Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Barkatulla vs State And Ors (2025:Rj-Jd:17121)
2025 Latest Caselaw 10877 Raj

Citation : 2025 Latest Caselaw 10877 Raj
Judgement Date : 2 April, 2025

Rajasthan High Court - Jodhpur

Barkatulla vs State And Ors (2025:Rj-Jd:17121) on 2 April, 2025

Author: Dinesh Mehta
Bench: Dinesh Mehta

[2025:RJ-JD:17121]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 1920/2003

Barkatulla S/o Shri Mohd. Sayeed, R/o of House No.137, Kamla Nehru Nagar, Chopasani Road, Jodhpur.

----Petitioner Versus

1. The State of Rajasthan, through the Chief Engineer Public Health Engineering Department, Jaipur.

2. The Executive Engineer (Jodhpur Lift Canal), Division Public Health Engineering Department, Jodhpur.

3. The Assistant Engineer (Jodhpur Lift Canal), Sub Division Public Health Engineering Department, Pumping Station No.7, Gagadi.

4. The Judge, Industrial Disputes Tribunal and Labour Court, Jodhpur.

                                                                 ----Respondent


For Petitioner(s)         :     Mr. Sanjeet Purohit
For Respondent(s)         :     Mr. PS Chundawat



                      JUSTICE DINESH MEHTA

                                     Order

02/04/2025

1. The petition in hands preferred under Article 226/227 of the

Constitution of India calls in question the judgment and award

dated 16.11.2002 passed by the learned Labour Court, Jodhpur,

(hereinafter referred to as 'the Tribunal') whereby the reference

made at the instance of the petitioner was decided against him.

2. According to the petitioner, he was appointed as a daily wage

earner (helper) in the office of respondent No.3 on 01.12.1991

and he continued up to 15.10.1992. He further claimed that

despite serving more than 240 days, the respondents had

retrenched him without following the procedure as enunciated

[2025:RJ-JD:17121] (2 of 9) [CW-1920/2003]

under section 25F of the Industrial Dispute Act, 1947 (hereinafter

referred to as the 'Act of 1947').

3. Upon being retrenched, the petitioner approached this Court

by way of preferring a writ petition being S.B. Civil Writ Petition

No.6263/1992, which was ultimately decided by this Court vide its

order dated 03.04.1995 - the petitioner was relegated to take

remedies under the Act of 1947 with a corresponding direction to

the State Government to make a reference.

4. Pursuant to the order dated 03.04.1995, a reference came to

be made by the State Government vide notification dated

11.11.1997 interalia asking whether the action of the respondents

in retrenching the petitioner from services with effect from

15.10.1992 was legal and valid and if not then, the workman was

entitled for what relief?

5. The petitioner filed a claim petition before the Tribunal and

asserted that he was appointed as helper on 01.12.1991 and

continuously worked with the respondents upto 15.10.1992 until

he was retrenched by oral orders.

6. The petitioner claimed before the Tribunal that the

respondents had violated the mandate of section 25F, 25G and

25H of the Act of 1947 and therefore, he was entitled for

reinstatement.

7. The reply/response was furnished by the respondents

interalia contending that the petitioner has not worked for more

than 240 days and therefore, he cannot be treated to be a

workman having continuously served the respondents for a period

of one year. A plea was taken by the respondent-State that the

[2025:RJ-JD:17121] (3 of 9) [CW-1920/2003]

petitioner had worked only for 208 days (up to September, 1992),

whereafter he had voluntarily stopped coming on duties.

8. The Tribunal scanned and considered the oral and ocular

evidence on record and reached to the conclusion that the

petitioner had failed to prove that he had worked for more than

240 days in a calender year. The Tribunal came to the conclusion

that the petitioner's contention that he had worked for 304 days

with the respondents is not correct and that he had worked for

less than 240 days. For this purpose, the Tribunal relied on the

copies of the muster-roll, which the petitioner had produced.

9. Though it was specifically pleaded by the petitioner that the

respondents had not complied with the mandate of section 25G

and 25H of the Act of 1947, the Tribunal did not consider

argument of the petitioner interalia for the reason that the

petitioner-workman had not completed 240 days with the

respondents.

10. Mr. Purohit, learned counsel for the petitioner submitted that

the petitioner had produced the copies of the muster-roll, which

were available with him. He argued that apart from the

documentary evidence, the petitioner had filed an affidavit and

asserted that he had worked for 304 days.

11. Learned counsel argued that the petitioner is an illiterate

workman and he could only produce the evidence which was

available with him. He added that the respondents ought to have

produced the muster-roll of the relevant period during which the

petitioner had worked. He submitted that since the respondents

have not placed the muster-roll, adverse inference ought to have

been drawn. Mr. Purohit argued that Tribunal ought to have

[2025:RJ-JD:17121] (4 of 9) [CW-1920/2003]

decided the issue of continuous service for more than 240 days in

petitioner's favour.

12. Having said so, Mr. Purohit, learned counsel for the petitioner

alternatively argued that if this Court does not wish to enter into

the factual dispute regarding the number of days, which the

petitioner had worked, then petitioner's other arguments that the

respondents have violated the mandatory provisions of section

25G and 25H ought to have been considered.

13. Inviting Court's attention towards the pleadings and the

affidavit, learned counsel submitted that persons appointed after

the petitioner namely Hukma Ram, Bhagwana Ram and Narayan

Patel have been kept in services while the petitioner had been

retrenched. He submitted that after the petitioner was retrenched,

one Oma Ram was appointed by the respondents, which fact

establishes that the respondents had violated the mandate of

section 25G and 25H of the Act of 1947, which enjoins upon the

employer to apply the principle of Last-In, First-Out (hereinafter

referred to as 'LIFO').

14. Learned counsel further submitted that the Tribunal has

erred in holding that it was a case of voluntary abandonment of

services and not of retrenchment. He argued that the fact that

petitioner had filed a writ petition in the year 1992 itself is enough

to prove the petitioner's willingness to continue with the

respondents.

15. Mr. Chundawat, learned counsel for the respondent-State on

the other hand submitted that finding as arrived at by the Tribunal

is infallible while maintaining that this Court cannot go into the

[2025:RJ-JD:17121] (5 of 9) [CW-1920/2003]

fact-finding inquiry about the number of days, which the petitioner

had served.

16. In relation to petitioner's argument about violation of

provisions of section 25G and 25H of the Act of 1947, leaned

counsel submitted that the petitioner had voluntarily stopped

coming to the services and therefore, it was a case of voluntary

abandonment of service.

17. He argued that since the petitioner had not been retrenched,

there was no occasion for the respondents to follow the principle

of LIFO and to offer him appointment as provided under section

25G and 25H of the Act of 1947.

18. In relation to the petitioner's contention about breach of

section 25G and 25H of the Act of 1947, it was contended by Mr.

Chundawat that other employees except one Hukma Ram were

appointed prior to the petitioner. He clarified that so far as Hukma

Ram is concerned, he was appointed on 01.04.1992 in Rajiv

Gandhi Lift Canal Sub-Division 18, in the office of Assistant

Engineer (Jodhpur Lift Canal) Sub Division Public Health

Engineering Department, Pumping Station No.7, Gagadi and not at

a place where the petitioner had worked.

19. In rejoinder, Mr. Purohit, learned counsel for the petitioner

submitted that maybe the Supervising Officer or the office are

different but the petitioner so also other employees from whom

the petitioner has claimed parity were of the same division as is

evident from the muster-roll, which the petitioner had produced.

20. Heard learned counsel for the parties and perused the

record.

[2025:RJ-JD:17121] (6 of 9) [CW-1920/2003]

21. The issue as to whether the petitioner had completed 240

days, according to this Court, is a finding of fact arrived at by the

Tribunal. Such a finding is based on the material and evidence

adduced. In the present factual backdrop, this Court does not find

any reason to unsettle the same.

22. This Court is of the considered view that the plea of the

State that the petitioner had voluntarily abandoned the services is

untenable in law. The fact that the petitioner immediately filed the

writ petition in the year 1992, after being orally retrenched,

clearly shows his readiness and willingness to serve the

respondent. If an employee did not want to work, he would not

have taken trouble to approach the High Court and file a writ

petition. Respondents' plea that the petitioner had voluntarily

abandoned the service is clearly untenable.

23. Adverting to petitioner's other contention in relation to

violation of sections 25G and 25H of the Act of 1947, it is to be

noted that One Hukma Ram was appointed on 01.04.1992 and

was not retrenched while the petitioner who was appointed on

01.12.1991 was retrenched, resultantly, the person who had

joined after the petitioner was allowed to continue in the work

while the petitioner was retrenched. As such, there is clear breach

of mandate of section 25G of the Act of 1947.

24. State's contention and the assertion made in the affidavit

(para nos.6 and 7) cannot be given much credence inasmuch as

the reply/written statement, which the respondent - State had

filed made no mention of the fact that Bhagwana Ram, Oma Ram

and Narayan Ram were appointed prior to the petitioner. A perusal

of the reply filed by the respondent-State clearly shows that the

[2025:RJ-JD:17121] (7 of 9) [CW-1920/2003]

facts regarding Bhagwana Ram, Narayan Patel and Oma Ram as

given in the affidavit have not been pleaded.

25. According to this Court, the affidavit in evidence is

improvement of the assertions made in the counter or reply. The

same cannot be given any credence. That apart, a perusal of the

cross-examination of the officer who had appeared in the witness

box on behalf of the State (Annex.6-page no.56) reveals that he

had accepted the fact that he had copied his affidavit from an

earlier affidavit and did not examine the record. His cross-

examination also shows that he did not even have the access of

the record.

26. Such being the position, this Court is of view that the

evidence adduced by DW-1 is untrustworthy and liable to be

discarded.

27. It is therefore apparent on record that Hukma Ram was

appointed after the petitioner on 01.04.1992 and yet was kept in

the service while the petitioner had been retrenched.

28. According to this Court, the Tribunal has seriously erred in

not considering petitioner's contention regarding breach of section

25G of the Act of 1947 on the ground that the petitioner had not

completed 240 days, hence provisions of section 25G of the Act of

1947 are not applicable.

29. If provisions of sections 25F, 25G and 25H are read in

juxtaposition, there is a significant difference in the language used

in section 25G and 25H of the Act of 1947 vis-a-vis the language

used in section 25F of the Act of 1947. Section 25F pre-supposes

'continuous service of one year', which expression has been

defined in section 25B of the Act of 1947 to mean 240 days in one

[2025:RJ-JD:17121] (8 of 9) [CW-1920/2003]

calendar year. Whereas, the expression of 'continuous service of

one year' is completely absent in section 25G and 25H.

30. According to this Court, when the employee fails to establish

that he had worked for 240 days but proves the violation of

section 25G, he is entitled for reinstatement as has been held by

Hon'ble the Supreme Court in the below referred judgments:-

(i) Central Bank of India Vs. S.Satyam & Ors. (Civil Appeal No.1811 of 1992), decided on July 31, 1996, reported in (1996) 5 SCC 419;

(ii) Regional Manager, SBI Vs. Rakesh Kumar Tiwari (Civil Appeals No.7 of 2006), decided on January 3, 2006, reported in (2006) 1 SCC 530;

(iii) Samishta Dube Vs. City Board, Etawah & Anrs.

(Civil Appeal No.1279 of 1999), decided on February 26, 1999, reported in (1999) 3 SCC 14;

(iv) Bhogpur Cooperative Sugar Mills Ltd. Vs. Harmesh Kumar (Civil Appeal No.4771 of 2006), decided on November 10, 2006, reported in (2006) 13 SCC 28;

(v) Jaipur Development Authority Vs. Ram Sahai & Anrs. (Civil Appeal No.4626 of 2006), decided on October 31, 2006, reported in (2006) 11 SCC 684;

31. Consequently, the writ petition is allowed. It is held that the

petitioner's retrenchment was illegal and contrary to the

provisions of section 25G of the Act of 1947. Judgment and Award

of the Tribunal dated 16.11.2002 is, therefore, set aside.

32. Considering that a period of more than 33 years has passed

since the petitioner had been retrenched, instead of passing an

order of reinstatement, this Court deems it appropriate to

compensate the petitioner by way of a lumpsum.

[2025:RJ-JD:17121] (9 of 9) [CW-1920/2003]

33. Learned counsel for the petitioner at this juncture submitted

that a lumpsum compensation to the tune of ₹5,00,000/- be

awarded with which his client would be satisfied, as he wants to

buy peace instead of working as a labourer at this matured age.

He relied upon judgment of Hon'ble the Supreme Court rendered

in the case of B.S.N.L. Vs. Bhurumal decided on 11.12.2013

reported in (AIR 2014 SCW 258) and submitted that petitioner

be paid atleast Rupees 5 lacs as a lumpsum compensation having

regard to inflation; (because in the year 2013, Hon'ble the

Supreme Court has awarded lumpsum compensation of

₹3,00,000/-.

34. Having heard learned counsel for the parties and upon

considering the judgment of Hon'ble the Supreme Court rendered

in the case of B.S.N.L. Vs. Bhurumal (supra) and the ever

increasing inflation, this Court is of the view that it would be

appropriate to award the petitioner a lumpsum compensation to

the tune of Rs.4,00,000/- to meet the ends of justice.

35. It shall be required of the respondent-State to pay the

amount of Rs.4,00,000/- to the petitioner on or before

30.06.2025. In case, the amount is not paid by 30.06.2025, it

shall carry interest @8% per annum from the date of the order

instant.

(DINESH MEHTA),J 1-raksha/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter