Citation : 2022 Latest Caselaw 5258 Tel
Judgement Date : 21 October, 2022
1
HONOURABLE SRI JUSTICE J.SREENIVAS RAO
W.P.No.15331 of 2004
AND
W.P.No.20808 of 2004
COMMONORDER:-
These two writ petitions are filed questioning the award passed by the
respondent No.1-Industrial Tribunal-I, Andhra Pradesh, Hyderabad in
I.D.No.55 of 2001 dated 21.04.2004.
2. Brief facts of the case are that the petitioner in W.P.No.20808 of 2004
submits that he has been appointed as an Operator in respondent No.2
factory on 10.01.1995 and his services have been regularized with effect
from 01.07.1997. Due to ill-health of his sister, he applied leave from
01.03.1998 and his sister died subsequently. After performing last rites and
obsequies and the formalities in connection with the demise of his sister, he
reported to duty on 24.03.1998 but the respondent No.2 had not permitted
him to join duty stating that his services has been already terminated.
3. He further submits that on 14.06.1999 he made a representation
requesting the respondent No.2 to reinstate him into service. But the
respondent No.2 has not passed any order. At that stage, he filed I.D.No.55
of 2001 questioning the oral termination and consequently sought direction
directing the respondent No.2 to reinstate him into service with full
backwages and other attendant benefits.
2
4. Before the 1st respondent Tribunal in I.D.No.55 of 2001, the petitioner
himself was examined as WW.1 and got marked Ex.W-1 to Ex.W-6. On
behalf of the respondent No.2, MW-1 was examined and got marked Ex.M-1
to Ex.M-10. The 1st respondent Tribunal after taking into consideration of
the oral and documentary evidence and also after hearing either of the
parties, allowed I.D No. 55 of 2001 partly and passed impugned the award
by setting aside the oral termination order passed by the respondent No.2
and directed the respondent No.2 to reinstate the petitioner into service with
continuity of service without any backwages.
5. Questioning the non-awarding of backwages, the petitioner filed
W.P.No.20808 of 2004.
6. The learned counsel for the petitioner contended that the Tribunal
while accepting the contention raised by the petitioner to the effect that the
respondent No.2 without following the mandatory procedure as prescribed
under Section 25-F of Industrial Disputes Act, terminated the services of the
petitioner orally, which is contrary to law. While setting aside the oral
termination order passed by the respondent No.2, the Tribunal ought to
have awarded backwages for which the petitioner is legally entitled thereof.
6. Questioning the very same award passed by the Tribunal to the extent
of reinstatement and continuity of service of the petitioner the respondent
No.2 filed W.P.No.15331 of 2004. The learned counsel for the 2nd
respondent vehemently contended that the petitioner has been absented
from duty without any prior permission and without submission of any
application for grant of leave from 01.03.1998 to 26.03.1998 and the
3
respondent No.2 has rightly terminated the services of the petitioner and 1st
respondent Tribunal without considering the contentions raised by the
respondent No.2 partly allowed the I.D No.55 of 2001 and passed the
impugned Award, directing the respondent No.2 in W.P.No.20804 of 2004 to
reinstate the petitioner into service, which is contrary to law.
7. Heard both the counsel.
8. The Tribunal after considering the contentions raised by both the
parties and also after taking into consideration of oral evidence of W.W.1
and M.W.1 and documentary evidence Exs.W-1 to Ex.W-6 and M-1 to M-10
and upon hearing both the parties, allowed the I.D No. 55 of 2001 in-part
assigning specific findings holding that the services of the petitioner has
been terminated by the respondent No.2 on the ground of un-authorized
absence without following the mandatory procedure as contemplated under
Section 25-F of Industrial Dispute Act and without issuing any notice to
the petitioner as well as without conducting any enquiry and also there is no
evidence as such produced by the respondent No.2 to show that due to the
absence of the petitioner the production has come to standstill and
ironically culminating the production to tenterhook.
9. The 1st respondent/Industrial Tribunal after taking into consideration
of the judgment rendered by the Hon'ble Apex Court in the case of Uptron
India Limited Vs.ShammiBhan and Another1 set aside the oral
termination order passed by the respondent No.2. Similarly, the Tribunal
denied the backwages on the ground that the petitioner also not produced
1
1998 LLR 385
4
any piece of evidence that he submitted an application for grant of leave
from 01.03.1998 to 26.03.1998. The said period is treated as un-authorized
absence and the Industrial Tribunal has rightly rejected the claim of the
petitioner for claiming backwages. As there is no illegality or irregularity in
the impugned Award passed by the 1st Respondent Tribunal warranting any
interference by this Court in exercise of the jurisdiction envisaged under
Article 226 of Constitution of India.
10. In the considered opinion of this Court, both the writ petitions lack of
merit and they are accordingly dismissed, confirming the award passed by
the 1st respondent -Tribunal.
As a sequel, miscellaneous petitions, if any, pending in this writ
petition shall stand closed.
_______________________
J. SREENIVAS RAO, J.
21-10-2022 SUS/ISL
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!