High Court Patna High Court

M/S Excel Publishing House Ltd. … vs The State Of Bihar & Anr on 11 August, 2010

Patna High Court
M/S Excel Publishing House Ltd. … vs The State Of Bihar & Anr on 11 August, 2010
Author: Akhilesh Chandra
                       CRIMINAL MISCELLANIOUS No.12876 OF 2004


             M/S BENNET COLEMAN & CO LTD & ORS--------Appellants
                                Versus
             STATE OF BIHAR---------------------------Respondent

                                        with

                            Cr.Misc.    No.14046 oF    2004

             M/S TIMES PUBLISHING HOUSE LTD. THRU. D.K.JAIN &
             ORS------------------------------------Appellants
                                Versus
             STATE OF BIHAR & ANR-------------------Respondents

                                        with

                          Cr.Misc.    No.14344 oF    2004

             M/S EXCEL PUBLISHING HOUSE LTD. THRU. ANAND VARDHAN
             SINGH----------------------------------Appellant
                                 Versus
             THE STATE OF BIHAR & ANR---------------Respondents

                                        with

                           Cr.Misc.    No.14624 oF    2004

             M/S PEARL PRINTWELL LTD.LAXMI APARTMENT---Appellant
                                  Versus
             STATE OF BIHAR & ANR--------------------Respondents

                                        *******

FOR THE PETITIONERS : M/S Chakradhari Sharan
Singh,Amit Kumar Singh,
Praveen kumar, Alok
Kumar Singh & S.H. Khan,

For the State : M/s Raj Ballabh Singh &
Murli Dhar, APPs

*******

P R E S E N T

THE HON’BLE MR. JUSTICE AKHILESH CHANDRA

Akhilesh Chandra, J. Heard learned counsels representing the
2

petitioners in all the four cases and learned Additional

Public Prosecutors for opposite party.

2. All these four cases have been filed

under Section 482 of the Code of Criminal Procedure

seeking quashing of order dated 06th February, 2004

passed in Complaint Case no. 322 M of 2004 by the

Chief Judicial Magistrate, Patna, taking cognizance

against the petitioners for the offences under Sections

25(U) and 29 of the Industrial Dispute Act, 1947 for

alleged violation of the provisions under Section 18(3)

and Sl. 13 of Schedule 5 B of the said Act, that is,

committing unfair labour practice and breach of

settlement on Award. The case was transferred for trial

to the Court of Sri Sanjay Kumar Singh, Judicial

Magistrate, 1st Class, Patna.

3. It is admitted fact that the complaint was

filed by Opposite Party no.2, Labour Commissioner,

Patna, who had earlier issued letter no.4198 dated 27th

August, 2003 against the petitioners relating to

implementation of the recommendation of the Manisana

Wage Board Award but in reply to the said letter the
3

Management explained vide its letter dated 01st

September, 2003 that as per recommendation of the

Wage Board the Journalists were being paid wages as

per Class-II whereas non-journalist employees were paid

the wages of Class- VI and as such the same was a

violation of Manisana Wage Board Award and as such

they have not implemented the provisions of Part-III,

Chapter-I, Clause 2(3) of Manisana Wage Board Award

which provides an explanation;

―For the purpose of this clause – if there
are different Units/ branches / companies of one
classified newspaper establishment in one town
or city and adjoining areas even though
carrying different names, will be treated as one
single Unit of that newspaper establishment.‖

4. It is further stated in the complaint

petition that the Management treating the four Units

different whereas they are branches of one

establishment which further appears from Identity Card

issued to the employees working under all the four

Branches whereon the Times of India appears printed.

5. The learned counsel for the petitioners

submitted that the petitioner in Cr.Misc. no. 12876 of

2004 is an independent establishment wherein all the
4

employees are being given their wages as per the

Awards. So far petitioners of other three cases are

concerned, they are altogether different Companies but

supporting the functions of petitioner of first case on the

basis of out sourcing and Manisana Wage Board Award

is not applicable upon them. Further, no offence for

which cognizance has been taken, is made out against

either of the petitioners in all the four cases. On the

other hand, learned Additional Public Prosecutor

supported the Order under challenge and averments

made in the complaint petition.

6. Admittedly, Manisana Wage Board was

constituted under the provisions of Working Journalist

& other Newspaper Employees (Condition of Service)

& Miscellaneous Provisions Act, 1955, which by

submitting Award, of national importance recommended

the prescribed wages for the employees of Newspaper

Establishment and the recommendations have been

accepted by the Central Government who issued

Notification in this regard. Since the recommendations

were enforceable all over India its status is an Award of
5

National Tribunal. Thus, the contention of learned

counsel that there is no unfair labour practice even if

Manisana Wage Board Award is not properly

implemented, is not acceptable. In view the of the term

“unfair labour practice” as defined under Section 2(ra)

of the Industrial Disputes Act means any of the practices

as specified in the Fifth Schedule.

7. Similarly, at serial no.13 of 5th Schedule

under Industrial Dispute Act reads “failure to

implement Award, Settlement or Agreement”. Thus

non-implementation of any term of the Award

constitutes an offence punishable under Section 25-U

of the Act read with Section 29, both respectively reads

as such:

―25-U. Penalty for committing unfair
Labour practices–Any person who commits
any unfair Labour practice be punishable with
imprisonment for a term which may extend to
six months or fine which may extend to one
thousand rupees or with both.

29. Penalty for breach of settlement or
Award.- Any person who commits a breach of
any term of any settlement or Award, which is
binding on him under this Act, shall be
punishable with imprisonment for a term which
may extend to six months, or with fine, or with
both, and where the breach is a continuing one,
with a further fine which may extend to two
6

hundred rupees for every day during which the
breach continues after the conviction for the
first and the Court trying the offence, if it fines
the offender, may direct that the whole or any
part of the fine realized from him shall be paid,
by way of compensation, to any person who, in
its opinion, has been injured by such breach.‖

It is also relevant to mention here that

Chapter II Section 3 of the W.J. and Other Newspaper

Employees etc. Act, 1955 reads as such:

―3. Act 14 of 1947 to apply to working
Journalists:- (1) The provisions of the Industrial
Disputes Act
, 1947, as in force for the time
being, shall subject to modification specified in
Sub-section (2), apply to, or in relation to,
working Journalists as they apply to, or in
relation to, workmen within the meaning of that
Act.

(2) Section 25F of the aforesaid Act, in
its application to working journalists, shall be
construed as if in Clause (a) thereof, for the
period of notice referred to therein in relation to
the retrenchment of a workman, the following
periods of notice in relation to the retrenchment
of a working journalist had been substituted
namely-

(a) six months, in the case of an editor,
And

(b) three months, in the case of any
other working journalist.‖
7

8. Now, the only question left for

consideration whether the Award is binding upon all the

petitioners or not. As per petitioners only petitioners of

first case is liable to comply the Award and make

payment of wages accordingly which they are doing.

To support this my attention was drawn towards the

orders passed in CWJC no. 7240 of 2002 which was

filed by the Times of India Newspaper Employees

Union and another seeking relief against non-

implementation of the recommendation of the Award.

Ultimately, in their absence, vide order dated 19th

November, 2009 the writ petition was disposed of on

the submissions of the opposite parties that if they are

not being paid the wages as per recommendations the

amount is recoverable on their applications to the State

Government under Section 17 of the Working

Journalists and Other Miscellaneous Provision Act,

1955 which they have not done so giving liberty to avail

out the remedy available the writ applications appears to

have been disposed of.

9. The above is not sufficient to establish
8

that the recommendations are being properly

implemented. Moreover, assuming the employees at the

time of filing of the writ application in the year 2002 did

not approach the State Government as required under

Section 17 of the Act but they might have done

subsequently giving rise to issuance of letter no.4198

dated 27th August, 2003 by Deputy Labour

Commissioner, Patna, for implementation of the Award

to the Management.

10. The contention of learned counsel for

the petitioners that other three petitioners than M/s

Bennett Coleman Co. Ltd. and Others have their

separate identity and the employees under them are not

to be benefited by the recommendation of Manisana

Wage Board Award but this statement is also not

acceptable in face of assertion of the complainant in the

complaint petition itself that workmen under all the

three other petitioners which are said to have been just

supporting petitioners of first case as out sourcing

Agent, have printed Identity Cards at the top of the

same the Times of India appears printed and inspite of
9

filing of some of the Identity Cards issued by all the

four petitioners Company having same feature in the

petitions filed before this Court, the petitioners are

conspicuously silent. Even during the course of

argument nothing contrary was pointed out.

11. The above materials are prima facie

sufficient to establish that all the three establishments

under names and style (1) M/s Times Publishing House

Ltd., M/s Pearl Printwell Ltd. and M/s Excel

Publishing House Ltd. are the Units of one

establishment M/s Bennet Coleman & Co. Ltd., having

different names for internal convenience.

12. The submissions of learned counsel for

the petitioners that if at all there is any violation of the

provisions of Working Journalist and other Newspaper

Employees Act, 1955 they may be liable to be penalized

under Section 18 of the Act, but not for the offences

under which cognizance has been taken. As stated

above, the provisions of Industrial Disputes Act, 1947

is, prima facie, applicable in the instant case and

whether any offence have been constituted under
10

Section 18 of the Act it is left to be decided by the trial

Court at the time of hearing on the point of charge or at

any appropriate stage. The trial court without being

restricted to the order taking cognizance for a particular

offence, if find fit, may proceed with trial for other

offences also if made out after framing proper charge.

13. Thus, finding no merit, all the four

petitions are hereby dismissed, and the Court below is

directed to proceed expeditiously and decide the case,

on its own merit without being prejudiced of instant

non-interference.

(Akhilesh Chandra, J.)

Patna High Court,
The 11th August, 2010.

AAhmad/(NAFR).