Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Superintending Engineer TWAD Board Vs. M. Natesan
2019 Latest Caselaw 492 SC

Citation : 2019 Latest Caselaw 492 SC
Judgement Date : May/2019

    

The Superintending Engineer TWAD Board & Another Vs. M. Natesan, etc.

[Civil Appeal Nos. 4875-4884 of 2019 arising out of SLP (C) Nos. 21962-21971 of 2018]

R. BANUMATHI, J.

1. Leave granted.

2. These appeals arise out of the judgment dated 16.12.2016 passed by the High Court of Madras in Writ Appeal No.1434 of 2016 and batch in and by which the High Court has affirmed the order of the learned Single Judge directing reinstatement and the back wages at 50%.

3. Between 1986-89, the respondents were engaged as Store Watchman on daily wages under NMR basis temporarily in newly created Sectional stores in various Sub Divisions under the control of Rural Water Supply (RWS) Divisions, Nagercoil. In the Engagement Order, it has been specifically mentioned that the 1 engagement on daily wage basis will be purely temporary and the services will be terminated when the requirement is over and that they cannot claim any right for any further appointment in TWAD Board. In the Engagement Order itself, it is clearly stated that engagement is purely temporary and their services will be terminated when the requirement is over without prior notice. In view of the Board decision, all the Sectional stores were closed and the Divisional stores (each for one district) were formed. Consequent on formation of Divisional stores, the respondents were terminated from their services in the year 1990 for want of vacancies.

4. The respondents raised an industrial dispute and on failure of the conciliation proceedings, the same was referred to the Labour Court, Madurai. The Labour Court allowed the petitions and held that the termination of the services of the respondents is not valid and is not sustainable. The Labour Court passed the award on 12.04.2000 directing reinstatement of the respondents into service with back wages for the period of non-employment and with continuity of service. Being aggrieved, the appellant- Board filed writ petition in W.P.No.23720 of 2002 challenging the award of the Labour Court.

5. The learned Single Judge found that the workmen have not produced any documents to show that they have worked continuously for 240 days. The learned Single Judge also pointed out that the Management also has not produced any documents to show that the respondents-workmen have not worked continuously for 240 days. However, the learned Single Judge affirmed the award passed by the Labour Court to the extent of reinstatement of the workmen. Insofar as the back wages are concerned, the learned Single Judge held that since the matter has been pending from 1991, the respondents-workmen are entitled to get 50% back wages only.

6. Being aggrieved, the appellant-Board has filed the writ appeal before the Division Bench which came to be dismissed by the impugned judgment. Being aggrieved, the appellant-Board has preferred the present appeals.

7. On 10.08.2018, the Supreme Court granted stay of the impugned judgment on condition that the appellant-Board to pay a sum of Rs.2,00,000/- (Rupees two lakhs) to each of the contesting respondents in addition to the amount that has already been paid to the respondents. Mr. Paramasivam, learned counsel appearing on behalf of the appellant-Board has submitted that in compliance of the order dated 10.08.2018, the appellant-Board has paid Rs.2,00,000/- (Rupees two lakhs) to each of the respondents which has been recorded (vide order dated 14.01.2019).

8. We have heard Mr. Paramasivam, learned counsel appearing on behalf of the appellant-Board as well as Ms. Sanya Kumar, learned counsel appearing on behalf of the respondents workmen.

9. In the judgment passed in the writ petition, the learned Single Judge has pointed out that the respondents-workmen have not produced any documents to prove that they have worked continuously for 240 days. For temporary worker like NMR respondents, it is mandatory to show that they have continuously worked for 240 days in a year. This aspect, in our view, ought to have been taken note by the Division Bench before affirming the order of reinstatement of the respondents. In the impugned judgment, the Division Bench has observed that the attendance register, salary certificates and other relevant documents were in the possession of the appellant-Board and the same were not marked as documents.

It is to be pointed out that the initial burden is upon the respondents-workmen to adduce evidence showing that they have worked continuously for 240 days. Only when the initial burden is discharged by the respondentsworkmen, the burden can be shifted upon the appellant-Board. Both the Single Judge as well as the Division Bench were not right in placing the burden upon the appellant-Board to prove that the respondents-workmen had not worked continuously for 240 days in a year. However, in the peculiar facts and circumstances of the case, we are not inclined to go into this question any further. The reason being that most of the respondents have attained the age of superannuation therefore, there is no question of reinstatement.

10. All that we are concerned is the payment of 50% back wages and also the quantum of money payable in lieu of reinstatement. Learned counsel appearing for the appellant- Board has produced a chart as to the 50% back wages payable from the date of termination upto the order of the Labour Court dated 12.04.2000 at the rate of Rs.18/- per day as wages payable and also 50% of the back wages payable as per schedule rates from the date of termination till the date crossing the age limit or death which reads as under:-

50% BACK WAGES CALCULATED FROM THE DATE OF TERMINATION TILL THE DATE OF CROSSING OF AGE LIMIT OR DEATH

Sl. No.

Name

Date of termination

Date of crossing age limit (or) death

50% back wages from the date of termination upto Labour Court order dt.12.4.200 0 at Rs.18/- per day wage paid at the time of termination

50% of back wages from 13.04.200 0 till the date of crossing the age limit or death

Total amount payable

50% back wages as per the schedule rates from the date of termination till crossing the age limit (or) death

Amount already paid including Rs.2,00,000 /- as ordered by the Hon'ble Court

1.

R. Piramuthu

31.05.1990

06.02.2011

31707

32310

64017

2,35,394

2,64,525

2.

 

K. Thangappan

13.08.1990

12.06.2010

31329

30114

61443

1,96,694

2,60,205

3.

 

S. Ponnaian

23.07.1990

01.06.2011

31509

33255

64764

2,42,837

2,66,685

4.

 

V. Harris

23.07.1990

24.04.2018

31509

34038

65547

5,73,633

2,71,280

5.

 

N. Muthusamy Nadar

23.07.1990

18.09.2004 (Death)

31509

14355

45864

1,30,172

0

6.

 

D. Sundararaj

13.08.1990

22.05.2013

31968

39654

71622

3,09,373

2,7,9105

7.

M. Nadesan

06.08.1990

08.04.2017

31392

46431

77823

4,04,780

4,67,130

8.

 

N. Yesudhas

29.06.1990

09.05.2013

31716

42363

74079

3,19,738

2,70,740

9.

 

S. Johnson

31.07.1990

25.02.2019

31437

49257

80694

3,70,113

6,75,679

10.

 

V. Sathiyadas

06.08.1991

03.06.2013

31392

42570

73962

2,85,300

2,71,280

Total:

3,15,468/-

3,64,347/-

6,79,815/-

30,68,034/-

30,26,629/-

The above amount so far paid to the respondents under Section 17-B of the Industrial Disputes Act, 1947 and Rs.2,00,000/- paid to each of the workmen (except M. Muthuswamy Nadar-who is dead) shall be treated as back wages and also the compensation in full quit of all claims in lieu of reinstatement and all other claims.

11. The appeals are disposed of with the following directions and observations:- The amount already paid to each of the respondents (including Rs.2,00,000/- ordered by the Supreme Court) shall be in full quit of all claims including 50% back wages and also the quantum of compensation in lieu of reinstatement. So far as the respondent- M. Muthuswamy Nadar (appeal arising out of Writ Appeal No.1439 of 2016) is concerned, the amount of Rs.2,00,000/- (Rupees two lakhs) ordered by this Court shall be paid to his legal representatives by the appellant-Board. The amount lying in the deposit of Labour Court/High Court along with accrued interest is ordered to be refunded to the appellant-Board.

12. The above order is passed in the peculiar facts and circumstances of the case and may not be quoted as a precedent.

.................................J. [R. BANUMATHI]

.................................J. [R. SUBHASH REDDY]

New Delhi;

May 10, 2019.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter