Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Sevanthi vs The Presiding Officer
2023 Latest Caselaw 10490 Mad

Citation : 2023 Latest Caselaw 10490 Mad
Judgement Date : 16 August, 2023

Madras High Court
V.Sevanthi vs The Presiding Officer on 16 August, 2023
                                                                            W.P.No.13768 of 2010

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 16.08.2023

                                                      CORAM:

                             THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                                 W.P.No.13768 of 2010

                     V.Sevanthi                                     ... Petitioner
                                                         Vs.
                     1.The Presiding Officer,
                       Labour Court, Salem

                     2.The Management,
                       Glazebrooke Estate 'C',
                       Keeraikadu Post,
                       Yercaud 636 601                       ... Respondents
                     PRAYER: Writ Petition is filed under Article 226 of Constitution of
                     India praying to issue Writ of Certiorarified Mandamus calling for the
                     records from the respondent Labour Court, Salem relating to its award
                     dated 16.04.2009 in ID.No.143 of 2003, quash the same and
                     consequently direct the respondent management to reinstate the petitioner
                     in service with effect from 30.10.2002 with full backwages, continuity of
                     service, consequential and other attendant benefits.


                                     For Petitioner   : Mr.K.M.Ramesh,
                                                        Senior Counsel
                                                        for Mr.V.Sivaraman




                     1/8
https://www.mhc.tn.gov.in/judis
                                                                                W.P.No.13768 of 2010

                                       For Respondents
                                             R1        : Court

                                             For R2       : Ms.Nilani
                                                            for M/s.T.S.Gopalan & Co.


                                                          ORDER

This writ petition has been filed challenging the award dated

16.04.2009 passed in ID.No.143 of 2003 thereby rejected the request to

reinstate the petitioner into service.

2. Heard, the learned counsel appearing on either side.

3. The case of the petitioner is that she had worked in the

second respondent estate for 15 years. She was not issued salary slip and

not given other legal rights. Therefore, she joined in the Neelamalai

Plantation Workers Union and reported about the non issuance of salary

slip and other benefits. Hence, the Inspector inspected the second

respondent estate and all the workers were asked to sign in the white

paper. Thereafter they were denied employment from 30.10.2002.

https://www.mhc.tn.gov.in/judis W.P.No.13768 of 2010

4. However, on perusal of records, revealed that the petitioner

was a casual labourer worked now and then whenever there was work.

She never worked continuously for 15 years. In fact, the petitioner is

having land and after completion of her cultivation work she used to go

for daily wages as a Coolie in the neighbourhood plantations. If any

plantation owner gives little more wages than the other plantation owners,

she used to leave work in one plantation and fled to other plantation.

Therefore, she was working as daily Coolie.

5. Mr.K.M.Ramesh, the learned Senior Counsel appearing for

the petitioner submitted that even as per the management witness, it is

category admitted that the workman had 11 months work and one month

leave. Out of 11 months, coffee was harvested for 3 months and she

would be engaged in other work for remaining months. Therefore, once

the workman get into box and proved that she worked for more than 240

days per year, the burden of proof is shifted on the shoulder of the

management to disprove the same.

https://www.mhc.tn.gov.in/judis W.P.No.13768 of 2010

6. It is relevant to rely upon the judgment of the Hon'ble

Supreme Court of India in the case of R.M.Yelatti Vs. The Assistant

Executive Engineer reported in (2006) 1 SCC 106, wherein it is held as

follows:

17. Analyzing the above decisions of this court, it is clear that the provisions of the Evidence Act in terms do not apply to the proceedings under section 10 of the Industrial Disputes Act. However, applying general principles and on reading the aforestated judgments, we find that this court has repeatedly taken the view that the burden of proof is on the claimant to show that he had worked for 240 days in a given year. This burden is discharged only upon the workman stepping in the witness box. This burden is discharged upon the workman adducing cogent evidence, both oral and documentary. In cases of termination of services of daily waged earner, there will be no letter of appointment or termination.

There will also be no receipt or proof of payment. Thus in most cases, the workman (claimant) can only call upon the employer to produce before the court the nominal muster roll for the given period, the letter of appointment or termination, if any, the wage register, the attendance register etc. Drawing of adverse inference ultimately

https://www.mhc.tn.gov.in/judis W.P.No.13768 of 2010

would depend thereafter on facts of each case. The above decisions however make it clear that mere affidavits or self-serving statements made by the claimant/workman will not suffice in the matter of discharge of the burden placed by law on the workman to prove that he had worked for 240 days in a given year. The above judgments further lay down that mere non-production of muster rolls per se without any plea of suppression by the claimant workman will not be the ground for the tribunal to draw an adverse inference against the management. Lastly, the above judgments lay down the basic principle, namely, that the High Court under Article 226 of the Constitution will not interfere with the concurrent findings of fact recorded by the labour court unless they are perverse. This exercise will depend upon facts of each case.

7. Thus it is clear that mere filing affidavits or self-serving

statements made by the workman will not suffice in the matter of

discharge of the burden placed by law on the workman to prove that he

had worked for 240 days in a given year. Therefore, mere non-production

of muster rolls per se without any plea of suppression by the workman

https://www.mhc.tn.gov.in/judis W.P.No.13768 of 2010

will not be the ground for the tribunal to draw an adverse inference

against the management. Therefore, the above judgment is squarely

applicable to the case on hand. In the case on hand, the petitioner /

workman failed to prove that she worked for 240 days per year. That

apart, it is also seen from the evidence that the petitioner worked only

100 days in a year. It is not the evidence of the petitioner that she was not

paid any salary for the day he worked. Whenever there was work, she

was paid daily wages. Therefore, she had not worked continuously and

permanently. Hence, the petitioner failed to prove that she was a

permanent workman and worked more than 240 days prior to the date of

refusal of the work. Therefore the Labour Court rightly dismissed the

claim petition and this Court finds no infirmity or illegality in the order

passed by the first respondent.

8. Accordingly, this writ petition is dismissed. There shall be

no order as to costs.

16.08.2023 Internet: Yes Index: Yes/No

https://www.mhc.tn.gov.in/judis W.P.No.13768 of 2010

Speaking/Non-speaking order lok

https://www.mhc.tn.gov.in/judis W.P.No.13768 of 2010

G.K.ILANTHIRAIYAN, J.

lok

To

1.The Presiding Officer, Labour Court, Salem

2.The Management, Glazebrooke Estate 'C', Keeraikadu Post, Yercaud 636 601

3. The Government Advocate, High Court, Madras.

W.P.No.13768 of 2010

16.08.2023

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter