Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Management vs M. Chandrababu
2021 Latest Caselaw 15387 Mad

Citation : 2021 Latest Caselaw 15387 Mad
Judgement Date : 31 July, 2021

Madras High Court
The Management vs M. Chandrababu on 31 July, 2021
                                                                           W.P.No.4200 of 2008

               IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                    DATED: 31.07.2021

                                         :CORAM:

             THE HONOURABLE MR.JUSTICE S.VAIDYANATHAN

                                    W.P.No.4200 of 2008

The Management
Tamil Nadu State Transport Corporation
Coimbatore Division – II Ltd.,
Chennimalai Road
Erode -1.                                                 ....        Petitioner


                                                   -vs-

1. M. Chandrababu

2. The Presiding Officer,
   Labour Court.
   Salem.                                                   .....   Respondents



Writ Petition filed under Article 226 of the Constitution of India, praying for
issuance of a Writ of Certiorari to call for records relating to the Award of the Second
Respondent passed in I.D.No.299 of 1999 dated 21.12.2005 and quash the same.


                   For Petitioner       : Mr.A.Sundaravadanam

                   For Respondents       : M/S.S.Girija (R1)
                                           Court (R2)




1/6
                                                                               W.P.No.4200 of 2008



                                      ORDER

This Writ Petition has been filed challenging the award passed by the Second

Respondent in I.D.No.299/1999 , dated 21.12.2005, by which the Labour Court directed

the Petitioner to reinstate the First Respondent/Employee into the service without

backwages and other attendant benefits and with continuity of service.

2. It is seen that, the 1st Respondent/employee joined the services of the

Petitioner/Transport Corporation on 04.06.1990 as a Conductor. He was dismissed from

service by an order dated 18.03.1991 with effect from 22.03.1991 for the charge that, he

had received bus fare of Rs.4.10 from a passenger and had issued ticket of the

denomination of Rs.1/- and also by considering the past record of the employee.

3. The Labour Court disbelieved the contentions of the Management and

observed that the Employee has not admitted the guilt during examination. For better

appreciation the relevant portion is extracted hereunder:

“....v/rh/1I FWf;Ftprhuiz bra;jnghJ elj;Jdh; Fw;wj;ij xg;g[f;bfhz;ljhf vGj.p ifbaGj;J vJt[k; bra;J bfhLf;ftpy;iy vd;Wk;. rk;ge;jg;gl;l gazpaplnkh. elj;Jdhplnkh. Xl;Ldhplnkh kDjhuh; bra;Js;s; Fw;wj;ij bghWj;J vt;tpjkhd thf;FK:yKk; bgwtpy;iy vd;Wk;. ngUe;jpy; ,Ue;j rf gazpfsplKk;

jzpf;ifahsh;fs; kDjhuhpd; bray;ghL Fwpj;J vt;tpjkhd tprhuiza[k; nkw;bfhs;spty;iy vd;Wk; v/rh/1 xg;gf[ ;bfhs;fpwhh;/”

W.P.No.4200 of 2008

4. The Labour Court held that there is no evidence much less legal evidence to

establish the charges and as the 1st Respondent/employee had raised the dispute after a

period of 8 years from the date of dismissal and considering the major punishment

imposed on the employee, the Labour Court interfered with the same and directed the

Petitioner/Transport Corporation to reinstate the employee into service with continuity

of service, however, without backwages and other attendant benefits.

5.It is represented by the learned counsel for R1 that during the pendency of this

Writ Petition, the 1st Respondent/employee was reinstated into service on 26.08.2006.

The said fact was not disclosed before the learned Single Judge and therefore the

learned Single Judge allowed the Writ Petition filed by the Management on 11/06/2012,

on the ground of delay and thereafter, the employee was dismissed from service.

Aggrieved by the same, the Workman filed Writ Appeal in W.A.No.1465 of 2013 and it

was disposed of on 19.08.2014, thereby remanding the matter to the learned Single

Judge for fresh consideration. The relevant portion of the said order is extracted

hereunder:

"10. Accordingly, we set aside the order of the learned Single Judge made in W.P.Nos. 4199 and 4200 of 2008, dated 11.06.2012 respectively and allow these writ appeals and remit the matter to the writ court for fresh consideration of the same on merits and in accordance with law, after hearing both parties as well

W.P.No.4200 of 2008

as considering their respective pleadings.

11. Since, we have set aside the order of the learned Single Judge made in W.P.Nos.4199 and 4200 of 2008, dated 11.06.2012, the termination order dated 28.07.2012 issued by the 1st respondent herein, pursuant to the order passed by the learned Single Judge in W.P.Nos.4199 and 4200 of 2008, is also set aside and consequently, the 1st respondent – Tamil Nadu State Transport Corporation, is directed to restore the services of the Appellants, within a period of two weeks from the date of the receipt of a copy of this Judgment, subject to the final orders to be passed by the learned Single Judge in W.P.Nos. 4199 and 4200 of 2008. We request, the learned Singled Judge to take up the above said Writ Petitions and dispose of the same on merits and in accordance with law, as expeditiously as possible."

6. Learned Standing counsel for the Management stated that, when the Writ

Petition was allowed, the employer was dismissed from service on 28.07.2012 and after

the Judgment of the Division Bench, setting aside the order of the learned Single Judge

in the writ Appeal, the employee was reinstated into service and he had attained the age

of superannuation on 30.05.2015. It is also brought to the notice of this Court that in

the interregnum period, the employee had not received any wages i.e., for

approximately three years.

7. Taking note of the fact that, the Award of the Labour Court is based on

finding of fact, this Court does not find any perversity in it. Though there is a delay in

raising the industrial dispute, apart from the fact that the employee was charged with

W.P.No.4200 of 2008

fine for 115 times, as the Employee has attained the age of Superannuation as of now,

the Petitioner-Corporation is directed to extend the terminal benefits, in the light of the

Award passed by the Labour Court, within a period of four months from the date of

receipt of a copy of this order.

8. In the result, this Writ Petition is disposed of. No costs.

31.07.2021

Index: Yes / No Speaking order /Non speaking order arr/shk

To

The Presiding Officer, Labour Court.

Salem.

W.P.No.4200 of 2008

S.VAIDYANATHAN,J.,

arr/shk

W.P.No.4200 of 2008

31.07.2021

W.P.No.4200 of 2008

W.P.No.4200 of 2008

S.VAIDYANATHAN, J

This matter is listed under the caption 'For Being Mentioned' at the instance of the learned counsel for the Petitioner.

2. In second line of the paragraph 2 of the order dated 31.07.2021, passed in the aforesaid Writ Petition, inadvertently the date of joining of the First Respondent/Employee was wrongly mentioned as 04.06.1990 instead of 19.05.1978.

3. Registry is directed to carry out the necessary correction and issue order copy to the learned counsel appearing for the Petitioner.

02.11.2021

arr

 
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