2018 INSC 0393 Reportable IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.1756 OF 2010 Rajasthan State Road Transport Corporation, Jaipur             …..Appellant(s) VERSUS Shri Phool Chand(Dead) Through L.Rs.   …..Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. 1.   This appeal is directed against the final judgment and   order   dated   12.02.2008   of   the   High   Court   of Judicature   for   Rajasthan   at   Jaipur   in   D.B.   Special 1 Appeal   (Writ)   No.912   OF   1998   whereby   the   Division Bench   of   the   High   Court   dismissed   the   appeal   filed by   the   appellant   herein   and   upheld   the   order   dated 14.07.1998   passed   by   the   Single   Judge   of   the   High Court in S.B.Civil Writ Petition No.5534 of 1996. 2. Few   facts   need   to   be   mentioned   infra   for   the disposal of the appeal, which involves a short issue. 3. The   short   question,   which   arises   for consideration   in   this   appeal,   is   whether   the   Courts below, namely, the High Court and the Labour Court were   justified   in   awarding   full   back   wages   to   the deceased   workman   (now   represented   by   his   legal representatives ­ the respondents herein) after setting aside  his   dismissal  order   holding   it  to   be  bad  in   law and,   in   consequence,   directing   his   reinstatement   in service of the appellant. 2 4. The   appellant   is   a   State   Road   Transport Corporation for the State of Rajasthan. The deceased –Phool   Chand   was   in   the   employment   of   the appellant as a driver.  5. The appellant dismissed Phool Chand   from the service   after   holding   departmental   inquiry   on   the ground   of   dereliction   of   duties   on   various   occasions while he was in the employment. The charge against the   deceased­workman   was   his   continuous   absence from the work, which was proved.  6.  Phool Chand felt aggrieved by his dismissal and filed   an   application   before   the   Labour   Court.   The Labour   Court,   by   award   dated   26.02.1996   held   the charge against Phool Chand as proved but interfered in the quantum of punishment.  7. The   Labour   Court  converted   the  punishment   of removal   from   service   to   that   of   “stoppage/forfeit   of 3 four   annual   grade   increments   without   cumulative effect” and directed the reinstatement of the deceased workman in service with award of full back wages for the period of 13 years (16.11.1983 to 24.02.1996).  8. The   appellant   (employer),   felt   aggrieved   by   the award of the Labour Court, filed a writ petition in the High   Court   of   Rajasthan.     The   Single   Judge   of   the High   Court,   by   order   dated   14.07.1998,   dismissed the   writ   petition   filed   by   the   appellant   and   affirmed the award passed by the Labour Court. 9. Being   aggrieved   by   the   order   of   the   Single Judge,   the   appellant   filed   intra   court   appeal.   By impugned   order,   the   Division   Bench   of   the   High Court     dismissed   the   special   appeal   and   upheld   the order of the Single Judge, which gave rise to filing of this   appeal  by  way  of  special  leave  by  the   appellant­ employer in this Court. 4 10. Having heard the learned counsel for the parties and   on   perusal   of   the   record   of   the   case,   we   are inclined   to   allow   the   appeal   in   part   and   while modifying   the   impugned   order   award   50%   back wages   to   the   deceased   workman   (his   legal representatives) in place of full wages. 11. In   our   considered   opinion,   the   Courts   below completely failed to see that the back wages could not be awarded by the Court as of right to the workman consequent   upon   setting   aside   of   his dismissal/termination   order.   In   other   words,   a workman   has   no   right   to   claim   back   wages   from   his employer   as   of   right   only   because   the   Court   has   set aside   his   dismissal   order   in   his   favour   and   directed his reinstatement in service. 12. It is necessary for the workman in such cases to plead and prove with the aid of evidence that after his 5 dismissal   from   the   service,   he   was   not   gainfully employed   anywhere   and   had  no   earning   to   maintain himself   or/and   his   family.   The   employer   is   also entitled   to   prove   it   otherwise   against   the   employee, namely,   that   the   employee   was   gainfully   employed during   the   relevant   period   and   hence   not   entitled   to claim any back wages.  Initial burden is, however, on the employee. 13. In   some   cases,  the   Court  may   decline   to   award the back wages in its entirety whereas in some cases, it   may   award   partial   depending   upon   the   facts   of each   case   by   exercising   its   judicial   discretion   in   the light   of   the   facts   and   evidence.   The   questions,   how the   back   wages   is   required   to   be   decided,   what   are the   factors   to   be   taken   into   consideration   awarding back   wages,   on   whom   the   initial   burden   lies   etc. were   elaborately   discussed   in   several   cases   by   this 6 Court   wherein   the   law   on   these   questions   has   been settled.     Indeed,   it   is   no   longer   res   integra.     These cases   are,   M.P.   State   Electricity   Board   vs.   Jarina Bee(Smt.) ,   (2003)   6   SCC   141,   G.M.   Haryana Roadways   vs.   Rudhan   Singh ,   (2005)   5   SCC   591, U.P.   State  Brassware  Corporation  vs.   Uday  Narain Pandey , (2006) 1 SCC 479,  J.K. Synthetics Ltd. vs. K.P.   Agrawal   &   Anr. ,   (2007)   2   SCC   433, Metropolitan   Transport   Corporation   vs.   V. Venkatesan ,   (2009)   9   SCC   601,   Jagbir   Singh   vs. Haryana   State   Agriculture   Marketing   Board   & Anr. ,   (2009)   15   SCC   327)   and   Deepali   Gundu Surwase   vs.   Kranti   Junior   Adhyapak Mahavidyalaya(D.Ed.) & Ors.,  (2013) 10 SCC 324.  14. The   Court   is,   therefore,   required   to   keep   in consideration several factors, which are set out in the 7 aforementioned cases, and then to record a finding as to whether it is a fit case for award of the back wages and, if so, to what extent.  15. Coming now to the facts of the case at hand, we find that neither  the Labour  Court and nor  the High Court   kept   in   consideration   the   aforesaid   principles of   law.     Similarly,  no  party   to   the   proceedings  either pleaded   or   adduced   any   evidence   to   prove   the material   facts   required   for   award   of   the   back   wages enabling the Court to award the back wages.  16. On   the   other   hand,   we   find   that   the   Labour Court   in   one   line   simply   directed   the   appellant (employer) to pay full back wages for a long period to the   deceased   workman   while   directing   his reinstatement in service.  17. We   cannot,   therefore,   concur   with   such direction   of   the   Courts   below   awarding   full   back 8 wages   to   the   workman   which,   in   our   opinion,   has certainly   caused   prejudice   to   the   appellant (employer). 18. However,   having   regard   to   all   facts   and circumstances of the case such as period and money spent   in   litigation   by   the   deceased   workman   and   on his   death   by   his   legal   representatives   coupled   with the   fact   that   the   workman–Phool   Chand   has   since expired,   we   consider   it   just   and   proper   and   in   the interest   of   justice   to   award   to   the   respondents   (legal representatives of Late Phool Chand) 50% of the total back wages.  19. This we award to the respondents in exercise of our   powers   under   Article   142   of   the   Constitution   of India   for   doing   substantial   justice   to   the   parties concerned   having   reiterated   the   legal   principles which govern the question of award of back wages. 9 20. In   the   light   of   the   foregoing   discussion,   the appeal   succeeds   and   is   allowed   in   part.   Impugned order is modified to the extent indicated above.  21. Let   the   amount   be   worked   out   and   be   paid   by the   appellant   to   the   respondents   after   proper verification   within   3   months   from   the   date   of   this judgment.                                       .……...................................J.                      [ ABHAY MANOHAR SAPRE ]                                       .……...................................J.                      [ S. ABDUL NAZEER ] New Delhi, September 20, 2018. 1 0