Bombay High Court High Court

Miss Sangita Ramchandra Jain vs S.A. Dwivedi, Presiding Officer, … on 30 June, 1995

Bombay High Court
Miss Sangita Ramchandra Jain vs S.A. Dwivedi, Presiding Officer, … on 30 June, 1995
Bench: B Srikrishna


ORDER

1. This Writ Petition raises an interesting question of law as to whether a person who was a minor on the date when an alleged offence under Section 48(1) of the Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour Practices Act, 1971, (hereinafter referred to as ‘the Act’) was committed, can be tried by the Labour Court under the provisions of the Act.

2. By this Writ Petition under Article 226 of the Constitution of India the Petitioner challenges an order dated 28th September 1993 made by the Presiding Officer, 2nd Labour Court, Thane, who dismissed her application for deleting her name from the proceedings before it.

3. The Petitioner is the daughter of 3rd Respondent and was borne on 12th September 1974. At the material time, she was still a minor studying in the high school. Though she was a minor, she and her father were Proprietors of a Powerloom business in Bhiwandi. The 1st Respondent filed Complaint (ULP) No. 163 of 1992 before the Industrial Court at Thane, in which the Industrial Court made an interim order dated 20th March, 1992 to the following effect :-

“The Respondents are hereby directed to deposit in the Court within three weeks from the date hereof, a sum equivalent to 50% of the wages of the concerned employees from 1st October 1989 till date of this order.”

The Petitioner and her father, Ramchandra Jain (3rd Respondent) were both Respondents to the said Complaint. On 7th August 1992, the 1st Respondent filed Misc. Complaint (ULP) No. 132 of 1992 before the 2nd Labour Court, Thane, alleging, inter alia, therein that the 3rd Respondent and the Petitioner had deliberately refused to comply with the binding interim order of the industrial Court dated 20th March, 1992 made in Complaint (ULP) No. 163 of 1992 and thereby had committed an offence punishable under Section 48(1) of the Act. The 1st Respondent prayed that the Labour Court should take cognizance of the offence, issue process against the 2nd and 3rd Respondents and punish them in accordance with law. The 2nd Labour Court, Thane, took cognizance of the offence alleged in the said Misc. Complaint (ULP) No. 132 of 1992 and on 18th August 1992 issued a notice to the 3rd Respondent and the Petitioner which was made returnable on 7th September 1992. Both the Petitioner and her father 3rd Respondent appeared before the Labour Court on the due date. The Petitioner applied to the Labour Court to dismiss the Complaint against her in asmuch as she was less than 18 years of age on 7th August 1992 on which date the Complaint has been filed and taken cognizance of. The Labour Court accepted the fact that, on the date of the filing and cognisance of the Complaint, the Petitioner had not completed 18 years. However, relying on Section 27 of the Criminal Procedure Code, 1973, it took the view that, inasmuch as the Petitioner was admittedly more than 16 years of age, she could be tried before the regular Criminal Court and also the Labour Court exercising criminal jurisdiction. In this view of the matter, the Labour Court dismissed the application made by the Petitioner. Being aggrieved thereby, the Petitioner is before this Court.

4. Despite notice of this Writ Petition having been duly served on the Respondents, none of the Respondents has appeared before the Court.

5. Shri S. S. Pakale, learned Advocate for the Petitioner, pointed out that under Section 40 of the Act, the Labour Court has been invested with all powers under the Criminal Procedure Code, 1973, of a Presidency Magistrate in Greater Bombay and a Magistrate, First Class, elsewhere and is required to follow the procedure laid down in Chapter 22 of the Code of Criminal Procedure in the trial of an offence under the Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour Practices Act, 1971, as if the trial was a summary trial in which an appeal lies. He also pointed out that Section 40 provides in terms that the rest of the provisions of the Criminal Procedure Code shall, so far as may be, apply to such trial Mr. Pakale urges that, while the learned Judge was right in looking into the provisions of the Criminal Procedure Code in order to ascertain the limits of his jurisdiction in the trial of an offence under Section 48(1) of the Act, he failed to take notice of the the overriding provisions of the Juvenile Justice Act, 1986, which take away the jurisdiction of the regular Criminal Courts to try juveniles and invest the said power only in Juvenile Courts.

6. The preamble to the Juvenile Justice Act, 1986 (Act No. 53 of 1986) provides, “An Act to provide for the care, protection, treatment, development and rehabilitation of neglected or delinquent juveniles and for the adjudication of certain matters relating to, and disposition of, delinquent juveniles.”

7. Section 2(e) defines “delinquent juvenile” as under :-

“(e) ‘delinquent juvenile’ means a juvenile who has been found to have committed an offence;” The expression “juvenile” is defined in Section 2(h) as under :-

“(h) ‘juvenile’ means a boy who has not attained the age of sixteen years or a girl who has not attained the age of eighteen years;”

The expression “Juvenile Court” is defined in the Section 2(i) as under :-

“(i) ‘Juvenile Court’ means a Court constituted under Section 5.

The expression “offence” is defined by Section 2 to mean an offence punishable under any law for the time being in force.

8. Section 7 of the Juvenile Justice Act, 1986, provides as under :

“7. Powers of Board and Juvenile Court – (1) Where a Board of a Juvenile Court has been constituted for any area, such Board or Court shall, notwithstanding anything contained in any other law for the time being in force but save as otherwise expressly provided in this Act, have power to deal exclusively with all proceedings under this Act relating to neglected juveniles or delinquent juveniles, as the case may be :

Provided that a Board or a Juvenile Court may, if it is of opinion that it is necessary so to do having regard to the circumstances of the case, transfer any proceedings to any Juvenile Court or Board, as the case may be :

Provided further that where there is any difference of opinion between a Board and a Juvenile Court regarding the transfer of any proceedings under the first proviso, it shall be referred to the Chief Metropolitan Magistrate or, as the case may be, the Chief Judicial Magistrate for decision, and in a case where the District Magistrate is functioning as a Board or a Juvenile Court, such difference of opinion shall be referred to the Court of Session, and the decision of the Chief Metropolitan Magistrate or Chief Judicial Magistrate or, as the case may be, the Court of Session on such reference shall be final.

(2) Where no Board of Juvenile Court has been constituted for any area, the powers conferred on the Board or the Juvenile Court by or under this Act shall be exercised in that area, only by the following, namely,

(a) the District Magistrate; or

(b) the Sub-Divisional Magistrate; or

(c) any Metropolitan Magistrate or Judicial Magistrate of the first class, as the case may be.

(3) The powers conferred on the Board or Juvenile Court by or under this Act may also be exercised by the High Court and the Court of Session, when the proceeding comes before them in appeal, revision or otherwise.

By an Act of Parliament made in the year 1986, the provisions of Section 27 of the Criminal Procedure Code, 1973, have been overriden and, in so far as the trial of the delinquent juvenile is concerned, a special forum has been created therefor with exclusive jurisdiction. The jurisdiction of all Courts other than the Courts constituted under Section 7 of the Juvenile Justice Act, 1986 has been barred in so far as the matters relating to juveniles are concerned. In view of the definition of ‘Juvenile’ contained in clause (h) of Section 2, it is obvious that the Petitioner, who was a girl who had not attained the age of 18 years as on the material date, was a ‘juvenile’ and a ‘delinquent juvenile’ within the meaning of clause (e) of Section 2 and, therefore, the exclusive power of trying her for the alleged offence vested in the forum specially created under Section 7 of the Juvenile Justice Act, 1986. Even if no Board or Juvenile Court was constituted in the concerned area, the Courts enumerated in clause (a), (b) and (c) of sub-section 2 of Section 7 of Juvenile Justice Act had to exercise the powers conferred on the Board or Juvenile Court.

9. Mr. Pakale also drew my attention to Section 24 of Juvenile Justice Act. This section provides that notwithstanding anything contained in Section 223 of the Code of Criminal Procedure, 1973, or in any other law for the time being in force, no juvenile shall be charged with or tried for, any offence together with a person who is not a juvenile. Sub-section (2) of Section 24 of the Juvenile Justice Act, 1986, provides : “if a juvenile is accused of an offence for which under Section 223 of the Code of Criminal Procedure, 1973, or any other law for the time being in force such juvenile and any person who is not a juvenile would, but for the prohibition contained in sub-section (1), have been charged and tried together, the court taking cognizance of that offence shall direct separate trials of the juvenile and the other person.” Hence, it is obligatory upon the Court taking cognizance of the offence, to try the juveniles separately, even if otherwise under any other law, the juvenile and another offender were liable to be tried together.

10. In view of these overriding provisions of the Juvenile Justice Act, 1986, the Petitioner’s contention ought to have been upheld by the Labour Court. The Labour Court’s order dated 29th September 1993 impugned in the Writ Petition is, therefore, erroneous and contrary to law and hence liable to be interfered with.

11. In the result, the Writ Petition is allowed. The impugned order of the Labour Court dated 28th September, 1993, made in Misc. Complaint (ULP) No. 132 of 1992, is hereby quashed and set aside. It is held that the Petitioner is not liable to be tried for the offence alleged against her by any forum other than the forum contemplated under Section 7 of the Juvenile Justice Act, 1986. It is directed that the Labour Court should dismiss Misc. Complaint (ULP) No. 132 of 1992 as against the Petitioner as not maintainable.

12. Rule is accordingly made absolute with no order as to costs.

Issuance of certified copy of this Judgment is expedited.

Rule made absolute.