Bombay High Court High Court

General Manager vs Shivaji Basvantrao Patil on 9 March, 2011

Bombay High Court
General Manager vs Shivaji Basvantrao Patil on 9 March, 2011
Bench: S. S. Shinde
                        1                wp2260.92

                                           
          IN  THE HIGH COURT OF JUDICATURE AT BOMBAY 
                     BENCH AT AURANGABAD




                                                              
                WRIT PETITION NO. 2260 OF 1992




                                      
     General Manager,
     Government Milk Scheme,




                                     
     Udgir. 
                                    ...APPELLANT

              VERSUS




                           
     1.
                 
          Shivaji Basvantrao Patil,
          Age: Major, Occ: Service,

     2.   D.P. Yengale,
                
          Age: 36 years, Occ: Service,

     3.   Omprakashj Karbasappa Vishwanathe,
          Age: 34 years, Occ: Service,
      


     4.   V.B. Rathod,
   



          Age: 32 years, Occ: Service,

     5.   A.N. Kendre,
          Age: 36 years, Occ: Service,





     6.   V.V. Nagrale,
          Age: 35 years, Occ: Service,

     7.   V.G. Konable,





          Age: 35 years, Occ: Service,

     8.   U.G. Panchal,
          Age: 34 years, Occ: Service,

     9.   Shaikh Igbal,
          Age: 36 years, Occ: Service,




                                      ::: Downloaded on - 09/06/2013 17:04:26 :::
                          2              wp2260.92


     10. S.M. Kanthe,
         Age: 35 years, Occ: Service,




                                                            
     11. L.E. Biradar,
         Age: 36 years, Occ: Service,




                                    
     12. S.V. Chavan,
         Age: 36 years, Occ: Service,




                                   
     13. A.R. Awasthi,
         Age: 32 years, Occ: Service,

     14. S.N. Ghanshi,




                            
         Age: 34 years, Occ: Service,
                 
     15. Shaikh M.S.
         Age: 35 years, Occ: Service,
                
     16. Khadri S.M.
         Age: 32 years, Occ: Service,

     17. Patil D.N.
      

         Age: 34 years, Occ: Service,
   



     18. Thakur R.B.
         Age: 38 years, Occ: Service,

          All R/o. Udgir, c/o. Govt. Milk





          Scheme, Udgir, Dist.Latur.      ...RESPONDENTS
                          

                  WITH

         WRIT PETITION NO. 2261 OF 1992





     General Manager,
     Government Milk Scheme,
     Udgir.                                ...APPELLANT




                                    ::: Downloaded on - 09/06/2013 17:04:26 :::
                           3              wp2260.92

              VERSUS




                                                               
     Damodhar Dattatraya Patwari,
     Age: 34 years, Occ: Service,
     C/o. C.N. Shinde,




                                       
     General Secretary,
     Trade Union Office, Udgir,
     Dist.Latur.                          ...RESPONDENT




                                      
              WITH

          WRIT PETITION NO. 2262 OF 1992         




                             
                        
                 
     General Manager,
     Government Milk Scheme,
     Udgir.                                ...APPELLANT
                
              VERSUS


     1.   Vithal Shankarrao Shendre,
      

          Occ: Service,
   



     2.   Dawar Shakh Lonikar,
          Occ: Service,

     3.   P.K. Gaikwad,





          Occ: Service,

     4.   I.M. Shaikh,
          Occ : Service, 





          All r/o. Udgir,
          C/o. Govt. Milk Scheme,
          Udgir Dist.Latur.               ...RESPONDENTS



              WITH




                                       ::: Downloaded on - 09/06/2013 17:04:26 :::
                         4                wp2260.92


          WRIT PETITION NO. 2265 OF 1992




                                                            
     General Manager,
     Government Milk Scheme,




                                    
     Udgir.                                ...APPELLANT

              VERSUS




                                   
     1.   V.V. Makne,
          Age: 34 years, Occ: Service,




                             
     2.   M.N. Nilangekar,
          Age: 34 years, Occ: Service,

     3.
                 
          B.G. Shirure,,
          Age: 38 years, Occ: Service,
                
     4.   B.N. Ratnaparkhi,
          Age: 38 years, Occ: Service,

     5.   K.M. Rodge,
      

          Age: 33 years, Occ: Service,
   



     6.   Habibkhan Pathan,
          Age: 29 years, Occ: Service,

     7.   K.G. Jadhav,





          Age: 31 years, Occ: Service,

          All R/o. Udgir, c/o. Govt. Milk
          Scheme, Udgir, Dist.Latur.      ...RESPONDENTS 





                       WITH

          WRIT PETITION NO. 2266 OF 1992

     General Manager,
     Government Milk Scheme,
     Udgir.                                ...APPELLANT




                                    ::: Downloaded on - 09/06/2013 17:04:26 :::
                         5                wp2260.92


              VERSUS




                                                            
     1.   Chandrashekhar Madhavrao Deshmukh,
          Age: 36 years, Occ: Service,




                                    
     2.   Balaji Parbatrao Biradar,
          Age: 36 years, Occ: Service,




                                   
     3.   Balbhim Venkatrao Mane,
          Age: 38 years, Occ: Service,

     4.   Harikbhajan Ganpatrao Mane,




                           
          Age: 38 years, Occ: Service,

     5.   Pandurang Govindrao Sonkamble,
                 
          Age: 38 years, Occ: Service,

     6.   Vishwambhar Tukaram Waghmare,
                
          Age: 39 years, Occ: Service,

     7.   Abarao Laxmanrao Mane,
          Age: 38 years, Occ: Service,
      


     8.   Rajshekhar Sanmukhappa Wanka,
   



          Age: 34 years, Occ: Service,

     9.   Govind Dharmaji Kamble,
          Age: 33 years, Occ: Service,





     10. Ku. Gushila Nagarao Gaikwad,
         Age: 37 years, Occ: Service,

     11. Dhondiba Sadashiv Surwanshi,
         Age: 38 years, Occ: Service,





     12. Sambhaji Madhavrao Kore,
         Age: 38 years, Occ: Service,

     13. Baburao Vishwanath Nagthane,
         Age: 38 years, Occ: Service,




                                    ::: Downloaded on - 09/06/2013 17:04:26 :::
                            6                wp2260.92

     14. Ramesh Mariba Gaikwad,
         Age: 33 years, Occ: Service,




                                                                  
     15. Namdeo Gangaram Benkhadke,
         Age: 37 years, Occ: Service,




                                         
     16. Shikh Mahmad Akbar Mahamed Sarwar,
         Age: 35 years, Occ: Service,




                                        
          All R/o. Udgir, c/o. Govt. Milk
          Scheme, Udgir, Dist.Latur.      ...RESPONDENTS 
       




                               
                     

                          ...
                   
     Mr. D.R. Kale, A.G.P. for petitioners.
     Mr. S.S. Deshmukh, Advocate holding for
     Mr. P.G. Rodge, Advocate for respondents.       
                  
                          ...


                              CORAM:  S.S. SHINDE, J.

DATE : 9TH MARCH, 2011

ORAL JUDGMENT :

The petitioners challenge the judgment

and order dated 15-04-1991 in I.D.A. No.11/1987,

dated 21-03-1991 in I.D.A. No.15/1987, dated

15-04-1991 in I.D.A. No.36/1987, dated 15-04-1991

in I.D.A. No.12/1987 and dated 15-04-1991 in

I.D.A. No.10/1987 passed by learned Judge, Labour

::: Downloaded on – 09/06/2013 17:04:26 :::
7 wp2260.92

Court, Latur, in Writ Petition Nos.2260/1992,

2261/1992, 2262/1992, 2265/1992 and 2266/1992

respectively.

2. Respondents herein filed Disputes before

the Judge, Labour Court at Latur, stating therein

that they were serving as Clerk with the opponent

i.e. petitioners herein. They were called upon to

perform the duties on each Saturday in spite of

the fact that, the five days week was declared by

the Government with effect from 01-07-1985. It is

their further case that, the work was extracted

from them without making any payment for the

duties which were performed by them on such

Saturdays. Therefore, wages of such Saturdays are

claimed by them with double rate as it it is over

time duty.

The petitioners herein resisted the claim

vide Writ Statement Exhibit-C4 dated 08-01-1988.

It was contended that the wages were paid to the

respondents as per Daily Rated Labour Regulation

::: Downloaded on – 09/06/2013 17:04:26 :::
8 wp2260.92

Act. It was further pleaded that the applicants

are not entitled to avail public holidays of

Saturday. It was also pleaded that eight paid offs

are paid to the workers in lieu of such public

holidays. In such circumstances, applicants are

not entitled to receive any compensation for

having perform the duty as alleged by them.

Therefore, it was prayed that the Disputes may be

dismissed.

3. The Labour Court framed as many as three

issues for its consideration/determination on

10-01-1989. The evidence of one of the workers is

recorded at Exhibit-U2 of one Mr. Omprakash

Vishwanathe. On behalf of the Department, it

appears that evidence of the Administrative

Officer, Mr. Shirishkumar Paralkar was recorded in

I.D.A. No.10/1987. Both the parties agreed vide

Exhibit-C.5 to consider that evidence for deciding

the matter.

The Labour Court has framed issue No.1

::: Downloaded on – 09/06/2013 17:04:26 :::
9 wp2260.92

i.e. Do the applicants 1 to 18 prove that they

have worked for each Saturday since 01-07-1985 as

alleged? Said issue is answered in the

affirmative. It is not in dispute that all these

employees have worked on Saturday. Even this

position is not disputed by the State Government.

The second issue whether each of the

applicant is entitled to receive wages at the

double rate for such duties. Said issue is

answered in the negative. However, third issue

i.e. whether joint application for such relief is

tenable. The Court answered said issue in the

affirmative.

4. It appears that, on considering the oral

evidence and the submissions made before the

Labour Court, Labour Court recorded finding that

each of the worker is serving as a Clerk.

Secondly, each of them had filed proceedings in

the Labour Court for claiming wages equal to pay

scale of Clerk, although each of them was engaged

::: Downloaded on – 09/06/2013 17:04:26 :::
10 wp2260.92

on daily rated wages. Though they are working on

daily wages, as skilled worker, each of them is

being paid the wages equal to the pay scale of the

Class-III employee in the scale of Clerk. Though

this fact is not pleaded by the parties, it

appears that the Labour Court, from the perusal of

the record, found that these employees are being

paid the wages equal to the pay scale of the

Class-III employees and the pay scale of Clerk.

The claim of the applicants was restricted for

having performed the duties of Saturdays for the

period of Five days week is applicable as declared

by the Government. The Labour Court concluded that

if really each of the applicant is being paid

wages equal to the pay scale of other permanent

workers then the duties extracted from them are

not for five days in a week but they are six days

in a week. With this finding, the Labour Court

held that the employees are entitled for wages

having performed duties on Saturdays as a

condition precedent and accordingly, the

petitioner herein was directed to make the payment

::: Downloaded on – 09/06/2013 17:04:26 :::
11 wp2260.92

of the said amount. It is admitted position that

the said amount has been already disbursed by the

petitioner to the respondent-employees.

5. Learned A.G.P. submitted that the Labour

Court failed to appreciate the evidence on record

that the workers employed in a factory are

entitled only for weekly off after having worked 6

days, the Government issued specific directions

that the Scheme of 5 days week is not applicable

to such employees. The Labour Court, Latur failed

to appreciate the fact that the nature of the

present application is in the nature of demand of

the workers and therefore, does not fall within

purview of the Section 33(C)(2) and expressly

covered under Section 2-K of the Industrial

Disputes Act and needs to be adjudicated by

Industrial Court only. Learned A.G.P. further

submitted that the Labour Court lost the sight

that proceeding under Section 33(C)(2) are in the

nature of execution proceeding and are dependent

on an existing rights only. The respondents have

::: Downloaded on – 09/06/2013 17:04:26 :::
12 wp2260.92

no right to claim wages at double rate when they

are not covered under the 5 days week scheme.

Learned A.G.P. also submitted that the

Labour Court gave finding against issue NO.2 that

the respondents are not entitled to receive wages

at the double rate for such duties on Saturdays

and yet directed for making payment as per order

which is against the findings. The learned A.G.P.

further submitted that the operative part of the

judgment of the Labour Court is ambiguous and

needs to be given judicial findings by this

Hon’ble Court. Learned A.G.P. appearing for the

appellant prayed for allowing the Writ Petitions

and for quashing and setting aside the judgment

and order passed in the Industrial Dispute

Applications, in question, by the Labour Court.

6. On the other hand, learned Counsel

appearing for the respondents submitted that since

the employees were getting pay scale like

permanent employees and therefore, they were also

::: Downloaded on – 09/06/2013 17:04:26 :::
13 wp2260.92

entitled to wages for their work on Saturday.

Government cannot discriminate two sets of

employees and extract work of Saturday without

paying any wages, when Government has declared

five days week. Therefore, learned Counsel for

the respondents submit that petitions may be

dismissed.

7. I have given due consideration to the

submissions of the learned Counsel appearing for

respective parties. I have also carefully perused

the impugned judgment and order and also record

and other documents placed on record. I am of the

considered opinion that at the relevant time,

Government declared five working days week. It is

admitted position that the respondents-employees

were getting wages equal to the pay scale of

Class-III employees in the pay scale of Clerk.

The petitioners cannot say that merely because

they are not absorbed permanently, therefore, more

work can be extracted from them on Saturday

without payment of wages. It is the matter of

::: Downloaded on – 09/06/2013 17:04:26 :::
14 wp2260.92

fact that, all the employees have worked on

Saturdays. That position is not disputed by the

petitioners. So, each of the employee has worked

one day more compared with the duty of other

workers who are Class-III employees engaged in

permanent establishment.

8. Labour Court has rightly concluded that

no discrimination can be permitted in this regard

by giving weekly holiday of one day for these

applicants and two days to other employees of

permanent establishment who are getting wages in

the same pay scale. Nothing was produced by the

petitioners to show that the payment of

remuneration for the duties performed by the

respondents-employees on Saturdays is paid to

them. No such record was made available before

the Labour Court. Therefore, in my opinion,

Labour Court, after appreciating the evidence

brought on record, has recorded finding in

consonance with the documents and evidence placed

on record. Once it is accepted that the

::: Downloaded on – 09/06/2013 17:04:26 :::
15 wp2260.92

respondents-employees have worked on Saturday and

there was five working days week declared by the

State Government and if, the respondents-employees

have worked on Saturday i.e. 6th day, they are

entitled for wages. I do not see any legal

impediment or any provision brought to the notice

of this Court, which prohibits payment of wages

for working on 6th day when there is a five

working days week declared by the Government.

Therefore, in my view, and viewed from any angle,

possible view has been taken by the Labour Court.

Therefore, no interference is called for.

It is relevant to mention that,

respondents filed Contempt Petition before this

Court. Since no interim relief was granted in

favour of the petitioners, in the Contempt

proceedings, the petitioners have deposited amount

and same was allowed to be withdrawn. Therefore,

in my opinion, in the facts and circumstances of

this case, view taken by the Labour Court cannot

be faulted. Hence, Writ Petitions are devoid of

::: Downloaded on – 09/06/2013 17:04:26 :::
16 wp2260.92

merits and same stands dismissed. Rule

discharged.

[ S.S. SHINDE, J.]

sut/Mar11/wp2260.92

::: Downloaded on – 09/06/2013 17:04:26 :::