High Court Punjab-Haryana High Court

Shree Krishna Paper Mill And … vs Presiding Officer on 3 August, 2009

Punjab-Haryana High Court
Shree Krishna Paper Mill And … vs Presiding Officer on 3 August, 2009
C.W.P No.14488 of 1997                                      -1-

 IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
             HARYANA AT CHANDIGARH

                            C.W.P No.14488 of 1997
                            Date of Decision: 03.08.2009

Shree Krishna Paper Mill and Industries Limited, Bahadurgarh, T-4,
Industrial Area, Bahadurgarh (Haryana)         .....Petitioner

                              Versus

Presiding Officer, Industrial Tribunal-cum-Labour Court, Rohtak and
others                                          .....Respondents

Present: Mr. P.K. Mutneja, Advocate
for the petitioner.

Mr. S.S. Dalal, Advocate
for respondents.


2.       C.O.C.P. No.223 of 2003

Om Parkash                                      ........Petitioner
                              Versus

Shri A.K. Sharma                                ....Respondent

Present: Mr. S.S. Dalal, Advocate
         for the petitioner.
         Mr. P.K. Mutneja, Advocate
         for the respondent.

CORAM:HON'BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see
the judgment ? Yes

2. To be referred to the Reporters or not ? Yes

3. Whether the judgment should be reported in the Digest?Yes

-.-

K. KANNAN J.

1. The writ petition challenges the award passed by the Labour

Court, Rohtak directing reinstatement of the workmen with 50% back

wages.

2. The matter of reference before the Labour Court was in

respect of about 18 workmen, who complained of having been

prevented from resuming duty and they had been treated as terminated
C.W.P No.14488 of 1997 -2-

from service and the question sent for adjudication was whether the

services of the workmen named in 18 individual references had been

terminated or had the workmen abandoned services by absenting

wilfully.

3. The point of dispute was that the workmen indulged in

strike between 16.01.1989 to 18.01.1989 and when they presented

themselves for resumption of work, the management insisted on

giving undertaking of good conduct, which the workmen refused and

even without any written communication specifically terminating the

services, the workmen were treated as having been terminated by

reference to the Standing Orders that willful absence for a period of

10 days beyond the leave period would be constituted as voluntary

abandonment of duty. The Labour Court found that the management

had not specifically passed any orders terminating their services but

held that undertaking required of the workmen was unjustified and

they had not been permitted to rejoin duty in spite of their willingness,

which would amount to unlawful termination. The Labour Court took

note of the circumstances under which the stand-off between the

management and the workmen took place and awarded, while

ordering reinstatement, only to 50% back wages.

4. The award of the labour Court was challenged among other

grounds that the strike itself was unjustified and illegal having been

resorted to by the workmen during the subsistence of a settlement that

had been brought about between the management and the workmen

under Section 12(3) of the Industrial Disputes Act, 1947. The further

contention was that insistence of the management to secure an
C.W.P No.14488 of 1997 -3-

undertaking from the workman could not be said to be unfair labour

practice or illegal, in view of the conduct of the workmen who had

resorted to a strike in spite of the subsistence of a settlement. They

were, therefore, justified in expecting an undertaking to be given and

the failure of the workmen to turn up for duty after such undertaking

ought not to be taken as termination of service by the management.

The result of the absence of the workmen for a period of more than 10

days following the strike, which according to the management was

illegal, entailed automatic abandonment of service in view of the

Standing Orders that provided for the names being struck off, if a

workman absented himself without taking prior sanction of leave for 8

days. Shri Mutneja, learned counsel for the Management further

argued that the Management did not actually press for such a hard

course and in fact offered at the time of conciliation proceedings to

take back all the workmen to join back but only the workmen did not

join the factory. The Labour Court’s award was also challenged as

being inconsistent in holding at one place that the management had

not passed any order of termination of service but at the same time

directing reinstatement of workmen when the finding was that they

had not been terminated.

5. Learned counsel appearing for the workmen would join

issues on the illegality of the strike as contended by the management

by stating that the settlement had been only between the Management

of Bansal Paper Mill Workers’ Union. The recitals of the settlement

as brought out on 04.03.1987 through Annexure P-1 state even in the

preamble that it was brought out only between the management of
C.W.P No.14488 of 1997 -4-

Shri Krishna Paper Mills Limited (Coating Division) and the

workmen of Bansal Paper Mill Workers’ Union. But the name Bansal

Paper Mills Workers’ Union was even admitted by the counsel for the

workmen that before the mill was taken over by Shri Krishna Paper

Mills Ltd., it carried the name of the previous company and continued

as such even after the take over. The difference in name is therefore

inconsequential. If there was a settlement that was current, then

clearly the strike was illegal. The crucial issue is whether they were

liable for termination from service on account of their participation in

the illegal strike and by their insistence that they would not give the

undertaking of good conduct for resumption of work.

6. If the strike was illegal, it was perhaps justified that the

management obtained some measure of assurance of good conduct.

This point could also be conceded in favour of the management in

order to test it by an adjudication that is still crucial whether

termination was justified. Learned counsel appearing for the

management pointed out in the course of his argument that it was not

merely a case of the workman participating in an illegal strike but also

their deliberate abstention inspite of clear offer by the management to

take them back. He would urge that even when a demand notice had

been issued by the workman after the strike period in the proceedings

before the Conciliation Officer, the management had not relied on the

provisions of the Standing Order that provided for automatic

termination of service after the expiry of the leave period, they were

willing to offer employment to all the persons who had participated in

the strike. Even out of nearly 23 persons, who had not joined and
C.W.P No.14488 of 1997 -5-

issued demand notices, 5 of them had rejoined service but only 18 of

them were still persisting without accepting the offer of the

management and went to trial before the Labour Court.

9. The Labour Court in its award has reported that it had

examined all the records and found that the Labour Inspector had

visited the premises during the conciliation to ascertain at the gate

whether the workmen were deliberately not allowed to join duty in

spite of the offer by the management to take them back. He had

observed that the offer of the workmen to rejoin duty was accepted by

the management but they also insisted on undertaking which

undertaking the workmen were not prepared to give and therefore,

they were not able to rejoin duty. Learned counsel referred to the

decision of the Hon’ble Supreme Court in Bank of India Vs. T.S.

Kelawala and others (1990) 4 SCC 744 that held the deliberate

abstention from work through strike or go slow or any other method

legitimate or illegitimate, resulting in no work for the whole day or

days or part of the days will entitle the management to deduct pro rata

or otherwise wages of the participating workmen and it will not

require any special disciplinary proceedings before making

deductions. The several other decisions, which the learned counsel

refers to are still decisions where the continuance of illegal strike had

been found to justify the denial of wages during the strike period but

none supports the contention that the management is entitled to insist

on any specific undertaking from them and if that undertaking is not

given, the workmen could be prevented from resuming duty.

Syndicate Bank Vs. General Secretary, Syndicate Bank Staff
C.W.P No.14488 of 1997 -6-

Association and another (2000) 5 SCC 65 is authority for the

proposition that rules of natural justice would be read into the

Standing Orders even though they may have contractual basis and

have statutory force. The Hon’ble Supreme Court was dealing with a

case of Bank employee unauthorizedly absenting himself from work

for the period exceeding the prescribed limit of 90 days. The notice

had been issued to the workman in that case directing him to rejoin

but the notice had come with an endorsement that it was refused. In

such case the Court held that the termination of service without

holding any departmental enquiry was not violative of principles of

natural justice and further found that the Bank had rightly treated the

employee to have voluntarily retired from service. The case at hand

does not obtain to such a situation of a refusal to join duty despite the

unequivocal willingness of the management to take him back without

any conditionality. Maharashtra Labour Union Vs. Pride Hotels Pvt.

Ltd. and another 2003-IV-LLJ (Suppl) 285 was a decision of the

Bombay High Court where the Court had held that an employee can

ask for written undertaking for good behaviour and such a demand

was not illegal. It was not a case where the workmen had been

terminated from service on account of unwillingness of the workers to

rejoin duty. The Court was considering the effect of such an

undertaking and held that such a demand for undertaking did not

amount to unfair labour practice. In T.K. Rangarajan Vs.

Government of Tamil Nadu and others (2003) 6 SCC 581 the

Hon’ble Supreme Court held under given circumstances of facts that

the strike was illegal even while holding that there was no moral or
C.W.P No.14488 of 1997 -7-

equitable justification to go on strike, the Hon’ble Supreme Court had

recorded the fact of an ordinance issued by the Government offering

to gracefully reinstate most of the workmen, who had gone on strike.

The Hon’ble Supreme Court had suggested in the case that the

employees who went on strike might be reinstated in service that

found acceptance from the state with imposition of conditions of

tendering of unconditional apology and undertaking to abide by Rule

22 that the government servant will not engage himself in strike or in

incitements thereto. The Hon’ble Supreme Court made it clear to the

employees, who were reinstated in service to take care in future in

maintaining discipline as there was no question of having fundamental

legal or equitable rights to go on strike. In this case, the offer by the

management to take them back came with some conditions imposed

that the workmen should be given undertaking for good conduct while

the workmen’s refusal to join was only on the ground that the

management ought not to insist on such an undertaking. The Labour

Court itself found that the management had not issued any orders of

termination but still found that the workmen were not able to rejoin

duty. The differences were not too wide or formidable to bridge the

gap. With greater sense of purpose and pragmatism, it should have

been possible to cement their relations. In my view, it will be too

harsh to treat the situation of the workers refusing to give an

undertaking in the manner the management wanted as resulting in

abandonment of service. Abandonment, there never had been, for,

demand notices, references and the industrial adjudication took place

in quick succession where the workmen had been clamouring for
C.W.P No.14488 of 1997 -8-

reinstatement. If the workmen could not be reinstated, they have to

take a major blame on themselves and the price for it ought to be that

they shall not claim any wages for the period when they did not work

and not forfeit their jobs completely. The order of the Labour Court

directing reinstatement was, therefore, justified but the direction for

payment of back wages may not be proper and to that extent alone the

award requires to be set aside. The workmen shall be entitled to

reinstatement with continuity of wages but without back wages. The

counsel for the workmen states that all the workmen contesting the

case shall give unconditional apology and resume work. The statement

of the counsel is recorded and the workmen shall give such an

unconditional apology as demanded by the management before

claiming resumption of duty.

10. Even during the pendency of the writ petition, there had

been a direction by this Court for payment of the dues to the workmen

under Section 17-B of the Industrial Disputes Act. There had been a

further direction that arrears of pay must be paid within two months

from the date when the copy of the order was furnished. For non-

compliance of the direction of this Court, there is also an independent

petition for contempt in C.O.C.P. No.223 of 2003. From the records,

it is only seen that it remained unsatisfied. So much for the conduct of

the management. In view of the decision that I have taken affirming

the order of the Labour Court, I do not want to persist it further by

issuance any direction for contempt. The workmen are entitled to

obtain what was assured as last drawn pay upto the actual date of

reinstatement.

C.W.P No.14488 of 1997 -9-

11. Contempt petition is dismissed.

12. The writ petition is dismissed with the modification of the

award of the Labour Court to the extent indicated above. No costs.

(K. KANNAN)
JUDGE
August 03 , 2009
Pankaj*