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

K.Srinivasan vs The Management
2023 Latest Caselaw 2199 Mad

Citation : 2023 Latest Caselaw 2199 Mad
Judgement Date : 10 March, 2023

Madras High Court
K.Srinivasan vs The Management on 10 March, 2023
                                                                                       W.A.No.579 of 2021

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED:10.03.2023

                                                       CORAM:

                                  THE HONOURABLE MR.JUSTICE S.VAIDYANATHAN
                                                   AND
                                  THE HONOURABLE MRS.JUSTICE R.KALAIMATHI

                                                W.A.No.579 of 2021 and
                                                C.M.P.No.2421 of 2021

            K.Srinivasan                                                           .. Appellant

                                                               -vs-
            1. The Management,
               Tamil Nadu State Transport
               Corporation (Salem) Ltd.,
               12, Rama Krishna Road,
               Salem-636 007.
               Represented by its General Manager.

            2. The Special Deputy
                 Commissioner of Labour,
               DMS Compound,
               Anna Salai,
               Chennai.                                                            .. Respondents


                       Writ Appeal filed under Clause 15 of Letters Patent Act, to set aside the order

            dated 30.09.2019 passed by this Court in W.P.No.11459 of 2017.




                                       For Appellant     : Mr.G.Arul Murugan

            1/6

https://www.mhc.tn.gov.in/judis
                                                                                       W.A.No.579 of 2021

                                   For Respondents     : Mr.M.Asmin (R1)
                                                         Mrs.Sangamithirai (R2)
                                                         Special Government Pleader
                                                         ***
                                                     JUDGMENT

This Writ Appeal has been preferred by the Appellant against the order dated

30.09.2019 made in W.P.No.11459 of 2017 in setting aside the order dated 12.05.2016

passed by the Deputy Commissioner of Labour in rejecting the Approval Petition filed

by the Transport Corporation under Section 33 (2)(b) of the Industrial Disputes Act,

1947.

2. Facts as put forth by the Appellant/Workman are as under:

(i) The Appellant/Workman worked as a driver in the 1st Respondent/ Transport

Corporation for 19 years being involved in any accident. As he was severely affected by

jaundice, he could not attend to his work and therefore, he submitted an application for

leave from 03.06.2013 to 31.07.2013 and again, from 01.08.2013 to 03.09.2013 along

with Medical Certificates, and leave was also sanctioned for the said periods.

Thereafter, in view of various health ailments, again, he applied leave for the period from

04.09.2013 to 10.11.2013 followed by a representation dated 11.11.2023 to the 1st

Respondent, requesting to provide an alternative employment, by enclosing medical

fitness certificate from the hospital and a letter from the Union.

https://www.mhc.tn.gov.in/judis W.A.No.579 of 2021

(ii) In the meantime, the 1st Respondent, in order to victimize the Appellant,

hurriedly issued a Charge Memo dated 21.06.2013 and conducted a domestic enquiry

on 05.08.2013, pursuant to which, the 1st Respondent issued a notice dated 18.04.2014

for termination, for which the Appellant/Workman submitted an explanation on

12.05.2014. Thereafter, the 1st Respondent passed an order dated 11.03.2015,

dismissing the Appellant from service and filed a petition in A.P.No.51 of 2015 under

Section 33 (2)(b) of the Industrial Disputes Act, 1947 seeking approval of the order of

dismissal. However, the said petition was dismissed vide order dated 12.05.2016.

Challenging the said order, the 1st Respondent preferred a Writ Petition before this

Court in W.P.No.11459 of 2017 and the same was allowed vide order dated

30.09.2019. Being aggrieved over the said order, the Appellant/Workman has preferred

the present Appeal.

3. The learned counsel for the Appellant/Workman submited that the learned

Single Judge has erroneously upheld the dismissal order, which has resulted in serious

prejudice to the Appellant's right of challenge made to the order of dismissal.

4. The learned counsel appearing for the Respondents 1 and 2 submitted that the

learned Single Judge rightly observed that there cannot by any such misplaced sympathy

https://www.mhc.tn.gov.in/judis W.A.No.579 of 2021

in the matter of decorum in industries and in public institutions and upheld the

punishment of dismissal from service, by setting aside the order dated 12.05.2016 made

in the Approval Petition and hence, the same does not warrant any interference.

5. Heard both sides and perused the records.

6. As a dispute regarding wages was pending between the Management and the

Union before the 1st Respondent, the Management sought approval of the 2nd

Respondent with regard to dismissal of the Appellant/Workman. The said Authority

framed the issues as per the guidelines issued by the Hon'ble Supreme Court in Lalla

Ram Vs. DCM Chemical Works reported in AIR 1978 (C) 1004 Lalaram Case 1978.

The Authority, though agreed with the contention of the Management that enquiry has

been fairly conducted by following the principles of natural justice, while deciding issue

No.3, has come to the conclusion that the punishment imposed on the

Appellant/Workman was harsh, which amounts to victimization and thereby, dismissed

the Approval Petition preferred by the Management. The said finding runs counter

to the findings of the learned Single judge. As rightly held by the learned Single Judge

in paragraph 19 of the order dated 30.09.2019, the 2nd Respondent has no jurisdiction

to hold that the punishment of dismissal is too harsh after arriving at the conclusion that

https://www.mhc.tn.gov.in/judis W.A.No.579 of 2021

the domestic enquiry was in compliance with the principles of natural justice and based

on evidence and other requirements.

7. In such view of the matter, we find that there is no reason to interfere with the

order of the learned Single Judge. Hence this Writ Appeal is liable to be dismissed.

8. Accordingly, this Writ Appeal stands dismissed. However, we make it very

clear that the order passed under Section 33 (2)(b) of the Industrial Disputes Act is not a

bar to raise an Industrial Dispute under Section 2A of the Act, which shall be raised

within a period three years from the date of the dismissal order passed by the

Management. Since the matter is pending before this Court, the said period needs to be

excluded while calculating the period of limitation. No costs. Consequently, connected

Miscellaneous Petition is closed.

                                                                         [S.V.N., J.,]    [R.K.M., J]
                                                                                  10.03.2023
            Index: Yes / No
            Internet: Yes / No
            arr






https://www.mhc.tn.gov.in/judis
                                                             W.A.No.579 of 2021

                                                     S. VAIDYANATHAN,J.,
                                                                    and
                                                         R.KALAIMATHI.,J

                                                                           arr



            To

            1. The Management,
               Tamil Nadu State Transport
               Corporation (Salem) Ltd.,
               12, Rama Krishna Road,
               Salem-636 007.
               Represented by its General Manager.

            2. The Special Deputy
                 Commissioner of Labour,
               DMS Compound,
               Anna Salai,
               Chennai.




                                                        W.A.No.579 of 2021




                                                                 10.03.2023




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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter