Gujarat High Court High Court

Makwana vs Ongc on 27 July, 2010

Gujarat High Court
Makwana vs Ongc on 27 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1726/1999	 14/ 16	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1726 of 1999
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE KS JHAVERI
 
 
=========================================
 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge?
		
	

 

 
=========================================
 

MAKWANA
RANJITSINH VAJUJI & 9 - Petitioner(s)
 

Versus
 

ONGC
LTD. & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
FB BRAHMBHATT for
Petitioner(s) : 1,MR RV DESAI for Petitioner(s) : 1,None for
Petitioner(s) : None for Petitioner No(s).: for Petitioner(s) : 2 -
10. 
M/S TRIVEDI & GUPTA for Respondent(s) : 1, 
MR RD RAVAL
for Respondent(s) : 2, 
NOTICE SERVED BY DS for Respondent(s) : 3 -
4. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 27/07/2010 

 

 
 


 

ORAL
JUDGMENT

1. By
way of this petition, the petitioners have prayed for following
reliefs :-

(a) Your
Lordship may be pleased to issue a Writ of Mandamus or any other
appropriate Writ direction or order directing the respondent no.1
that in case if new contractors are enjoyed they will continue they
will continue the petitioners in serivce and their services will not
be terminated. The respondent n.1 while entrusting new contract shall
impose this condition in order to protect the interest of present
petitioners.

(b) to
declare and hold the action of respondent no.1 in not treating the
petitioner as workmen of respondent no.1 as violative of the
provisions of contract Labour (Regulation and Abolition) Act, 1970
and also Industrial Disputes Act, 1947.

(b-1)
To direct the respondent no.1 Corporation to absorb all the
petitioners on the muster roll of the respondent no.1 Corporation and
to release all the benefits attached to the respective posts, as if
they are the employees of the respondent no.1 Corporation w.e.f.

06/08/1994.

(c)
Pending admission and final disposal of this petition, Your
Lordship is requested to direct the respondents to continue the
petitioners in service by way of ad-interim relief.

(d) any
other relief/s that may be deemed fit, just and proper be granted in
the interest of justice.

2. This
Court while admitting present petition passed following order on
07/05/1999 :-

 

 


 

 This
Court on  12.3.1999  issued  notice  to  the    respondents and made
it returnable on 9.4.1999 and in the meantime  directed the
respondents to maintain status-quo   as to the employment of the
petitioners and  to  continue  the same.  It  is the grievance of the
petitioners that  the petitioners no.  2,4, 5 and 6 have not been
permitted  to resume the duties  since  16.3.1999  and  no  work  is 
provided  to  them  and  affidavit dated 5.5.1999 to that  effect has
 been  filed  by  petitioner  no.    4-  Patel       Nileshkumar
Lalbhai.  Mr.  SC Bhamara, Executive Engineer  (Production) on 
behalf  of  the respondent no.  1 - ONGC  filed affidavit  denying 
the  allegations  made  in  the affidavit.   It  is  the  say  of 
the  deponent that the  petitioner no.  4 as well  as  other 
employees  are  not  engaged or  employed  by  the  concerned
contractors since      31.1.1999 i.e.  much before the service of the
 order  of  this  Court  26th  March, 1999, in other words, it is the
 say of the deponent that before the order  of  status-quo     
passed  by  this Court and served to the respondents, the services of
those four petitioners were terminated by the  contractors i.e.
respondents no. 2 and 3.
       
      	Now,  admittedly,   the   petitioners   are   the    employees of the  respondent  no.  2 or respondent no.  3   and as per the say of respondent no.  1, the services  of four  petitioners  out of ten petitioners were terminated by the contractor with effect from 31.1.199.  Having gone through the abstract of the muster roll produced  at  the time  of  hearing, it is clear that four petitioners have marked their presence upto 28.2.1999.    Meaning  thereby that   they   have   performed   their  duties  with  the       contractors up to the said date.  Therefore,  it  is  not correct  to  say  that  their  services came to an end on 31.1.1999 as contended  by  respondent  no.    1.     The  respondents no.    2  and 3 though served with the notice issued by this Court, have  not  filed  their  appearance and,  therefore, the averments made by the concerned four      petitioners are required to be accepted.  It is  the  say of  all  those  four petitioners that they have performed their duties upto 16.3.1999  and,  thereafter  they  were prevented from  performing their duties.  When this Court has directed the respondents to maintain status quo as to the employment of the petitioners  and  to  continue  the same,  it  is  not  open  for either of the respondent to commit the breach of the order.   In  this  view  of  the      matter, by  wayof mandatory order, the respondents no.  2 and 3 are  directed  to  re-employ  the  petitioners  no.2,4,5  and  6  forthwith  as  if  their  services are not terminated, till pending hearing and  final  disposal  of this petition.  SO to 17.6.1999.  DS Permitted. 
      

3. It is the case on behalf of the petitioners that respondent no.2,3 and 4 are labour contractors. It is further submitted that the nature of work performed by the petitioners is of perennial in nature. The petitioners are rendering their services under respondents since last more than 8 years. It is further submitted that respondent no.1 is the principal employer and respondent no.2,3 and 4 are immediate employer. It is further submitted that work of the petitioners is being supervised by the principal employer. It is submitted that under the provisions of Contract Labour (Regulation and Abolition) Act, 1970 the appointment of respondent no.2,3 and 4 is made by the principal employer.

4. It is further submitted that under section 10 of the Act the Government of India has issued Notification prohibiting the employment of helpers and drivers and thereafter also, the respondent no.1 has continued to treat the petitioners in violation of the provisions of law and notification as contract labourers. It is submitted that once the notification is issued and system of contract labour is abolished, the workers who had been styled as contract labours have to be absorbed by the respondents. It is submitted that the relation of principal employer and immediate employer comes to an end once and for all immediately after abolition of contract labour system. It is submitted that it is expected from respondent no1. – Corporation that being State under Article 12 of the Constitution it should act as a model but unfortunately inspite of the notification that being published and which has been brought to the notice of respondent no.1 Corporation from time and again the respondent no.1 has continuously extracted the potentialities of the workers on contract basis in order to deprive their rights attached to the post of permanent workmen of ONGC. It is submitted that during the span of 8 years many contractors are replaced by respondent no.1 but services of the petitioners were continued even on engaging new contractors. It is submitted that in violation of the settled policy, the ONGC is not going to impose any condition on the new contractors and it is apprehended that new contractors may discontinue the services of the present petitioners. It is submitted that under the circumstances the petitioners for no fault on their part after putting 8 years continues services may be rendered jobless. It is submitted that looking to the perennial nature of work the petitioners should be treated as direct employees of the respondent no.1. It is submitted that respondent no.1 has continued the services of workers even after engaging new contractor and the same practice is prevailing even today also. It is submitted that respondents should act in accordance with the law and settled policy of ONGC and continue the services of the petitioners even if new contractors are being appointed.

5. It is required to be noted that subsequently Contempt petition was filed wherein a statement was made that order passed by this Court was complied with. Thereafter, present petitioners filed another Civil Application No.14829 of 1999, wherein this Court passed following order on 20/11/2003 :-

1. What is complained in this civil application is that the petitioner – applicant nos.2, 4, 5 and 6 are not paid for the period commencing from February 1999 to September 1999, and, therefore, the respondent ONGC be directed to pay wages for the said period forthwith.

2. The facts as they stand on record are that Special Civil Application No.1726 of 1999 was filed before this Court wherein this Court issued the notice on 12.3.1999 making it returnable on 9.4.1999. It is the case of the applicants that applicant nos.2, 4, 5 and 6 were not permitted to resume their duties since 16.3.1999 and no work was provided to them. This Court by order dated 7.5.1999 issued the direction that “In this view of the matter, by way of mandatory order, the respondents no.2 and 3 are directed to re-employ the petitioners no.2, 4, 5 and 6 forthwith as if their services are not terminated, till pending hearing and final disposal of this petition…..”

3. It is further on the record that, as the said direction was not complied with, the applicants original petitioners filed Misc. Civil Application No.1340 of 1999 in Special Civil Application No.1726 of 1999, which came to be disposed of by this Court (Coram: R.K.Abichandani and D.H.Waghela,JJ) by order dated 20.9.2000, the order reads as under.:

“A direction to re-employ the petitioner No.2, 4, 5 and 6 which was given to the respondents nos.2 and 3 on 7.5.1999 has now been complied with. A letter dated 10.9.1999 showing this fact is placed on record. In this view of the matter, there remains now no ground for initiating any contempt proceedings against the respondents. The application is therefore, rejected. Notice is discharged with no order as to costs.”

The applicants did not press for the present relief at the time of complaining of noncompliance of the order dated 7.5.1999. The present civil application is filed on 13.12.1999 while the Misc. Civil Application No.1340 of 1999 was disposed of on 20.9.2000. In this view of the matter, the present civil application has no substance and the same is rejected. Notice is discharged with no order as to costs.

4. The learned advocate appearing for the applicants prays that, liberty may be reserved to the applicants to take appropriate remedy for the relief prayed in this application. Remedy available, if any, to the applicants, can always be taken recourse to without any liberty being reserved for the same. However, it is made clear that remedy, if any, is available, the same can always be resorted to.

6. Learned Counsel for the petitioners contented that in view of above, Notification dated 06.09.1994 could not have been issued prohibiting the employment of helpers, peons, attendance and operators and the petitioners be absorbed with the principal employer Oil and Natural Gas Corporation. Learned Counsel for the petitioners has drawn attention of this Court to affidavit-in-rejoinder, more particularly para 4 which is as under :-

4. I say that is it not true that the placement of the petitioner amounts to back door entry, because the placement of the petitioners workers is in view of the Government Notification and therefore, when by the order of this Court, after going through the contents of the notification, the Corporation is specifically directed to absorb the workers on the pay roll of the Corporation, it cannot be said by any stretch of imagination that this amounts to back door entry. I say that the said statement made on affidavit by the ONGC amounts to contempt of the Court.

7. In view of above, learned Counsel for the petitioners has submitted that respondents may be directed to absorb the petitioners. However, Mr.Naik, learned Counsel for the respondent No.1 Corporation, raised preliminary objection that in view of the decision of the Hon’ble Supreme Court in the case of Steel Authority of India Ltd. And Others v/s. National Union Waterfront Workers and Others, reported in (2001) 7 SCC 1, reversing the view which was prevailing, now the petitioners are required to approach appropriate forum for ventilating their grievance and they may be relegated to the appropriate forum.

8. The Hon’ble Supreme Court in the case of Steel Authority of India Ltd. (Surpa) in para 103 to 105 has held as under :

103. While this was the state of law in regard to the contract labour, the issue of automatic absorption of the contract labour came up before a Bench of three learned Judges of this Court in Air India case (supra). The Court held : (1) though there is no express provision in the CLRA Act for absorption of the contract labour when engagement of contract labour stood prohibited on publication of the notification under Section 10(1) of the Act, from that moment the principal employer cannot continue contract labour and direct relationship gets established between the workmen and the principal employer; (2) the Act did not intend to denude the contract labour of their source of livelihood and means of development throwing them out from employment; and (3) in a proper case the Court as sentinel on the qui vive is required to direct the appropriate authority to submit a report and if the finding is that the workmen were engaged in violation of the provisions of the Act or were continued as contract labour despite prohibition of the contract labour under Section 10(1), the High Court has a constitutional duty to enforce the law and grant them appropriate relief of absorption in the employment of the principal employer. Justice Majmudar, in his concurring judgment, put it on the ground that when on the fulfilment of the requisite conditions, the contract labour is abolished 1997 AIR SCW 430 : AIR 1997 SC 645 : 1997 Lab IC 365 1995 AIR SCW 2942 : AIR 1995 SC 1893 : 1995 Lab IC 2207 under Section 10(2), the intermediary contractor vanishes and along with him vanishes the term “principal employer” and once the intermediary contractor goes the term “principal” also goes with it; out of the tripartite contractual scenario only two parties remain, the beneficiaries of the abolition of the erstwhile contract labour system, i.e. the workmen on the one hand and the employer on the other, who is no longer their principal employer but necessarily becomes a direct employer for erstwhile contract labourers. The learned judge also held that in the provision of Section 10 there is implicit legislative intent that on abolition of contract labour system, the erstwhile contract workmen would become direct employees of the employer on whose establishment they were earlier working and were enjoying all the regulatory facilities under Chapter V in that very establishment. In regard to the judgment in Gujarat Electricity Board’s case (supra), to which he was a party, the learned Judge observed that he wholly agreed with Justice Ramaswamy’s view that the scheme envisaged by Gujarat Electricity Board case was not workable and to that extent the said judgment could not be given effect to.

104. For reasons we have given above, with due respect to the learned Judges, we are unable to agree with their reasoning or conclusions.

105. The principle that a beneficial legislation needs to be construed liberally in favour of the class for whose benefit it is intended, does not extend to reading in the provisions of the Act what the legislature has not provided whether expressly or by necessary implication, or substitution remedy or benefits for that provided by the legislature. We have already noticed above the intendment of the CLRA Act that it regulates the conditions of service of the contract labour and authorizes in Section 10(1) prohibition of contract labour system by the appropriate Government on consideration of factors enumerated in sub-section (2) of Section 10 of the Act among other relevant factors. But, the presence of some or all those factors, in our view, provide no ground for absorption of contract labour on issuing notification under sub-section (1) of Section 10. Admittedly when the concept of automatic absorption of contract labour as a consequence of issuing notification under Section 10(1) by the appropriate Government, is not alluded to either in Section 10 or at any other place in the Act and the consequence of violation of Sections 7 and 12 of the CLRA ACT is explicitly in Sections 23 and 25 of the CLRA Act, it is not for the High Courts or this Court to read in some unspecified remedy in Section 10 or substitute for penal consequences specified in Sections 23 and 25 a different sequel, be it absorption of contract labour in the establishment of principal employer or a lesser or a harsher punishment. Such an interpretation of the provisions of the statute will be far beyond the principle of ironing out the creases and the scope of interpretative legislation and as such clearly impermissible. We have already held above, on consideration of various aspects, that it is difficult to accept that the Parliament intended absorption of contract labour in the establishment of principal employer or a lesser or a harsher punishment. Such an interpretation of the provisions of the statute will be far beyond the principle of ironing out the creases and the scope of interpretative legislation and as such clearly impermissible. We have already held above, on consideration of various aspects, that it is difficult to accept that the Parliament intended absorption of contract labour on issue of abolition notification under Section 10(1) of CLRA Act.

Further para 125 and 126 of the said judgment reads as under :-

125. The upshot of the above discussion is outlined thus :

(1)(a) Before January 28, 1986, the determination of the question whether Central Government or the State Government, is the appropriate Government in relation to an establishment, will depend, in view of the definition of the expression “appropriate Government” as stood in the CLRA Act, on the answer to a further question, is the industry under consideration carried on by or under the authority of the Central Government or does it pertain to any specified controlled industry; or the establishment of any railway, cantonment board, major port, mine or oilfield or the establishment of banking or insurance company ? If the answer is in the affirmative, the Central Government will be the appropriate Government ; otherwise in relation to any other establishment the Government of the State in which the establishment was situated, would be the appropriate Government.

(b) After the said date in view of the new definition of that expression, the answer, to the question referred to above, has to be found in Cl. (a) of S.2 of the Industrial Disputes Act; if (i) the concerned Central Government company / undertaking or any undertaking is included therein eo nomin, or (ii)any industry is carried on (a) by or under the authority of the Central Government or, (b) by railway company; or (c) by specified controlled industry, then the Central Government will be the appropriate Government otherwise in relation to any other establishment, the Government of the State in which that other establishment is situated; will be the appropriate Government.

2(a) A Notification under S.10(1) of the CLRA Act prohibiting employment of contract labour in any process, operation or other work in any establishment has to be issued by the appropriate Government :

(1)after consulting with the Central Advisory Board or the State Advisory Board, as the case may be, and
(2) having regard to

(i)conditions of work and benefits provided for the contract labour in the establishment in question; and

(ii)other relevant factors including those mentioned in sub-section (2) of S.10

(b)inasmuch as the impugned notification issued by the Central Government on December 9, 1976 does not satisfy the aforesaid requirements of S.10, it is quashed but we do so prospectively i.e. from the date of this judgment and subject to the clarification that on the basis of this judgment no order passes or no action taken giving effect to the said Notification on or before the date of this judgment, shall be called in question in any Tribunal or Court including a High Court if it has otherwise attained finality and/or it has been implemented.

(3) Neither S. 10 of the CLRA Act nor any other provision in the Act, whether expressly or by necessary implication, provides for automatic absorption of contract labour on issuing a notification by appropriate Government under sub-section (1) of S. 10 prohibiting employment of contract labour, in any process, operation or other work in any establishment. Consequently the principal employer cannot be required to order absorption of the contract labour working in the concerned establishment.

(4) We overrule the judgment of this Court in Air India’s case (supra) prospectively and declare that any direction issued by any industrial adjudicator/any Court including High Court, for absorption of contact labour following the judgment in Air India’s case (supra), shall hold good and that the same shall not be set aside, altered or modified on the basis of this judgment in cases where such a direction has been given effect to and it has become final. 1997 AIR SCW 430 : AIR 1997 SC 645 : 1997 Lab IC 365

(5) On issuance of prohibition notification under S. 10(1) of the CLRA Act prohibiting employment of contract labour or otherwise, in an industrial dispute brought before it by any contract labour in regard to conditions of service, the industrial adjudicator will have to consider the question whether the contractor has been interposed either on the ground of having undertaken to produce any given result for the establishment or for supply of contract labour for work of the establishment under a genuine contract or is a mere ruse/camouflage to evade compliance of various beneficial legislations so as to deprive the workers of the benefit thereunder. If the contract is found to be genuine but a mere camouflage, the so-called contract labour will have to be treated as employees of the principal employer who shall be directed to regularize the services of the contract labour in the concerned establishment subject to conditions as may be specified by it for that purpose in the light of para 6 hereunder.

(6) If the contract is found to be genuine and prohibition notification under S. 10(1) of the CLRA Act in respect of the concerned establishment has been issued by the appropriate Government, prohibiting employment of contract labour in any process, operation or other work of any establishment and where in such process, operation or other work of the establishment the principal employer intends to employ regular workmen he shall give preference to the erstwhile contract labour, if otherwise found suitable and, if necessary, by relaxing the condition as to maximum age appropriately taking into consideration the age of the workers at the time of their initial employment by the contractor and also relaxing the condition as to academic qualifications other than technical qualifications.

126. We have used the expression “industrial adjudicator” by design as determination of the questions aforementioned requires inquiry into disputed question of facts which cannot conveniently be made by High Courts in exercise of jurisdiction under Art. 226 of the Constitution. Therefore, in such cases the appropriate authority to go into those issues will be Industrial Tribunal / Court whose determination will be amenable to judicial review.

9. In view of aforesaid discussion and in view of the settled position of law laid down by the Hon’ble Supreme Court in the case of Steel Authority of India (Supra), it may not be appropriate to entertain this petition. The petitioners are relegated to approach concerned authority constituted under the Contract Labour (Regulation and Abolition) Act, 1970 within a period of 4 (Four) weeks from today. Till then, interim relief granted by this Court vide order dated 07.05.1999 will continue. It is clarified that it will be open for the petitioners to approach appropriate authority for further relief. Present Special Civil Application is disposed of. No order as to costs.

[K.S.Jhaveri, J.]

satish

   

Top