Citation : 2023 Latest Caselaw 8301 Raj
Judgement Date : 10 October, 2023
[2023:RJ-JD:33149]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR (1) S.B. Civil Writ Petition No. 7849/2020
Deputy Conservator Of Forest, Van Mandal, District- Churu (Raj.).
----Petitioner Versus Ganesha Ram S/o Shri Mewa Ram, Resident Of Village - Valera, Tehsil - Sujangarh, District - Churu (Raj.).
----Respondent Connected With
(2) S.B. Civil Writ Petition No. 4385/2019
Ganesha Ram S/o Shri Mewa Ram, Aged About 49 Years, Resident Of Village Valera, Tehsil- Sujangarh, District- Churu (Raj.).
----Petitioner Versus
1. The Judge Labour Court, Bikaner
2. The Deputy Conservator Of Forest, Van Mandal, Churu District Churu (Raj.).
----Respondents
For Petitioner(s) : Mr. Digvijay Singh Jasol
For Respondent(s) : Mr. S.S. Nirban
JUSTICE DINESH MEHTA
Order
10/10/2023
1. By way of the present writ petitions, the petitioners have
challenged the award dated 30.11.2018, passed by the learned
Industrial Tribunal-cum-Labour Court, Bikaner (hereinafter
referred to as "the Labour Court"), whereby a reference made by
the State Government at the instance of the respondent-workman
(Ganesha Ram), has been disposed of in the manner that the
[2023:RJ-JD:33149] (2 of 6) [CW-7849/2020]
workman (Ganesha Ram) was entitled for a lump-sum amount of
Rs.2,00,000/- (two lacs) in lieu of reinstatement.
2. The facts appertain for the present purposes are that the
workman (Ganesha Ram) had worked as a daily wage worker with
Forest Department from the year 1988 to 1993. As the services
of workman (Ganesha Ram) were retrenched, he preferred a writ
petition before this Court being S.B. Civil Writ Petition
No.1017/1993. The said writ petition later on came to be
disposed of while giving a liberty to the workman to raise an
industrial dispute before the learned Labour Court. Whereafter,
the workman approached the State Government for making a
reference and the reference came to be made by the State
Government on 06.06.2007.
3. In pursuance of the reference aforesaid made by the State
Government, a labour case being case No.11/2008 (23/2014) was
registered before the learned Labour Court, Bikaner.
4. The learned Labour Court, while categorically recording the
finding that the workman (Ganesha Ram) had worked for more
than four years, held the retrenchment of the workman illegal, as
mandatory provisions of law were not followed. However, while
holding so, instead of directing the reinstatement of the workman,
a lump-sum amount of Rs.2,00,000/- in lieu of reinstatement was
ordered to be paid by the State/Forest Department so also with a
stipulation that in case the amount aforesaid is not paid within a
period of two months from the date of the award, an interest @
9% per annum shall be paid.
5. First writ petition (SBCWP No.7849/2019) has been filed by
the State whereas, the second petition (SBCWP No.4385/2019)
[2023:RJ-JD:33149] (3 of 6) [CW-7849/2020]
has been preferred by the Workman with a contention that the
Labour Court ought to have ordered for reinstatement.
6. Mr. Digvijay Singh Jasol, learned counsel appearing on behalf
of the Forest Department arguing the first writ petition submitted
that the learned Labour Court has erred in awarding such
exorbitant amount of Rs.2,00,000/- in lieu of the reinstatement.
7. He submitted that the learned Labour Court has committed
an error in recording a finding that the workman had illegally been
retrenched. He lastly submitted that the amount of Rs.2,00,000/-
awarded as lump-sum compensation is excessive.
8. Mr. Jasol, submitted that the ground for workman's removal
was lack of funds with the Department, therefore, the State/Forest
Department was justified in retrenching the workman.
9. Mr. S.S. Nirban, learned counsel for the workman, on the
other hand, argued that the learned Labour Court has appreciated
the facts and evidence on record in detail and has recorded a
finding that the workman had worked for more than four years
and such finding of fact cannot be gone into in the extra-ordinary
jurisdiction of this Court, vested under Article 226 of the
Constitution of India.
10. He argued that the finding recorded by the learned Labour
Court is infallible and the same be not interfered with.
11. Pressing his writ petition, Mr. Nirban, learned counsel argued
that having recorded a finding that retrenchment was illegal, the
Labour Court ought to have directed reinstatement of the
workman. Alternatively, while submitting that the lump-sum
amount of Rs.2,00,000/- is rather on the lower side, learned
counsel for the workman relied upon the judgment of Hon'ble the
[2023:RJ-JD:33149] (4 of 6) [CW-7849/2020]
Supreme Court rendered in the case of B.S.N.L. Vs. Bhurumal
decided on 11.12.2013 reported in (AIR 2014 SCW 258), on the
basis whereof, this Court has passed the order granting lump-sum
compensation of Rs.4,00,000/-, considering the inflation.
12. It was also argued by Mr. Jasol, in rejoinder, that at the time
of retrenchment, the compensation in accordance with the law
was given to the workman.
13. Heard learned counsel for the parties and perusal the
material available on record.
14. So far as Mr. Jasol's contention on merit of the award that on
account of lack of funds, the services of workman were dispensed
with, is considered, it can be a valid reason for retrenching the
workman, but then the mandate of statutory provisions has to be
followed.
15. An argument has been advanced that at the time of
retrenchment, compensation was paid to the workman, but on
perusal of the award, it is revealed that it is bare assertion and is
not supported by any evidence.
16. Such being the position, this Court is of the view that both
the arguments advanced by learned counsel for the State, in the
present writ petition, are untenable.
17. It is to be noted that by a common reference dated
06.06.2007, the case of the present workman as well as
petitioners in connected matters (viz. Phool Singh and Narpat
Singh) came to be decided by the learned Labour Court by award
dated 28/30.11.2018.
18. Pursuant to the query posed by the Court, learned counsel
for the State, after inquiry at his level, submitted that no writ
[2023:RJ-JD:33149] (5 of 6) [CW-7849/2020]
petition has been filed against the other two awards passed in the
case of Narpat Singh and Phool Singh.
19. In the opinion of this Court, when the impugned award has
been passed in case of all three employees in similar facts and
circumstances and in furtherance of a common reference, the
State cannot resort to challenge the award passed only in present
workman's case, while accepting the same qua the others.
20. In this view of the matter, the finding recorded by the
learned Labour Court that the workman - Ganesha Ram has been
illegally retrenched turns out to be a complete finding of fact with
no perversity therein. Further, the quantum of compensation that
has been awarded by the learned Labour Court is justified, given
the fact that the workman - Ganesha Ram has worked for more
than four years and he has taken up the remedy, immediately
after the impugned order, by way of filing writ petition before this
Court in the year 1993. Whereafter, the workman - Ganesha Ram
was relegated to avail the remedy under the Act of 1947.
Thereafter, the reference was made in the year 2007 and it was
because of the procedural delay, the reference ultimately came to
be decided by the learned Labour Court on 30.11.2018.
21. This Court is of the view that the workman has been
litigating for more than 25 years and in the backdrop of such fact
situation, the amount of Rs.2,00,000/- that has been awarded by
the learned Labour Court in the year 2018 cannot be said to be
excessive in any manner. But since interest @ 9% has been
awarded by the Labour Court, it will compensate the workman for
the slightly lesser amount.
[2023:RJ-JD:33149] (6 of 6) [CW-7849/2020]
22. In view of the aforesaid, this Court does not find any reason
to interfere in the impugned award.
23. These writ petitions are, thus, dismissed.
24. It is to be noted that by virtue of the interim order dated
02.09.2020 passed in (SBCWP No.7849/2020), the effect and
operation of the award dated 30.11.2018 was partially stayed,
subject to payment of Rs.1,00,000/- to the workman.
25. Consequential to dismissal of writ petitions, it will be
required of the State to deposit remaining amount of
Rs.1,00,000/- and the interest @ 9% p.a. from the date of award
with the learned Labour Court on or before 31.12.2023.
26. The workman shall be entitled to claim the said amount from
the learned Labour Court, in accordance with law.
27. Stay petitions also stand disposed of.
(DINESH MEHTA),J 482-483-Ramesh/Arun, PS/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!