Bombay High Court High Court

Executive Engineer vs Raju Banduji Raut on 30 March, 2009

Bombay High Court
Executive Engineer vs Raju Banduji Raut on 30 March, 2009
Bench: S.B. Deshmukh
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       BENCH AT AURANGABAD




                                                                 
                 WRIT PETITION NO. 1218 OF 2009




                                         
     Executive Engineer,
     Central Public Works Department,
     Plot No.110, Shastri Nagar,
     Aurangabad                              .. Petitioner
                                         (Orig. Respondent)




                                        
            VERSUS

     Raju Banduji Raut,
     Age : 31 years, Occu.: Nil,
     R/o : Airport Quarter,




                               
     Chikalthana, Aurangabad                 .. Respondent
                                        (Orig. Complainant)
                     
                    
     Mr. Nitin S. Chaudhari, Advocate for the Petitioner

     Mr. V.D. Hon, Advocate h/f. Mr. S.S. Piwal, Advocate
     for the Respondent
      
   



                              CORAM : S.B. DESHMUKH, J.

DATED : 30.03.2009

ORAL JUDGMENT:-

1. Heard learned counsel for the parties. Rule,

made returnable forthwith. Heard finally by consent

of the parties.

::: Downloaded on – 09/06/2013 14:28:48 :::

2. The petitioner, is the respondent in complaint

(ULP) no. 43 of 2007 pending in the Court of learned

Judge, Labour Court at Aurangabad. Said complaint is

filed by the respondent. Parties hereinafter are

referred to their status as complainant and

respondent for convenience. Copy of the complaint is

on record. (Page 19 of the compilation). In

paragraph no.1 statement is made that complainant and

respondent are having relationship of employer and

employee. In paragraph no.2 it is pleaded that

complainant has been appointed as a Clerk in the

stores

department of the respondent. Said

appointment is oral, made in the month of January,

1994. From the appointment, complainant was in

continuous service for more than 240 days till the

date of oral termination. This oral termination is

alleged in the month of January, 2007. In paragraph

no.2 it is stated that cause of action arose on

January 24, 2007. He claims that he was drawing

salary of Rs.5000/- on the date of oral termination,

was required to remain present for 24 hours, was

working with stores department, quarter was allotted

to the complainant for residence purpose, quarter was

in possession of the complainant. Overtime was paid

to the complainant. Grievance is raised in paragraph

no.4 that complainant has been terminated without

::: Downloaded on – 09/06/2013 14:28:48 :::
(3)

following due process of law and thus respondent is

engaged in unfair labour practise. There is no

compliance of provisions of section 25 of the

Industrial Disputes Act according to the complainant.

In paragraph no.7 contention is raised that all

concerned documents in respect of service of

complainant are in custody of the respondent. Some

documents which were in possession of the complainant

have been filed alongwith the complaint. This

complaint seems to have been filed on 24.1.2007 under

section 28, 30 r/w. item no.1 (a), (b), (f) of

Schedule IV of M.R.T.U. and P.U.L.P. Act, 1971

(“Act, 1971” for short). After filing the complaint,

application has been filed by the complainant seeking

allotment of work and setting aside oral termination

dated 24.1.2007. After entering appearance

respondent filed written statement/say to the

complaint. Annexure “B” is copy of the said written

statement (page 44). In paragraph no.1, it has been

pleaded that complainant was never employed by the

answering respondent in any of the capacity and the

employer and employee relationship never exist

between complainant and respondent. In paragraph

no.7 same thing is reiterated with further pleading

::: Downloaded on – 09/06/2013 14:28:48 :::
(4)

that the watch and ward of CPWD. Stores located at

Air-port premises, Chikalthana, Aurangabad was

arranged by calling tenders from different security

Agencies/service providers. It is further pleaded

that security agency to whom the work contract is

given by the CPWD., has employed the complainant.

Further it is pleaded that on account of termination

of the contract it seems that the security agency has

terminated the services of the complainant. Further

statement is

made that CPWD. is not at all

responsible for termination. This written statement

seems to have been filed on 21.7.2007.

3. Learned trial Court after hearing the parties,

on Exh. U-2 application framed four issues for

determination. Issue no.1 framed by the trial Court

was in respect of prima facie case, if proved by the

complainant. Second issue was in respect of balance

of convenience. Third issue was regarding

irreparable loss. Fourth issue is as to whether the

complainant approached the Court with clean hands.

Finding on this issue/issues is recorded in

affirmative in favour of the complainant. The trial

Court allowed the application Exh. U-2, directed the

::: Downloaded on – 09/06/2013 14:28:48 :::
(5)

respondent to keep the complainant on work

(reinstatement) with wages. This order by the trial

Court was dated 11.4.2008.. This order was subjected

to Revision under section 44 of the Act of 1971 by

the respondent. This revision complaint (ULP) no.

66 of 2008 has been dismissed by the Member,

Industrial Court, Aurangabad by order passed on

January 14, 2009, annexure “E” to the petition. It

is this order which is challenged in this Petition.

4. I heard learned counsel for the parties.

Advocate Mr. Chaudhari for the petitioner relied on

three judgments of the Supreme Court. Mr. Hon

learned counsel for the respondent relied on two

judgments of this Court; (i) Judgment of the learned

Single Bench of this Court and (ii) judgment of

Larger Bench of this Court. I would refer to these

judgments at appropriate stage.

5. Act of 1971, is a local act applicable to the

State of Maharashtra. Sub section 3 of Section 2 of

Act, 1971 provides that except as otherwise

hereinafter provided, this act shall apply to the

industries to which the Bombay Industrial Relations

::: Downloaded on – 09/06/2013 14:28:48 :::
(6)

Act, 1946 (Bom.) (XI of 1947), for the time being

applies and also to any industry as defined in clause

(j) of section 2 of the Industrial Disputes Act, 1947

and the State Government in relation to any

industrial dispute, concerning such industry is the

appropriate Government in this Act. Definitions are

given under section 3 of Act of 1971. “Central Act”

means the Industrial Dispute Act, 1947 (2) of 3 Act

of 1971. “Court” is also defined under section 3 sub

section 4,

for the purposes of chapter VI and VII

meaning thereby the Industrial Court, or as the case

may be Labour Court. Definition of employee is

covered by section 3(5) and of employer is provided

under section 3 sub section 6 of the Act, 1971. The

State Government appointed committee, called

“Committee on unfair labour practices” for defining

certain activities of employers and workers and their

organisation which could be treated as unfair labour

practices and have suggested action which could be

taken against employers or workers or their

organisations for engaging in such unfair labour

practices. It was the aim and object of the State

Government while bringing this statute in

operation-enforcement-application to provide for the

::: Downloaded on – 09/06/2013 14:28:48 :::
(7)

recognition of the trade unions for facilitating the

collective bargaining for certain undertaking;

                                                          undertaking                   to




                                                           
     state       their         rights    and      obligations;               to     confer

     certain        powers        on un-recognised unions, to                     provide

     for     declaring           certain      strikes          and     lock-outs         as




                                                          
     illegal        strikes and lock outs, to define and provide

     for      the     prevention           of     certain            unfair         labour

     practices,           to     constitute           Courts     (as     independent




                                               
     machinery)            for     carrying       out      the         purposes          of

     recognition
                           
                           to     start unions and for               enforcing          the

     provisions           relating       to     unfair         practices          and    to
                          
     provide        for        matters     connected       with        the        purposes

     aforesaid.
      


     6.        On     my query to both the learned counsel as to
   



     which       statute applies to the parties in the case                             on

     hand,       learned counsel Mr.              Hon could not reply.                  Mr.





     Chaudhari        learned        counsel for the            petitioner           made

available, copy of the Central Civil Services Manual,

according to him, classification has been provided as

A, B, C and D. According to him present complainant

is not employee of the respondent, however if it is

accepted or presumed in that circumstances, he comes

in “C” class. He however, strongly contended that

::: Downloaded on – 09/06/2013 14:28:48 :::
(8)

complainant is not employee of the petitioner.

. Central Civil Services (Classification,

Control and Appeal) Rules, 1965 (hereinafter referred

to as “Rules, 1965”). These Rules, 1965, have been

framed, under Article 309 of the Constitution of

India. It is clarified under these rules that these

rules are framed under Article 309 subject to Article

311 of the Constitution and therefore these rules are

not applicable to civil employees of Defence

Department. In part II of the Rules of 1965,

classification of services is enumerated as (i)

Central Civil Services, Group-A (ii) Central Civil

Services, Group-B; (iii) Central Civil Services,

Group-C; (iv) Central Civil Services, Group-D. Part

III, of Rules of 1965 is titled as “Appointing

Authority”. Under Rule 8 it is provided that all

appointments to Central Civil Services, Class I and

Central Civil Posts, Class-I, shall be made by the

President. There is rider i.e. proviso to this Rule

8. So far other appointments are concerned Rule 9 is

relevant i.e. appointments to other services and

::: Downloaded on – 09/06/2013 14:28:48 :::
(9)

posts. While parting from this part of the order it

is noticed that the rules of 1965, are holding the

filed. Classification of the post, appointments to

be made by the specific authorities, procedure for

suspension is provided in these rules. Mr.

Chaudhari submits that forum available to complainant

is Central Administrative Tribunal.

7. In foregoing paragraphs of this order, I have

referred to the provisions of Act of 1971, provisions

of Rules, 1965, brief pleadings of complainant and

respondent in their plaint and written statement as

well as reference in nut shell is made to the order

passed by the learned trial Court and the revisional

Court.

8. I would refer to the judgment of the larger

Bench of this Court since the judgments of the

Supreme Court pointed out by Mr. Chaudhari have been

referred to and considered by the larger Bench. It

is in the matter of Tukaram Tanaji Mandhare and anr.

v. Raymand Woolen Mills Ltd. and others 2005(4)

Mh.L.J. 1045. In this judgment, the judgments of

the Supreme Court in the matter of Vividh Kamagar

::: Downloaded on – 09/06/2013 14:28:48 :::
(10)

Sabha V. Kalyani Steels Ltd. (2001) 2 SCC 381,

Sipla Ltd. V. Maharashtra General Kamgar Union

(2001) 3 SCC 101, Sarva Shramik Sangh V. Indian

Smelting and Refining Company Ltd. (2003) 10 SCC 455

have been referred to. This was writ petition no.





                                                        
     1204     of 2003 with other two writ petition decided by

     the     larger           Bench of this Court on June 6,                2005        at

     Mumbai.        Some other judgments of this Court were also




                                            
     considered           by        the larger Bench of this Court.                   The

     facts        have
                              
                              been     narrated by the      larger         Bench        in

     paragraph no.1 of the judgment.                   There the respondent
                             
     Company        had disputed the status of the employees and

     contended           in     written     statement that         there         is     no

     relationship              of    employer-employee with any               of      the
      


     petitioners.               Employment    of    the       complainant             was
   



     through contractors.                Contention was raised on behalf

     of     the     Company,           that complaints would have              to      be





     decided        regarding          maintainability        by     the       Court.

     There        the     Industrial Court-Labour Court had                    upheld

     the     preliminary             objection raised by the            respondent

     Company        and it was upheld that complaints deserve to





     be dismissed.              Accordingly complaints were dismissed,

     i.e.         how     petitioners in that case filed                   the        writ

     petitions            challenging         the      dismissal            of         the




                                                         ::: Downloaded on - 09/06/2013 14:28:48 :::
                                                (11)




     complaints.               The learned Single Judge of this Court,




                                                                                   
     before        whom        the writ petitions came up for                   hearing




                                                           
     had    noted that all the cases decided by the                             Supreme

     Court,        (which        are    also referred         to     in     foregoing

     paragraphs)           are covered by provisions of Act of 1947




                                                          
     whereas        the        petition      before the       Court        relate       to

     industries           covered       by     the      provisions         of     Bombay

     Industrial           Relations Act, 1946.            (B.I.R.         for short)




                                              
     Noticing        conflicting          judgments/orders of the                  Court

     the    learned
                            ig Single     Bench of this         Court       made       the

     reference.                Questions        which      are     referred            for
                          
     resolution           to     larger      Bench have been           recorded         in

     paragraph        no.2        of the judgment.          Question no.1              was

whether a person who is an employee with a contractor

who undertakes that execution of any or whole of the

work or any part of the work which is ordinarily the

work of the undertaking is an employee within the

meaning of section 3(5) of M.R.T.U. and P.U.L.P.

Act, 1971. Two other questions formulated were

pertaining to definition under section 3(3) of Bombay

Industrial Relations Act. Answers recorded by the

larger Bench to the questions referred are noted in

paragraph no.19 of the judgment.

::: Downloaded on – 09/06/2013 14:28:48 :::
(12)

. Mr. Chaudhari the learned counsel has cited

the judgments of the learned Single Bench of this

Court in the matter of Janprabha Offset Works V.

Sarva Shramik Sangh and anr. 2007 (3) Bom. C.R.

91. . Counsel Mr. V.D. Hon for the petitioner has

relied on judgment of the learned Single Bench of

this Court in the matter of Akhil Bharatiya Shramik

Kamgar V. Buildtech Constructions and ors. reported

in 2004(3) Mh.L.J. 142. There the counsel Mr. V.D.

     Hon     relied
                        
                        on observations that mere                 statement          of

     denial     of relationship in the reply affidavit or for
                       
     that     matter     written statement, by itself cannot                         be

     the     basis for taking the view that the Court has                            no

     jurisdiction       to try and decide the complaint.                        There
      


     in     paragraph        nos.   4 and 6 this Court has                 observed
   



     that     Industrial Court in that case has held that                            it

     had     no jurisdiction to try and decide his                       complaint





     as     filed by the petitioners under the provisions                            of

     M.R.T.U.        and P.U.L.P.        Act, 1976.



     9.        Mr.      Hon learned counsel submits that                      though





     written         statement      is     filed   on      behalf          of       the

     respondent,        specific ground is not raised, that                         the

     learned         Judge     Labour      Court    does        not      have       the




                                                        ::: Downloaded on - 09/06/2013 14:28:48 :::
                                               (13)




     jurisdiction          to entertain the complaint.                          According




                                                                                        
     to     him, in the absence of such contention raised                                   in




                                                               
     the     pleadings,          it     was       not     for       the       Courts        to

     investigate             and            record         any            finding           on

     employer-employee             relationship.           He further               submits




                                                              
     that     the     learned Labour Judge in                     paragraph          no.12,

     though     has        referred         the     contention           of        defendant

     disputing        the relationship as employer and                             employee




                                              
     no     evidence        is led on behalf of the respondent                             and

     the     Court
                           
                          therefore prima facie has considered                             the

     material        on     record          and granted relief                at     interim
                          
     stage     in favour of the complainant.                         He also         points

     out     from     the        judgments         of    the      revisional             Court

     paragraph            nos.         5     and     6   that       the        issue        of
      


     jurisdiction          has        not     been raised           in     the       written
   



     statement        by     the respondent and learned                       revisional

     Court     has observed that such issue can be raised                                   by





     amending        the     written          statement.          He     supports          the

     order passed by the Courts below.



     10.      The         learned Judge, Labour Court, in paragraph





     no.6,     has        noticed       the contentions                raised       in     the

written statement denying the alleged relationship of

employer and employee amongst the complainant and

::: Downloaded on – 09/06/2013 14:28:48 :::
(14)

respondent. In paragraph no.12 learned Judge has

made a brief reference to this contention however,

proceeded to examine prima facie case and recorded a

finding in favour of the complainant. The revisional

Court while considering the revision application

filed by the petitioner in paragraph no.6 observed

that the point of jurisdiction which goes to the root

of the matter can be raised by the petitioner herein

by way of amending the written statement. Further it

has been

observed that in the written statement no

such point is raised though such point may be a law

point however at this stage cannot be concluded.

     .         It         is         not    possible     to      accede          to       the
      


     observations              of the learned revisional Court.                         Copy
   



     of     the        written statement is on record.                       There        the

     petitioner           has       in     clear terms denied             the      alleged





     relationship              of    employer    and      employee           among        the

     parties           i.e.     complainant and respondent.                      Noticing

     such     pleadings             it     was for the     Courts           below       i.e.

     learned           Judge        as well as revisional Court, to                     find





out as to whether they have jurisdiction to entertain

and decide the complaint. Issue of jurisdiction hits

the Court or authority, at the thresh hold and such

::: Downloaded on – 09/06/2013 14:28:48 :::
(15)

issue in fact goes to the root of the matter. Once

it is held that Court is having jurisdiction, there

is no difficulty for the Court to proceed with the

case before the Court. These are the Courts,

functioning under the provisions of the Act, 1971.

It was for these Courts, to take into consideration,

the case of the complainant himself as to whether he

is being governed by a particular or specific statute

and/or can resort to provisions of Act, 1971. Unless

Courts

are satisfied that the complaint filed by the

complainant is maintainable, Court should not have

proceeded to examine and decide the application for

interim relief under section 30 of the Act of 1971.

11. Second aspect of the matter which I have

noticed is that relief claimed in the main complaint

virtually is sought in the interim application under

section 30 of the Act, 1971. The trial Court awarded

the said relief which is in the nature of final

relief at the interim stage. The revisional Court

which is expected to consider this aspect of the

matter, dismissed the revision and confirmed the

order passed by the trial Court. In my view orders

impugned in this writ petition requires to be quashed

::: Downloaded on – 09/06/2013 14:28:48 :::
(16)

and set aside.

12. Having considered the conspectus of the

judgments cited, in my view case for allowing the

petition is established. However it is made clear

that this Court has not recorded a finding, on the

issue of maintainability of the complaint before the

learned Judge, Labour Court under the provisions of

Act, of 1971. It is for the Court concerned before

whom to

decide maintainability of the complaint on

merits, after hearing the parties and affording

opportunity to lead evidence, if they desire to do

so.

13. In this view of the matter, writ petition is

allowed. Orders impugned in this writ petition are

quashed and set aside. Rule made absolute in above

terms without any order as to costs.

(S.B. DESHMUKH, J.)

::: Downloaded on – 09/06/2013 14:28:48 :::
(17)

arp/3039/1218

::: Downloaded on – 09/06/2013 14:28:48 :::