Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Odisha vs Sri Rebati Kanta Kalet
2023 Latest Caselaw 1805 Ori

Citation : 2023 Latest Caselaw 1805 Ori
Judgement Date : 27 February, 2023

Orissa High Court
State Of Odisha vs Sri Rebati Kanta Kalet on 27 February, 2023
     IN THE HIGH COURT OF ORISSA AT CUTTACK

                          W.P.(C) No. 38273 of 2021
                           (Through hybrid mode)


 State of Odisha                                   ....                 Petitioner

                                      -versus-



 Sri Rebati Kanta Kalet                            ....          Opposite Party



 Advocates appeared in the case:

         For petitioner           -      Mr. P.K. Rout, AGA

         For Opp. Party           -      Mr. Manas Pati, Advocate


              CORAM:
                           JUSTICE ARINDAM SINHA
                           JUSTICE SANJAY KUMAR MISHRA
----------------------------------------------------------------------------------------------
                    Date of hearing and judgment: 27.02.2023
----------------------------------------------------------------------------------------------
ARINDAM SINHA, J.

1. Mr. Rout, learned advocate, Additional Government Advocate

appears on behalf of the management. He submits, impugned is award

dated 28th September, 2016. Opposite party was engaged for two days in

a week, amounting to eight days in a month. In the circumstances, he

could not be said to have been in continuous service for any period. He

draws attention to earlier award dated 10th January, 2012 on the same

// 2 //

order of reference dated 8th October, 2010 to point out that his client's

contention was recorded therein. We extract and reproduce a passage

from said award.

"xxx xxx xxx To dispel the stand taken by the workman that he was not paid with my remuneration, M.W. 1 in his examination-in-chief asserted that the workman was engaged in the stop gap arrangement and at para-5 of the affidavit stated specifically that he was engaged as a part time labourer on daily wage basis at Rs.40/- from May, 2006 to March, 2007 and at para-11 asserted that before termination of the engagement with effect from 01.04.2007 not 01.06.2007 as claimed by the workman he had not at all worked without interruption for a period of 240 days. xxx xxx xxx"

2. On query from Court he submits, earlier award was set aside

without reservation, on the workman having had challenged it in this

Court. On remand, impugned award dated 28th September, 2016 came to

be passed. On further query from Court, he is unable to disclose

reference to any material in impugned award to substantiate his client's

contention that the workman was engaged temporarily and did not work

for continuous period of 240 days in the year preceding the reference.

3. Mr. Pati, learned advocate appears on behalf of opposite party

workman. He submits, on wrongful termination his client had applied

// 3 //

for relief under section 17-B, by making application under section 33-

C(2) in Industrial Disputes Act, 1947. In that case, his client obtained

relief. The Industrial Dispute was referred by aforesaid order of

reference. In the adjudication, the labour Court fell to error by finding

resjudicata against his client, in having earlier applied for and obtained

relief under section 17-B. Hence, his client successfully challenged the

award in this Court. It was set aside with direction for re-adjudication on

remand. As such, pursuant to self same order of reference dated 8th

October, 2010, impugned award dated 28th September, 2016 came to be

passed.

4. He relies on first sentence in paragraph-16 of impugned award,

extracted and reproduced below.

"Therefore, on clinical analysis of the entire materials available on record, it remains undisputed that the workman was engaged to work for the whole of the month during his service from 2000 till his disengaged in the year 2007."

He submits, the management has not been able to show that there was

relevant evidence of his client having had been temporarily engaged to

demonstrate that he did not qualify to be protected under section 25-F of

the Act. In the circumstances, there should not be interference.

// 4 //

5. It will appear from above that the management has not been

able to demonstrate perversity in impugned award. Submissions made

on behalf of the workman, therefore, are to be accepted. We do accept

the same.

6. The writ petition is found to be without merit and it is

dismissed.

(Arindam Sinha) Judge

(S.K. Mishra) Judge Sks

 
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