Bombay High Court High Court

Indian National Shipowners’ … vs National Union Of Seafarers Of … on 24 June, 2011

Bombay High Court
Indian National Shipowners’ … vs National Union Of Seafarers Of … on 24 June, 2011
Bench: A.M. Khanwilkar, R.Y. Ganoo
                                     1                                                 545.11


SQP
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                               
                ORDINARY ORIGINAL CIVIL JURISDICTION
                     WRIT PETITION NO.545 OF 2011




                                                       
      Indian National Shipowners' Association,
      A non-profit industry association incorporated
      u/s.25 of the Companies Act, 1956 to




                                                      
      promote Indian Shipping and having its
      registered office at 22 Maker Tower,
      `F' Wing, Union No.22, 2nd floor,
      Cuffe Parade, Mumbai 400 005.                         ...Petitioners




                                        
           Versus
                          
      1.National Union of Seafarers of India,
        A Trade Union Registered under
        Trade Unions Act, 1926 having its
                         
        office at NUSI Bhavan, 1, Goa Street,
        Ballard Estate, Mumbai 400 038,
        through its General Secretary
        Mr.A.Y.Sarang
        


      2.Forward Seamen's Union of India,
     



        A Trade Union Registered under
        Trade Unions Act, 1926 having its office
        at FSUI, 14/1F, Kabitirtha Sarani,
        22/1A, Mohan Chand Road,





        Kolkata - 700 023, and having an
        office in Mumbai at 18, IDA Mansion,
        Vaju Kotak Marg, Ballard Pier,
        Mumbai-400 011 through its





        General Secretary Mr.Sadhan Kanjilal

      3.Union of India through its
        Ministry of Shipping,
        having its office at Transport Bhavan,
        New Delhi - 110 001.




                                                       ::: Downloaded on - 09/06/2013 17:23:51 :::
                                    2                                                545.11


    4.Directorate General of Shipping,
      having its office at Jahaz Bhavan,




                                                                            
      Walchand Hirachand Marg,
      Mumbai - 400 001.                                  ...Respondents




                                                    
                                           ......

    Mr.J.P.Cama, Senior Advocate with Mr.M.J.Kalyaniwalla i/b Mulla &




                                                   
    Mulla & Craigie Blunt & Caroe for Petitioner.

    Mr.Anil Anturkar with Mr.P.N.Salgaonkar & Mr.G.Sardesai i/b Salgaonkar
    & Co. for Respondent No.1.




                                      
    Ms.Jane Cox for Respondent No.2.
                        
    Mrs.Shehnaz V.Bharucha for Respondent Nos.3 and 4.

                              ......
                       
                      CORAM:- A.M.KHANWILKAR AND
                                R.Y.GANOO, JJ.

ORDER RESERVED ON :- 14TH JUNE, 2011.

ORDER PRONOUNCED ON : 24TH JUNE, 2011

ORDER : (PER A.M.KHANWILKAR, J.)

1. This Writ Petition under Article 226 of the Constitution of India has

been filed by the Ship Owners’ Association on the apprehension of

impending strike/agitation in some form on the ships, ports, offices and

residences of petitioner and its member shipping companies, primarily, on

account of the show of strength between the rival unions – respondent Nos.1

and 2 on the issue of participating in negotiations with regard to wage

agreement. It is stated that the respondent No.1 Union claims to be and has

::: Downloaded on – 09/06/2013 17:23:51 :::
3 545.11

been found to be having the largest number of membership by the Regional

Labour Commissioner. For that reason, it was objecting to inclusion of

more than three members from the respondent No.2 Union as team of

members for negotiations. Whereas, the respondent No.2 Union wanted

more than three members of their union to form part of the team for

negotiations. According to the petitioners, inspite of best efforts, the

petitioners were unable to resolve the deadlock between the stand so taken

by respondent No.1 and respondent No.2. On the contrary, the respondent

No.1 made it amply clear that petitioners ought not to negotiate with the

respondent No.2 union. The respondent No.2 union also informed the

petitioners that they should not proceed with the negotiations with

respondent No.1 Union by ignoring them in the process. It is the case of the

petitioners that both the unions have virtually threatened to go on

strike/agitation in some form on the ships, ports, offices and residences of

the petitioner and its member shipping companies.

2. In this backdrop, the petitioner sent detail communication to the

Secretary, Ministry of Shipping, Government of India, New Delhi dated 2nd

February, 2011. In the said communication, the petitioner placed its

predicament on record that as per the decision of our High Court dated 4th

::: Downloaded on – 09/06/2013 17:23:51 :::
4 545.11

April, 2006 in Notice of Motion No.1034 of 2006, the petitioners were

required to negotiate with respondent No.1 union which has been found to

be having a largest number of membership, but as per another order dated

15th February, 2008, passed by this Court in Writ Petition No.2375/2007,

both unions were allowed to participate in the negotiations for determining

revised emoluments and conditions of service of their members. In this

backdrop, the petitioners wrote to the Secretary, Ministry of Shipping in the

following words:

“16. However, none of the Unions were willing to provide an assurance
not to proceed with industrial action or strike, as had been verbally

threatened as well as conveyed by FSUI to INSA in writing. This strike
notice coupled with the verbal/oral threat of NUSI will paralyze the
shipping industry and may lead to violent clashes amongst union members
which will in turn lead to a colossal loss to the shipping industry and the
country’s economy in general. This industrial unrest will lead to an

industrial dispute due to the spat between rival trade Unions. The
seafarers as the employees and shipowners as the employers are perplexed

and disturbed as INSA has tried its level best to bring about and suggest
amicable solutions but not succeeded. None of the aforesaid Unions are
willing to find an amicable solution to their dispute but forcing INSA to
take steps rather than they take steps and sorting out the issue which is

clearly due to their internal differences. Also other Unions who are not
part of the meetings are pressuring INSA to include them too in Wage
Negotiation.

17. Therefore, it is prayed that to avoid the strike, agitation, industrial
unrest, it is incumbent upon the Central Government to constitute a

Tribunal of one or more persons adjudicating the disputes as contemplated
u/s.150 of Merchant Shipping Act, 1958 at the earliest and on urgent basis
preferably within 72 hours due to the exigencies of the situation and the
perceived threat of a strike/obstructions/disruption by which the industrial
peace will be affected on the vessels of the INSA members and refer the
following issues for adjudication.

::: Downloaded on – 09/06/2013 17:23:51 :::

                                        5                                                  545.11


          a)     Determine the representation between the two unions on the
          Negotiation Committee.




                                                                                  

b) Determine the representatives of the Unions for signing the negotiated
agreement.

c) If above is not possible, what steps the management should take to
negotiate and resolve the industrial disputes with its employees and/or
Unions.

d) Whether the NMB constitution ought to be Amended? If so, then what
amendments ought to be made in the NMB constitution?

e) Pending the above adjudication, the Central Government be pleased to
stay the strike.

18. It is not out of place to mention that if the Central Government delays

in constituting a Tribunal and notifying the same in the official gazette and
passing relevant injunction orders under Section 151 of the M.S. Act 1958
then there would be nationwide industrial disputes which will cripple the

Shipping Industry and cause great monetary loss to the shipowners and the
National Exchequer.

19. INSA trusts that their prayers may be considered expeditiously on
urgent basis and for this act of kindness INSA shall be duty bound forever

pray.”

3. Without waiting for the response of the Appropriate Authority, the

petitioners rushed to this Court by way of present Writ Petition for

declaration that the members of respondents 1 and 2 unions ought not to

resort to strike/agitation in any form on the ships, ports, offices and

residences of petitioner and its member shipping companies till the

respondent No.3 (Union of India) constitutes a Tribunal and award is

passed therein. Further declaration has been sought that the conduct of the

members of respondent Nos.1 and 2 is opposed to public policy and public

::: Downloaded on – 09/06/2013 17:23:51 :::
6 545.11

duty. Further relief claimed in the Writ Petition is to issue direction to

respondent No.3 (Union of India) to forthwith constitute a Tribunal under

Section 150 of the Merchant Shipping Act, 1958 and refer the dispute

relating to the strike/agitation threatened by respondent Nos.1 and 2 as well

as the Charters of Demand submitted by the respondent Nos.1 and 2 dated

19th May, 2010 and 28th April, 2010 respectively for adjudication. Further

relief has been claimed against respondent Nos.1 and 2 to cease and desist

from instigating and/or continuing with its strike and stoppage of work in

connection with the members of petitioner ships in all ports or to cause any

damage/destruction/agitation to the members of the petitioner’s

ships/vessels, ports, offices all over India, container terminals, warehouses,

etc. in any manner whatsoever and also from holding dharnas, staging

demonstrations, making threats to the petitioner, members of the petitioner,

its officers, employees, servants, agents, etc. within the radius of 500 mtrs.

of such ships/vessels, ports, offices and residents all over India, container

terminals, warehouses, etc.

4. While this Petition was placed for admission, the respondents raised

preliminary objection regarding maintainability of the Petition on the

argument that the petitioners were essentially claiming substantive reliefs

::: Downloaded on – 09/06/2013 17:23:51 :::
7 545.11

against private parties i.e. Unions. During the pendency of the Petition,

however, the respondent No.3-Union of India vide its communication dated

24th February, 2011 informed the Chief Executive Officer of the petitioners

as follows:

“F.No.B-11011/2/2011-MA New Delhi dated the 24th February, 2011

To,

Shri Anil Devli,

Chief Executive Officer
Indian National Shipowners’ Association,

22, Maker Tower-F,
2nd Floor, Cuffee Parade,
Mumbai-400 005.

Subject : Request to constitute Tribunal for Adjudication of disputes as
contemplated u/s.150 of the Merchant Shipping Act, 1958 and W.P.No.
258/2011 filed by INSA in the High Court of Judicature at Bombay
against NUSI and others.

Sir,

I am directed to refer to representation dated 02.02.2011 addressed to
Secretary(S) on the above subject and the Court Case as mentioned above filed by
INSA in which Ministry is the third Respondent and to say that after careful
consideration of the representation, INSA is advised to abide and honour the
judgment of High Court of Judicature, Bombay dated 04.04.2006 in Notice of

Motion No.1034 of 2006 in Appeal No.950 of 2005 in W.P. No.1751 of 2000 filed
by FSUI against NUSI.

2. This issues with the approval of Hon’ble Minister of Shipping.

Yours faithfully,

Sd/-

(A.R.Sengupta)
Under Secretary to the Govt.of India
Tel.No.23719031″

::: Downloaded on – 09/06/2013 17:23:51 :::

8 545.11

5. In the light of this communication, the petitioner has amended the

Petition seeking further reliefs in terms of prayer clauses (aa) and (ab),

thereby praying for striking down the impugned order dated 24th February,

2011 issued by the respondent No.3 and to direct the respondent No.3 to

exercise its powers under Section 150 of the Merchant Shipping Act, 1958

and to make an order of reference of industrial dispute arising from the

strike notice dated 14th January, 2011 issued by the respondent No.2 and

threat to strike notice dated 2nd February, 2011 issued by the respondent

No.1.

6. We have reproduced the relevant portion of the communication sent

by the petitioners to the Secretary, Ministry of Shipping dated 2nd February,

2011 which ought to be the guiding document to consider the efficacy of

the reliefs claimed by the petitioners. Before examining the matter further,

we would first deal with the issue of the maintainability of the Petition.

Even if we were to agree with the argument of the respondents that

considering that the reliefs originally claimed in the Petition were

essentially directed against private parties (respondent Nos.1 and 2 unions),

having regard to the fact that the Petition now stands amended after receipt

::: Downloaded on – 09/06/2013 17:23:51 :::
9 545.11

of communication from the respondent No.3 (Union of India), and which

decision of the respondent No.3 (Union of India) has been challenged by

way of further amended reliefs, the objection regarding maintainability of

the Petition has become insignificant.

7. Instead of dilating on the said aspect, we would prefer to examine the

merits of the grievance of the petitioners. As aforesaid, the petitioners had

requested the respondent No.3 to constitute Tribunal for agitating the

disputes under Section 150 of the Act on issues referred to in paragraph 17

of its communication. That request has been negated by the respondent No.

3 vide communication dated 24th February, 2011, primarily with reference

to the decision of this Court dated 4th April, 2006, wherein, it is held that the

petitioners herein must negotiate with the respondent No.1 Union which has

been found to be having largest number of membership. That view taken by

the respondent No.3, in our opinion, is unexceptionable, more particularly,

in the context of the specific request made by the petitioners in its

communication dated 2nd February, 2011 to refer issue to determine the

representation between the two unions on the Negotiation Committee or to

determine the representatives of the Unions for signing the negotiated

agreement. The third issue in the said communication is essentially advise

::: Downloaded on – 09/06/2013 17:23:51 :::
10 545.11

sought from respondent No.3 as to what steps the petitioner should take to

negotiate and resolve the industrial disputes with its employees and/or

Unions, if the two issues could not be answered. Insofar as the fourth

proposed issue for adjudicated by the Tribunal formulated by the petitioner,

is again seeking advise whether the NMB constitution ought to be

amended, and if so, the nature of amendment. The fifth issue in paragraph 7

is in fact, requesting the Central Government to stay the strike pending the

adjudication of the four issued by the Tribunal.

8. Suffice it to observe that the respondent No.3 rightly responded to the

said request of the petitioner by inviting attention of the petitioner to the

decision of this Court dated 4th April, 2006 in Notice of Motion No.1034 of

2006 in Appeal No.950 of 2005 in Writ Petition No.1751 of 2000 which

was binding on the parties to the said proceedings until it was to be

reversed. Our attention has been invited to the fact that the appeal in which

the said decision came to be passed on 4th April, 2006 by this Court was

itself eventually withdrawn by the respondent No.2. The order passed in

Appeal No.950/2000 dated 25th July, 2007 reads thus:

“P.C. :

The learned Counsel appearing for the Appellant states that as a result of
developments taking place during the pendency of the Appeal, the Appellant-

::: Downloaded on – 09/06/2013 17:23:51 :::

11 545.11

Union is no more representative union and therefore without prejudice tot he
rights of the Appellant to challenge the order in relation to recognition, the
Appellant seeks leave of the court to withdraw the Appeal. Appeal is permitted to

be withdrawn. No order as to costs.”

9. Suffice it to observe that considering the dictum in order dated 4th

April, 2006, which binds the parties, especially after the withdrawal of the

appeal filed by the respondent No.2 upon admitting the position that it was

no more representative union, the response given by the respondent No.3 in

its communication dated 24th February, 2011 was inevitable.

10. In any case, even if we were to consider the further amended relief

claimed by the petitioners for setting aside the impugned order dated 24th

February, 2011 and to direct the respondent No.3 to make an order of

reference, that could be considered only in the context of the request made

in the communication dated 2nd February, 2011. The petitioners, however, in

prayer clause (ab) have asked for relief in the context of strike notice dated

14th January, 2011, in relation to which, no specific issue for adjudication

was formulated in the communication sent to the respondent No.3. With

regard to the issues for adjudication formulated in paragraph 17 of the

communication dated 2nd February, 2011, we find force in the submission of

the Counsel for respondent No.1 that none of these issues would be covered

::: Downloaded on – 09/06/2013 17:23:51 :::
12 545.11

within the meaning of Section 150 of the Act. Notably, sub-section (9) of

Section 150 of the Act opens with the words “nothing contained in the

Industrial Disputes Act, 1947 shall apply to any dispute referred to in

Section 150“. Sub-section (1) of Section 150 refers to disputes between

seamen or any class of seamen or of any union of seamen and the owners of

ships in which such seamen are employed or are likely to be employed and

exits or is apprehended. It further provides that such dispute must relate to

any matter connected with or incidental to the employment of the seamen.

In the first place, the five issues formulated in paragraph 17 of

communication dated 2nd February, 2011 are not covered within the sweep

of Section 150 as it cannot be said to be dispute between union of seamen

and the owners of the ships relating to any matter connected with or

incidental to the employment of the seamen. Counsel for the petitioner,

however, vehemently argued that the expression `employment’ will have to

be interpreted liberally to include even determination of representations

between two unions of the Negotiation Committee and to determine the

representatives of the unions for signing the negotiating agreement. It is not

possible to countenance this submission. Answering these issues will be

nothing short of resolving the dispute between the two rival unions interse

and not adjudication of dispute between the union of seamen and the

::: Downloaded on – 09/06/2013 17:23:51 :::
13 545.11

owners of the ships in relation to any matter connected with or incidental to

the employment of the seamen as such. Even on this count, the petitioners

cannot succeed in challenging the impugned order dated 24th February,

2011 being violative of Articles 14 and 19 of the Constitution of India.

11. Counsel for the petitioners as well as respondent No.2 was at pains

to rely on the decision of this Court in Writ Petition No.2375 of 2007 dated

15th February, 2008 whereunder both the unions, i.e. respondent Nos.1 and

2, were allowed to participate in the negotiations for revision of

emoluments and conditions of service. We are not impressed by this

argument. Inasmuch as the plain reading of the said order makes it more

than clear that it was passed on the basis of mutual arrangement agreed

upon between the parties which was not to be treated as precedent for the

future. The said order reads thus:

“P.C.:

. Rule. Heard forthwith. Though a settlement had been arrived
at there was a dispute as to the signatories to the settlement. The
parties, however, at the intervention of the Court, have agreed to

abide by the terms and to accept the present settlements which
both the contesting Unions, who are parties here had agreed to
in negotiations with the petitioner, considering the present situation in
the industry and with the rider that this arrangement will not act as a
precedent for the future.

. Considering the agreement between the parties we do not
propose to consider the reliefs as prayed.

::: Downloaded on – 09/06/2013 17:23:51 :::

                                       14                                                 545.11



          .       The approach of all parties to arrive at a settlement with the




                                                                                 

larger objective of maintaining industrial peace in the industry is
commendable.

2. The petitioners have tendered in Court two sets of agreed
written down terms containing conditions of service and
emoluments of Indian Seafarers in the category of Ratings and
Petty Officers serving on foreign going, home trade and off-shore Articles

of Agreement. The two sets of agreed written down terms are marked
as Exhibit “A” and Exhibit “B” and form part of this order.

3. The petitioners members shall within one week from the date
hereof make payment in accordance with the above written down terms

to all the above categories of employees.

4.

                    Respondent     Nos. 4 and 5 representing
          hereby undertake on behalf of themselves and
                                                                     FSUI and NUSI
                                                                   their     respective
          members that their members shall accept               the above       revised
                         

emoluments and conditions of service in full and final settlement of all
their claims upto the date hereof and further that neither their members nor
they themselves shall raise any claim or demand involving any financial or
any other demand or implications having a financial bearing for the period
ending 31st March, 2010.

5. The Court would like to place on record its appreciation of the
efforts taken by all the Counsel representing parties as also the maturity

shown by the management and office bearers of the Unions in arriving
at the above settlement. ” (emphasis supplied)

12. Suffice it to observe that the fact that respondent No.2 was also party

to the agreement reached on earlier occasion does not in any manner,

militate against the direction contained in order dated 4th April, 2006 passed

in Notice of Motion No.1034 of 2006 that the petitioners were required to

negotiate with respondent No.1 union which has been found to be having

largest number of membership. The impugned order passed by the

::: Downloaded on – 09/06/2013 17:23:51 :::
15 545.11

respondent No.3 dated 24th February, 2011 merely restates the position

contained in the said order.

13. Counsel for the respondent No.2 was at pains to persuade us to take

the view that the observation in the order dated 4th April 2006 in Notice of

Motion No.1034 of 2006 was in the context of membership of the

respondent No.1 union at Mumbai and not for whole of India. This

argument of the respondent No.2 cannot be countenanced, having

withdrawn the appeal preferred by respondent No.2 union being Appeal No.

90 of 2000 vide order dated 25th July, 2007 and more so, having admitted

that it was no more representative union. This argument of respondent No.

2, in any case, cannot be taken forward in the present Petition. If the

respondent No.2 has any grievance relating to the present strength of

membership of the respondent No.1 within Mumbai or for that matter in

India, is free to agitate that matter before the appropriate forum. Thus,

neither at the instance of petitioner, nor the respondent No.2, that issue can

be examined in the present Petition.

14. That takes us to the other relief claimed by the petitioner for

declaration against respondent Nos.1 and 2 Union and for issuing direction

::: Downloaded on – 09/06/2013 17:23:51 :::
16 545.11

as referred to in prayer clause (e). It is stated in the Petition that any hasty

step taken by the two unions may have far reaching cascading effect not

only on the owners of the ships but the entire shipping industry and

eventually on the economy of the Country. For that reason, the respondent

Nos.1 and 2 and its members have public duty not to act in the manner

threatened in the two communications received from the respondent Nos.1

and 2 dated 2nd February, 2011 and 14th January, 2011 respectively. In the

context of this relief, we may place on record that the argument to press this

relief was made by the Counsel for the petitioner only at the end of the

rejoinder, when the Court was about to close the case as arguments were

concluded. The Counsel for the petitioner asserted that he did not raise that

point in his opening argument, as the Court called upon the other side to

respond to his arguments relating to principal relief of setting-aside the

impugned order dated 24th February, 2011 and to direct the respondent No.3

to make order of reference. We corrected the Advocate for the petitioners

by pointing out that his assertion is incorrect, as neither he was asked to sit

down by the Court nor the Court called upon the other side to respond

while he was already on his legs.

15. Be that as it may, the communication sent by the respondent No.1

::: Downloaded on – 09/06/2013 17:23:51 :::
17 545.11

dated 2nd February, 2011 is not a communication giving notice of strike.

Indeed, the letter sent by respondent No.2 dated 14th January, 2011 does

indicate that 14th February, 2011 will be observed as a token protest day by

striking work by all the members. However, that date has elapsed long

back. Whereas, during the pendency of this Petition, assurance was given

by respondent No.2 through Counsel that it will not resort to any strike so

as to paralyse the work of the petitioner during the pendency of this

petition. It is not the case of the petitioner that the respondent No.1 and 2

are likely to resort to strike/agitation without following procedure

established by law. Suffice it to observe that the said relief as prayed, does

not arise for consideration in this Petition. We will leave all questions

relating to the said relief claimed against respondent Nos.1 and 2 open to be

agitated by the petitioner before the appropriate forum as and when

occasion arise.

16. For the aforesaid reasons, this Petition is disposed of with the above

observations.

    (R.Y.GANOO, J.)                              (A.M.KHANWILKAR, J.)




                                                   ::: Downloaded on - 09/06/2013 17:23:51 :::