Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The General Manager vs K.Murugan
2024 Latest Caselaw 20825 Mad

Citation : 2024 Latest Caselaw 20825 Mad
Judgement Date : 19 October, 2024

Madras High Court

The General Manager vs K.Murugan on 19 October, 2024

Author: M.S.Ramesh

Bench: M.S. Ramesh

                                                                                 W.A.No.616 of 2024

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED : 19.10.2024

                                                       CORAM :

                                   THE HONOURABLE MR. JUSTICE M.S. RAMESH
                                                   AND
                                  THE HONOURABLE MR. JUSTICE M.JOTHIRAMAN

                                                  W.A.No.616 of 2024
                                               and C.M.P.No.4334 of 2024

                     The General Manager,
                     Tamil Nadu State Transport Corporation (VPM) Ltd.,
                     Kancheepuram Region,
                     Ponnerikarai,
                     Bangalor Highways, Kancheepuram.                ... Appellant

                                                           Vs.

                     1.K.Murugan

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


                     PRAYER: Appeal is filed under Clause 15 of the Letters Patent for
                     issuance of a Writ of Certiorari, to set aside the order dated 23.08.2023
                     made in W.P.No.22703 of 2017.
                                      For Appellant    : Mrs.S.Pavithra
                                                         Standing Counsel

                                      For Respondents : Mr.S.T.Varadarajulu (for R1)

                                                       Mr.S.John J.Raja Singh (for R2)
                                                       Additional Government Pleader

https://www.mhc.tn.gov.in/judis
                     Page 1 of 6
                                                                                      W.A.No.616 of 2024

                                                        JUDGEMENT

(Judgement of this Court was delivered by M.S.RAMESH.J)

This Writ Appeal has been filed to set aside the order passed by a

learned Single Judge of this Court dated 23.08.2023 made in

W.P.No.22703 of 2017.

2. On the strength of proven charges, the 1st respondent herein was

removed from service through an order dated 23.02.2021, by the

Transport Corporation. However since certain conciliation proceedings

were pending, an approval Petition under Section 33(2)(b) of the

Industrial Disputes Act, 1947 [hereinafter referred to as 'the Act'], was

filed to the Deputy Commissioner of Labour, Chennai, in A.P.No.111 of

2012, which came to be rejected on 06.06.2014, predominantly on the

ground that the application seeking for approval was belatedly filed after

32 days.

3. Challenging the same, the Transport Corporation has preferred

the writ petition in W.P.No.22703 of 2017, which came to be rejected on

23.08.2023 by a learned Single Judge of this Court predominantly

placing reliance on the judgment of the Hon'ble Supreme Court in Lalla

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

Ram vs. Management of D.C.M. Chemical Works Ltd., [AIR 1978 SC

1004]. The order of the learned Single Judge is assailed in the present

Intra Court Appeal.

4. Heard Mrs.S.Pavithra, learned standing counsel for the appellant

/ Transport Corporation, as well as Mr.S.T.Varadarajulu, learned counsel

for the 1st respondent/workman and Mr.S.John J.Raja Singh, learned

Additional Government Pleader for the 2nd respondent/Authority.

5. The proviso to Section 33(2) of the Act mandates two

preconditions before discharging or dismissing any workman during the

pendency of any conciliation proceeding pending before a Conciliation

Officer, Labour Court, etc. The first precondition is that the employer is

bound to pay one month wages at the time of discharge or dismissal and

secondly, the employer is mandated to file an application to the authority

before which the conciliation is pending, seeking for approval of the

action taken by them. The Hon'ble Supreme Court, in Lalla Ram's case

(supra), as well as in several other decisions, has held that the approval

application mandated under the proviso to Section 33(2) of the Act

requires to be filed simultaneously with the order of dismissal or

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

discharge and not later.

6. Admittedly the approval petition under Section 33 (2)(b) of the

Industrial Disputes Act, has been filed belatedly, after 32 days from the

date of dismissal, which is legally impermissible. Thus, we do not find

any illegality or any other infirmity in the findings of the learned Single

Judge.

7. Accordingly this Writ Appeal stands dismissed. No Costs.

Consequently, connected miscellaneous petition is closed.

                                                                     [M.S.R., J]        [M.J.R., J]
                                                                               19.10.2024
                     Index: Yes/No
                     Neutral Citation: Yes/No
                     Speaking/Non-speaking Order

                     ars



                     To

The Special Deputy Commissioner of Labour, DMS Compound, Chennai.

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

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

M.S.RAMESH, J.

and M.JOTHIRAMAN, J.,

ars

19.10.2024

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