High Court Rajasthan High Court - Jodhpur

Dau Singh vs The State Of Raj. & Ors on 3 November, 2008

Rajasthan High Court – Jodhpur
Dau Singh vs The State Of Raj. & Ors on 3 November, 2008
                                   1

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                             JODHPUR

                             ORDER

                          Dau Singh
                              Vs.
                      State of Raj. & Ors.

        S.B.CIVIL WRIT PETITION NO.3285/2008


               Date of Order        ::    03/11/2008


                             PRESENT


            HON'BLE MR.JUSTICE H.R.PANWAR


Mr.Sanjay Mathur, for the petitioner.
Mr.Manoj Bohra for Mr.Rajesh Joshi, for the respondents.


BY THE COURT:

By the instant writ petition under Article 226 of

the Constitution of India, the petitioner-workman has

challenged the order Annexure-5 dated 12th July, 2007 to the

extent declining to make a reference on the ground that the

respondent-Institution has already been declared as relief

undertaking and in view of the provision of Section 12(5) of

the Industrial Dispute Act, 1947 (for short “ID Act

hereinafter), no reference can be made in respect of

establishment which has been decarled as relief undertaking.
2

I have heard learned counsel for the parties.

Learned counsel for the petitioner submits that by

order Anneuxre-2, the respondent-employer exempted for the

requisite educational qualification for the appointment and by

exempting requisite education qualification, the petitioner has

been appointed w.e.f. 15.8.94, however, the financial

sanction was w.e.f. 1st April, 1995.

Learned counsel appearing for the respondent

submits that the controversy involved in the instant writ

petition stands concluded by this Court in a bunch of writ

petition being S.B.Civil Writ Petition No.486/2006; Manager,

Spinning Unit Gangapur now known as Spinning and Ginning

Mills Federation Vs. State of Rajasthan & Ors. and 11 others,

decided on 16th October, 2006 wherein this Court held that in

respect of establishment/industry declared as relief

undertaking, the provision of ID Act shall not be applicable,

however, that shall be confined to the period for which the

respondent Industry/establishment has been declared as

relief undertaking.

Learned counsel for the petitioner submits that by

order Annexure-4 dated 17th May 2007, the respondent

industry has been declared relief undertaking and that order
3

came to be extended for further one year by order dated 22nd

September, 2008 and according to learned counsel for the

respondents, the respondent-State was justified in not

making the reference for adjudication of industrial dispute.

From the perusal of the order Annexure-4 dated

17th May, 2007, it is clear that the respondent-Rajasthan

State Cooperation Spinning and Ginning Mills Federation

(Spinfed), Jaipur has been declared relief undertaking and the

period for such declaration has been extended from

12.10.2008 to 11.10.2009 vide order dated 22nd September,

2008 and this Court elaborately considered the question of

legislative competence and the period for which the

respondent-employer has been declared relief undertaking.

This Court has held as under:-

“The State Government by issuing notification
under Section 3 does not permanently debar the
legal proceedings under the provisions of the
Industrial Disputes Act, 1947. Suspension of such
legal proceedings is only co-terminus with the
time till the concerned industry remains a relief
undertaking. This does not therefore take away a
remedy available to a workman permanently.
Movement the industry seize to be a relief
4

undertaking, proceedings before the learned
labour court or the industrial tribunal, as the case
may be, under the provisions of Industrial
Disputes Act
would stand revived. In a situation
like this, endeavor of the courts should be to
apply the principle of harmonious interpretation to
make both the enactments workable. Since
legislative compliance for enacting both the Acts
in pith and substance emanate from demarcated
area of legislative power referable to separate
entries though i the same concurrent list, there
does not arise any question of conflict between
the two, let alone any repugnancy. As held by
their Lordships of the Hon’ble Supreme Court in
ITC Ltd. (supra) a duty is cast on the courts to
harmoniously construe two enactments and the
provisions contained therein and therefore, it
cannot be accepted that the proceedings before
the labour court could be continued even when
the industry concerned has been declared as a
relief undertaking.”

Keeping in view the decision of this Court in the

bunch of writ petitions referred hereinabove, in my view, the

respondents were justified in passing the order Annexure-5

Dated 12th July,2007.

5

In this view of the matter, I do not find any merit

in the writ petition and the same is dismissed. No order as to

costs.

(H.R.PANWAR), J.

NK