PETITIONER: THE HINDUSTAN TIMES LTD.,NEW DELHI Vs. RESPONDENT: THEIR WORKMENVICE VERSA DATE OF JUDGMENT: 14/12/1962 BENCH: GUPTA, K.C. DAS BENCH: GUPTA, K.C. DAS GAJENDRAGADKAR, P.B. WANCHOO, K.N. SHAH, J.C. CITATION: 1963 AIR 1332 1964 SCR (1) 234 CITATOR INFO : R 1966 SC 305 (47) RF 1967 SC 948 (9) RF 1967 SC1175 (15) R 1967 SC1286 (8) RF 1969 SC 182 (10) E 1969 SC 360 (11,15,19,28,32,35) R 1970 SC 87 (4) D 1970 SC 245 (9) R 1972 SC 343 (13,14) R 1976 SC2091 (7) R 1978 SC1113 (26) R 1979 SC1211 (8) R 1980 SC 31 (8) RF 1981 SC 599 (16) RF 1981 SC1088 (16) ACT: Industrial Dispute-Fixation of wage structure-Factors to be considered-Fair Wage-Living Wage-Extent of power to interfere under Art. 136 with wage scale fixed by Tribunal- Dearness allowance on basis of sliding scales-Interim agreement regarding interim relief not to be ignored-Leave rules-Gratuity-Retirement age-Retrospective operation of award-Delhi Shops & Establishment Act, 1954 (Delhi 7 of 1954)-Employees' State Insurance Act, 1948 (34 of 1948) ---Industrial Disputes Act, 1947, (14 of 1947). HEADNOTE: The Chief Commissioner, Delhi, referred an industrial dispute for adjudication to the Industrial Tribunal, Delhi, which gave its award on March 16, 1959. Both the appellant and the respondents were dissatisfied with the award and they came to this Court by special leave. The award was challenged by the appellant with regard to scales of pay, dearness allowance, adjustments, leave rules, gratuity and retrospective effect of the award. The respondents attacked the award as regards the working hours, leave rules and retirement age. Held, that while social justice demands that workmen should get a fair share of the national income which they help to produce, it has also to be seen that that does not result in the drying up of the source of national income itself. Inroads 235 on the profits of the capitalists should not be such as have a tendency to drive capital away from fruitful employment and thereby affect prejudicially capital formation itself The Tribunal had applied the correct principles and the award should not be disturbed, Held, also, that the Tribunal had erred in awarding a fixed dearness allowance of Rs. 25 /-. The object of dearness allowance being to neutralise part of the rise or fall in the cost of living, it should ordinarily be on a sliding scale. Held, that the contention of the appellant that in view of the provisions of the Employees' State Insurance Act, 1948, no provision need be made about sickness leave at all, was rejected. It was pointed out that in providing for periodical payments to an insured worker in case of sickness or for medical treatment or attendance to him or the members of his family under the Act of 1948, the Legislature did not intend to substitute any of these benefits for the workmen's right to get leave on full 'Pay on the ground of sickness. Held, that as regards those workmen to whom the Delhi Shops and Establishments Act, 1954, applied,. the Tribunal had acted illegally in fixing the period of sick leave at 15 days and permitting accumulation. The appellant shall allow to the workmen to whom the Delhi Shops and Establishments Act applied, sickness or casual leave for a total period of 12 days with full pay and allowances, and such leave shall not accumulate. As it was not desirable to have two separate leave rules for two classes of workmen, one to whom the Act of 1954 applied and tile other to whom the Act did not apply, it was held that the same rule should apply to other workers also. Held, also, that tile scheme of gratuity as framed by the tribunal was not unduly favourable to workmen and it also did not place any undue strain on the financial resources of tile Company. As regards the provision in the gratuity scheme that an employee who is dismissed for misconduct shall not be entitled to any gratuity; it was held that the proper provision should be that where an employee is dismissed for misconduct which has resulted in financial loss to the employer, the amount of loss should be deducted from the amount of gratuity due. The award of the Tribunal on tile question of retirement age was set aside and the retirement age was fixed at 58, subject to the proviso that it would be open to the company to continue in its employment a workmen who had passed that age, The rule was to apply to all tile employees of the Company. 236 No general formula could be laid down as to the date from which a Tribunal should make its award effective. That question has to be decided by the Tribunal on consideration of the circumstances of each case. There was no justification for interfering with the direction of the Tribunal that in this case the reliefs given by it should become effective from the date of the reference. Standard Vacuum Refining Co., of India v. Its workmen, [1961] S. C. R. 536, M/s. Crown Aluminium Works v. Its workmen, [1958] S. C. R. 651, Express Newspapers Ltd. v. Union of India, [1959] S. C. R. 12, M/S. Lipton Ltd. v. Their Workmen [1959] Supp. 2 S. C. R. 150, Workmen Hindustan Motors v. Hidustan Motors, (1962) 2 L. L. J. 3 52, French Motor Car Co. v. Their Workmen, (1962) 2 L. L. J. 744 and Guest Keen, Williams (P) Ltd. v. P. J. Sterling [1961] 1 S. C. R. 348, referred to. JUDGMENT:
CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 489 & 490
of 1961.
Appeals by special leave from the award dated March 16,
1959, of the Second Industrial Tribunal, Delhi in Reference
I. D. No. 20 of 1958.
G.S. Pathak, S. T. Desai, M. L. Sethi, B. Dutta and Anand
Prakash, for the appellant (in C. A. No. 489/61) and the
respondent (in C. A. No. 490/61).
M. C. Setalvad, Attorney-General for India M.K.
Ramamurthi, D. P. Singh, R. K. Garg and S.C. Agarwal, for
the respondents (in C.A. No. 489/61) and the appellants (in
C. A. No. 490/61).
1962. December 14. The judgment of the Court was delivered
by
DAs GUPTA,.’ J.-These two appeals by special leave, one by
the employer and the other by the workmen, arise out of an
industrial dispute that was referred for adjudication to the
Industrial Tribunal Delhi, by an order made on January 23,
1958 by the Chief Commissioner, Delhi. The Tribunal made
its award on March 16, 1959. Out of the numerous
237
matters that were included in the terms of reference, we are
concerned in these appeals only with a few. The employer
challenges the award as regards : (1) Scales of pay, (2)
Dearness allowance, (3) Adjustments, (4) Leave Rules, (5)
Gratuity and (6) Retrospective effect of the award. The
workmen also attacked the award as regards the scales of pay
and dearness allowance. In addition, they have attacked the
award as regards the working hours, leave rules, night shift
allowance, retirement age and procedure for taking
disciplinary action. At the time of the hearing before us
however the learned Attorney General, appearing for the
workmen, did not press their claim for modification of the
award as regards, night shift allowance, leave rules and
procedure for taking disciplinary action and working hours.
It appears that when the dispute was before the Conciliation
Officer, Delhi, for settlement an interim agreement was
arrived at between the parties on December 20, 1957 by which
the management agreed to give certain interim reliefs,
ranging between Rs. 6/- to Rs. 10/- per month from the month
of November 1957. One of the terms of the agreement was
that this payment “will be adjusted against the final
outcome of the demands by constitutional means”. The
Tribunal has in its award given a direction that this
interim relief shall remain unaffected. Taking this to be a
direction that the adjustment as agreed upon of payments
under the interim arrangement shall not be made, the
employer has in its appeal challenged the correctness of
this direction also.
The most important of the matters in dispute are the
questions of the wage scale, the dearness allowance and the
adjustment of existing employees into the new scales. It
appears that from 1946 onwards the Company’s workmen have
had a consolidated wage scale, no distinction being made
between
238
the basic wage and the dearness allowance. This wage scale
has remained practically unaltered except for some special
increments given in the year 1948. By the award the
Tribunal has introduced new wage scale for certain existing
categories of workmen and in some cases has introduced new
scales, after amalgamating more than one category. Thus
certain railway despatchers, advertisers, Box No. sorters,
filing clerks and bank clerks who were formerly in the scale
of Rs. 50-4-90-EB-4-115 and Junior Clerks etc., who had a
scale of Rs. 60-100EB-4-115 have all been put on a new scale
of Rs. 70-5-100-EB-5-150. There has been a similar
amalgamation or clerks, assistants, cashiers, record keepers
and others some of whom were on Rs. 80-175 and some on Rs.
80-203 scale, all of them being now put on a new scale of
Rs. 90-200. In both cases the starting salary has been
raised; the maximum has been raised for the first category.
Supervisors and others who were formerly on three different
scales, some on Rs. 125-350, some on Rs. 125-300, and some
on Rs. 100-250, have all been amalgamated and have been put
on a new scale of Rs. 100-350. Obviously, this would mean a
lower starting salary for some and maximum for some. ,job
I)Daftries some of whom were on Rs. 70-115 scale and others
on Rs. 100-155 have all been put on a new scale of Rs. 80 to
Rs. 11,15, resulting thus in a lowering of starting salary
for some and a rise of a higher maximum for all. A similar
lowering in the starting salary has also occurred in cases
of some of the jobmachinemen. They were formerly on two
scales, one of Rs.125-175 and the other of Rs. 75-175. The
Assistant Foremen in the job Department formerly on Rs. 125-
175 are put on a scale of Rs. 125-202. Where there has been
no amalgamation the new scale has resulted in a slight
increase in some cases both in the starting salary and the
maximum. In some catagories, no change has been made at
all,
239
It is unnecessary to give more details of the difference
between the old scale and the new scale as what has been
mentioned above is sufficient to indicate that there has
been some change in favour of the workmen, though this
change is not much. The employer’s contention before us is
that there was no case for any revision whatsoever and the
Tribunal acted wrongly in making any change in the old wage
scale. The workmen’s contention on the contrary is that the
changes do not go far enough.
The fixation of wage structure is among the most difficult
tasks that industrial adjudication has to tackle. On the
one hand not only the demands of social justice but also the
claims of national economy require that attempts should be
made to secure to workmen a fair share of the national
income which they help to produce, on the other hand, care
has to be taken that the attempt at a fair distribution does
not tend to dry up the source of the national income itself
On the one hand, better living conditions for workmen that
can only be possible by giving them a “living wage” will
tend to increase the nation’s wealth and income on the other
hand, unreasonable inroads on the profits of the capitalists
might have a tendency to drive capital away from fruitful
employment and even to affect prejudicially capital
formation itself. The rise in prices that often results
from the rise of the workmen’s wages may in its turn affect
other members of the community and may even affect
prejudicially the living conditions of the workmen
themselves. The effect of such a rise in price on the
Country’s international trade cannot also be always ignored.
Thus numerous complex factors, some of which are economic
and some spring from social philosophy give rise to
conflicting considerations that have to be borne in mind.
Nor does the process of valuation of the numorous factors
remain static. While international movements in the cause
of labour have for many years influenced thinking-and
240
some-times even judicial thinking–in such matters, in this
country, the emergence of an independent demo cratic India
has influenced the matter even more profoundly.
Gajendragadkar, J. speaking for the Court in Standard vacuum
Refining Co., of India v. Its Workmen (1), has observed :-
“In constructing a wage structure in a given
case industrial adjudication does take into
account to some extent considerations of right
and wrong, propriety and impropriety, fairness
and unfairness. As the social conscience of
the general community becomes more alive and
active, as the welfare policy of the State
takes a more dynamic form, as the national
economy progresses from stage to stage, and as
under the growing strength of the trade union
movement, collective bargaining enters the
field, wage structure ceases to be a purely
arithmetical problem. Considerations of the
financial position of the employer and the
state of national economy have their say, and
the requirements of a workman living in a
civilised and progressive society also come to
be recognised.”
In trying to keep true to the two points of social
philosophy and economic necessities which vie for
consideration, industrial adjudication has set for itself
certain standards in the matter of wage fixation. At the
bottom of the ladder, there is the minimum basic wage which
the employer of any industrial labour must pay in order to
be allowed to continue an industry. Above this is the fair
wage, which may roughly be said to approximate to the need
based minimum, in the sense of a wage which is “adequate to
cover the normal needs of the average employee regarded as a
human being in a civilised society.” Above the fair wage is
the “living wage” a wage “which will maintain the workman in
the highest state of industrial efficiency, which will
enable him to
(1) [1961] S.C.R. 536, 543.
241
provide his family with all the material things which are
needed for their health and physical well-being, enough to
enable him to qualify to discharge his duties as a citizen.”
(Cited with approval by Mr. justice Gajendragadkar in
Standard Vacuum Company’s Case (1) from “The living Wage” by
Philip Snowden).
While industrial adjudication will be happy to fix a wage
structure which would give the workmen generally a living
wage economic considerations make that only a dream for the
future. That is why the industrial tribunals in this
country generally confine their horizon to the target of
fixing a fair wage. But there again, the economic factors
have to be carefully considered. For these reasons, this
court has repeatedly emphasised the need of considering the
problem on an industry-cum-region basis, and of giving
careful consideration to the ability of the industry to pay.
(Vide Crown Aluminium’s Case (2); the Express Newspapers
Ltd., Case (8) and the Lipton’s Case (4).
On an examination of the Tribunal’s award as regards the
wage scale, we are satisfied that all the considerations
mentioned above were present in the mind of the adjudicator
and we are of opinion that there is nothing that would
justify us in modifying the award either in favour of the
employer or in favour of the workmen. It is stated in the
award that before the Tribunal the Company’s representative
desired that a fair wage level within its paying capacity
should be evolved though at the time he argued that existing
wage structure is quite fair “”looking to the Company’s
financial position as well as the comparative rates
prevailing in the other concern.” The Tribunal has not
accepted the Company’s contention that the existing wage
structure is fair, though at the same time it has held that
the wage system needs no such radical change as alleged by
the Union.
(1) [1961] S.C.R. 536, 543.
(3) [1939] S.C.R. 12.
(2) [1958] S.C.R. 651.
(4) [1959] Supp. 2 S.C.R. 150.
242
Mr. Pathak, who appeared before us for the Company, did not
seriously suggest that the present wage structure gives the
employees “a fair wage.” He argued generally that no case
was made out for any revision of the wage structure. Such
an extreme proposition has only to be mentioned to deserve
rejection. At the time the Tribunal was dealing with this
question the wage scale of the workmen in this concern had
remained practically unaltered for almost 12 years-12 years
of momentous change through which social ideas have moved
forward in favour of workmen getting a better share of the
national income; 12 years during which the new India was
born and a Constitution was framed for this new democracy
“to secure to all its citizens, justice, social and economic
and political” and enshrining in its 43rd Article the
principle that ,the State shall endeavour to secure by
suitable legislation or economic Organisation or in any
other way to all workers agricultural, industrial or
otherwise” among other things tea living wage and conditions
of work ensuring a decent standard of life and full
enjoyment of leisure and social and cultural
opportunities………………. “. The mere passage of time
and these revolutionary changes would be sufficient to
convince any right thinking man of the need for revision of
wage scales which, on the face of it, were far below the
“living wage” and mostly also below the “‘fair wage”,
provided the industry could bear the additional burden. The
case for revision becomes irresistible when one takes into
consideration the further fact that the cost of living rose
steeply during this period. On the basis of 1939 cost as
100, the index for 1946 was 282. By 1958 it had risen to
389. It may be mentioned that since then there has been a
further rise. Nor can it be seriously suggested that this
concern cannot bear the burden of an increased wage scale.
The Tribunal was, in our opinion, right in its conclusion
that the material on record shows that the Company has been
prospering and has financial
243
stability. We have for ourselves examined the balance-
sheets and the other materials on the record and have no
hesitation in agreeing with that conclusion. Mr. Pathak’s
uphill task in the face of these balance-sheets already on
the record to show that the Company would not be able to
bear the burden of an increased wage scale has been made
more difficult by the discovery that even after the imple-
mentation of the award the Company has made large profits
during the years 1959-60, 1960-61 and 1961-62.
It appears that when the Company was given special leave to
appeal to this Court the operation of the Tribunal’s award
was stayed only in so far as it directed the management to
pay arrears of the wages determined thereby but the
operation of the award in so far as it related to the
payment of wages from the date of the award was not stayed;
and the management was directed to pay to the workmen from
that date wages in accordance with the wage scale fixed by
the Tribunal by its award under appeal. The result of this
has been that the Tribunal’s award as regards the wage
scales has been implemented with effect from the date of the
award and it is possible for this Court to know how such
additional payment has affected the financial position of
the Company. It appears that after meeting the additional
charges and also after payment of bonus and appropriation to
reserves the net profits for the year 1959-60 rose to Rs.
8,04,508/-. For the year 1960-61 these profits were Rs.
8,44,627/-. For the year 1961-62 the profits are shown in
the balance-sheet as Rs. 59,955/-. That the Company has
been prospering is clear. It has its own aeroplanes and
possesses immovable properties of considerable value. It
has built up good reserves and inspite of that it has been
making good profits. It is reasonable to think that with
the progress of education in the country and the increasing
news mindedness of the people the future prospects of the
Company are no less bright. On a consideration
244
of all this,, we are clearly of opinion that Mr. Pathak’s
contention that the wage scale fixed by the Tribunal is too
heavy for the Company to bear, must be rejected.
Equally unacceptable is Mr. Pathak’s next contention that
the wage scale fixed by the Tribunal operates unfavourably
on this Company vis-a-vis two other concerns in Delhi
region, viz., the Times of India, Delhi and the Statesman,
Delhi. We have compared the wage scales in these two
concerns viz., the Times of India, Delhi and the Statesman,
Delhi, with the wage scale under the award and have for the
purpose of comparison taken into consideration the dearness
allowance as fixed by the Tribunal. The comparison shows
that while in some cases the Company (the Hindustan Times)
will have to pay more to its workmen than what is being paid
to workmen of the same category by the Times of India, Delhi
and the Statesman, Delhi, in several cases it will be less.
It has also to be borne in mind that the Times of India,
Delhi and the Statesman, Delhi, are much smaller units of
the newspaper industry than the Hindustan Times. These
Companies are mere adjuncts to the Times of India, Bombay
and the Statesman, Calcutta, respectively. Therefore, even
if for some categories the wage scale under the award is
higher than that in the Times of India, Delhi and the
Statesman, Delhi, that would be no ground for modifying the
award in favour of the Company. We have therefore come to
the conclusion that there is no ground whatsoever for
modifying the wage scale fixed by the award in favour of the
Company.
On behalf of the workmen it was strenuously contended that
the increase given by the award over the previous wage scale
falls far short of justice. It is pointed out that even the
Times of India, Delhi and the Statesman, Delhi, which are
much smaller
245
concerns and of lesser financial stability and strength, pay
to some categories of its workmen higher wages than what has
been fixed by the award. Thus our attention has been drawn
to the fact that for Assistants, the Times of India, Delhi,
rate is Rs. 241-402, and in the Statesman, Delhi, it is Rs.
190-297 for some and Rs. 264-463 for others while under the
award the scale is Rs. 125-375. There are several other
cases also where the wage scale under the award appears to
be lower than what is being paid by the Times of India,
Delhi and the Statesman, Delhi.
It has been urged by the learned Attorney-General that in
view of the fact that the wage scale of the Company has
remained practically stationary for the last 12 years and
that it is indisputably well below the fair wage and the
further fact that even smaller concerns in this region, like
the Times of India, Delhi and the Statesman, Delhi, have
been paying more to some categories of its workmen, the wage
scale as fixed by the Tribunal should be raised at least for
some of the categories. There is undoubtedly some force in
the contention and it maybe said that the Tribunal has been
rather cautious in the matter of revision of wage scales.
Even so, it has to be remembered that where, as in the
present case, the proper principles have been applied by the
Tribunal, it is not the practice of this Court to interfere,
ordinarily, with details of this nature when exercising its
special jurisdiction under Art. 136 of the Constitution. It
also appears to us that the very fact that the Tribunal has
been cautious in the matter of raising the wage scales has
influenced it in the directions it has given on the question
of adjustment of the present employees into the wage scale.
In this way some relief has been given to the present
employees which might otherwise have been given by raising
the wage scale. On a consideration of all these facts we
have reached the conclusion that it will not be
246
proper for us to modify the wage scales fixed by the
Tribunal in favour of the workmen also.
On the question of dearness allowance it is not disputed
before us that in the circumstances of the resent case the
Tribunal acted rightly in awarding dearness allowance at a
flat rate for all categories of workmen. On behalf of the
Company it was however urged that the Tribunal has made an
obvious mistake in fixing the amount of dearness allowance
at Rs. 25/-. For fixing the rate at Rs. 25/- the Tribunal
has said :-
“In view of the revised scales as now laid
down, I think the same should further be
supplemented in the circumstances stated above
by a flat rate of dearness allowance in all
cases, viz., Rs. 25/- with retrospective
effect from the date of reference so that the
lowest paid worker will start not less than
Rs. 75/-. 1 direct accordingly.”
Mr. Pathak points out that the lowest paid worker for whom
wage scales have been fixed will be getting under the award
a minimum of Rs. 6l0/- so that with the dearness allowance
of Rs. 25/- “the lowest paid worker” will start at Rs. 85/-
and not Rs. 75/-. Mr. Pathak suggests that the Tribunal has
made a mistake in its calculations and that having decided
that the lowest paid worker will start at not less than Rs.
75/-, it should have fixed Rs. 15/- and not Rs. 25/as the
dearness allowance. This argument however overlooks the
fact that the reference as regards the dearness allowance
was in respect of all categories of workmen, though the
reference as regards scales of pay did not cover some
categories, viz., mazdoors and canteen boys. They therefore
continue to remain on their old scale of Rs. 50-3-85. When
the Tribunal in considering the question of dearness
allowance was thinking of the starting pay of the lowest
paid worker
247
it had obviously these categories in mind. Having concluded
that the lowest paid worker should start at Rs. 75/- as the
total amount of basic pay and dearness allowance the
necessary conclusion reached by the Tribunal was that Rs.
25/- should be fixed as the dearness allowance. It is, in
our opinion, proper and desirable that the dearness
allowance should not remain fixed at this figure but should
be on a sliding scale. As was pointed out in Workmen of
Hindusthan Motors v. Hindusthan Motors (1), the whole
purpose of dearness allowance being to neutralise a portion
of the increase in the cost of living, it should ordinarily
be on a sliding scale and provide for an increase on rise in
the cost of living and a decrease on a fall in the cost of
living. On a consideration of all the circumstances of this
case, we direct that a sliding scale be attached to the
dearness allowance of Rs. 25/- per month as awarded by the
Tribunal on the lines that it will be liable to be increased
or decreased on the basis of Re. 1/- for every ten points in
case of rise and fall in the cost of living from the base of
400, the 1939 index being taken to be 100 the sliding scale
to take effect from April 1, 1959.
This brings us to the question of adjustment of the existing
employees into the new scale. The Tribunal has dealt with
this matter thus :-
“‘……the adjustment in the new scales shall
be made with retrospective effect from the
date of the reference, viz., 23rd January,
1958. In making adjustment in the new scales
no one shall be adversely affected and it
shall be on the line laid down by the
Industrial Tribunal in the case of Caltex
India Ltd., 1951 LLJ. 654 at p. 659 read with
para. 23 of the decision of the Labour
Appellate Tribunal, reported in 1952 LLJ. 183
at page 188.”
It appears that in the case of Caltex India Ltd.,(Supra) the
Industrial Tribunal, West Bengal, gave
(1) (1962) 2 L.L.J. 352.
248
the following directions for adjustment of employees into
the wage scale fixed by it.
“1. All employees for whom the scale has been
stated above should be stepped up in the stage
next above which the present pay is drawn. A
special increment at the rate of one increment
in the new scale for every three completed
years of service should be given.
2. The employees whose salaries are less
than the minimum prescribed will be pulled up
to the minimum of the prescribed scale.
3. If the existing salary of an employee is
higher than the salary he will be entitled to
under the prescribed scale, there will be no
cut and he will be stepped up to the nearest
increase with the increments given above.
4. After the salaries are adjusted, no
employee should be staggered and he will
continue to get future increments.
5. If an employee be already drawing a
salary which is higher than the maximum
prescribed by the award, he will be subjected
to no cut in his salary.”
This was followed by a direction as regards the date by
which the adjustment was to be made. The Labour Appellate
Tribunal modified these directions by introducing two
provisions : (1) that the maximum of the grade should not be
exceeded and (2) that the basic wage that was being paid to
an employee at the date of the award of the Tribunal is not
to be affected to the employees’prejudice. The employer’s
objection is to the provision that a special increment at
the rate of one increment in the new scale for every
249
three completed years of service should be given. It is
argued that such a provision may well be appropriate in a
case where wage scale is being fixed for the first time or
where even if there was already a wage scale in force the
rate of increment in the new scale is much higher than that
in the old wage scale, but not where, as in the present
case, the increments under the new scale and the old scale
are practically the same. We are not impressed by this
argument.
As was pointed out by this Court in a recent judgment in
French Motor Car Co., Ltd. v. Its Workmen (1), what
adjustment should be given is to be decided when fixing wage
scales whether for the first time or in place of an old
existing scale has to be decided by industrial adjudication
after consideration of all the circumstances of the case.
It may well be true that in the absence of any special
circumstances and adjustment of the nature as allowed in
this case by allowing special increment in the new scale on
the basis of service already rendered may not be
appropriate. Clearly, however, in the present case the
Tribunal took into consideration in deciding this question
of adjustment the fact that it had been extremely cautious
as regards increasing the old wage scales. Apparently, it
thought that it would be fair to give some relief to the
existing employees by means of such increase by way of
adjustment while at the same time not burdening the employer
with higher rates of wages for new incumbents. In these
circumstances, we do not see ally Justification for
interfering with the directions given by the Tribunal in the
matter of adjustment.
It will be convenient to consider at this stage the
objection raised in the Company’s appeal to the Tribunal’s
direction in connection with the interim agreement. As has
been stated earlier, this agreement was arrived at between
the parties when the dispute was before the Conciliation
Officer. The
(1)(1962) 2 L.L.J. 744.
250
relevant portion of the agreement is in these words :-
“It is hereby agreed between the parties that:-
1. The Management agrees to make interim
relief on the following terms to every
employee, excluding working journalists,
drawing salary up to Rs. 400 p.m.
(i)Advance payment ranging between Rs. 6/- to
Rs. 10/- per month beginning from the month of
November, 1957 in the following manner :-
(a) Those with annual increment of Rs. 3/-,
Rs. 4/-, and Rs. 5/-
Rs. 6/-
(b) Those with annual increment
of Rs. 6/-Rs. 7/-
(c) Thosewith annual increment
of Rs. 7/-Rs. 8/-
(d) Thosewith annual increment
of Rs. 10/- Rs. 10/-
Note. (i) In case any employee has
already reached the ceiling of his grade, even
then he would he entitled for the above
benefit.
(ii) This payment will be adjusted against
the final out-come of the present demands by
constitutional means.”
“The final out-come of the present demands by constitutional
means’s is the Tribunal’s award. Under the agreement
therefore what has been received by
251
the workmen as advance payment at Rs. 6/- or Rs. 71or Rs.
8/- or Rs. 10/- per month as interim relief has to be
adjusted against what is due to be paid to them under the
award. In other words, the Company is entitled under the
agreement to deduct the payments made as interim relief from
what is payable to these very employees under the award.
The Tribunal’s direction that the interim relief shall
remain unaffected is in effect an order that term (ii) of
the agreement need not be complied with. We can find no
justification for such an order. While it is true that
industrial adjudication can and often has to modifiy
existing contracts between an employer and its workmen,
there can be no justification for modification of an
agreement of this nature pending final settlement of a
dispute. Such a direction that the solemn words of the
workmen’s representatives that interim relief which may be
given will be adjusted against the relief finally given need
not be complied with, is not only unfair to the employer but
is also not calculated to serve the best interests of the
workmen themselves. For one thing, an order of this nature
in one case by a Tribunal that such an undertaking need not
be carried out is likely to hamper interim settlements
generally; it is also not desirable that workmen should be
encouraged to treat their undertakings as of no value.
Industrial adjudication must be careful not to encourage bad
faith on the part of the workmen or the employer. A
direction as given by the Tribunal in this case that the
term in the agreement that payments made will be adjusted
against the final outcome need not be complied with, is
unfortunately to have such effect on workmen. We therefore
set aside the Tribunal’s direction that interim relief will
remain unaffected and direct that adjustments should be made
in terms of the said interim arrangement.
This brings us to the question of Leave Rules. The Company
objects to the award as regards this matter in so far as it
directs the Company to allow 15
252
day’s sick leave with full pay and allowances with
accumulation up to six months on production of medical
certificate given by a registered medical practitioner. It
also objects to the direction that the present practice as
to insistence on previous application for the purpose of
casual leave should not be relaxed in cases where it cannot
possibly be so done in emergent and unforeseen circumstances
and the direction that up to 3 days no medical certificate
should be asked for. It appears that at present the
Management grants 10 days’ casual leave to the business
staff and 7 days’ casual leave to all the other categories
and there is no sick leave facility available.
Mr. Pathak has tried to convince us that in view of the
provisions of the Employees’ State Insurance Act, 1948, no
provision need be made about sickness leave at all., That
this Act has been applied to the Company and that the
workmen of the Company get the benefit of this Act is not
disputed. It is difficult to see however how the benefit
that the workmen will get under this Act can affect the
question of sickness leave being provided for the workmen.
This Act it has to be noticed does not provide for any leave
to the workmen on the ground of sickness. It provides in s.
46 (1) (a) for periodical treatment of any insured person in
case of his sickness if certified by a duly appointed
medical practitioner. It is unnecessary to mention here the
several provisions in the Act; viz., Sections, 47, 48 and 49
which deal with the eligibility of workmen for sickness
benefit and the extent of the benefit that may be granted.
Section 56 of the Act provides for medical benefits to the
insured workman or in certain cases to the members of his
family. It appears to us clear however that in providing
for periodical payments to an insured worker in case of
sickness (sickness benefit) or for medical treatment or,
attendance to him or the members of his family, the
legislature did not intend
253
to substitute any of these benefits for the workmen’s right
to get leave on full pay on the ground of sickness.
It is next contended that the Tribunal’s direction as
regards sickness leave offend the provisions of Delhi Shops
and Establishments Act, 1954. Admittedly, a large number of
workmen covered by the reference are governed by the
provisions as regards leave under the Delhi Shops and
Establishments Act, 1954. Section 22 of that Act fixes the
maximum for sickness or casual leave with wages to a period
of 12 days and further provides that such leave shall riot
be accumulated. It is thus clear that as regards those
workmen to whom the Delhi Shops and Establishments Act, 1954
applies the Tribunal has acted illegally in fixing the
period of sick leave at 15 days and permitting accumulation.
We therefore set aside this direction in the award and
direct instead that the Company shall allow to the workmen
to whom the Delhi Shops and Establishments Act, 1954
applies, sickness or casual leave of a total of 12 days with
full pay and allowances and that such leave shall not be
accumulated. We are also of opinion that it will not be
right to have two separate leave rules for the two classes
of workmen, one to whom the Delhi Shops and Establishments
Act, 1954 applies and the other two whom it does not apply.
For that is likely to be a source of much discord and
heartburning. Therefore, in respect also of those workmen
to whom the Delhi Shops and Establishments Act, 1954 does
not apply, we think that the same period of 12 days in a
year with full pay and allowances should be fixed for
sickness or causal leave, and there should be no
accumultation of such leave; and we direct accordingly.
We cannot find any justification for the direction of the
Tribunal that the practice of insistence on
254
previous application for the purpose of casual leave should
be relaxed in cases where it cannot possibly be so done in
emergent and unforeseen circumstances and that upto 3 days
no medical certificate should be asked for. The leave rules
of the Company as they now stand provide that ordinarily
previous permission of the head of the department and the
Establishment Manager shall be obtained before casual leave
is taken but that when this is not possible due to sudden
illness, the head of the Department or the Manager as soon
as may be practicable should be informed in writing of the
absence from work and of the probable duration of such
absence. In our opinion, this provision is reasonable and
is calculated to meet the needs of workmen for taking leave
without previous permission, in case of emergency. In these
circumstances, the further directions as regards this that
have been given by the Tribunal appear to us to be
unnecessary and are hereby set aside.
On the question of gratuity, the only argument seriously
pressed by Mr. Pathak was that the scheme as framed by the
Tribunal would put undue strain on the Company’s sources.
We have already expressed our agreement with the Tribunal’s
conclusion that the Company’s financial resources are strong
and stable and that not only has the Company been prospering
in recent years but that its future prospects are also
bright. Therefore, we do not think that the scheme of
gratuity as framed by the Tribunal is unduly favourable to
the workmen or that it places any undue strain on the
Company’s financial resources.
One provision in the gratuity scheme which ought to be
mentioned is that under it an employee who is dismissed for
misconduct shall not be entitled to any gratuity. It has
been pointed out by this Court in more than one case that
having regard to the nature of gratuity it will not be
proper to deprive
255
an employee of the gratuity earned by him because of his
dismissal for misconduct and the proper provision to make in
this connection is that where an employee is dismissed for
misconduct which has resulted in financial loss to the
employer the amount lost should be deducted from the amount
of gratuity due. As however in the present case, the
workmen have not appealed against the award as regards the
gratuity scheme framed by the Tribunal, it will not be
proper for us to make the modification as indicated above.
Coming now to the question of retirement age on which the
workmen have appealed, we find there is some controversy as
regards the existing position. The workmen stated in their
written statement before the Tribunal that “‘at present
there are no set rules in the Company in this matter.” Their
claim was that the retirement age should be fixed at 60 for
all the employees of the Company. According to the
Management’s written statement “the existing superannuation
system is that the age of retirement is fixed at 55.” The
Magagement further stated that the age of retirement “‘as
fixed, that is, 55 years” is appropriate and should not be
raised. In respect of this controversy as regards the
existing position there appears to be little material on the
record. From the appointment letters of some of the
employees that we find on the record it appears that for
some appointments made in 1955 the age of retirement was
mentioned as 55. In the several letters of appointments
made prior to that year no age of retirement has been
mentioned. It is not clear, therefore, how on the question
of retirement age the Tribunal proceeded on the basis that
the “existing retirement” age is 55. Proceeding on this
basis the Tribunal directed “that the existing retirement
age at 55 years should continue but the workers may be
allowed to remain in employment and work up to 60 years if
found fit. The question of the further extension
256
should rest with the discretion of the Management.” On
behalf of the workmen the learned Attorney-General has
contended that the assumption that the existing retirement
age is 55 is wrong in respect of most of the workmen and
that except for a few persons appointed after 1955 no
retirement age is fixed either in the letters of appointment
or in the standing orders of the Company. For all these
employees for whom no retirement age has been fixed already,
the learned Attorney-General argued on the basis of the
decision of this Court in Guest Keen, Williams Private Ltd.,
v. P. J. Sterling., (1) that it would not be fair to fix any
age of superannuation. It was held in that case that it was
unfair to fix the age of superannuation of previous
employees by a subsequent standing order. The Labour
Appellate Tribunal had held that it would be unreasonable
and unfair to introduce a condition of retirement at the age
of 55 in regard to the prior employees having regard to the
fact that when they entered service there was no such
limitation. This Court felt that it would not be justified
in reversing this decision of the Labour Appellate Tribunal.
Dealing next with the question whether it followed that
there should be no rule of superannuation in regard to these
previous employees the Court said :
“In our opinion it is necessary to fix the age
of superannuation even with regard to the
prior employees, and we feel no difficulty in
holding that it would not be unfair or
unreasonable to direct that these employees
should retire on attaining the age of 60. An
option to continue in service even thereafter
which the respondent claimed is wholly
unreasonable and is entirely inconsistent with
the notion of fixing the age of superannuation
itself. Once the age of superannuation is
fixed it may be open to the employer for
special reasons to continue in its employment
a workman who has passed that
(1) [1960] 1 S.C.R. 348.
257
age : but it is inconceivable that when the
age of superannuation is fixed it should be in
the option of the employee to continue in
service thereafter. We would accordingly hold
that in the circumstances of this case the
rule of retirement for the previous employees
in the concern should be 60 instead of 55 and
that the rule of 55 should apply to all
employees who enter the service of the
appellant after the relevant standing orders
came into force.”
Assuming therefore that for the majority of the employees
there is no existing retirement age it would on the
authority of the above case, be open to the Tribunal to fix
the age of superannuation even with respect to them. As
however the Tribunal’s decision that this age should be 55
is vitiated by the incorrect assumption that there is an
existing retirement age of 55 it has been necessary for us
to consider the question for ourselves. It appears that
before the Tribunal the Union’s representative himself
desired that the retirement age should be fixed at 58 years
which may be extended up to 60 years in fit cases. Before
us the Counsel for the Company did not seriously contest
that in consideration of the present day circumstances in
the country it would be fair to fix the retirement age at
58. Accordingly, we set aside the Tribunals award on this
question of retirement age and fix the age at 58 years,
subject to the proviso that it will be open to the Company
to continue in its employment a workman who has passed that
age. This rule should apply to all the employees of the
Company.
There remains for consideration the question of
retrospective operation of the award. Under s. 17A of the
Industrial Disputes Act, 1947, an award shall come into
operation with effect from such date as may be specified
therein but where no date is so specified it shall come into
258
operation on the date when the award becomes enforceable.
Even without a specific reference being made on this
question it is open to an industrial tribunal to fix in its
discretion a date from which it shall come into operation.
The reference, in the present case, included as a matter in
dispute the question of retrospective effect in these
words :
“Whether all the above demands should be made
applicable retrospectively with effect from
April 1, 1956 and what directions are
necessary in this respect ?”
The Tribunal rejected the workmen’s claim for giving effect
to its award from April 1956. Wherever however the Tribunal
has given relief the Tribunal has directed that the award
should come into effect from the date of reference, i. e.,
January 23, 1958. On behalf of the Company Mr. Pathak
contends that there is no reason why the award should be
given effect to from any date prior to the date of its
pronouncement. We are not impressed by this argument . No
general formula can be laid down as to the date from which a
Tribunal should make its award effective. That question has
to be decided by the Tribunal on a consideration of
circumstances of each case. There have been cases where
this Court has made an award effective from the date when
the demand was first made. There are other cases where the
orders of the Tribunal directing the award to be made
effective from the date of the award has not been interfered
with. It is true that in some cases this Court has modified
the Tribunal’s award in such a case. But it does not appear
however that any general principles have been laid down.
Indeed, it is difficult and not even desirable that this
Court should try to lay down general principles on such
matters that require careful consideration of the
259
peculiar circumstances of each case for the exercise of
discretion. It is sufficient to say that we find no
reason to interfere with the Tribunal’s direction in this
case that the reliefs given by it would become effective
from the date of the reference.
We therefore allow both the appeals in part by modifying the
Tribunal’s award as regards dearness allowance, leave rules
and retirement age and also as regards the adjustment of the
interim relief as mentioned above. In all other matters in
appeal before us the award is confirmed. The modifications
made as regards dearness allowance will, as already stated,
take effect from April 1, 1959. The modifications as
regards leave rules and as regards retirement age will take
effect from this date. In both the appeals the parties will
bear their own costs.
Appeals allowed in part.