Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gopal Ksirhan vs State Of Pb
2024 Latest Caselaw 7274 P&H

Citation : 2024 Latest Caselaw 7274 P&H
Judgement Date : 5 April, 2024

Punjab-Haryana High Court

Gopal Ksirhan vs State Of Pb on 5 April, 2024

                                                                  Neutral Citation No. : 2024:PHHC:047733
                               CWP-17945-1997 (O&M)                                              -1-
                                IN THE HIGH COURT OF PUNJAB AND HARYANA
                                             AT CHANDIGARH
                      204
                                                                          CWP-17945-1997 (O&M)
                                                                          Decided on : 05.04.2024

                      Gopal Krishan
                                                                                       . . . Petitioner(s)
                                                         Versus
                      State of Punjab and others
                                                                                    . . . Respondent(s)

                      CORAM: HON'BLE MR. JUSTICE SANJAY VASHISTH

                      PRESENT: Mr. Rohan Garg, Advocate as Amicus Curiae
                               for the petitioner(s).

                                    Mr. Prabhdeep Singh Dhaliwal, Astt. AG, Punjab.
                                                         ****

                      SANJAY VASHISTH, J. (Oral)

                      1.            Despite information given by the Registry, no one has put in

                      appearance on behalf of the petitioner.

                      2.            Considering the fact that the termination from service of the

                      workman relates back to 28.08.1987 and reference under Section 10(1)(C) of

                      the Industrial Disputes Act, 1947 (for brevity, 'ID Act'), had been answered

                      against the workman vide impugned award dated 03.10.1997; this Court

                      deems it appropriate to dispose of the present writ petition after seeking

                      assistance of some counsel of this Hon'ble Court.

                      3.            Accordingly,   Mr.    Rohan      Garg,    Advocate      (Enrolment

                      No.PH/5566/23) (Mobile No.88474-23005) who is present in Court, is

                      appointed as Amicus Curiae, in the present writ petition.

                                    After granting him reasonable time to prepare the petition and

                      address arguments, learned Amicus Curiae explained the facts and argued

                      the writ petition on behalf of the petitioner - Gopal Krishan (workman).

JAWALA RAM            4.            Petitioner - Gopal Krishan (workman) has filed the present writ
2024.04.15 18:38
I attest to the accuracy and
integrity of this document
                                                                  Neutral Citation No. : 2024:PHHC:047733
                               CWP-17945-1997 (O&M)                                            -2-
                      petition challenging the award dated 03.10.1997 (Annexure P-10), passed by

                      respondent No.2 - Industrial Tribunal and Labour Court, UT Chandigarh (in

                      short, 'learned Tribunal'), whereby, reference under Section 10(1)(C) of the

                      ID Act, requiring to adjudicate the industrial dispute, has been answered

                      against the workman.

                      5.            Pleaded case of the workman through demand notice and the

                      claim statement is that he joined as 'Chowkidar' in the office of respondent

                      i.e. Director, Social Welfare Punjab, Chandigarh (Management), vide order

                      dated 31.12.1985, and worked there uptill 18.08.1987. After serving for

                      more than 240 days, he was terminated illegally and arbitrarily, without even

                      complying with the provisions of the ID Act. Thus, there being violation of

                      provision of Section 25-F of the ID Act, he prayed his reinstatement with

                      continuity in service with full back-wages.

                      6.            In the written statement filed by the Management, a specific

                      stand is taken that there was a regular post of Chowkidar, and for a short

                      period, workman was appointed and his services were dispensed with on

                      filling of the post of Chowkidar, on regular basis, as the services of the

                      workman were no longer required.         A civil suit was also filed by the

                      workman, which had been withdrawn by him, after a period of seven years.

                      Thus, prayed for dismissal of the claim statement filed by the workman.

                      7.            After considering the pleadings of the parties, learned Tribunal

                      framed the following issues:-

                                    "1.   Whether the services of workman were terminated
                                          illegally by the respondent, if so to what effect and to
                                          what relief he is entitled? OPW.
                                    2.    Relief."

JAWALA RAM
2024.04.15 18:38
I attest to the accuracy and
integrity of this document
                                                                  Neutral Citation No. : 2024:PHHC:047733
                               CWP-17945-1997 (O&M)                                            -3-
                      8.              While deciding the issue No.1, learned Tribunal noticed the

                      contention of the workman in paragraph No.6 of the award, stating that he

                      was appointed as Chowkidar in December, 1985, up to 28.01.1986.

                      Thereafter, from 01.03.1986 to 28.02.1987, 01.03.1987 to 28.05.1987 and

                      01.06.1987 to 17.08.1987.         Thus, his services were terminated on

                      18.08.1987, without any retrenchment compensation or without serving

                      notice or notice pay.

                                      Accordingly, demand notice was issued on 25.04.1994, by the

                      workman, after withdrawal of the civil suit from the Civil Court in appellate

                      jurisdiction.

                      9.              On the other hand, Management examined one witness namely

                      Harjeet Singh, who, while controverting the case of the workman, disclosed

                      that on contingency basis, workman was appointed from 26.12.1985 to

                      28.02.1986 vide order dated 31.12.1985, passed by the Director, Social

                      Welfare (Ex.W1), and said appointment was further continued by giving

                      extensions. As per the condition in the appointment letter, workman could

                      be terminated any time without any notice. His last service period after

                      extension was 01.06.1987 to 18.08.1987. However, said witness deposed

                      that there was no regular post of the Chowkidar in the Department.

                      10.             Learned Tribunal without discussing much about the nature of

                      the job, total working period, requirement of notice, notice pay or non-

                      payment of retrenchment compensation, primarily went to discuss the

                      maintainability of the reference before it. Learned Tribunal declined the

                      reference by observing that for the same cause, workman had filed the civil

                      suit before the Civil Court, which was decreed in his favour, but during the

                      pendency of the appeal filed by the Government Pleader of State of Punjab
JAWALA RAM
2024.04.15 18:38
I attest to the accuracy and
integrity of this document
                                                                     Neutral Citation No. : 2024:PHHC:047733
                               CWP-17945-1997 (O&M)                                               -4-
                      (Management), statement regarding the withdrawal of the suit was given, but

                      neither the permission to withdraw suit with liberty to seek remedy under

                      labour law was sought by him, nor same was granted to the workman.

                      Therefore, reference under Section 10(1)(C) of the ID Act, was held to be

                      not maintainable.

                      11.           To repel the said observation given by the learned Tribunal,

                      learned Amicus Curiae firstly submits that undoubtedly there was a civil

                      court decree in favour of the workman, but matter being covered by the

                      provisions of the ID Act, during the pendency of appeal filed by the

                      Management, it was happily agreed by the workman to withdraw the suit, to

                      enable him to seek the appropriate remedy under the law i.e. under the ID

                      Act. He further refers to the statement given by the parties before the Civil

                      Court in the proceedings of the civil appeal, pending in the Court of Sh. I.C.

                      Aggarwal, learned Addl. District Judge, Chandigarh. The statement given

                      by the workman (as respondent in the civil appeal) is referred and same is

                      reproduced herein-below:-

                                    "Statement of Mr. B.M.Bedi, for the respondent.
                                                                    -.-

                                                   I may be permitted to withdraw the suit to seek remedy
                                    under labour law.
                                    R.O. & A.C..                                         Sd/-
                                                                                        A.D.J.
                                    Sd/-                                               21.2.94
                                    (B.M. Bedi)
                                    Adv. "

                                    Statement given by by the Management (appellant in the civil

                      appeal), is referred and is reproduced herein-below:-

                                    "Statement of Sh. Himet Singh, G.P.
                                                                    -.-

                                                   In view of the statement of the counsel for the
JAWALA RAM
2024.04.15 18:38
I attest to the accuracy and
integrity of this document
                                                                     Neutral Citation No. : 2024:PHHC:047733
                               CWP-17945-1997 (O&M)                                                 -5-
                                    respondent, this appeal has become infructuous and same may be
                                    dismissed as such.
                                    R.O. & A.C.                                           Sd/-
                                                                                         A.D.J.
                                    Sd/-                                                 21.2.94.
                                    (G.P.)         "

                                    Order passed by the Lower Appellate Court is also referred by

                      the learned Amicus Curiae, which is also reproduced here-under:-

                                    "Present:      G.P. for the appellant.
                                                   Counsel for the respondent.

                                    ORDER

In view of the statement of the counsel for the respondent and the G.P., which shall form part of this order, this appeal is, hereby, dismissed as such.

                                    Announced.                                            Sd/-
                                                                                    Addl. District Judge,
                                    21.2.94.                                         Chandigarh."


12. In the backdrop of the circumstances, finding recorded by

learned Tribunal in paragraph Nos. 8, 9 and 10, are also reproduced here-

under:-

"8. I have carefully gone through the evidence produced by the parties in support of their respective contentions. Admittedly the workman availed of the civil remedy by filing a suit in the civil court. The said suit was decreed as per copy of the judgment Ex.W1. The point of jurisdiction was also adjudicated in favour of the workman. The respondent preferred an appeal but during the pendency of the appeal, counsel for the workman made a statement withdrawing the suit itself. For proper appraisal the statement suffered by counsel for the workman is reproduced as under:

'I may be permitted to withdraw the suit to seek remedy under Labour Law.'

Further on the statement having been suffered by the Govt. Pleader, the appeal was dismissed as having become infructuous and the appellate court dismissed the appeal too, on the basis of statement suffered by counsel for the workman and the statement

Neutral Citation No. : 2024:PHHC:047733 CWP-17945-1997 (O&M) -6- suffered by the Govt. Pleader. For proper appraisal the order passed by the Ld. Addl. District Judge, Chandigarh on 21.2.1994 is reproduced as under:-

'In view of the statement of the counsel for the respondent and the GP, which shall form part of this order, the appeal is hereby dismissed as such.'

9. A careful perusal of the statement of counsel for the workman and the Govt. Pleader, and the judgment passed by the appellant Court, I find that the counsel for the workman simply suffered the statement that he may be permitted to withdraw the suit to seek remedy under Labour Laws. No permission was sought by him, that may be allowed to seek the remedy under Labour Law.

This statement made by counsel for the workman, withdrawing the suit with permission to file fresh on the same cause of action, even if takes to be correct, do not grant the permission to withdraw the suit and cannot be taken that the court also granted permission to file fresh suit on the same cause of action, as the statement cannot be split up into two parts. In the case in hand, a bare perusal of the statement suffered by counsel for the workman discloses that no permission was ever sought by the counsel that he may be allowed to withdraw the suit with permission to file fresh one under the Labour Law. He simply sought the permission to withdraw the suit to seek remedy under the Labour Law. No ground has been assigned by him as to what made him to withdraw the suit more especially when the suit was decreed by the trial Court. The point of jurisdiction too was adjudicated in his favour and the appeal was filed by the respondent department, wherein, the judgment and decree of the trial court was assailed. No grounds on which the judgment of the trial court was assailed have been brought on record to give an inference that apprehending acceptance of appeal, counsel for the workman withdraw the suit itself. So, in these sets of circumstances, when the workman had already availed of the remedy, he cannot now plead that he could have sought the remedy under the Labour Laws as well, more especially when demand notice too was served by him at a belated stage i.e. on 25.4.94, wherein, he cahllenged his terminated dated 18-8-87. By suffering the statement suo-moto for withdrawal of the suit, will not JAWALA RAM give him the benefit of the period which he exhausted while availing

Neutral Citation No. : 2024:PHHC:047733 CWP-17945-1997 (O&M) -7- in civil Court.

10. So taking into consideration, the totality of the facts and facts of the case, the issue stands disposed of accordingly against the workman and in favour of respondent."

13. Thus, learned Amicus Curiae submits that the purpose of the

law is to give easy access to each and every litigant, especially who are from

the weaker strata of the society. In the present case, mistakenly or due to ill

advise, the workman had approached to the wrong forum, therefore,

declining the reference on this short ground that the demand notice was

issued after a long time and that there was no permission to file a demand

notice, is incorrect approach adopted by the learned Tribunal.

14. On the other hand, learned State counsel representing the

Management, while defending the impugned award submits that firstly, the

act and conduct of the workman is sufficient to note that initially he

approached to the inappropriate forum, where, claim could not be

entertained. Secondly, the observation had already been given that no

permission was granted by the Civil Court in appellate jurisdiction to

relegate the workman, to seek remedy under the ID Act. Thus, he supports

the reasoning given by the learned Tribunal in the impugned award.

15. I have examined and considered the impugned award, there is

no doubt that while deciding the reference, learned Tribunal has not made

any effort to examine the genuineness of the industrial dispute referred to it.

In fact, the question of industrial dispute was never opened and considering

the aspect of earlier approaching to the Civil Court and then filing of

demand notice at a belated stage, without there being any permission to do

so in specific, the reference has been answered against the petitioner -






                                                                  Neutral Citation No. : 2024:PHHC:047733
                               CWP-17945-1997 (O&M)                                            -8-
                      workman.

16. I have gone through the reasoning assigned in the impugned

award and also minutely perused the statements given before the Civil

Court. Undoubtedly, the issue raised through the demand notice, could be

decided only by the Industrial Tribunal-cum-Labour Court by dealing with

the reference under Section 10(1)(C) of the ID Act. However same came up

before it at the belated stage and after inviting of a judicial verdict of the

Civil Court. Another undisputed fact is that the workman succeeded in his

first attempt by earning a favourable order from the civil Court (Trial Court).

Thereafter, when the issue was taken up to the Appellate Court, then from

the circumstances, it appears that the issue of maintainability of civil suit

arose and in this backdrop of circumstances, there was no other option with

the workman, except to withdraw the suit, to enable him to seek his remedy

under the provisions of the benevolent statute i.e. Industrial Disputes Act,

1947, which is enacted for considering the grievances of the workman more

liberally.

17. Since, the civil suit had been entertained by the Civil Court and

also decreed at the first instance, the workman cannot be attributed with

every fault of his filing of the civil suit. Somehow situation could have been

taken against the workman, if civil court decree, which was in his favour,

pressed to be maintained before the Appellate Court also. Thus, the period

of the pendency of the civil suit, should not be considered detrimental to the

interest of the workman.

Secondly, if the statement recorded by the parties are also

carefully understood, it gives a positive impression that the permission for

withdrawal was granted with the idea to enable the workman to approach the

Neutral Citation No. : 2024:PHHC:047733 CWP-17945-1997 (O&M) -9- Labour Court. The statement dated 21.02.1994 of the workman clearly

states that he is not simply withdrawing the suit, but in clear terms by

seeking permission to withdraw the suit, to seek remedy, under the

labour law.

In response to the said statement, Management neither opposed

nor supported the request of the workman, however, stated that the appeal

had become infructuous, which appears to be incorrect understanding of the

respondent about rendering of the appeal, 'as infructuous' for the purpose of

its dismissal.

18. Now, coming to the order dated 21.02.1994, passed by the

Addl. District Judge (ibid), it can be understood as mentioned here-under,

"in view of the statement of the counsel for the respondent & the Govt.

Pleader, which shall form part of this order, this appeal is hereby

dismissed as such", which impliedly means that same is finally disposed of

in view of the statement of the workman. Thus, applying the principle of

harmonious construction for the purpose of interpretation of the statements

and the order, this Court is of the view that there is an implied permission to

file the suit.

Thus, the finding given by the learned Tribunal is erroneous.

19. Even otherwise, if there is no implied permission to file a suit,

the workman cannot be punished for the reason that he devoted his time

before the wrong Forum i.e. Civil Court. Approaching before the wrong

forum in some misconception or ill-advise, was already noticed by the

legislators while enacting the law of limitation. There is a specific provision

of law i.e. Section 14 of the Limitation Act, 1963. For ready reference, same

is reproduced as under:-

Neutral Citation No. : 2024:PHHC:047733 CWP-17945-1997 (O&M) - 10 -

"14. Exclusion of time of proceeding bona fide in court without jurisdiction. --

(1) In computing the period of limitation for any suit the time during which the plaintiff has been prosecuting with due diligence another civil proceeding, whether in a court of first instance or of appeal or revision, against the defendant shall be excluded, where the proceeding relates to the same matter in issue and is prosecuted in good faith in a court which, from defect of jurisdiction or other cause of a like nature, is unable to entertain it. (2) In computing the period of limitation for any application, the time during which the applicant has been prosecuting with due diligence another civil proceeding, whether in a court of first instance or of appeal or revision, against the same party for the same relief shall be excluded, where such proceeding is prosecuted in good faith in a court which, from defect of jurisdiction or other cause of a like nature, is unable to entertain it. (3) Notwithstanding anything contained in rule 2 of Order XXXIII of the Code of Civil Procedure, 1908 (5 of 1908), the provisions of sub-section (1) shall apply in relation to a fresh suit instituted on permission granted by the court under rule 1 of that Order where such permission is granted on the ground that the first suit must fail by reason of a defect in the jurisdiction of the court or other cause of a like nature.

Explanation.--

For the purposes of this section,--

(a) in excluding the time during which a former civil proceeding was pending, the day on which that proceeding was instituted and the day on which it ended shall both be counted;

(b) a plaintiff or an applicant resisting an appeal shall be deemed to be prosecuting a proceeding;

(c) misjoinder of parties or of causes of action shall be deemed to be a cause of a like nature with defect of jurisdiction."

Therefore, answering the reference in negative by the learned

Tribunal, that too without discussing the material on record, is against the

spirit of the labour laws/Industrial Disputes Act, 1947, etc.

20. While imparting justice, Court is not expected to function only

in a mechanical manner. Before proceeding further, this Court has also

taken note of the factual aspect i.e. completion of 240 days working period,

on which, neither any serious dispute has been raised nor the documents

have been produced by the Management. It is believed and assumed that the

petitioner (workman) had completed 240 working days, because his service

was continued and extended from time to time. In such circumstances,

JAWALA RAM service could be terminated only after giving him notice or pay notice or

Neutral Citation No. : 2024:PHHC:047733 CWP-17945-1997 (O&M) - 11 -

retrenchment compensation.

In the absence of any such step having been taken by the

Management, this Court holds that the termination of the workman from

service was in violation of Section 25-F of the ID Act.

20. Therefore, by setting aside the impugned award, the writ

petition is allowed.

However, noticing the fact that the dispute pertains to the year

1987, i.e. more than 36 years old, this Court deems it appropriate to direct

respondents No.2 & 3 - Management to pay a lump-sum amount of Rs.1.5

lakhs as compensation to the petitioner - workman, within a period of three

months from today i.e. on or before 04.07.2024, failing which, respondents

No.2 & 3 - Management would be liable to pay the lump-sum amount of

compensation of Rs.1.5 lakhs along with interest @ 6% per annum, from

05.07.2024 onwards.

Writ petition stands disposed of, in the above terms.

Misc. application(s), if any, also stands disposed of.

(SANJAY VASHISTH) JUDGE April 05, 2024 J.Ram

Whether speaking/reasoned:  Yes/No Whether Reportable:  Yes/No

 
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 : MAIMS

 
 
Latestlaws Newsletter