Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Krishi Upaj Mandi Samiti Garhakota ... vs Kamlesh Kumar Jain
2024 Latest Caselaw 13579 MP

Citation : 2024 Latest Caselaw 13579 MP
Judgement Date : 10 May, 2024

Madhya Pradesh High Court

Krishi Upaj Mandi Samiti Garhakota ... vs Kamlesh Kumar Jain on 10 May, 2024

Author: Gurpal Singh Ahluwalia

Bench: Gurpal Singh Ahluwalia

                                      1


     IN THE HIGH COURT OF MADHYA PRADESH
                 AT JABALPUR
                            BEFORE
         HON'BLE SHRI JUSTICE GURPAL SINGH AHLUWALIA
                    ON THE 10th OF MAY, 2024
                       WRIT PETITION No. 4006 of 2016

    BETWEEN:-

    KRISHI UPAJ MANDI SAMITI GARHAKOTA
    DISTRICT SAGAR THROUGH ITS SECRETARY
    KRISHI UPAJ MANDI SAMITI GARHAKOTA
    SAGAR (MADHYA PRADESH)
                                                             .....PETITIONER
    (SHRI R. B. LODHI - ADVOCATE ON BEHALF OF SHRI RAMESHWAR SINGH
    THAKUR - ADVOCATE )

    AND

    KAMLESH KUMAR JAIN S/O SHRI NARENDRA
    KUMAR JAIN, AGED ABOUT 33 YEARS, KAMLA
    TALKIES  BAJRANG    WARD    GARHAKOTA
    (MADHYA PRADESH)
                                                            .....RESPONDENT
     (BY SHRI RAJNEESH KUMAR - ADVOCATE )

           This petition coming on for admission this day, the court passed
    the following:
                                      ORDER

1. This petition under Article 227 of the Constitution of India has been filed seeking the following reliefs :-

(i) That, this Hon'ble Court may kindly be pleased to issue a writ in the nature of certiorari and set-aside the impugned award dated 20.10.15 (declared on 15.12.15) (Annexure-P/1) passed by learned Labour Court, Sagar, in the interest of justice.

(ii) Any other relief, which this Hon'ble Court may deem fit and proper in the facts &

circumstances of the case, may also kindly be granted.

2. It is the case of the petitioner that according to the workman / respondent, he had worked from 1.1.2016 to 1.8.2007. It is submitted that without challenging the findings given by the Court below with regard to illegal termination of his services, he would like to confine his arguments that in place of reinstatement, the court below should have awarded retrenchment compensation.

3. Per contra, petition is vehemently opposed by counsel for the workman.

4. Moot question for consideration is as to whether the Labour Court / C.G.I.T. after holding that termination of an employee was illegal, should direct for reinstatement or can grant retrenchment compensation.

5. The Supreme Court in the case of Ram Manohar Lohia Joint Hospital Vs. Munna Prasad Saini reported in 2021 (III) MPWN 29 has held as under:-

"10. In Deputy Executive Engineer v. Kuberbhai Kanjibhai, [(2019) 4 SCC 307] this Court had referred to several earlier judgments and had quoted with approval the ratio as expounded in Bharat Sanchar Nigam Limited v. Bhurumal [(2014) 7 SCC 177] to the following effect:

"33. It is clear from the reading of the aforesaid judgments that the ordinary principle of grant of reinstatement with full back wages, when the termination is found to be illegal is not applied mechanically in all cases. While that may be a position where services of a regular/permanent workman are terminated illegally and/or mala fide and/or by way ofreinstatement unless there are some other weighty reasons for adopting the course of grant of compensation instead of reinstatement. In such cases, reinstatement should be the rule and only in exceptional

cases for the reasons stated to be in writing, such a relief can be denied." victimisation, unfair labour practice, etc. However, when it comes to the case of termination of a daily- wage worker and where the termination is found illegal because of a procedural defect, namely, in violation of section 25-F of the Industrial Disputes Act, this Court is consistent in taking the view that in such cases reinstatement with back wages is not automatic and instead the workman should be given monetary compensation which will meet the ends of justice. Rationale for shifting in this direction is obvious.

34. The reasons for denying the relief of reinstatement in such cases are obvious. It is trite law that when the termination is found to be illegal because of non-payment of retrenchment compensation and notice pay as mandatorily required under section 25F of the Industrial Disputes Act, even after reinstatement, it is always open to the management to terminate the services of that employee by paying him the retrenchment compensation. Since such a workman was working on daily-wage basis and even after he is reinstated. he has no right to seek regularisation [see State of Karnataka v. Umadevi (3)]. Thus when he cannot claim regularisation and he has no right to continue even as a daily-wage worker. no useful purpose is going to be served in reinstating such a workman and he can be given monetary compensation by the Court itself inasmuch as if he is terminated again after reinstatement, he would receive monetary compensation only in the form of retrenchment compensation and notice pay. In such a situation, giving the relief of reinstatement, that too after a long gap, would not serve any purpose.

35. We would, however, like to add a caveat here. There may be cases where termination of a daily-wage worker is found to be illegal on the ground that it was resorted to as unfair labour practice or in violation of the principle of last come first-go viz. while retrenching such a worker daily wage juniors to him were retained. There may also be a situation that persons junior to him were regularised under some policy but the workman concerned terminated. In such circumstances, the terminated worker should not be denied reinstatement unless there are some other weighty reasons for adopting the course of grant of compensation instead of reinstatement. In such cases, reinstatement should be the rule and only in exceptional cases for the reasons stated to be in writing, such a relief can be denied."

11. This dictum was again followed in State of Uttarakhand and Another v. Raj Kumar [(2019)14 SCC 353] and Ranbir Singh v. Executive Eng. P.W.D. [2021 SCC OnLine SC 670].

12. In view of the facts stated above, it is clear that the first respondent was not a permanent employee but a contractual employee. There is no evidence to establish that the appellant had retained junior workers: such unfair trade practice is not alleged or even argued before us. The first respondent having worked for more than 240 days, termination of his services violated the mandatory provisions of section 25F of the Industrial Disputes Act, 1947. Therefore, in the facts of the present case, we modify the order of the Labour Court by setting aside the direction for reinstatement and would enhance the compensation by awarding a lump sum amount."

6. The Supreme Court in the case of Jayant Vasantrao Hiwarkar Vs. Anoop Ganaptrao Bobde reported in (2017)11 SCC 244 has upheld

the grant of compensation in lieu of reinstatement as the respondent had merely worked for a period of one year.

7. The Supreme Court in the case of Hari Nandan Prasad Vs. Food Corporation of India, reported in (2014) 7 SCC 190 has held as under:-

"19. The following passages from the said judgment would reflect the earlier decisions of this Court on the question of reinstatement: (BSNL case. SCC pp. 187-88. paras 29-30)

29. The learned counsel for the appellant referred to two judgments wherein this Court grantedMan Singh, this Court has held that when the termination is set aside because of violation of Section 25-F of the Industrial Disputes Act, it is not necessary that relief of reinstatement be also given as a matter of right. In Incharge Officer v. Shankar Shetty, it was held that those cases where the workman had worked on daily-wage basis, and worked merely for a period of 240 days or 2 to 3 years and where the termination had taken place many years ago, the recent trend was to grant compensation in lieu of reinstatement.

30. In this judgment of Shankar Shetty, this trend was reiterated by referring to various judgments, as is clear from the following discussion: (SCC pp. 127-28, paras 2-4) "2. Should an order of reinstatement automatically follow in a case where the engagement of a daily- wager has been brought to an end in violation of Section 25- F of the Industrial Disputes Act, 1947 (for short "the ID Act")? The course of the decisions of this Court in recent years has been uniform on the above question.

"3. In Jagbir Singh v. Haryana State Agriculture Mktg. Board, delivering the judgment of this Court. one of us (R.M. Lodha, J.) noticed some of the recent decisions of this Court, namely, U.P. State Brassware Corpn. Lid. v. Uday Narain Pandey. Uttaranchal Forest Development Corpn. v. M.C. Joshi, State of M.P. v. Lalit Kumar Verma, M.P Admn. v. Tribhuban, Sita Ram v. Moti Lal Nehru Farmers Training Institute. Jaipur Development Authority v. Ramsahai, GDA v. Ashok Kumar and Mahboob Deepak v. Nagar Panchayat, Gajraula and stated as follows:

(Jagbir Singh case, SCC pp. 330 & 335, paras 7 & 14).

"7. It is true that the earlier view of this Court articulated in many decisions reflected the legal position that if the termination of an employee was found to be illegal, the relief of reinstatement with full back wages would ordinarily follow.

However, in recent past, there has been a shift in the legal position and in a long line of cases, this Court has consistently taken the view that relief by way of reinstatement with back wages is not automatic and may be wholly inappropriate in a given fact situation even though the termination of an employee is in contravention of the prescribed procedure. Compensation instead of reinstatement has been held to meet the ends of justice.

"14. It would be, thus, seen that by a catena of decisions in recent time, this Court has clearly laid down that an order of retrenchment passed in violation of Section 25-F although may be set aside but an award of reinstatement should not however be automatically passed. The award of

reinstatement with full back wages in a case where the workman has completed 240 days of work in a year preceding the date of termination. particularly. daily-wagers has not been found to be proper by this Court and instead compensation has been awarded. This Court has distinguished between a daily-wager who does not hold a post and a permanent employee.

"4. Jagbir Singh has been applied very recently in Telegraph Deptt. v. Santosh Kumar Seal, wherein this Court stated:

(SCC p. 777. para 11).

"11. In view of the aforesaid legal position and the fact that the workmen were engaged as daily- wagers about 25 years back and they worked hardly for 2 or 3 years, relief of reinstatement and back wages to them cannot be said to be justified and instead monetary compensation would subserve the ends of justice."

21. We make it clear that reference to Umadevi, in the aforesaid discussion is in a situation where the dispute referred pertained to termination alone. Going by the principles carved out above, had it been a case where the issue is limited only to the validity of termination, Appellant I would not be entitled to reinstatement............."

8. Under these circumstances, this Court is of the considered opinion that where the workman had worked only from 1.1.2006 to 1.8.2007 and further the reference was made in the year 2014 i.e. after seven years of termination of his services, then the Labour Court instead of directing for reinstatement with full back wages should have directed for payment of retrenchment compensation in lieu of reinstatement.

9. Accordingly, award dated 20.10.2015 passed by the Labour Court, Sagar in C.O.C.A.42/2014/I.D. Act Reference is partially set-aside and in place of reinstatement with back wages, it is directed that the petitioner would be entitled for retrenchment compensation in lieu of reinstatement and back wages looking to the fact that workman had worked only from 1.1.2006 to 1.8.2007, therefore, it is held that workman would be entitled retrenchment of Rs.25,000/- to be paid by the employer within a period of two months from today.

10.With aforesaid observation, petition is allowed.

(G.S. AHLUWALIA) JUDGE

DN: c=IN, o=HIGH COURT OF MADHYA PRADESH, ou=PRINCIPAL BENCH INDORE,

JITENDRA KUMAR PAROUHA 2.5.4.20=a650f9cd964b96221568096ac01ab1bf019e0b76f6fc652f893c6324a2f64a5a, postalCode=482001, st=Madhya Pradesh, serialNumber=627378D3EE51220F5E81130EECF5ABBEC55EBB6B78033E5FF10402B19143AD99, cn=JITENDRA KUMAR PAROUHA Date: 2024.05.14 18:36:53 +05'30'

JP

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter