Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manager, Shri Modi Levigated ... vs Shreeram S/O Jammanlal
2021 Latest Caselaw 6450 Raj/2

Citation : 2021 Latest Caselaw 6450 Raj/2
Judgement Date : 15 November, 2021

Rajasthan High Court
Manager, Shri Modi Levigated ... vs Shreeram S/O Jammanlal on 15 November, 2021
Bench: Akil Kureshi, Rekha Borana
         HIGH COURT OF JUDICATURE FOR RAJASTHAN
                     BENCH AT JAIPUR

                D.B. Special Appeal Writ No. 861/2021

1.       Manager, Shri Modi Levigated Kaolin Pvt. Ltd., In Front Of
         Railway Station, Neem Ka Thana, District, Sikar.
2.       Manager, Shri Modi Levigated Kaolin Pvt Ltd., Paota,
         District Jaipur.
                                                                     ----Appellants
                                     Versus
Shreeram S/o Jammanlal, Village And Post Badhnagar, Dhani
Thaloda Ki, Tehsil Kotputli, District Jaipur.
                                                                    ----Respondent

For Appellant(s) : Mr. Siddharth Lamror For Respondent(s) :

HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI HON'BLE MS. JUSTICE REKHA BORANA

Order

15/11/2021

The present appeal has been filed against the order dated

27.07.2021 passed by the learned Single Judge whereby the

learned Single Judge modified the award dated 07.01.2020 passed

by the Labour Court-1, Jaipur.

The brief facts of the case are that the workman had filed

claim before the Labour Court stating therein that he was

employed as Driver by the employer and remained in service for a

period from 01.01.1997 to 13.04.2007. His services were

thereafter orally terminated on 14.04.2007 which was in clear

violation of Section 25(F) of the Industrial Disputes Act, 1957

(hereinafter to be referred to as the "Act of 1947").

(2 of 3) [SAW-861/2021]

The Labour Court passed the award on 07.01.2020 with a

specific finding that the employee had worked for a period of 240

days in the year preceding the date of retrenchment and

therefore, the termination order has been passed without

following the mandatory requirements of Section 25(F) of the Act

of 1947. The Labour Court therefore passed the award in favour of

the workman directing reinstatement with 50% of back-wages

from the date of retrenchment to the date of award.

Aggrieved by the award of the Labour Court, the employer

preferred writ petition before the learned Single Judge which was

partly allowed and the award of the Labour Court was modified to

the extent that in lieu of reinstatement as directed by the Labour

Court, the workman be paid a lump sum compensation of

Rs. 5,00,000/-. Against the said order, the present appeal has

been filed.

We have gone through the record. It is clear from the record

that the workman worked for a period of almost 10 years and the

labour court had reached to a specific finding that there was a

contravention of Section 25(F) of the Act of 1947.

Learned counsel for the appellants has in support of his

submissions relied on the judgment of Hon'ble Supreme Court in

Haryana State of P.C.C.W. Store Ltd. Vs. Ram Niwas and another

(2002) 5 SCC 654.

In our opinion, the ratio as laid down in the above mentioned

matter does not apply to the present case as the same was a

matter wherein there was a written contract of service between

the management and the workman and the question before the

court was as to-whether the termination of service of the

(3 of 3) [SAW-861/2021]

respondents is "retrenchment" in terms of Section 2 (oo) of the

Act of 1947.

We, therefore, find no ground for interference in the order

passed by learned Single Judge hence, the present special appeal

stands dismissed.

                                    (REKHA BORANA),J                                               (AKIL KURESHI),CJ

                                   Pcg/ashu /7









Powered by TCPDF (www.tcpdf.org)
 

 
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