High Court Jharkhand High Court

Coal Field Labour Union Sudamd vs Union Of India & Ors on 24 August, 2011

Jharkhand High Court
Coal Field Labour Union Sudamd vs Union Of India & Ors on 24 August, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                  W.P.(L ) No. 6645 of 2010
       Coal Field Labour Union Sudamdih Area                     ........Petitioner
                                 Versus
       Union of India & others                          ....     Respondents.
CORAM: -     HON'BLE MRS. JUSTICE POONAM SRIVASTAV

       For the Petitioner             : Mr. Ashok Kumar Sinha, Advocate
       For Respondent nos. 1 & 2      :Mr. Y.N. Mishra, C.G.C.

03/ 24.08.2011

: The instant writ petition is preferred challenging the order dated

29.9.2008, whereby the request of the petitioner to make reference for non-

payment of sick leave wages to 25 retired employees by Management of

E.J. Area of M/s B.C.C.L. Was refused on the ground that there is no

provision for payment of sick leave wages as demanded by the Union to the

non-Executives under the provisions of NCWA. The refusal to make

reference for adjudication is challenged at the very out set on the basis of a

decision of the Apex Court in the case of Sarva Shramik Sangh V. Indian

Oil Corporation Ltd. & Ors., 2009 LAB.I.C.2297.

The emphatic argument advanced on behalf of the petitioner is

that a writ of mandamus is liable to be issued to the appropriate

Government to reconsider the refusal to make a reference. The impugned

refusal is on irrelevant, irrational or extraneous grounds and also the refusal

is a result by the appropriate government in examining the merits of the

dispute, whereby determining the dispute itself or the refusal is malafide or

dishonest. It is also submitted that in the event the refusal ignoring the

materials available, then the failure to report to the Conciliation Officer is

liable to be interfered. The High Court should issue a mandamus for

referring the question.

The Secretary, Coalfield Labour Union, Neicha Miner’s Colony,

Dhanbad approached to refer the question regarding non-payment of sick

leave wages by the Management to the retired employees. The Assistant

Labour Commissioner (C), Dhanbad issued a notice dated 10 th April 2007 to

the respondent no. 3 as well as the petitioner to appear before him for
-2-

discussion and conciliation regarding the dispute raised by the petitioner.

Respondent no. 3 submitted their comments vide letter dated 10th May,

2007, which is Annexure-4 to the writ petition. The stand taken on behalf of

the respondents is that there is no provision for payment of sick leave

wages as per provision of NCWA under which the wage structure and

conditions of service including fringe benefits are provided to the concerned

persons. Payment of due wages of earned leave to retired employees are

made as per provision under para- 6.4.0 of NCWA-VII and there is no such

provision for payment of wages for due sick leave, since workmen are

governed under provisions of NCWA.

The question raised at the behest of the Union is irrelevant and

there is no scope for any compromise or the benefits given to the

Executives and, therefore, the dispute cannot be raised.

I am of the considered view that the objection raised at the

behest of the petitioner do not fall under any of the category as held by the

Apex Court in the case of Sarva Shramik Sangh (Supra) and,

therefore,the issue of mandamus in the instant case is without any basis

and the relief claimed in the instant writ petition is frivolous one and cannot

be granted.I do not agree with the submission that the appropriate

Government has examined the question itself and decided on merits

without making a reference.

There is no merit in the instant writ petition. It is, accordingly,

dismissed.

(POONAM SRIVASTAV, J)

Sharma