Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santuram Yadav & ANR. Vs. Sec.,Krishi Upaj M.S.Bemetara & ANR. [2010] INSC 127 (16 February 2010)
2010 Latest Caselaw 137 SC

Citation : 2010 Latest Caselaw 137 SC
Judgement Date : Feb/2010

    

Santuram Yadav & ANR. Vs. Sec., Krishi Upaj M. S. Bemetara & ANR. [2010] INSC 127 (16 February 2010)

Judgment 

IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 1750-1751 OF 2010 (Arising out of S.L.P. (Civil) Nos. 6174-6175 of 2008) Santuram Yadav & Anr. .... Appellant (s) Versus Secretary, Krishi Upaj M.S.

Bemetara & Anr. .... Respondent(s)

P. Sathasivam, J.

1.     Leave granted.

2.     These appeals are directed against the final order dated 02.11.2006 passed by the learned single Judge of the High Court of Chhattisgarh at Bilaspur in Writ Petition No.5508 of 2006 and final order dated 06.11.2007 passed by the Division Bench of the same High Court in W.A. (P.R.) No. 6823 of 2007 whereby the High Court dismissed the writ petition and the writ appeal filed by the appellants herein.

3.     Brief Facts:

According to the appellants, on 05.08.1989, they were selected on the temporary post of Nakedar by a duly constituted Selection Committee on the pay-scale determined by the Collector. At the threat of removal, the appellants approached the Labour Court in 1994. At this stage, respondent No.1 and the appellants filed a joint petition dated 10.01.1995 for compromise in which respondent No.1 agreed to reinstate the appellants and also to grant seniority and other benefits from the date of their initial appointment that is 05.08.1989. On the basis of the compromise petition, the award dated 27.04.1995 was passed by the Labour Court, Durg, directing the respondent-therein to reinstate the appellants herein.

Again in 2000, when an attempt was made to remove the appellants arbitrarily, initially it was the High Court which granted status quo in their favour and thereafter the higher authorities intervened and prevented the respondents from victimizing the appellants. In view of the said efforts, the respondents once again ordered reinstatement of the appellants on 06.01.2001.

4.     Despite such voluminous material demonstrating the continuous working of the appellants with the respondents, according to the appellants they were dismissed on the ground of failure to establish that they worked for more than 240 days continuously in one calendar year. Aggrieved by the same, the appellants approached the High Court by way of a writ petition. By the order impugned, the High Court, after pointing out that the appellants were on daily wage basis and have not completed 240 days in one calendar year which is the condition precedent for attracting the provisions of Section 25F of the Industrial Disputes Act, 1947 confirmed the order of the Labour Court and dismissed their writ petition. The said order is under challenge in these appeals.

5.     Heard Mr. Akshat Shrivastava, learned counsel for the appellants and Mr. Milind Kumar, learned counsel for the respondents.

6.     At the outset, learned counsel appearing for the appellants-workmen fairly stated that because of the ignorance though the appellants were having adequate materials in the form of documents and communications from the respondents/employer, they were not properly placed the same before the Labour Court in support of their claim for reinstatement. He also submitted that even before the High Court these additional documents were not placed for consideration and requested this Court to consider the same in order to render substantial justice to the workmen. The appellants have filed a separate application for taking those additional documents Annexures P-18 and P-19 on record. Considering the plight of the workmen, we perused the said Annexures P- 18 and P-19 which contain details such as number of days worked in a month, salary paid by the respondents commencing from year 1994 ending with 2004. The documents in Annexures P-18 and P-19 clearly show the number of days on which both the appellants worked.

7.     Apart from the above details, the appellants have also pressed into service Annexure-P4, the terms and conditions of compromise entered into between the appellants/workmen and the Krishi Upaj Mandi Samiti, Bemetara/Management. Since Annexure-P4 was pressed into service by the workmen, it is useful to refer the same:

"ANNEXURE P/4 BEFORE THE HON'BLE LABOUR COURT, DURG Case No. 18/1994 I.D. Act Date of Institution: 10.01.1995 Balram Singh Rajput, Clerk Santuram Yadav, Nakedar Santosh Yadav, Bhritya ... First Party AND Krishi Upaj Mandi Samiti, Bemetara ... Second Party Both parties respectfully submits that the both parties have arrived at compromise under the following terms and conditions TERMS AND CONDITIONS OF COMPROMISE

1. That the second party will reinstate the first party workmen into their services and they will be granted seniority from the date of their first appointment.

2. That towards the symbolic backwages for the period in the meantime, the second party will pay a sum of Rs.1/- per workmen.

3. That the first party workmen will get salary from the date of their joining of duty and as per the Circular No. 2546 dated 28.02.1994 of the Hon'ble Collector, Durg in the following manner Balram Singh Rajput, Clerk - Rs. 1412/- Santu Ram Yadav, Nakedar - Rs. 996/- Santosh Kumar Yadav, Bhritya - Rs. 996/- Per month. Apart from the aforesaid Circular, the Circulars issued by the Hon'ble Collector in this reference, shall also be applicable on both parties.

It is respectfully prayed that an Award may be passed under the terms and conditions of the aforesaid compromise.

Prayed accordingly.

Durg Date: Advocate for the Second Party Applicant:

1. Balram Singh Rajput, Clerk

2. Santu Ram Yadav, Nakedar

3. Santosh Kumar Bhritya Advocate for the First Party"

8.     Based on the compromise between the appellants and the respondent-management, the Labour Court, Durg by award dated 27.04.1995 while making a reference about justifiability of the termination of service of these workmen recorded the compromise deed and directed the management to reinstate Santuram Yadav and Santosh Yadav, the appellants herein.

9.     On going through Annexure P-4, compromise memo between the workmen and the management, followed by an award dated 27.04.1995 of the Labour Court, Durg as well as the materials furnished in the form of Annexures P-18 and P-19 about the number of days on which both the appellants worked and the wages received clearly support their stand. We are conscious of the fact of the implication of Constitution Bench decision of this Court in Secretary, State of Karnataka and Others vs.Umadevi and Others, (2006) 4 SCC 1. However, in view of the peculiar facts, namely, the stand taken by the Management in the form of compromise agreeing to reinstate and provide seniority from the date of their first appointment 05.08.1989, as evidenced in the "Compromise Deed", we are of the view that the information/materials mentioned above cannot be ignored lightly though not projected before the Labour Court and the High Court. Considering the abundant materials which were unfortunately not placed before the Labour Court and in order to give an opportunity to these workmen, we set aside the order of the Labour Court, Durg dated 08.08.2006 in case No. 56/ID Act/Reference/2005 and the order of the High Court dated 02.11.2006 in Writ Petition No. 5508 of 2006 and order dated 06.11.2007 in W.A. (P.R.) No. 6823 of 2007 and remit the matter to the Labour Court, Durg with a direction to consider the claim of the workmen afresh.

The workmen are permitted to place Annexures 4, 5, 18 and 19 as well as any other relevant documents in support of their claim before the Labour Court. The respondents/management are also permitted to place the relevant material, if any, in support of their defence. Both the workmen and the management are permitted to place their relevant materials in support of their respective stand within a period of eight weeks and thereafter, Labour Court, Durg is directed to consider and pass appropriate orders in accordance with law, after affording opportunity to both parties, within a period of three months thereafter.

10.  The civil appeals are allowed on the above terms. No costs.

..........................................J.(P. SATHASIVAM)

..........................................J.(R.M. LODHA)

NEW DELHI;

FEBRUARY 16, 2010.

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