchment to be quite arbitrary. The company was also found

to be making a profit. The delay in disposal of the industrial

dispute is also not attributable to the workmen. Therefore, in

my opinion, the workmen would be entitled to back wages.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

Resultantly, the afore writ petitions are disposed of as

under:

i. W.P(C) Nos.6022, 6084, 6104, 6137, 6149 and 6153

of 2019 filed by the Management are dismissed.

ii. W.P(C) Nos.11174, 11242, 11808, 11813, 11839 and

18459 of 2020 filed by the workmen are allowed. It is

declared that the workmen/petitioners in these writ

petitions would be entitled to back wages apart from

reinstatement and continuity of service.

Sd/-

HARISANKAR V. MENON, JUDGE

ln

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 6022/2019

PETITIONERS' EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE ORDER DATED 29.12.2004.

EXHIBIT P2 TRUE COPY OF ONE OF THE AGREEMENT EXECUTED BETWEEN THE 1ST RESPONDENT AND THE 2ND PETITIONER ON 29.12.2006.

EXHIBIT P3 TRUE COPY OF THE COMMUNICATION DATED 27.4.2009 OF THE DISTRICT LABOUR OFFICER, ERNAKULAM.

EXHIBIT P4 TRUE COPY OF THE MINUTES DATED 28.12.2009.

EXHIBIT P5 TRUE COPY OF THE ORDER DATED 24.02.2010 ISSUED BY THE 1ST PETITIONER.

EXHIBIT P6 TRUE COPY OF THE ORDER DATED 01.03.2010 ISSUED BY THE 2ND PETITIONER.

EXHIBIT P7 TRUE COPY OF THE ORDER DATED 26.02.2011 ISSUED BY THE 1ST PETITIONER.

EXHIBIT P8 TRUE COPY OF THE PETITION FILED BY THE 1ST RESPONDENT.

EXHIBIT P9 TRUE COPY OF THE WRITTEN STATEMENT FILED BY THE PETITIONER.

EXHIBIT P10 TRUE COPY OF THE COMMON AWARD DATED 07.11.2018 IN ID 42/2013.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 6149/2019

PETITIONERS' EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE ORDER DATED 01/01/2005.

EXHIBIT P2 TRUE COPY OF ONE OF THE AGREEMENT EXECUTED BETWEEN THE 1ST RESPONDENT AND THE 2ND PETITIONER ON 28/08/2009.

EXHIBIT P3 TRUE COPY OF THE COMMUNICATION DATED 27/4/2009 OF THE DISTRICT LABORU OFFICER, ERNAKULAM.

EXHIBIT P4 TRUE COPY OF THE MINUTES DATED 28/12/2009.

EXHIBIT P5 TRUE COPY OF THE ORDER DATED 24/02/2010 ISSUED BY THE 1ST PETITIONER.

EXHIBIT P6 TRUE COPY OF THE ORDER DATED 01/03/2010 ISSUED BY THE 2ND PETITIONER.

EXHIBIT P7 TRUE COPY OF THE ORDER DATED 26/02/2011 ISSUED BY THE 1ST PETITIONER.

EXHIBIT P8 TRUE COPY OF THE PETITION FILED BY THE 1ST RESPONDENT.

EXHIBIT P9 TRUE COPY OF THE WRITTEN STATEMENT FILED BY THE PETITIONER.

EXHIBIT P10 TRUE COPY OF THE COMMON AWARD DATED 07/11/2018 IN ID 39/2013.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 6137/2019

PETITIONERS' EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE ORDER DATED 12/07/2000.

EXHIBIT P2 TRUE COPY OF ONE OF THE AGREEMENT EXECUTED BETWEEN THE 1ST RESPONDENT AND THE 2ND PETITIONER ON 21/08/2009.

EXHIBIT P3 TRUE COPY OF THE COMMUNICATION DATED 27/4/2009 OF THE DISTRICT LABOUR OFFICER, ERNAKULAM.

EXHIBIT P4 TRUE COPY OF THE MINUTES DATED 28/12/2009.

EXHIBIT P5 TRUE COPY OF THE ORDER DATED 24/02/2010 ISSUED BY THE 1ST PETITIONER.

EXHIBIT P6 TRUE COPY OF THE ORDER DATED 01/03/2010 ISSUED BY THE 2ND PETITIONER.

EXHIBIT P7 TRUE COPY OF THE ORDER DATED 26/02/2011 ISSUED BY THE 1ST PETITIONER.

EXHIBIT P8 TRUE COPY OF THE PETITION FILED BY THE 1ST RESPONDENT.

EXHIBIT P9 TRUE COPY OF THE WRITTEN STATEMENT FILED BY THE PETITIONER.

EXHIBIT P10 TRUE COPY OF THE COMMON AWARD DATED 07/11/2018 IN ID 43/2013.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 6104/2019

PETITIONERS' EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE ORDER DATED 01/10/04.

EXHIBIT P2 TRUE COPY OF ONE OF THE AGREEMENT EXECUTED BETWEEN THE 1ST RESPONDENT AND THE 2ND PETITIONER ON 28/08/2009.

EXHIBIT P3 TRUE COPY OF THE TRUE COPY OF THE COMMUNICATION DATED 27/04/2009 OF THE DISTRICT LABOUR OFFICER, ERNAKULAM.

EXHIBIT P4 TRUE COPY OF THE TRUE COPY OF THE MINUTES DATED 28/12/2009.

EXHIBIT P5 TRUE COPY OF THE ORDER DATED 24/02/2010 ISSUED BY THE 1ST PETITIONER.

EXHIBIT P6 TRUE COPY OF THE ORDER DATED 01/03/2010 ISSUED BY THE 2ND PETITIONER.

EXHIBIT P7 TRUE COPY OF THE ORDER DATED 26/02/2011 ISSUED BY THE 1ST PETITIONER.

EXHIBIT P8 TRUE COPY OF THE PETITION FILED BY THE 1ST RESPONDENT.

EXHIBIT P9 TRUE COPY OF THE WRITTEN STATEMENT FILED BY THE RESPONDENTS.

EXHIBIT P10 TRUE COPY OF THE COMMON AWARD DATED 07/11/2018 IN ID 38/2013.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 6084/2019

PETITIONERS' EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE ORDER DATED 12.07.2000.

EXHIBIT P2 TRUE COPY OF ONE OF THE AGREEMENT EXECUTED BETWEEN THE 1ST RESPONDENT AND THE 2ND PETITIONER ON 28.02.2007.

EXHIBIT P3 TRUE COPY OF THE COMMUNICATION DATED 27.04.2009 OF THE DISTRICT LABOUR OFFICER, ERNAKULAM.

EXHIBIT P4 TRUE COPY OF THE MINUTES DATED 28.12.2009.

EXHIBIT P5 A TRUE COPY OF THE ORDER DATED 24.02.2010 ISSUED BY THE 1ST PETITIONER.

EXHIBIT P6 TRUE COPY OF THE ORDER DATED 1.3.2010 ISSUED BY THE 2ND PETITIONER.

EXHIBIT P7 TRUE COPY OF THE ORDER DATED 26.2.2011 ISSUED BY THE 1ST PETITIONER.

EXHIBIT P8 TRUE COPY OF THE PETITION FILED BY THE 1ST RESPONDENT.

EXHIBIT P9 TRUE COPY OF THE WRITTEN STATEMENT FILED BY THE PETITIONER.

EXHIBIT P10 TRUE COPY OF THE COMMON AWARD DATED 7.11.2018 IN ID 41/2013.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 11174/2020

PETITIONER'S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE CLAIM STATEMENT FILED BY THE PETITIONER IN ID NO.39/2013.

EXHIBIT P2 TRUE COPY OF THE WRITTEN STATEMENT FILED BY RESPONDENTS 1 AND 2 IN ID NO.39/2013.

EXHIBIT P3 TRUE COPY OF THE COMMON AWARD DATED 07/11/2018 PASSED BY THE LABOUR COURT, ERNAKULAM IN ID NOS.38/2013 TO 43/2013.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 11242/2020

PETITIONER'S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE CLAIM STATEMENT FILED BY THE PETITIONER IN I.D NO.43/2013.

EXHIBIT P2 TRUE COPY OF THE WRITTEN STATEMENT FILED BY RESPONDENTS A AND 2 IN I.D NO.43/2013.

EXHIBIT P3 TRUE COPY OF THE COMMON AWARD DATED 07/11/2018 PASSED BY THE LABOUR COURT, ERNAKULAM IN I.D.NOS.38/2013 TO 43/2013.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 11808/2020

PETITIONER'S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE COMMON AWARD DATED 07.11.2018 PASSED BY THE LABOUR COURT, ERNAKULAM IN I.D.NOS.38/2013 TO 43/2013.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 11813/2020

PETITIONER'S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE CLAIM STATEMENT FILED BY THE PETITIONER IN I.D.NO.42/2013.

EXHIBIT P2 TRUE COPY OF THE WRITTEN STATEMENT FILED BY RESPONDENTS 1 AND 2 IN I.D.NO.42/2013.

EXHIBIT P3 TRUE COPY OF THE COMMON AWARD DATED 07.11.2018 PASSED BY THE LABOUR COURT, ERNAKULAM IN I.D.NOS.38/2013 TO 43/2013.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 11839/2020

PETITIONER'S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE CLAIM STATEMENT FILED BY THE PETITIONER IN I.D. NO.41/2013.

EXHIBIT P2 TRUE COPY OF THE WRITTEN STATEMENT FILED BY RESPONDENT A AND 2 IN I.D. NO.41/2013.

EXHIBIT P3 TRUE COPY OF THE COMMON AWARD DATED 07/11/2018 PASSED BY THE LABOUR COURT, ERNAKULAM IN I.D. NOS.38/2013 TO 43/2013.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 18459/2020

PETITIONER'S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE CLAIM STATEMENT FILED BY THE PETITIONER IN I.D.NO.40/2013.

EXHIBIT P2 TRUE COPY OF THE WRITTEN STATEMENT FILED BY RESPONDENTS 1 & 2 IN I.D.NO.40/2013.

EXHIBIT P3 TRUE COPY OF THE COMMON AWARD DATED 07/11/2018 PASSED BY THE LABOUR COURT, ERNAKULAM IN I.D.NO.NOS.38/2013 TO 43/2013.

W.P(C) No.6153 of 2019 and con.cases 2025:KER:6217

APPENDIX OF WP(C) 6153/2019

PETITIONERS' EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE ABOVE ORDER DATED 9.9.04.

EXHIBIT P2 TRUE COPY OF THE ABOVE AGREEMENT EXECUTED BETWEEN THE IST RESPONDENT AND THE 2ND PETITIONER 5.9.2007.

EXHIBIT P3 TRUE COPY OF THE COMMUNICATION DATED 27.4.2009 OF THE DISTRICT LABOUR OFFICER, ERNAKULAM.

EXHIBIT P4 TRUE COPY OF THE MINUTES DATED 28.12.2009.

EXHIBIT P5 TRUE COPY OF THE ORDER DATED 24.2.2010 ISSUED BY THE IST PETITIONER.

EXHIBIT P6 TRUE COPY OF THE ORDER DATED 1.3.2010 ISSUED BY THE 2ND PETITIONER.

EXHIBIT P7 TRUE COPY OF THE ORDER DATED 26.2.2011 ISSUED BY THE IST PETITIONER.

EXHIBIT P8 TRUE COPY OF THE PETITION FILED BY THE IST RESPONDENT.

EXHIBIT P9 TRUE COPY OF THE WRITTEN STATEMENT FILED BY THE PETITIONERS.

EXHIBIT P10 TRUE COPY OF THE COMMON AWARD DATED 7.11.2018 IN ID 40/2013.

 
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