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

The General Manager vs K.Ramamoorthy
2023 Latest Caselaw 14698 Mad

Citation : 2023 Latest Caselaw 14698 Mad
Judgement Date : 23 November, 2023

Madras High Court

The General Manager vs K.Ramamoorthy on 23 November, 2023

Author: S.Vaidyanathan

Bench: S.Vaidyanathan

                                                               1/11                       W.A.No.3305/2023


                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED :: 23-11-2023

                                                              CORAM

                                   THE HONOURABLE MR.JUSTICE S.VAIDYANATHAN

                                                               AND

                                      THE HONOURABLE MR.JUSTICE K.RAJASEKAR


                                                    W.A.No.3305 of 2023

            The General Manager,
            Tamil Nadu State Transport Corporation
            (Villupuram) Limited,
            Cuddalore Regional Officer,
            Cuddalore-607 006.                 ...                        Appellant

                                                        -vs-

            K.Ramamoorthy                               ...               Respondent



                                  Appeal under Clause 15 of the Letters Patent against the order, dated
            19.04.2023, passed in W.P.No.14797 of 2021.


                                       For Appellant : Mr.M.Aswin
                                       For Respondent : Mr.R.Muralidharan




https://www.mhc.tn.gov.in/judis
                                                               2/11                             W.A.No.3305/2023


                                                        JUDGMENT

(By S.Vaidyanathan,J.) Having been unsuccessful in challenging the order of the Labour Court,

Cuddalore, in Claim Petition No.21 of 2019, dated 15.03.2021, in W.P.No.14797 of

2021, dated, 19.04.2023, appellant has filed this intra-court appeal.

2. Respondent employee was employed as a Driver in the appellant

Corporation and dismissed from service for the charges levelled against him. When an

industrial dispute was pending, the appellant management had not filed any approval

petition of their action before the authority concerned, which made the employee to raise

an industrial dispute under Section 2-A of the Industrial Disputes Act,1947, in short,

''the Act''. Realising that the industrial dispute need not be pursued, the employee

withdrew the industrial dispute and filed a computation petition, whereupon the Labour

Court determined the amount.

3. The main contention of the appellant management is that when the

employee raised an industrial dispute and withdrew the same, the computation petition

cannot be adjudicated and, unless there is a pre-exiting right, the application under

Section 33 (C) (2) of the Act is not maintainable. He would further submit that when the

employee has given up the industrial dispute and accepted the dismissal order, the

Labour Court ought not to have entertained the application and granted the relief to the

employee.

4. Per contra, learned counsel for the respondent would submit, that, in the

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

light of the decision of the Supreme Court in Jaipur Zila Sahakari Bhoomi Vikas Bank

Ltd. v. Ram Gopal Sharma & Others, 2002 (2) SCC 244, more-so, in the light of

Paragraphs 13 and 14, which are extracted below, there is no need for the employee to

raise an industrial dispute, as it is mandatory on the part of the employer to comply with

the mandatory provision under Section 33 of the Act and that mere withdrawal of an

industrial dispute would not defeat the claim made under Section 33 (C) (2). Paragraphs

13 and 14 read as under :

"13. The proviso to Section 33(2)(b), as can be seen from its very unambiguous and clear language, is mandatory. This apart, from the object of Section 33 and in the context of the proviso to Section 33(2)(b), it is obvious that the conditions contained in the said proviso are to be essentially complied with. Further any employer who contravenes the provisions of Section 33 invites a punishment under S.31(1) with imprisonment for a term which may extend to six months or with fine which may extend to Rs.1000/- or with both. This penal provision is again a pointer of the mandatory nature of the proviso to comply with the conditions stated therein. To put it in another way, the said conditions being mandatory, are to be satisfied if an order of discharge or dismissal passed under Section 33(2)(b) is to be operative. If an employer desires to take benefit of the said provision for passing an order of discharge or dismissal of an employee, he has also to take the burden of discharging the statutory obligation placed on him in the said proviso. Taking a contrary view that an order of discharge or dismissal passed by an

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

employer in contravention of the mandatory conditions contained in the proviso does not render such an order inoperative or void, defeats the very purpose of the proviso and it becomes meaningless. It is well-settled rule of interpretation that no part of statute shall be construed as unnecessary or superfluous. The proviso cannot be diluted or disobeyed by an employer. He cannot disobey the mandatory provision and then say that the order of discharge or dismissal made in contravention of Section 33(2)(b) is not void or inoperative. He cannot be permitted to take advantage of his own wrong. The interpretation of statute must be such that it should advance the legislative intent and serve the purpose for which it is made rather than to frustrate it. The proviso to Section 33(2)(b) affords protection to a workman to safeguard his interest and it is a shield against victimization and unfair labour practice by the employer during the pendency of industrial dispute when the relationship between them are already strained. An employer cannot be permitted to use the provision of Section 33(2)(b) to ease out a workman without complying with the conditions contained in the said proviso for any alleged misconduct said to be unconnected with the already pending industrial dispute. The protection afforded to a workman under the said provision cannot be taken away. If it is to be held that an order of discharge or dismissal passed by the employer without complying with the requirements of the said proviso is not void or inoperative, the 6 employer may with impunity discharge or dismiss a workman.

14. Where an application is made under Section 33(2)(b) proviso, the authority before which the proceeding is pending for approval of the action taken by the employer has to examine whether the order of

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

dismissal or discharge is bona fide; whether it was by way of victimization or unfair labour practice; whether the conditions contained in the proviso were complied with or not, etc. If the authority refuses to grant approval obviously it follows that the employee continues to be in service as if order of discharge or dismissal never had been passed. The order of dismissal or discharge passed invoking Section 33(2)(b) dismissing or discharging an employee brings an end of relationship of employer and employee from the date of his dismissal or discharge but that order remains incomplete and remains inchoate as it is subject to approval of the authority under the said provision. In other words, this relationship comes to an end de jure only when the authority grants approval. If approval is not given, nothing more is required to be done by the employee, as it will have to be deemed that the order of discharge or dismissal had never been passed. Consequence of it is that the employee is deemed to have continued in service entitling him to all the benefits available. This being the position there is no need of a separate or specific order for his reinstatement. But on the other hand, if approval is given by the authority and if the employee is aggrieved by such an approval, he is entitled to make a complaint under Section 33-A challenging the order granting approval on any of the grounds available to him. Section 33-A is available only to an employee and is intended to save his time and trouble inasmuch as he can straightaway make a complaint before the very authority where the industrial dispute is already pending between the parties challenging the order of approval instead of making efforts to raise an industrial dispute, get a reference and thereafter adjudication. In this view, it is not correct to say that even

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

though where the order of discharge or dismissal is inoperative for contravention of the mandatory conditions contained in the proviso or where the approval is refused, a workman should still make a complaint under Section 33-A and that the order of dismissal or discharge becomes invalid or void only when it is set aside under Section 33-A and that till such time he should suffer misery of unemployment in spite of statutory protection given to him by the proviso to Section 33(2)(b). It is not correct to say that where the order of discharge or dismissal becomes inoperative because of contravention of proviso to Section 33(2)(b), Section 33-A would be meaningless and futile. The said Section has a definite purpose to serve, as already stated above, enabling an employee to make a complaint, if aggrieved by the order of the approval granted.''

5. Heard both sides.

6. The factum of employer employee relationship is not in dispute, so also

the industrial dispute raised by the employee, which has been withdrawn. In the light of

the Constitution Bench decision of the Supreme Court, referred to supra, there is no

need for an employee to raise an industrial dispute.

7. The contention of the appellant management is based on the decision in

Punjab Beverages Pvt. Limited v. Suresh Chand and Another, 1978 (2) SCC 144,

which has been held to be incorrect by the Constitution Bench. There is no need for an

employee to raise an industrial dispute or to file a complaint under Section 33-A of the

Act. When the action of the management is incorrect, there arises a pre-existing right,

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

which can be computed by the Labour Court, which has rightly computed the amount of

back-wages and other benefits payable to the employee to an extent of Rs.5,13,355/-.

8. In order to give a quietus to the matter, we have suggested to the parties

as to whether the respondent employee is willing to accept 50% of the amount

determined by the Labour Court, for which, an affidavit, dated 22.11.2023, has been

filed by the respondent employee before this Court and the same is scanned below :

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

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

9. The contention of the appellant employer on legal submission is

untenable and cannot be accepted, as the application filed under Section 33 (C) (2) by

the employee is maintainable when there is a failure on the part of the employer to file

an application for approval of their action when the industrial dispute is pending. The

Apex Court has categorically held that when the application filed by the management is

dismissed or withdrawn, the employee is deemed to be in service. In view of the same,

we accept the contention of the respondent employee and sustain the order of the Labour

Court, as affirmed by the learned single Judge. Since a settlement is arrived at between

the parties, the appellant employer is expected to pay 50% of the amount determined by

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

the Labour Court i.e., Rs.5,13,355 divided by 2 = Rs.2,56,677/- within a period of two

months from the date of receipt of this order, failing which interest at 6% per annum

shall be payable. We make it clear that we have not gone into other contention with

regard to pension and other terminal benefits in this appeal and the same shall be

extended to the employee, as applicable.

10. Writ Appeal is disposed of accordingly. No costs. Consequently, the

connected C.M.P.No.26854 of 2023 is closed.

            Index : Yes/No                                                   (S.V.N.,J.)      (K.R.S.,J.)
            Internet : Yes/No                                                        23-11-2023
            dixit




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





                                           S.VAIDYANATHAN,J.
                                           AND
                                           K.RAJASEKAR,J.



                                                                          dixit









                                               23-11-2023




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