Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

2019 By Mnb vs (Rr 3 To 5 Impleaded As Legal Heirs ...
2022 Latest Caselaw 8230 Mad

Citation : 2022 Latest Caselaw 8230 Mad
Judgement Date : 20 April, 2022

Madras High Court
2019 By Mnb vs (Rr 3 To 5 Impleaded As Legal Heirs ... on 20 April, 2022
                                                                       W.A.No.881 of 2022



                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED:    20.4.2022

                                                       CORAM :

                                    THE HON'BLE MR.MUNISHWAR NATH BHANDARI,
                                                     CHIEF JUSTICE
                                                          AND
                                  THE HON'BLE MR.JUSTICE D.BHARATHA CHAKRAVARTHY


                                                W.A.No.881 of 2022 &
                                                CMP.No.5912 of 2022

                     Special Officer rep.by the Elected
                     President MRF Employees Cooperative
                     Thrift and Credit Society Ltd Tiruvotriyur
                     Chennai 600 109 (Cause title accepted vide
                     court order dated 18.2.2022 made in CMP.
                     No.2319 of 2022 in WA.SR.No.131612 of
                     2019 by MNB, CJ and DBCJ)                         .. Appellant

                                                          vs

                     1      T.S.Inpasekaran (Died)

                     2     The Presiding Officer
                           First Additional Labour Court Chennai 04.

                     3     I.Kalaidevi

                     4     I.Madhan Inbasekaran

                     5      U.Anusuya



                     ___________
                     Page 1 of 7


https://www.mhc.tn.gov.in/judis
                                                                             W.A.No.881 of 2022




                     (RR 3 to 5 impleaded as legal heirs of deceased
                     1st respondent viz., T.S.Inbasekaran vide court order
                     dated 07.02.2022 made in C.M.P.No.21283 of
                     2021 in W.A.SR.No.131612 of 2019.)
                                                                             .. Respondents


                     Prayer: Appeal under Clause 15 of the Letters Patent against the

                     order dated 27.06.2019 passed in W.P.No.23062 of 2011.


                                     For Appellant          : Mr.B.Balaji

                                     For Respondents        : Mr.C.Prakasam
                                                              for Caveators (RR 3 to 5)




                                                       JUDGMENT

(Judgment was delivered by the Hon'ble Chief Justice)

By this writ appeal, a challenge has been made to the order

dated 27.06.2019 passed in W.P.No.23062 of 2011, by which, the

writ petition filed challenging the award of the Labour Court was

dismissed.

___________

https://www.mhc.tn.gov.in/judis W.A.No.881 of 2022

2. The learned counsel appearing for the appellant submits

that while holding the enquiry to be unfair by the Labour Court, the

management was not given an opportunity to lead evidence, though

the same is permissible and otherwise, the Labour Court was under

an obligation to take up the issue about fairness of enquiry as the

preliminary issue. But, in the instant case, it was not taken as the

preliminary issue. Rather, the award was passed adverse to the

management. Thus, the award of the Labour Court should have

been interfered with by the learned Single Judge.

3. We have carefully considered the submissions of the

learned counsel for the appellant and perused the records.

4. The facts, which have not been disputed by the learned

counsel for the appellant are that after reference of the dispute to

the Labour Court and completion of the pleadings by the parties, the

Labour Court had taken up the matter to find out the fairness of the

domestic enquiry. After detailed arguments, the Labour Court

recorded the enquiry to be unfair. Since the enquiry was held to be

___________

https://www.mhc.tn.gov.in/judis W.A.No.881 of 2022

unfair, there was nothing left with the Labour Court except to

declare the order of punishment to be illegal in the absence of any

material to prove the charges.

5. In view of the above, the issue of fairness of enquiry was

taken up as the preliminary issue. The enquiry was found to be

unfair and no request was made by the management to allow them

to lead evidence to prove charges, thus, nothing remained in the

matter other than to declare the order of punishment to be illegal.

6. It is thus not correct to state that the management was not

given an opportunity to lead evidence after holding the enquiry to be

unfair. In fact, a request for it should have been made by the

management in the written statement stating that if the enquiry is

held to be unfair, the management may be given an opportunity to

lead evidence to prove the charges. No such request was made by

the management while filing a counter or written statement.

7. As per the judgment of the Supreme Court in the case of

___________

https://www.mhc.tn.gov.in/judis W.A.No.881 of 2022

Shambhu Nath Vs. Bank of Baroda [AIR 1984 SC 289], the

management ought to have made a request before entering into the

arguments as to the fairness of enquiry to allow them to lead

evidence. But, in the instant case, no such request was made by the

management before entering into the arguments about the fairness

of enquiry.

8. In the light of what is stated above, there was no prayer

made by the management to allow them to lead evidence if the

enquiry is to be declared to be unfair. The prayer aforesaid was not

made even immediately on passing the order and it cannot be stated

that the management was not given an opportunity to lead evidence

to prove the charges. Rather, the management failed to discharge

their part of obligation to make a request for it, as given above.

Accordingly, we do not find any illegality in the award passed by the

Labour Court as well as the order passed by the learned Single

Judge.

9. In the result, the writ appeal fails and is dismissed.

___________

https://www.mhc.tn.gov.in/judis W.A.No.881 of 2022

Consequently, the connected CMP is also dismissed. There will be no

order as to costs.

                                                           (M.N.B., CJ.)     (D.B.C.J.)
                                                                   20.4.2022
                     Index : Yes/No

                     To:

                     The Presiding Officer

First Additional Labour Court Chennai 04.

RS

___________

https://www.mhc.tn.gov.in/judis W.A.No.881 of 2022

M.N.BHANDARI, CJ AND D.BHARATHA CHAKRAVARTHY,J

RS

W.A.No.881 of 2022 & CMP.No.5912 of 2022

20.4.2022

___________

https://www.mhc.tn.gov.in/judis

 
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