High Court Punjab-Haryana High Court

Khem Chand vs The State Of Haryana Through The … on 17 August, 2009

Punjab-Haryana High Court
Khem Chand vs The State Of Haryana Through The … on 17 August, 2009
CWP No. 2834 of 2003                                1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                          CWP No. 2834 of 2003 (O&M)

                                          Date of decision: 17.08.2009



Khem Chand s/o Sh. Kadam Singh and others


                                                 .....PETITIONERS

                  VERSUS


The State of Haryana through the Financial Commissioner and Secretary,
Labour and Employment, New Secretariat Building, Sector-17, Chandigarh
and another


                                                 ..... RESPONDENTS



CORAM:      HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH


Present:    Ms. Abha Rathore, Advocate,
            and Mr. Puneet Gupta, Advocate,
            for the petitioners.

            Mr. D.S.Nalwa, Addl. A.G. Haryana.

            Mr. M.L.Sarin, Sr. Advocate,
            with Mr. A.S.Chadha, Advocate,
            and Mr. Vivek Sood, Advocate,
            for respondent No. 2.

                  ***

AUGUSTINE GEORGE MASIH, J.

This writ petition has been preferred by 62 workmen, who are

aggrieved by the order dated 09.08.2002 (Annexure P-12) passed by the

State of Haryana granting permission to respondent No. 2-M/s Whirlpool of

India Limted, Faridabad, under Section 25-O of the Industrial Disputes Act,

1947 to close down its ‘Evaporator Section’, and order dated 17.01.2003
CWP No. 2834 of 2003 2

(Annexure P-16), vide which the Review Petition preferred by The

Whirlpool of India Employees Union (Regd.) against the order dated

09.08.2002 stands rejected. Apart from praying for quashing of the above

two orders, the petitioners have also sought quashing of the order in the

form of notice dated 13.08.2002 (Annexure P-9) informing the workmen of

the evaporator section about the order dated 09.08.2002 (Annexure P-12)

leading to the termination of the services of the petitioners-workmen.

Respondent No. 2-M/s Whirlpool of India Limited, Faridabad,

took over Kelvinator of India Ltd. in the year 1996 and continued to

manufacture the same products. According to the Company, it was

running into losses and, therefore, had to introduce new technology to

compete with other companies who were producing these products and to

bring down the cost of production, had to reduce the manpower by

introducing the Voluntary Retirement Scheme. Despite cutting down the

manpower, the Company could not break even its expenses and

accordingly, the Compressor Division was transferred to M/s Tecumesh on

‘as is where is’ basis without affecting the terms and conditions of the

employment of the employees. The Plastic Division was transferred to M/s

Brite Brothers in the year 2001 because of the fact that the technology with

regard to manufacture of plastic components used in the refrigerators had

undergone a sea change and the Company was not in a position to meet

with the requirements of fixing quality components of plastic, which were

used by the other competitors in the market.

The Company while manufacturing the refrigerators was using

clinch tube type evaporators. With the change in technology world-wide in

respect of the conventional evaporators, roll bond evaporators were

introduced, which were much more economical, efficient and consumed
CWP No. 2834 of 2003 3

less energy. The competitors of the Company switched over to the said

technology and were, therefore, having an edge over the Company-

respondent No. 2. Apart from this, another compelling circumstance for

use of roll bond evaporators was that as per The Montreal Convention,

1987, on Environment, to which India was one of the participants, had

emphasized that gases which tend to deplete ozone layers in the

atmosphere should not be used. The Government of India, accordingly,

framed the Ozone Depleting Substance (Regulation and Control) Rules,

2000 (hereinafter referred to as ‘Rules, 2000’) under the Environment

Protection Act, 1986, in which the use of gases, which tend to deplete the

ozone layers, was prohibited. The conventional clinch tube type

evaporators, which were being manufactured by respondent No. 2-

Company, used gases which tend to deplete ozone layers and were now

prohibited under the Rules, 2000. As per these Rules, this prohibition was

to come into effect from the end of 2002 and before that the use of these

gases was required to be stopped by the manufacturers of refrigerators.

Taking into consideration all these factors, respondent No. 2-Company

decided to switch over to the use of roll bond evaporators in the

refrigerators. As it did not have the necessary expertise to manufacture the

roll bond evaporators in its factory, it decided to purchase the same from

outside sources. Another aspect, which forced the Company to take this

step, was that the roll bond evaporators had been designed and

manufactured by M/s EAR Canal SA Pvt. Ltd., Spain, which had got the

design patented under the law. All other competitors of respondent No. 2-

Company in India in the refrigerator industry were purchasing the said

evaporators from this very Company. The effect of this decision was that

the entire machinery already lying in the Evaporator Section was rendered
CWP No. 2834 of 2003 4

redundant except that it had to be sold as scrap. Over and above, it

required an expenditure of Rs. 8 to 9 crores in the infrastructure for fixing

the roll bond evaporators purchased from outside to be fitted in the

refrigerators manufactured in the factory of respondent No. 2. Under these

compelling circumstances, a decision was taken to close down the

Evaporator Section to keep itself afloat in the cut throat competitive market

adhering to and complying with the requirement of the statutory provisions.

Therefore, an application for seeking permission to close down the

Evaporator Section was moved to the appropriate Government i.e.

Government of Haryana under Section 25-O of the Industrial Disputes Act,

1947.

The application under Section 25-O of the Industrial Disputes

Act dated 31.05.2002 was received by the Labour Department on

12.06.2002, copy whereof has been appended as Annexure P-3.

According to the said application, the date of proposed closure was

mentioned as 31.07.2002. The Whirlpool of India Employees Union

(Regd.) (hereinafter referred to as ‘the Union’) received a copy of the

application dated 31.05.2002 on 25.06.2002, which was delivered by the

office of Deputy Labour Commissioner, Faridabad, along with a letter of the

Labour Department stating that a meeting is fixed for 28.06.2002 at 11.30

A.M. in the office of the Joint Labour Commissioner, Haryana at

Chandigarh for hearing the matter regarding application dated 31.05.2002

for permission for closure of Evaporator Section by the Management of M/s

Whirlpool of India Ltd. The Union and the Management appeared before

the Joint Labour Commissioner, who agreed to grant time to submit reply

but the Union was not allowed to be represented through their Legal

Secretary, who was a practicing Advocate. The matter was adjourned to
CWP No. 2834 of 2003 5

08.07.2002. The office bearers of the Union appeared on 08.07.2002 and

submitted their reply dated 06.07.2002 to the application. Thereafter, the

matter was adjourned to 13.07.2002 to be heard by the Labour

Commissioner himself. On 13.07.2002, respondent No. 2-Company

submitted rejoinder dated 11.07.2002 to the reply of the Union. The

matter was then adjourned to 23.07.2002 as the Labour Commissioner

reached late in the office and no time was left to take up the matter. On

23.07.2002, the Labour Commissioner was not available and the Union

submitted their written arguments dated 22.07.2002. It would not be out of

way to mention here that respondent No. 2-Company vide notice dated

01.8.2002 informed the employees of the Evaporator Department that the

production activities in the Evaporator Department were being suspended

temporarily w.e.f. 03.08.2002 to 11.08.2002 and, therefore, the employees

of this Department need not report for duty. Thereafter, the Union received

a letter informing that the meeting was fixed on 05.08.2002 at 11.30 A.M.

in the office of the Financial Commissioner and Principal Secretary to

Government of Haryana, Labour and Employment and on that date both

the parties were heard. The Financial Commissioner and Principal

Secretary, Government of Haryana passed order dated 09.08.2002

granting permission to the Management to close down the Evaporator

Section and the letter was sent to respondent No. 2-Management and the

Union on the same day, but no copy was received by the Union or the

workmen individually. On receipt of the order dated 09.08.2002 passed by

respondent No. 1 granting permission to the Management to close down

the Evaporator Section, notice was displayed that keeping in view the

permission granted by the Government to close down the Evaporator

Section, the operation in Evaporator Section is suspended till further orders
CWP No. 2834 of 2003 6

and the workers of the Evaporator Section need not report for duty till then.

The workmen were shocked to read the notice as they had no

knowledge about the order passed by respondent No. 1 granting

permission as the same was not conveyed to them and accordingly, the

Union requested for supply of copy of the order of Government dated

09.08.2002, which was subsequently received by the Union on 26.08.2002

sent by the Labour-cum-Conciliation Officer, Faridabad through proper

channel. However after notice dated 13.08.2002 displayed on the notice

board of the Company, the Union procured a copy of the order and

immediately prepared a Review Petition dated 19.08.2002 and submitted

before respondent No.1 under Section 25-O(5) of the Industrial Disputes

Act, 1947. A request for stay of the order under Review was sought but

respondent No. 1 did not fix the date of hearing of the petition and taking

advantage thereof, respondent No. 2 terminated the services of the 186

workers of the Evaporator Section. Reply to the Review Petition was filed

by the Company-respondent No. 2 on 12.10.2002. Since no decision was

being taken on the Review Petition, the Union approached this High Court

by way of filing CWP No. 17655 of 2002 titled as Whirlpool of India

Employees Union (Regd.) vs. State of Haryana and another, which was

disposed of by this Court vide order dated 31.10.2002 with a direction to

respondent No. 1 to decide the Review Petition preferred by the Union

within two months from the date of certified copy of the order of the Court is

brought to the notice of the competent authority. In compliance with the

order passed by the High Court, the Review Petition preferred by the Union

was decided vide order dated 17.01.2003. The stand of the Union was

rejected by respondent No. 1 leading to the filing of the present petition

challenging the order dated 09.08.2002 (Annexure P-12), vide which
CWP No. 2834 of 2003 7

permission has been granted to the Company under Section 25-O of the

Industrial Disputes Act, 1947 to close down the Evaporator Section as also

the order dated 17.01.2003 (Annexure P-16) passed by respondent No. 1

rejecting the Review Petition preferred by the Union and the notice dated

13.08.2002 (Annexure P-9), vide which the operation in the Evaporator

Section was suspended till further orders and the workers in the Evaporator

Section were directed not to report for duty.

The present petition was initially preferred by the Whirlpool of

India Employees Union (Regd.), Haryana (affected persons of the Union

only) through Sri Parkash s/o Sh. Harpal Singh resident of MCF No. 388,

60 feet Road, Parwatia Colony, Faridabad, Haryana. The Company raised

a number of preliminary objections, out of which one was that Mr. Sri

Parkash and Mr. Dhan Singh have no locus standi to initiate any legal

action on behalf of the petitioner-Union as they are not the office bearers of

the Union. On this objection having been taken, two separate

Miscellaneous Applications i.e. Civil Misc. No. 21925 of 2004 and Civil

Misc. No. 22045 of 2004 were filed. In C.M. No. 21925 of 2004, the

applicants claimed that they were working in the Evaporator Section of the

Company and since they were affected by the impugned orders, which

have been challenged in the writ petition, they have authorized Mr. Sri

Parkash to represent the applicants in all legal proceedings. They have,

therefore, prayed that the applicants be added as writ petitioners and the

name of Whirlpool of India Employees Union (Regd.) Haryana (Affected

members of Union only) may be deleted from the array of parties. The

application was filed by 62 affected members. In C.M. No. 22045 of 2004,

the petitioners had prayed for the amendment of the writ petition in view of

the objections raised by the Company. The amendment sought was
CWP No. 2834 of 2003 8

mentioned in paragraphs 8 and 9 of the application. The applicants had

detailed the amendment sought. Reply to the said applications were filed

by the Company. On consideration of the applications and the reply filed

by the Company and after hearing the counsel for the parties, a Division

Bench of this Court vide its order dated 11.04.2005 allowed both the

applications as per their prayers. However, all objections legal as well as

factual were left open to the Company including the objections with regard

to delay and latches.

Counsel for the petitioners contends that the order dated

09.08.2002 passed by the Government granting permission to the

Company cannot be sustained as the same is in violation of the provisions

of Section 25-O of the Industrial Disputes Act. There is a patent legal

error, which has crept in and the same has not been taken into

consideration by the Government while passing the order dated 09.08.2002

(Annexure p-12) and thereafter, order dated 17.01.2003 (Annexure P-16)

while deciding the Review Application preferred by the Union. She submits

that Section 25-O provides for the procedure for closing down an

undertaking. As per sub-section (1), an employer who intends to close

down an undertaking of an industrial establishment to which this chapter

applies, shall apply in the prescribed manner for the prior permission at

least 90 days before the date on which the intended closure is to become

effective, to the appropriate Government. She submits that the application

for permission to seek closure of the Evaporator Unit is dated 31.05.2002

(Annexure P-11). The said application gives the date, on which the

intended closure is to become effective, as 31.07.2002. This only comes to

60 days, which is against the mandate of Section 25-O. The application, in

any case, was received by the appropriate Government on 12.06.2002
CWP No. 2834 of 2003 9

and, therefore, the actual period, for which the notice was given by the

Company, comes to 48 days. She further submits that Section 25-O (1),

apart from mandating 90 days notice, also provides that a copy of the said

application of intended closing down of an industrial establishment shall

also be served simultaneously on the representatives of the workmen in

the prescribed manner. As has come on record, the said application dated

31.05.2002 was not served upon the Union simultaneously. The same

was received by the Union on 25.06.2002 and that too, not from the

Company but from the Labour Commissioner, Haryana, vide letter dated

21.06.2002, which was received by the Union on 25.06.2002 (Annexure P-

2). Accordingly, she submits that even if the provisions of Section 25-O are

stretched to the extent that all requirements under the provisions were

fulfilled that would come to 25.06.2002, when the application was received

by the Union and when the period is calculated from this date, it comes to

only 35 days. She, on this basis, submits that the application itself being in

violation of Section 25-O of the Industrial Disputes Act, the same could not

have been considered and decided by the Government as it was an

incurable defect. She further submits that apart from this patent error,

which has been overlooked by the Government to the prejudice of the

petitioners, the Government as per Section 25-O (2) of the Industrial

Disputes Act was required to make an enquiry into the reasons mentioned

in the application for seeking permission to close down an undertaking and

such enquiry without taking into confidence the employees, who are

directly affected by such a decision of the Government, would be in

violation of the basic principles of natural justice. The Union was not given

effective hearing by the Government and its officials. They were not

allowed to be represented by the Legal Secretary as the workmen were not
CWP No. 2834 of 2003 10

well conversant with the language, which was being used during the

submissions being made and further the application and the contents

thereof were technical in nature, which a layman could not understand and

respond to. On the other hand, the Management was represented by high

officials, who were well educated and were aware of the details and the

implication of the technical and legal aspects pitted against workmen who

neither understood the intricacies of law and the technical details. The

enquiry thus was without virtually associating the Union and, therefore,

cannot be said to be in accordance with the provisions of law. She submits

that the intention of the Legislature was to give effective opportunities of

being heard to the employer and the workmen, who may be interested in

such closure. All factors relevant have not been taken into consideration

by the Government while coming to its decision granting permission to the

Company for closure. It is her further submission that the requirement of

section 25-O (2) is that on the decision having been taken by the

Government, the order so passed, a copy of such order shall be

communicated to the employer and the workmen simultaneously. In the

present case, the employer has been communicated the order dated

09.08.2002 and copy thereof supplied but the same has not been done as

far as the workmen are concerned. The workmen only came to know of

the said order when notice dated 13.08.2002 was displayed on the notice

board by the Company and the order dated 09.08.2002 was officially

communicated to the Union only on 26.08.2002 when the same was

received from the Labour-cum-Conciliation Officer, Faridabad (Annexure P-

10). She submits that the whole proceedings are biased in favour of the

Company to the prejudice of the workmen. The permission has been

granted under Section 25-O of the Industrial Disputes Act by the
CWP No. 2834 of 2003 11

Government overlooking the provisions of the Act with an intention to

please the Multinational Company. An effort was made by the Government

by not communicating the order dated 09.08.2002 to the Union to scuttle

the right of the workmen to prefer an application under Section 25-O (5) for

review of the order granting permission under sub-section (2).

Another point, which has been pressed into service by the

counsel for the petitioners, is that the Evaporator Section is not an

undertaking of an industrial establishment. She submits that it is only an

up-gradation of the technology or at the most, change of technology, which

would only amount to closing down a Department. It is not an independent

portion of the business of the Company, which is being sought to be closed

down nor an independent venture, which would fall within the definition of

an undertaking, as provided under Section 2 (ka) of the Industrial Disputes

Act. She relies upon the judgments of the Hon’ble Supreme Court in the

case of Avon Services (Production Agencies) Pvt. Limited vs.

Industrial Tribunal, Haryana, Faridabad and others, 1979 LLJ (1) 1,

Management of Hindustan Steel Ltd. vs. The Workmen and others,

1973 LAB I.C. 461, District Red Cross Society vs. Babita Arora and

others, (2007) 7 Supreme Court Cases 366 and a judgment of the Delhi

High Court in the case of Raj Hans Press vs. K.S.Sidhu and others, 1977

LAB I.C. 1633. She has, on the basis of the above judgments, contended

that if a unit or a part of undertaking, which has no functional integrity with

the other unit, then and only then can it be termed as a separate

undertaking or unit, which could be granted permission to close down. She

further submits that the staff of the industry was inter-transferable and,

therefore, the principle of ‘last come first go’ should have been given effect

assuming the closure is said to be in accordance with law. Even if, for
CWP No. 2834 of 2003 12

arguments sake, it is accepted that the closure was in accordance with law,

the principle of ‘last come first go’ should have been followed. She relies

upon the judgment of the Ho’ble Supreme Court in the case of

J.K.Synthetic vs. Rajasthan Trade Union Kendra (2001) 2 SCC 87 in

support of this contention. She contends that since this Evaporator Section

is not an independent unit and the closure of which would, therefore, not

fall within the ambit of Section 25 FFF of the Industrial Disputes Act with

regard to the grant of compensation to the workmen rather it would fall

under Section 25-N of the Industrial Disputes Act. Since the provisions of

Section 25-N of the Industrial Disputes Act having not been complied with,

the termination of the services of the workmen cannot be said to be in

accordance with law and is in violation of the provisions of the Industrial

Disputes Act entitling them to reinstatement in service with all

consequential benefits. It is her contention that the closure could not have

come into force and if the closure had to be effected, the Company could

not have violated the settlement, which it had reached with its workmen by

way of the agreement dated 29.01.2002 entered under Section 12 (3) of

the Industrial Disputes Act, 1947. She submits that as per the said

agreement, the decision regarding installation of machines, increase in

capacity, change in production facilities, new/improved production system

implementation of new technology, raw engineering of shop floor/relaying

of machines was solely to be the prerogative of the Management and union

and the workmen would neither interfere nor obstruct the implementation

of these management decisions rather Union and the workmen were to

provide their full cooperation in implementing these decisions but all this

was dependent upon and subject to the further clause, which

states that it will not have adverse effect on the employment of the
CWP No. 2834 of 2003 13

workmen. It is an admitted position by the Company that the conciliation

settlement/agreement dated 29.01.2002, which has been referred to in

para-3 of the writ petition, was in force, when the application for closure of

the Evaporator Unit was made and thereafter, the closure was effected

from 13.08.2002. She submits that the said decision under the said

agreement under the Industrial Disputes Act was binding between the

parties under Section 18 of the Industrial Disputes Act and, therefore, the

decision of closure is not sustainable in view of the settlement entered into

between the parties.

In view of the above submissions, she submits that the present

writ petition deserves to be allowed and the impugned orders cannot be

sustained entitling the petitioners to reinstatement in service with all

consequential benefits.

On the other hand, learned senior counsel for respondent No.

2-Company has pressed into service certain preliminary objections with

regard to the maintainability of the present writ petition. He submits that

the principle of collective bargaining is applicable to the Industrial Disputes

Act and the orders under challenge cannot be questioned by an individual

workman. He submits that when the initial application for permission of

closure under Section 25-O of the Industrial Disputes Act was preferred by

the Company, the objections were raised by the M/s Whirlpool of India

Employees Union (Regd.). After considering the contentions of the Union

and the Company and after due enquiry, as per the provisions of the

Industrial Disputes Act, the order dated 09.08.2002 (Annexure P-12) was

passed by the appropriate Government granting permission to the

Company for closure of the unit. He further submits that thereafter, an

application for Review under Section 25-O (5) was preferred by the Union.
CWP No. 2834 of 2003 14

None of the petitioners, although provided for under Section 25-O (5) of the

Industrial Disputes Act that a workman can also file a Review, preferred a

Review of the order granting permission under Sub-Section (2) of Section

25-O of the Industrial Disputes Act. The Review Application preferred by

the Union was duly considered by the Appropriate Government and on

consideration of the objections, dismissed the same vide order dated

17.01.2003 (Annexure P-16). The Union has chosen not to challenge the

orders of permission granted for closure dated 09.08.2002 (Annexure P-12)

and the order dismissing the Review Petition dated 17.01.2003 (Annexure

P-16), meaning thereby that the Union has accepted the decision of the

Appropriate Government granting permission for closure of the unit. In

support of this, he submits that out of 186 employees of the Evaporator

Section, 124 employees have accepted the decision of the Government

and have taken the benefits, as provided by the Company, which were far

in excess of the statutory benefits, to which the workmen would have been

entitled to. Only 62 employees have preferred to challenge the above

mentioned orders, which they cannot, in view of the basic principles of the

Industrial Disputes Act containing the concept of collective bargaining. The

petitioners having not challenged the order dated 09.08.2002 by way of

Review Petition, have no right to challenge the same through the present

writ petition. He further submits that the writ petition is marred by delay

and latches as the original order of closure is dated 09.08.2002 and the

present writ petition was initially filed on 10.02.2003 purported to be by M/s

Whirlpool of India Employees Union (Regd.). When an objection was taken

by the Company that no Office Bearers of the Union had filed the writ

petition nor any authority or resolution was placed on record for challenging

the said orders on behalf of the Union, the petitioners filed an amended writ
CWP No. 2834 of 2003 15

petition only on 13.12.2004. The said amendment was allowed by this

Court vide order dated 11.04.2005 and notice of motion was issued for

11.08.2005. He thus, on this basis, submits that the writ petition deserves

to be dismissed on this score alone. Apart from these objections, it has

been submitted that the petitioners, having failed to avail the remedy of

review under Section 25-O (5) of the Industrial Disputes Act i.e. by way of

preferring a Review Petition in their individual capacity, have an alternative

remedy of challenging their termination by taking recourse to Section 10 of

the Industrial Disputes Act by preferring a demand notice, which could

result into reference by the appropriate Government under the Industrial

Disputes Act. As a matter of fact he contends, that the challenge by the

petitioners is to the order dated 13.08.2002 (Annexure P-9), vide which the

notice has been displayed on the notice board by the Company that the

permission of closure has been granted by the appropriate Government,

which has been projected as an order of termination. Pressing all these

submissions into service, he prays for dismissal of the present writ petition.

On merits, it has been submitted that provisions of Section 25-

O (1) of the Industrial Disputes Act are intended primarily to give notice to

the appropriate Government as also to the workmen about the intention of

the Management to close down an undertaking of an industrial

establishment. The requirement of 90 days notice for prior permission has

been prescribed only for this purpose. On going through the complete

Section 25-O of the Industrial Disputes Act, it is apparent that the intention

of Legislature is that the workmen, apart from the employer, are given full

opportunity to put forth their submissions before the appropriate

Government and further to give the appropriate Government reasonable

time for making such enquiry so as to come to a conclusion about the
CWP No. 2834 of 2003 16

genuineness or adequacy of reasons stated by the Management for

closure of the undertaking. The period of 90 days prescribed is not

sanguine as is apparent from Sub-Section (3) of Section 25-O of the

Industrial Disputes Act as it provides that the refusal or grant of permission

to the employer has to be communicated by the appropriate Government

within a period of 60 days from the date an application for permission for

closing down an undertaking has been moved under Section 25-O (1) of

the Industrial Disputes Act. He submits that , in any case, the intent and

purpose of the provisions of Section 25-O (1) has been fully complied with,

as according to the Government, the application under Section 25-O (1) of

the Industrial Disputes Act was received by the appropriate Government on

12.06.2002, the permission for closure by the appropriate Government was

accorded on 09.08.2002 and the actual effective date of closure of the

undertaking was 12.09.2002. He, on this basis, submits that when the

spirit, with which the Legislature has brought about this Section, having

been complied with mere wrong mentioning of the date for intended closure

of the undertaking i.e. 31.07.2002 in the application would not in itself

amount to such a defect, which cannot be cured. He submits that no

prejudice whatsoever has been caused to the petitioners as the Union has

been, at every stage, associated with the process of enquiry and the Union

has been given an opportunity of being heard personally as well as through

making representation. He submits that various meetings were held,

wherein the Union had participated before different authorities. Objections

have been raised by the Union to the application submitted by the

Company under Section 25-O (1). All those objections have been duly

considered and decided by the competent authority in accordance with law.

The technical objection with regard to the application under Section 25-O

(1), wherein the date of intended closure was given as 31.07.2002, which
CWP No. 2834 of 2003 17

would come to 60 days from the date which was mentioned in the

application, was accepted as a mistake by the Management and

accordingly, had undertaken and stated in the rejoinder to the reply filed by

the Union during the proceedings under Sub-Section (2) that the intended

date of closure be read as 12.09.2002 as the date of the submission of the

application under Section 25-O (1) was 12.06.2002 to the appropriate

Government. The appropriate Government has taken all this into

consideration while granting permission to the Company for closing down

the Evaporator Section. As a matter of fact, he submits that the closure

indeed came into effect from 12.09.2002 and the salary of all the

employees of the Evaporator Section and all benefits under the Industrial

Disputes Act have been calculated, compiled and paid as well to 124

workers treating their service up to 12.09.2002. He submits that even the

petitioners were given the wages up to 12.09.2002 and their benefits,

under the Industrial Disputes Act, also calculated up to 12.09.2002, which

was offered to them but the petitioners have chosen not to accept the

same. He submits that the petitioners would be entitled to the same

benefits as other workmen of the Evaporator Section have been granted,

which is much more beneficial than their entitlement under the Industrial

Disputes Act. He further submits that Rule 76-C(1) of the Industrial

Disputes (Central) Rules, 1957, which has been said to be applicable to the

Company is misplaced, as the Industrial Disputes (Punjab) Rules, 1958

has been notified by the Punjab Government, which is applicable to the

State of Haryana and, therefore, Rule 75 (C) of the said Rules would be the

Rule, which would be applicable to the present case. He relies on Rule 75-

C (1) to submit that the same does not mandate the copy of an application

for closing down an undertaking to be served simultaneously on the

representatives of the workmen.

CWP No. 2834 of 2003 18

Counsel for respondent No. 2-Company has supported the

decision of the Management to close down the Evaporator Section

primarily on the ground that the Statute puts such a condition on the

Company according to the Montreal Protocol of 1987, wherein India was

one of the participating countries, which led to the promulgation of the

Ozone Depleting Substance (Regulation and Control) Rules, 2000

(hereinafter referred to as ‘Rules of 2000’) under the Environment

Protection Act, 1986. These Rules of 2000 prohibit the use of gases,

which lead to depletion of the ozone layers. Apart from the statutory

bindings, he has justified the decision on the basis of the technical

advancement in the field of refrigeration, wherein new roll bond

evaporators are being used because of energy efficiency and change of

use of gas. The competitors of the Company having adopted this new

technology were having an edge over them and to keep itself afloat in the

cut throat competitive market the Company had no option. Apart from the

statutory provisions, the technical and economical reasons also forced the

Management to take such a decision to survive in the market. The losses,

which were accumulated by the Company, did not permit the Company to

continue with its obsolete technology, which would have led to the total

closure of the Company itself. He has submitted that as the design and

manufacture of roll bond evaporators was patented under the law by M/s

EAR Canal SA Pvt. Ltd., Spain, the Company was forced to outsource this

vital manufacturing process. He has referred to in detail the reasons, the

technology and the mandate of law to justify the decision of the

Management of the Company as well as the decision of the Government

granting permission for closure. He has taken me through the

compensation package, which the Company has formulated in the light of
CWP No. 2834 of 2003 19

the closure of the Evaporator Section for the workmen in the said unit,

which according to the counsel is much more beneficial than those to which

the workmen are entitled to under the statutory provisions of the Industrial

Disputes Act.

Counsel for respondent No. 2 has referred to Section 25L,

which deals with the definitions for the purposes of Chapter VB of the

Industrial Disputes Act, which is applicable in the present case. According

to Sub-Section (a) ‘Industrial Establishment has been defined. An

Industrial Establishment means a factory as defined in clause (m) of

Section 2 of the Factories Act, 1948, He has, on this basis, referred to the

Factories Act clause 2 (m) (i) and then has referred to Section 2 (cc) , 2

(ka) and 2 (ka)(a) to contend that the Evaporator Section would fall within

the definition of an Industrial Establishment. He submits that Evaporator

Section is an independent unit in itself as the said unit is severable from the

other units of the establishment. He relies upon the judgment of the

Hon’ble Supreme Court in the case of Isha Steel Treatment, Bombay vs.

Association of Engineering Workers, Bombay and another, AIR 1987

Supreme Court 1478 as also on S.G.Chemical and Dyes Trading

Employees Union vs. S.G. Chemicals and Dyes Trading Ltd. and

another, 1986 LAB. I.C. 863, to contend that it is a separate unit in itself

and, therefore, closure of the said unit will fall within the ambit of Section

25-O of the Industrial Disputes Act.

It is further the contention of the counsel for respondent No. 2

that it is for the Management to decide as to how to run the Company in a

most effective and economical manner and specially when the statutory

rules require a particular manufacturing process to be in accordance with

those specifications, the Management is bound by it. Under those
CWP No. 2834 of 2003 20

circumstances, the employers should not be forced to retain the work force

at the expense of losing the economical viability of the unit. Reliance has

been placed on a Division Bench judgment of this Court in the case of Lal

Jhanda Rockman Cycle Industries Workers’ Union vs. State of Punjab

and others, 2007 (1) PLR 359.

He submits that the contention of the petitioners that the

Company has violated the settlement, which has been entered into

between the Management and the Union, is not based on correct reading

of the settlement. He submits that the Union had agreed that the

Management had the sole prerogative to instal new machines, increase its

capacity, change the production facilities, implement new technology etc.

and the Union had stated that they would provide full cooperation in

implementing these decisions. The said decision has not been violated by

the Management as it had no option, in the given facts and circumstances

of the case, but to close down the Evaporator Section so that the statutory

requirements are complied with, failing which, it would have resulted in the

closure of the total manufacturing process of refrigeration. He further

submits that instead of total closure of the manufacturing process of the

refrigeration products, the Company, due to technical changes and the

statutory compulsions, the requirement of which if not complied with would

have resulted into penal consequence and even stopping of production

altogether, the Company had no option but to close down the Evaporator

Section to save the other Sections of the manufacturing processes and the

production of refrigerators. The patent of the technology, which was being

sought to be introduced also was the impediment in itself, which led to the

outsourcing of the production of the Evaporator Section. He, on this basis,

submits that in the larger interest of the employees, this decision was taken
CWP No. 2834 of 2003 21

and the same cannot be said to be in violation of the settlement/agreement

dated 29.01.2002. He, on this basis, submits that the permission of

closure granted by the Government and thereafter, the dismissal of the

review application is in accordance with law and does not call for any

interference by this Court and, therefore, the writ petition deserves to be

dismissed on merits also.

Counsel for the State has supported and reiterated the

submissions, as have been put forth by the counsel for respondent No. 2-

Company. He has, defending the decision of the Government granting

permission to close down the unit, submitted that no prejudice has been

caused to the petitioners as at each stage ample opportunities have been

given to the workmen through their Union to represent their case and their

objections. Various meetings were held and personal hearing was also

given by the authorities before a well considered and detailed order was

passed granting the permission for closure of the unit vide order dated

09.08.2002 (Annexure P-12). He submits that a thorough enquiry was held

by the competent authority at its own level to satisfy itself with regard to the

reasons and the grounds given by the Management in its application for

closure of the unit. He submits that an enquiry was got conducted through

Labour Commissioner and the report substantiated the reasons submitted

by the Management, which were quite genuine and adequate in support of

the decision for closure of the unit. He further submits that although initially

the intended date of closure was given by the Management as 31.07.2002

but when the application was received on 12.06.2002 and the Union of the

workmen in their reply to the application, pointed out the requirement of 90

days notice for intended closure, the Company had, in its rejoinder dated

11.07.2002, stated that the closure would be given effect to from the date
CWP No. 2834 of 2003 22

of completion of 90 days from the date of submission of the application to

the appropriate Government and as a matter of fact also the closure came

into force w.e.f. 12.09.2002. He submits that the provisions of Section 25-

O (I) are only procedural and not mandatory and if any defect is found in

the application that would ipso facto not be the basis for holding the closure

to be bad specially when provisions of Sub-Section (2) of Section 25-O

have been complied with. He has referred to Sub-Section (7) of Section

25-O of the Industrial Disputes Act to contend that the period provided

under Sub-Section (1) can be diluted and is not a rigid requirement of law.

He submits that Sub-Section (1) of Section 25-O and Sub-Section (2) are

two independent provisions. Sub-Section (1) is procedural, which provides

for the requirement of the application, whereas Sub-Section (2) is the

decision to be taken by the appropriate Government. He submits that they

operate in separate fields and once the provisions, as contained under

Sub-Section (2), have been complied with, Sub-Section (1) would stand

diluted specially when the employer undertakes to comply with the

provisions of Sub-Section (1) before a decision as per Sub-Section (2) is

taken by the appropriate Government. On this basis, he submits that the

decision of the Government firstly granting permission for closure and

thereafter dismissal of the Review Application of the Union is in accordance

with law.

I have heard the counsel for the parties and with their able

assistance have gone through the records of the case.

It would be appropriate to first consider the preliminary

objections as have been raised by respondent No. 2-Company with regard

to the maintainability of the present writ petition. As regards the principle of

collective bargaining is concerned, suffice it to say that inspite of the
CWP No. 2834 of 2003 23

principle of collective bargaining, law does recognize an individual’s right to

challenge an order, which affects him personally. Section 25-O (5)

recognizes that right wherein an individual workman has been given the

discretion to move an application for review, where the permission for

closing down an undertaking has been granted or refused by the

appropriate Government under Sub-Section (2). Merely because he has

not preferred a review petition and the Union has chosen to take up his

cause against the grant of permission would not debar the workman to

approach this Court by way of writ petition on the ground that he had

personally not preferred an application for review. It is not a case of an

individual workman but they are 62 workmen, who had preferred the

present writ petition challenging the order of permission granting closure as

also the dismissal of the review application preferred by the Union on their

behalf. This contention, therefore, of the counsel for respondent No. 2-

Company cannot be sustained.

Now coming to the question of delay and latches, this again

cannot come in the way, as initially the present writ petition was filed on

10.02.2003 and even if the application for amendment of the writ petition

along with the amended writ petition is taken into consideration that also

came to be filed on 13.12.2004, whereas the order on the review

application impugned is dated 17.01.2003. The amendment was also

allowed by this Court vide order dated 11.04.2005. As is apparent from the

record that initially the writ petition was filed on 10.02.2003 although under

the wrong bona fide belief to which objections were raised by the

Company-respondent No. 2 and further on realization of the mistake, the

application for amendment was filed which amendment was objected to by

the Company but on consideration of the reasons and the grounds stated
CWP No. 2834 of 2003 24

therein, the Division Bench of this Court vide order dated 11.04.2005

allowed the application for amendment, however leaving it open to

respondent No. 2-Company to take all objections legal as well as factual at

an appropriate stage. This cannot be said to be an inordinate delay in

approaching this Court, which would in itself be a good ground for

dismissal of the writ petition. Therefore, this contention cannot be

accepted. Other objections already taken by the respondent No.2-

Company and rejected by this Court cannot now be allowed to be raised.

As regards the availability of the alternative remedy of

reference of the dispute under Section 10 of the Industrial Disputes Act by

preferring a demand notice is concerned that could be an objection

available to the petitioners but that would not preclude or debar the

exercise of powers by this Court under Article 226 of the Constitution of

India especially when there is no serious dispute on facts. The

submissions of the parties are based on documentary proofs and,

therefore, the present petition cannot be said to be not maintainable. In

any case, the Hon’ble Supreme Court in the case of Orissa Textile and

Steel Ltd. vs. State of Orissa and others, 2002 (1) LLJ 853 has in para

16 at page 870 held as follows:-

“xxx xxx xxx xxx

This review and/or reference under amended Section 25-O

would be in addition to a judicial review under Article 226 or

Article 32.

xxx xxx xxx xxx”

In view of the above observations of the Hon’ble Supreme

Court, this contention of respondent No. 2-Company also cannot be
CWP No. 2834 of 2003 25

accepted.

Now moving on to the merits of the case, Section 25-O of the

Industrial Disputes Act requires to be referred to here as the case revolves

around it.

“25-O. Procedure for closing down an undertaking.-(1) An

employer who intends to close down an undertaking of an

industrial establishment to which this Chapter applies shall, in

the prescribed manner, apply, for prior permission at least

ninety days before the date on which the intended closure is to

become effective, to the appropriate Government, stating

clearly the reasons for the intended closure of the undertaking

and a copy of such application shall also be served

simultaneously on the representatives of the workmen in the

prescribed manner:

Provided that nothing in this sub-section shall apply to

an undertaking set up for the construction of buildings, bridges,

roads, canals, dams or for other construction work.

(2) Where an application for permission has been made

under sub-section (1), the appropriate Government, after

making such enquiry as it thinks fit and after giving a

reasonable opportunity of being heard to the employer, the

workmen and the persons interested in such closure may,

having regard to the genuineness and adequacy of the

reasons stated by the employer, the interests of the general

public and all other relevant factors, by order and for reasons

to be recorded in writing, grant or refuse to grant such

permission and a copy of such order shall be communicated to

the employer and the workmen.

CWP No. 2834 of 2003 26

(3) Where an application has been made under sub-section

(1) and the appropriate Government does not communicate the

order granting or refusing to grant permission to the employer

within a period of sixty days from the date on which such

application is made, the permission applied for shall be

deemed to have been granted on the expiration of the said

period of sixty days.

(4) An order of the appropriate Government granting or

refusing to grant permission shall, subject to the provisions of

sub-section (5), be final and binding on all the parties and shall

remain in force for one year from the date of such order.

(5) The appropriate Government may, either on its own

motion or on the application made by the employer or any

workman, review its order granting or refusing to grant

permission under sub-section (2) or refer the matter to a

Tribunal for adjudication:

Provided that where a reference has been made to a

Tribunal under this sub-section, it shall pass an award within a

period of thirty days from the date of such reference.

(6) Where no application for permission under sub-section

(1) is made within the period specified therein, or where the

permission for closure has been refused, the closure of the

undertaking shall be deemed to be illegal from the date of

closure and the workmen shall be entitled to all the benefits

under any law for the time being in force as if the undertaking

had not been closed down.

(7) Notwithstanding anything contained in the foregoing

provisions of this section, the appropriate Government may, if
CWP No. 2834 of 2003 27

it is satisfied that owing to such exceptional circumstances as

accident in the undertaking or death of the employer or the

like, it is necessary so to do, by order, direct that the provisions

of sub-section (1) shall not apply in relation to such

undertaking for such period as may be specified in the order.

(8) Where an undertaking is permitted to be closed down

under sub-section (2) or where permission for closure is

deemed to be granted under sub-section (3), every workman

who is employed in that undertaking immediately before the

date of application for permission under this section, shall be

entitled to receive compensation which shall be equivalent to

fifteen days’ average pay for every completed year of

continuous service or any part thereof in excess of six

months.”

A perusal of the above Section would show that it provides for

the procedure, which is required to be followed for closing down an

undertaking. An employer, who intends to close down an undertaking of an

industrial establishment, is required to apply in a prescribed manner for

prior permission at least 90 days before the date on which the intended

closure is to become effective to the appropriate Government. Not only

this, the further requirement is that the applicant should clearly give the

reasons for the intended closure. Apart from this, the said application is

required to be served simultaneously on the representatives of the

workmen in the manner prescribed. Sub-Section (1), therefore, gives the

requirement of the employer to make an application thereunder, wherein

the minimum time for intended closure has been prescribed apart from the

requirement of the contents of the application as mandated as well as the
CWP No. 2834 of 2003 28

requirement of service of the said application on the representatives of the

workmen. Sub-Section (2) comes into operation when an application under

Sub-Section (1) is submitted by the employer. It mandates an enquiry by

the appropriate Government at its own or through its agencies in the

manner it thinks fit. This sub-section further requires that a reasonable

opportunity of being heard is to be given to the employer, workmen and

persons interested in such closure. This reasonable opportunity of being

heard is to be with regard to the genuineness and the adequacy of the

reasons given by the employer. The Government is required to not only

take into consideration the submissions of the applicant, the workmen and

the persons interested in such closure but also to keep the interest of the

general public and other relevant factors into mind while coming to a

decision on the application of the employer. This sub-section further

requires the order to be recorded in writing which should contain reasons

either granting or refusing to grant such permission. A copy of such order

has then to be communicated to the employer and the workmen. This

exercise, as provided under sub-section (2) has to be complied by the

appropriate Government within a period of 60 days, failing which sub-

section (3) comes into operation, which says that if the appropriate

Government does not communicate the order granting or refusing the grant

of permission to the employer within 60 days from the date on which the

application is made, the permission would be deemed to have been

granted. Sub-Section (4) provides that the order of the appropriate

Government on the application of the employer shall be final and binding

on all parties and will remain in force for one year from the date of order.

Sub-Section (5) provides for and gives a right of review. This right of

review is not restricted to the employer or any workman but it is open to the
CWP No. 2834 of 2003 29

appropriate Government itself to review the order on its own motion or the

appropriate Government may refer the matter to the Tribunal for

adjudication. If such a reference is made, the award is required to be

passed within 30 days from the date of reference. Sub-Section (6) deals

with a situation where no application for permission under sub-section (1) is

made within the period specified therein or where the permission for

closure has been refused, such closure shall be deemed to be illegal from

the date of closure and the workmen shall be entitled to all benefits under

the law as if there was no closure. Sub-section (7) deals with the

exigencies, which may arise where the appropriate Government may, if it is

satisfied owing to such exceptional circumstances, direct the waiver or non-

application of sub-section (1) to such undertaking for such period as may

be specified in the order. Sub-Section (8) deals with the situation where

permission has been granted to the employer under sub-section (2) for

closure or deemed closure under sub-section (3). Every workman in that

undertaking, who was in employment before the date of application for

permission was submitted, has been held to be compensated as per this

sub-section.

The Section, therefore, deals with the procedure and process

for closing down an undertaking. It further gives the requirements, the

rights, responsibilities and the duties at each step to be complied with for

coming to a conclusion of whether to grant permission or not for closure of

an undertaking. It also gives the consequences for non-compliance of the

requirements under this Section. The period, therefore, provided under

sub-section (1) i.e. 90 days, is the period which is minimum provided for a

valid closure of an undertaking by an employer from the date of submission

of the application. Any closure coming into effect of an undertaking earlier
CWP No. 2834 of 2003 30

to the expiry of 90 days from the date of application would ipso facto be

invalid. The only exception to that is provided under sub-section (7) where

in exceptional circumstances, the appropriate Government has been given

the power to waive the application of sub-section (1) for such period, as

specified in the order. Meaning thereby that the intent and purpose of sub-

section (1) is to give an advance notice to the appropriate Government and

the workmen of the intended closure so that the Government is made

aware of the decision of the employer with regard to the intended closure of

an undertaking. The simultaneous serving of the application on the

representatives of the workmen in the prescribed manner again is with an

intention that the directly affected party i.e. the workmen because of the

closing down of the undertaking are put to notice and they are also made

aware of the reasons for the intended closure of the undertaking. What,

therefore, is essential is the 90 days period from the date of submission of

the application to the actual date of closing down of the undertaking. An

employer may give notice of the intended closure beyond the period of 90

days but even if permission under sub-section (2) is provided to him within

the period of 60 days but still the employer cannot close down the

undertaking before the expiry of the period of 90 days from the date of

submission of the application to the appropriate Government. Similarly if

an application is submitted by an employer wherein he gives a date of

intended closure, which is earlier to the expiry of 90 days from the date of

submission of the application and permission is granted under sub-section

(2) by the appropriate Government but still for valid closing down of an

undertaking, he will have to wait till the expiry of 90 days from the date of

submission of the application except where powers under sub-section (7) is

exercised by the appropriate Government. So what is essential and
CWP No. 2834 of 2003 31

mandated under Section 25-O (1) of the Industrial Disputes Act, is 90 days

of clear period from the date of submission of the application for closing

down an undertaking to the actual closure of the undertaking, non-

compliance of which would render the closure of the undertaking as invalid

as is apparent from sub-section (6) as well. The simultaneous serving of

application on the representatives of the workmen as per sub-section (1) is

with the purpose that the workmen are informed of the intention of the

employer so that they can prepare themselves either to oppose the said

proposal before the appropriate Government where the matter is to be

considered and/or to prepare themselves to take up alternative

employment or make alternative arrangements for their livelihood. The

intention of the legislature is not to render the application of employer

invalid due to non serving of the application simultaneously on the

representatives but to give them an opportunity to prepare their response

to the reasons as put forth by the employer for the intended closure of the

undertaking. Thus, merely because a copy of the application has not been

served simultaneously on the representatives of the workmen would not by

itself render the application of the employer invalid.

In the present case, application was submitted by respondent

No. 2-Company on 12.06.2002 under sub-section (1) to the appropriate

Government wherein the date of intended closure given as 31.07.2002,

which was less than 90 days, as prescribed under Section 25-O (1). The

copy of the application was received by the Union on 25.06.2002. On the

consideration of the application under sub-section (2) when the Union was

called upon to submit its response, an objection with regard to the non-

completion of the period of 90 days from the date of submission was put

forth and on a rejoinder submitted by the Company on 11.07.2002, it had
CWP No. 2834 of 2003 32

stated that the closure would be given effect to from the date of completion

of 90 days from the date of submission of the application to the appropriate

Government i.e. 12.09.2002. As a matter of fact, the said closure of the

Evaporator Section came into effect from 12.09.2002, which was beyond

the period of 90 days from the date of submission of the application by the

employer to the appropriate Government. Since the Union had submitted

its response to the application of the Company before the appropriate

Government, no prejudice was caused to the workmen by non

simultaneous supply of the copy of the application to the Union by the

Company. In this view of the matter, the submission of the application

under Section 25-O (1) of the Industrial Disputes Act could at most be said

to be a defective application, which was cured on the basis of the

acceptance of the mandate of 90 days from the date of submission of the

application to the appropriate Government till the date of closure of the

undertaking. The defect having been cured, the consideration of the

application of the Company by the appropriate Government cannot be said

to be not in accordance with law or that because of wrong mentioning of

the period for the intended closure or non-simultaneous supply of the copy

of the application to the representatives of the workmen, had rendered the

application void, ab-initio. The contention, therefore, raised by the counsel

for the petitioners with regard to non-compliance of Section 25-O (1) of the

Industrial Disputes Act cannot be accepted.

The contention of the counsel for the petitioners, that Rule 76-

C(1) of the Industrial Disputes (Central) Rules, 1957 has not been

complied by the Company which mandates supply of the copy of the

application under Section 25-O (1) to the Union simultaneously, has no

force in view of the fact that the said rules are not applicable in the present
CWP No. 2834 of 2003 33

case as the rules applicable in the State of Haryana are the Industrial

Disputes (Punjab) Rules, 1958, which do not mandate the supply of copy of

the application for closing down an undertaking to be served

simultaneously on the representatives of the workmen. However, this

would have no bearing on the present case as it has already been held that

the purpose and intent of Section 25-O (1) of the Industrial Disputes Act

providing for simultaneous supply of the application is only with a purpose

to apprise the workmen of their right to contest the said application moved

by the Management under Section 25-O of the Industrial Disputes Act.

Sub-Section 25-O (2) provides for the consideration of the

application by the appropriate Government for permission submitted by the

employer under sub-section (1). The first mandate is to make an enquiry,

as the appropriate Government thinks fit. Apart from the said enquiry, the

Statute mandates giving a reasonable opportunity of being heard both to

the employer and the workmen apart from any other person, who is

interested in such closure meaning thereby it recognizes the principle of

natural justice where the parties are given an opportunity to put forth their

objections and suggestions. Their submissions are to be considered in the

light of and with regard to the genuineness and adequacy of reasons given

by the employer in the application for the intended closure. This apart, the

appropriate Government may also take into consideration the interest of

the general public and all other relevant factors which it may consider

appropriate in coming to a decision whether to grant permission for closure

or refuse such permission. The further requirement is that the order has to

be a reasoned one and that too recorded in writing. This order is required

to be conveyed to the employer and the workmen.

It is the case of the petitioners that they have been deprived of
CWP No. 2834 of 2003 34

the full opportunity to represent themselves and make their submissions

before the authorities and the appropriate Government while the process of

decision making as per sub-section (2) was in progress. The primary

submission is that they were not allowed to be represented by their Law

Secretary, who is an Advocate and, therefore, the basic principle of audi

alteram partem has been violated and, therefore, the order of granting

permission for closing down the Evaporator Section is bad in law. The

principle, as is apparent, is that the employer and the employees should be

given a reasonable opportunity of being heard. A detailed reply, to the

application submitted by the Company for permission for closure, was

given by the Union. They were represented by their Office Bearers before

the appropriate authorities when the proceedings under sub-section (2)

were in progress. They were given personal hearing and all their

submissions, written and oral, have been duly considered by the

appropriate Government while passing a detailed reasoned order granting

permission to the Company to close down the undertaking. The case of

the petitioners is not that the Company was represented by an Advocate

and thus no prejudice has been caused to the petitioners by non-

representation of the Union by an Advocate on their behalf.

A perusal of the order dated 09.08.2002 would show that an

enquiry was got conducted through the Labour Commissioner. On

completion of the said enquiry, a report was submitted, which accepted the

reasons as given by the Company as genuine and reasonable. It further

substantiated the grounds, as submitted by the Management, which were

found to be genuine and adequate in support of the decision for closure of

the unit. The contention, therefore, of the counsel for the petitioners that

no enquiry has been held by the appropriate Government is without any
CWP No. 2834 of 2003 35

basis. The contention that the petitioners were required to be associated

with the enquiry, which was undertaken by the appropriate Government,

again is not acceptable for the reason that this discretion has been granted

by the Statute to the appropriate Government as sub-section (2) provides

for the making of such enquiry as the appropriate Government thinks fit.

The requirement of associating the representatives of the workmen or the

workmen in the enquiry to be conducted by appropriate Government is not

mandated. Nevertheless, the Union having submitted their objections to

the application by the Company in writing thereafter, the Office Bearers of

the Union were heard in person, even written arguments were submitted

and considered by the appropriate Government before taking a decision,

the principle of giving them reasonable opportunity of hearing having been

complied with, no illegality has been committed by the Government in not

associating the workmen in its enquiry.

The reasons submitted by the employer for seeking permission

to close down the Evaporator Section are primarily based on the statutory

mandate, which required the discontinuance of the gases in the

refrigeration industry, which tend to deplete the ozone layers. It is not in

dispute that the gas used in the conventional clinch tube type evaporators,

which were being produced in the Evaporator Section, were the ones,

which tend to deplete the ozone layers. India being a participant in the

Montreal Convention,1987, which initiated on 16.9.1987, accepted the

same which mandated the prohibition of the use of ozone depleting gases.

In accordance with and as per the Montreal Convention, Government of

India framed the Ozone Depleting Substance (Regulation and Control)

Rules, 2000 under the Environment Protection Act, 1986. According to

Rule 10 (3), no person shall either himself or by any other person or
CWP No. 2834 of 2003 36

enterprise on his behalf sell, stock or exhibit for sale or distribute any

product resulting out of activities, or provide services, specified in column

(2) of Schedule IV using ozone depleting substances specified in column

(3) after the date specified in column (4) of that Schedule. Serial No. 6 of

Schedule IV provides for manufacture of other Refrigeration and other Air-

conditioning products and the Group of Ozone Depleting Substance as

Group I and the phase out date is mentioned as 01.01.2003. This shows

the statutory requirement of replacing the conventional clinch tube type

evaporators, as the gases used in these evaporators were the ones, which

were required to be phased out. The Company, therefore, had no option

but to stop the production of the conventional tube type evaporators. Apart

from this, with the change in technology world wide, the clinch tube type

evaporators were being replaced by roll bond evaporators, which were

much more energy efficient and of an advance technology which fulfilled

the mandate of the Statute as the gases used in roll bond evaporators were

not prohibited under any law. This apart, the Company had no

technological expertise or infrastructures to manufacture the roll bond

evaporators. These evaporators had been designed and manufactured by

M/s EAR Canal SA Pvt. Ltd. Spain, which had got the design patented

under the law. All other competitors of the Company in India in the

refrigerator industry were purchasing the roll bond evaporators from the

said Company, therefore, the economics, the technological, the energy

efficiency and compliance of the statutory provisions left no option to the

Company but to purchase the roll bond evaporators from the said

Company. The result thereof was the decision by the Company to close

down the Evaporator Section. If this step had not been taken by the

Company, it would have no option but to close down the manufacture of
CWP No. 2834 of 2003 37

the refrigerators altogether, which would have resulted in much more

losses to the Government in terms of loss of revenue and taxes, to the

Company as the other machinery would have been rendered surplus and

would have to be sold as junk and further all the employees of the

Refrigerator Section would have been rendered unemployed apart from

those, who were dealing with the sales and maintenance etc. The decision

taken by the appropriate Government granting the permission for closing

down the Evaporator Section on consideration of the reasons as stated by

the employer Company, the interest of the general public and other

relevant factors after giving reasonable opportunity of being heard apart

from making an enquiry is fully justified. A well reasoned and detailed

order in writing has been passed by the appropriate Government which

does not call for any interference by this Court. Similarly the order passed

on the application for review of the order granting permission for closing

down the Evaporator Section is in accordance with law as all contentions

raised by the workers Union have been considered in detail and a

reasoned order has been passed rejecting the review application.

The contention of the petitioners that they have not been

communicated the order granting the permission for closing down the

Evaporator Section and, therefore, the said order is not sustainable, again

cannot be accepted. The intent and purpose of the communication of the

order is to inform the parties showing the consideration of their

submissions by the appropriate Government, the other purpose, which this

communication of the order would serve, is for giving an opportunity to the

concerned party to prefer a review application under sub-section (5). In the

present case, the contention, which has been raised by the petitioners,

therefore, is that the order having not been communicated to them
CWP No. 2834 of 2003 38

simultaneously ipso facto would render the order passed under sub-

section (2) invalid. The permission granted to the Company was vide order

dated 09.08.2002, the said order was displayed on the notice board by the

Company on 13.08.2002, the order as per the workers Union was officially

communicated to them only on 26.08.2002 and, therefore, they were

prejudiced by such act of non-communication of the order by the

appropriate Government. This, according to the petitioners, shows the bias

of the appropriate Government towards the workers as they had

communicated the order to the Company but not to the workmen. The

stands of the Company and the Government is that a copy was indeed

sent to the workers Union but it may be a different position whether they

have received or not. However, it is an admitted position that the Union

had procured that order and has preferred a review application on

18.08.2002 to the appropriate Government which review application has

been duly considered and orders passed thereon. No prejudice has thus

been caused to the workmen by non-receipt or non-communication of the

order dated 09.08.2002. In any case, it is an admitted position that the

order dated 09.08.2002 was received by the Union on 26.08.2002. That

being the position, this contention also cannot be sustained.

Coming to the contention of the counsel for the petitioners that

the Evaporator Section is not an undertaking or an industrial establishment,

as has been referred to in Section 25-O (1) of the Industrial Disputes Act

and, therefore, the permission granted for closure cannot be sustained.

Reference to the relevant provisions of the Industrial Disputes Act, at this

stage, would be helpful to understand the requirement of law to settle this

question. Section 25-L (a) (i) of the Industrial Disputes Act deals with the

definitions, which would be applicable to Chapter VB of the Industrial

Disputes Act wherein Section 25-O finds mentioned.

CWP No. 2834 of 2003 39

Section 25-L (a) (i) of the Industrial Disputes Act reads as

follows:-

“25L. Definitions.-For the purposes of this Chapter,-

            (a)    "industrial establishment" means-

            (i)    a factory as defined in clause (m) of Section 2 of the

            Factories Act, 1948 (63 of 1948);

                   xxx          xxx          xxx             xxx"



Section 2 (m) (i) of the Factories Act, 1948, which is relevant

for the present case, reads as follows:-

“(m) “factory'” means any premises including the precincts

thereof-

(i) Whereon ten or more workers are working, or were

working on any day of the preceding twelve months, and in

any part of which a manufacturing process is being carried on

with the aid of power, or is ordinarily so carried on, or

xxx xxx xxx xxx”

Section 2 (ka) (a) & (b), which again defines Industrial

establishment or undertaking under the Industrial Disputes Act, reads as

follows:-

“2 (ka)”Industrial establishment or undertaking” means an

establishment or undertaking in which any industry is carried

on:

Provided that where several activities are carried on in

an establishment or undertaking and only one or some of such

activities is or are an industry or industries, then,-

(a) if any unit of such establishment or undertaking carrying

on any activity, being an industry, is severable from the other
CWP No. 2834 of 2003 40

unit or units of such establishment or undertaking, such unit

shall be deemed to be a separate industrial establishment or

undertaking;

(b) if the predominant activity or each of the predominant

activities carried on in such establishment or undertaking or

any unit thereof is an industry and the other activity or each of

the other activities carried on in such establishment or

undertaking or unit thereof is not severable from and is, for the

purpose of carrying on, or aiding the carrying on of, such

predominant activity or activities, the entire establishment or

undertaking or, as the case may be, unit thereof shall be

deemed to be an industrial establishment or undertaking;”

Section 2 (cc) of the Industrial Disputes Act, which defines

closure, reads as follows:-

“2 (cc) “closure” means the permanent closing down of a

place of employment or part thereof;”

The test, therefore, on perusal of the above provisions

applicable to the present case, would be whether the Evaporator Section of

the respondent-Company fulfills the test of the industrial establishment or

undertaking as defined under Section 2 (ka) of the Industrial Disputes Act

as also the ‘factory’ as defined under Section 2(m) (i) of the Factories Act,

1948. Section 25 L (1) of the Industrial Disputes Act by introducing the

definition of ‘factory’ as an industrial establishment as applicable to

Chapter VB has restricted the definition of the industrial establishment or

undertaking as defined under Section 2 (ka) of the Industrial Disputes Act.

The definition, therefore, of the ‘factory’ comes into limelight to determine

whether the Evaporator Section fulfills the definition of the ‘factory’ and if

so; does that fulfil the requirement of the industrial establishment or
CWP No. 2834 of 2003 41

undertaking, as provided under Section 2 (ka) of the Industrial Disputes

Act.

The pleadings, as has been referred to above, clearly indicate

that the Evaporator Section, closure of which was being sought by the

respondent-Company, was a distinct unit, which is severable from other

units of the establishment. What was being manufactured in the

Evaporator Section was the evaporators, which were conventional, namely,

clinch tube type evaporators. It is itself an independent component which

was being manufactured by the Company, which manufacturing process

and technology had been rendered obsolete and was not found

economically feasible in view of the advance technology being used by

other competitors. That apart, the conventional clinch tube type

evaporators could not fulfil the statutory requirement of non use of ozone

depleting gases. The Company did not have the necessary expertise to

manufacture the advanced roll bond evaporators in its factory and that

apart, due to the design of the said roll bond evaporators being patented

under the law, it could not go for the manufacture of the said evaporators

forcing them to close down the Evaporator Section and purchase the roll

bond evaporators from the manufacturers, namely, M/s EAR Canal SA Pvt.

Ltd. Spain from outside source. What the Evaporator Section was

manufacturing could not be continued with due to the statutory

compulsion, which was in the form of non use of ozone depleting gases

and the non-availability of the technology for manufacturing advanced roll

bond evaporators [These aspects have been discussed in detail in the

earlier part of the judgment therefore, need not be repeated again and are

only referred to here]. The unit in itself was carrying on an activity which

would fulfil the requirement of it being a factory as defined under the
CWP No. 2834 of 2003 42

Factories Act, 1948 and also the requirement of industrial establishment or

undertaking as defined under Section 2 (ka) of the Industrial Disputes Act

as the Evaporator Section was a unit carrying on an activity being industrial

and severable from other units of the Company. It cannot be said that this

unit had functional integrity with other units and was not severable from the

other units although the product, which was being manufactured in the

Evaporator Section formed an integral part of the end project but the

activity, which was being performed in the Evaporator Section, was distinct

and separate from the other units. That being so, the Evaporator Section

fulfills the requirement of law, for which the Company could move an

application for permission to close down that unit.

The principles laid down in the judgments which have been

relied upon by the counsel for the petitioners cannot be disputed with and

the present case, as has been stated above, fulfils those principles and

tests laid down therein and the statute as existing now. However, it needs

to be pointed out here that these judgments primarily were dealing with the

statutory provisions which were prevalent prior to the amendment or

introduction of the present provisions applicable for closure of the

undertaking/industrial establishment. Section 25-O of the Industrial

Disputes Act was substituted w.e.f. 28.08.1984. Section 2 (cc), (ka) were

inserted w.e.f. 21.08.1984. The judgments in the case of Avon Services

(Production Agencies) Pvt. Limited (supra), Management of Hindustan

Steel Ltd. (supra), Raj Hans Press (Supra) are cases which were not

dealing with the present provisions. The judgment of the Hon’ble Supreme

Court in District Red Cross Society (Supra) primarily was dealing with the

question with regard to the provisions dealing with the compensation.

However, it has clearly been held in the said judgment that it is not
CWP No. 2834 of 2003 43

necessary that the entire establishment of an employer should be closed.

If a unit or part of an undertaking, which has no functional integrity with

other units, is closed, it will amount to closure. As regards the judgment of

the Hon’ble Supreme Court in the case of J.K.Synthetic (supra) is

concerned that was dealing with a situation where the work force was

totally separate and the workmen were not transferable nor were

transferred from one unit to the other. In the present case, it has been

submitted that some workmen were transferred from other units to the

Evaporator Section. There are only two instances which have been

referred to by the petitioners which cannot establish, as a matter of fact,

that the transfers were being done in a routine manner and that would not

prove and show the functional integrity of the Evaporator Section with that

of other units. A distinct process of manufacturing was being carried out in

the Evaporator Section, which cannot be said to be functionally integratable

with other units merely because two instances of transfer of some workmen

from other units have been done by the Company.

A perusal of all the provisions i.e. Section 25-O (1), 25-L (a) (i),

2 (ka) (a) & (b) and 2 (cc) of the Industrial Disputes Act, 1947 and Section

2 (m) (i) of the Factories Act, 1948 would show that it is not necessary that

in order to effect closure of an undertaking or unit, the Management should

close down all the undertakings/units of its industrial establishment. The

word undertaking has been used in a manner that it is not intended to

cover the entire industry or business of the employer. Even the closure of

a part of the activity or unit by the employer would be covered by the

provisions of the Industrial Disputes Act provided the said unit or activity is

severable from other units or activities of the industrial establishment or

undertaking. Each case has its own peculiar facts and circumstances and,
CWP No. 2834 of 2003 44

therefore, no hard and fast rules can be laid down, which would be

applicable to each case but the test as laid down under Section 2 (ka) of

the Industrial Disputes Act can be stated to mean that the functions of the

unit should be so integrated that there cannot be separated and the said

unit cannot be said to be an independent unit in itself.

In the present case, as has been held above, the Evaporator

Section is an independent unit and, therefore, the Company has rightly

moved an application under Section 25-O of the Industrial Disputes Act for

closing down the same.

Now coming to the contention of the petitioners that there has

been violation of the conditions of the settlement entered into between the

Company and the Union, reference may be made to the

Settlement/Agreement dated 29.01.2002. The relevant portion thereof

reads as follows:-

” Union and workmen agree, that decisions regarding

installation of machines, increase in capacity, change in

production facilities, new/improved production system

implementation of new technology, raw engineering of shop

floor/relaying of machines will solely be the prerogative of the

Management, Union & workman will neither interfere, nor

obstruct the implementation of these management decisions

rather union and the workmen will provide their full cooperation

in implementing these decisions but this will not have adverse

effect on the employment of workmen.”

A perusal of the above would show that the Management, as

per the Agreement, was given the sole prerogative to bring about change in

production facilities, introduce new and improved production system,
CWP No. 2834 of 2003 45

implementation of new technology etc. the only rider, which was put, was

that implementation of these will not have adverse effect on the

employment of workmen. As has been held above, the economic, the

technological and the statutory requirements left no option with the

Company but to outsource the production of the Evaporator Section

leading to the decision of closing down of the Evaporator Section. This

was being done to save the manufacture and production of refrigerators. If

the Company had not taken this decision, it would have been left with only

one option i.e. to close down the production of refrigerators altogether,

which would have led to rendering a large number of employees without

any work which would have adversely effected the employment of much

more workmen than those who have now been affected by the closure of

the Evaporator Section alone. The Company, therefore, cannot be said to

have violated the Settlement dated 29.01.2002, as it has been forced to

take such a decision due to the reasons discussed in detail above.

In view of the above, the order dated 09.08.2002 (Annexure P-

12) passed by the Government of Haryana granting permission to

respondent No. 2-M/s Whirlpool of India Limited, Faridabad under Section

25-O of the Industrial Disputes Act, 1947 and the order dated 17.01.2003

(Annexure P-16) rejecting the review petition of the Whirlpool of India

Employees Union (Regd.) are in accordance with law.

Finding no merit in the present petition, the same stands

dismissed.

It would not be out of way to mention here that it has been

submitted by the counsel for respondent No. 2-Company during the course

of hearing that all the petitioners would be entitled to and paid the same

amount of compensation as paid to the other workmen of the closed
CWP No. 2834 of 2003 46

Evaporator Section who had accepted the same, which is on the higher

side than what was statutorily payable and, therefore, if a request is

submitted by the petitioners for release of the said compensation to the

respondent No. 2-Company, it shall be released to such petitioners within a

period of one month from the date of submission of such request.

( AUGUSTINE GEORGE MASIH )
JUDGE
August 17, 2009
pj

Refer to Reporters …………….Yes.

CWP No. 2834 of 2003 47