Supreme Court of India

O.N.G.C. Ltd vs Engineering Mazdoor Sangh on 17 September, 2009

Supreme Court of India
O.N.G.C. Ltd vs Engineering Mazdoor Sangh on 17 September, 2009
Author: A Kabir
Bench: Altamas Kabir, Cyriac Joseph
                                                 1



               IN THE SUPREME COURT OF INDIA

                CIVIL APPELLATE JURISDICTION

                I.A. NOS. 11 AND 12 OF 2009

                                 IN

                CIVIL APPEAL NO.6607 OF 2005



O.N.G.C. Ltd.                                         ... Appellants

      Vs.


Engineering Mazdoor Sangh                           ... Respondent


                           O R D E R

ALTAMAS KABIR, J.

1. The Oil and Natural Gas Corporation Ltd.,

(hereinafter referred to as `the O.N.G.C.’) is a

public sector undertaking which carries out geological

and geophysical surveys for the exploration of

petroleum. Such work is seasonal and is confined to

the period between November each year and the months

of April or May of the following year. Every year, at
2

the commencement of the new season, the O.N.G.C.

starts recruiting casual/contingent/temporary workmen

for specified periods and their services are

terminated at the end of the field season. Having

regard to the nature of the work involved, such

practice is said to have been in existence from 1956

when the O.N.G.C. was incorporated.

2. With the increase in the workforce over the years,

the aforesaid practice came to be questioned by the

Engineering Mazdoor Sangh, the respondent herein, on

behalf of its members who had been employed as such

casual/contingent or temporary workmen and an

industrial dispute was raised in the form of a demand

for regularization of such workmen. The dispute was

ultimately referred by the Government of India to the

Industrial Tribunal (Central) at Vadodara by way of

Reference (ITC) No.6 of 1991 to decide whether the

demand of the Respondent-Sangh for regularisation of

such employees and for other consequential benefits,

was justified and if the answer to the said question

was yes, to what relief would the workmen be

entitled.

3

3. The aforesaid Reference was answered in favour of

the workmen though the Tribunal made it clear that the

Reference was to be restricted to those workmen whose

names appeared in the Schedule to the affidavit filed

by the O.N.G.C. The Tribunal directed the O.N.G.C. to

consider the names of those workmen in the same

descending order in which they were mentioned in the

Schedule as and when vacancies occurred and to

regularize them provided they satisfied the prescribed

educational qualifications and had also put in 240

days of work in a year. The O.N.G.C. was also

directed to give such workmen who were eligible, age

relaxation of one year for every completed 240 days of

work in a year.

4. The aforesaid order of the Tribunal was challenged

by the Respondent-Sangh before the Gujarat High Court

in Special Civil Application No.12850 of 1994. The

learned Single Judge hearing the matter observed that

though regularization could not be effected in the

absence of permanent posts, the availability of

permanent posts is a fortuitous circumstance and
4

consequential confirmation is, therefore, uncertain,

but that there was no bar against treating a person to

be regular even if a permanent post was not available.

The learned Single Judge accordingly modified the

order of the Tribunal and directed the respondents to

treat the employees who were covered by Standing Order

2(ii) as regular employees.

5. The matter was taken by the O.N.G.C. to the

Division Bench in Letters Patent Appeal No.729 of

1999. During the pendency of the Appeal, the

Respondent-Sangh gave-up its claim with regard to the

first direction given by the learned Single Judge and

only pressed for implementation of the second

direction. Similarly, the O.N.G.C. gave up its

challenge in respect of the third direction.

Accordingly, the controversy in the appeal was

restricted to the challenge in respect of the second

direction only. While granting such relief to the

parties to the appeal, the Division Bench also

directed that the workmen concerned should be

notionally treated as regularized with effect from

1.5.1999. It was clarified that the directions given
5

would apply to the surviving employees within the 189

employees who had been accepted as having acquired

temporary status and whose employment had been saved

by the order dated 30.5.1999 in Complaint (ITC) No.5

of 1993.

6. When the matter was brought to this Court by the

O.N.G.C., this Court restored the order of the

Tribunal whereby the 153 workmen identified to be

eligible for regularization were to be treated at par

with the regular employees and their services were to

be treated as having been notionally regularized from

1.5.1999. While disposing of the appeal on 20.11.2006,

this Court injuncted the respondents from making any

recruitment from outside till such time as the 153

workmen were absorbed against regular vacancies in

the concerned category. A further direction was given

that even in matters of seasonal employment, the said

153 workmen or those who remained after regularization

from time to time, were to be considered first for

employment before any other workmen were engaged for

the same type of work in the field. This Court also

directed the O.N.G.C. to make a serious attempt to
6

regularize the services of the workmen concerned in

terms of the order passed by the Tribunal as quickly

as possible, but preferably within a period of two

years from the date of the order.

7. While the aforesaid judgment was delivered on

20.11.2006, it was only on 23.2.2009 that I.A. No.11

of 2009 was filed and I.A. No.12 of 2009 was,

thereafter, filed on 9.4.2009 in Civil Appeal No.6607

of 2005. While I.A. No.11 of 2009 has been filed for

a modification of the order passed by this Court on

20.11.2006 in Civil Appeal No.6607 of 2005, I.A. No.12

of 2009 has been filed by the Respondent-Sangh, inter

alia, for suitable directions to be issued to the

O.N.G.C. to absorb all the remaining workmen on the

completion of two years, as directed by this Court in

its judgment dated 20.11.2006.

8. When the applications were taken up for

consideration, Mr. Raju Ramachandran, learned Senior

Advocate, who appeared for the O.N.G.C., submitted

that while implementing the aforesaid directions given

by this Court, the O.N.G.C. was faced with an
7

industrial dispute from candidates who were also

waiting for appointment from the compassionate

appointment category. Mr. Ramachandran submitted

that no person from the said category could be

appointed over the last 9 years having regard to the

pendency of the proceedings before the Court and that

apart from the 153 workmen, who were before the Court,

the Court should also allow O.N.G.C. to make

appointments from the compassionate appointment

category.

9. Mr. Ramachandran also urged that, in fact, 138

workmen were admittedly covered by the Award of the

Industrial Tribunal. In order to implement the Award,

as also the judgment of this Court, the said 138

workmen were invited by the O.N.G.C. to attend the

selection process strictly in accordance with the

directions issued by this Court. Mr. Ramachandran

submitted that 137 workmen attended the selection

process and only 77 of the said workmen were found

qualified and eligible for being empanelled for jobs

in different categories. Learned counsel urged that

60 workmen were found to be unfit for regular
8

employment. He also submitted that out of the 77

workmen found to be eligible, 58 workmen had been

given appointment while 19 workmen were kept on a

panel and were still left to be absorbed against

regular vacancies. He urged that having regard to

the complexity of the matter, serious thought had been

given as to how the controversy could be resolved.

Mr. Ramachandran submitted that one of the proposed

methods to resolve the issue was to offer a

settlement package to the 19 workmen, who were yet to

be absorbed against regular vacancies, in lieu of

absorption, and to permit appointment of dependents of

deceased employees on compassionate grounds. The

compensation package is as follows :-

“COMPENSATION PACKAGE

1. Amount equivalent to two month’s wages for
each completed year of service in ONGC or
amount equivalent to wages of left over
period upto 60 years of age, whichever is
less.

2. Provident Fund.

3. Amount of wages for balance period of leave
at credit.”

10. Mr. Ramchandran submitted that on account of the

ban imposed by this Court on recruitment before the

153 employees could be absorbed, no fresh appointments
9

could be given in the category of compassionate

appointment, which has created growing resentment

among other categories of workmen who were waiting for

appointment in similar posts.

11. The relief prayed for by the O.N.G.C. for leave

to offer the compensation package in lieu of

appointment was opposed on behalf of the said workmen,

as also the prayer made for leave to appoint persons

from the compassionate appointment category without

absorbing all the workmen, who were yet to be

absorbed.

12. Mr. Ranjit Kumar, learned Senior Advocate,

appearing for the Sangh, submitted that the order

passed by this Court on 20.11.2006, and subsequently

clarified on 8.2.2008 was very clear and unambiguous.

Learned counsel submitted that the rights of the 153

workmen identified before the Tribunal had

crystallized in the order of the Tribunal, which was

subsequently upheld by this Court and till such time

as they were absorbed, no fresh appointments could be

given from any other category, notwithstanding the
10

fact that there were other candidates waiting to be

appointed on compassionate grounds. Mr. Ranjit Kumar

also submitted that as far as Mr. Ramchandran’s

contention that 60 workmen were found to be ineligible

for appointment, the same could not be accepted

having regard to the fact that the Award of the

Tribunal and the order passed by this Court clearly

indicated that the Reference was to be restricted to

the workmen, whose names appeared in the schedule to

the affidavit, which was ultimately identified as far

as 153 workmen are concerned. Mr. Ranjit Kumar

pointed out that ONGC was directed that as and when

vacancies to the regular posts arose, they would be

required to consider the names of those workmen in the

same descending order in which they were mentioned in

the schedule and that they would be regularized

provided they satisfied the specific prescribed

educational qualifications. It was also indicated

that for each 240 days work in a year put in by each

workmen, ONGC would give such workmen, age relaxation

of one year. Mr. Ranjit Kumar submitted that on

account of the ban imposed by this Court on
11

recruitment before the 153 employees were absorbed, no

fresh appointments could be given in the category of

compassionate appointment, which has created growing

resentment amongst other categories of workmen, who

were also waiting for appointment for similar posts.

13. The relief brought for by the ONGC for leave to

offer the compensation package in lieu of the

appointment was opposed on behalf of the said workmen,

as also the prayer made for leave to appoint persons

from the compassionate appointment category without

absorbing all the workmen, who were yet to be

absorbed.

14. Mr. Ranjit Kumar, learned Senior advocate,

appearing for the Sangh, submitted that the order

passed by this Court on 20th November, 2006 and

subsequently, clarified on 08/02/2008, was very clear

and unambiguous. Learned counsel submitted that the

rights of the 153 workmen identified before the

Tribunal had crystallised in the order of the

Tribunal, which was subsequently upheld by this Court

and till such time as they were absorbed, no fresh

appointments could be given from any other category,
12

notwithstanding the fact that there were other

candidates waiting to be appointed on compassionate

grounds. Mr. Ranjit Kumar also submitted that as far

as Mr. Ramachandran’s contention that 60 workmen who

were found to be ineligible for appointment were

concerned, the same could not be accepted having

regard to the fact that the Award of the Tribunal and

the order passed by this Court clearly indicated that

the Reference was to be restricted to the workmen

whose names appeared in the schedule to the affidavit

comprising 153 workmen. Mr. Ranjit Kumar also

referred to paragraph 16 of our judgment dated 20th

November, 2006, wherein we had categorically indicated

that till such time as 153 workmen were not absorbed

against the regular categories in the category

concerned, no recruitment from outside would be made

by the appellant.

15. Mr. Ranjit Kumar urged that the submission now

being made on behalf of the ONGC runs counter to the

directions contained in the Award of the Tribunal, as

upheld by this Court and also contrary to the

directions given by this Court in support thereof.
13

16. From the order dated 20th November, 2006, it is

quiet obvious that the intention of this Court was

that till such time as the 153 workmen, who were

identified after the Award of the Tribunal were not

absorbed against regular vacancies in the concerned

category, no recruitment from outside could be made by

the applicant ONGC in the same or similar posts.

Similar provision was also made with regard to the

workmen, who were to be employed on a seasonal basis.

However, we must also record Mr. Ramachandran’s

submissions at this stage that out of the 153 persons

whose names were available, 15 persons were found to

be not eligible for consideration, leaving 138 persons

who were eligible for consideration in terms of the

Award of the learned Tribunal and the judgment of this

Court.

17. Accordingly, at least the case of the 138

workmen, who had, in fact, been found to be eligible

for appointment had to be considered.

18. However, the picture, as portrayed by Mr.

Ramchandran, is not as grave as has been made out by

him since all the persons concerned, namely, the
14

candidates, who are yet to be absorbed in regular

vacancies in terms of the Tribunal’s order, as

upheld by this Court on 20th November, 2006, and

those waiting for compassionate appointment, have

been provided with employment, as contingent staff.

There should not have been any difficulty for the

ONGC to implement the Tribunal’s Award in respect of

the 137 workmen, who were found eligible by ONGC

within the period of two years after the passing of

the Award. Apart from the orders passed by the

Tribunal and this Court, equity demands that the

workmen who have been in continuous employment as

contingent workmen from 1992, should be considered

first for regularisation before those, who come in

at a later stage.

19. At this juncture, we may also refer to the

submission which had been made on behalf of one of

the intervenors from the compassionate appointment

category that there were large number of vacancies

available in which all could be accommodated. Mr.

Ramachandran has denied such submission and in the

affidavit filed with regard to the copy of the
15

Minutes of the 71st meeting of the Joint Committee, it

has been pointed out that the number of vacancies

indicated represented vacancies in various

departments and particularly of a technical nature

and did not necessarily include the vacancies against

which appointments were to be made as far as the

concerned workmen and the compassionate appointees

were concerned.

20. From the order dated 20.11.2006 it was clearly

the intention of this Court that till such time as the

153 workmen were not absorbed against regular

vacancies in the concerned category, no recruitment

could be made by the applicant. Similar provision was

also made with regard to the workmen who were employed

on seasonal basis.

21. Having considered the submissions made on

behalf of the O.N.G.C. and the Mazdoor Sangh, we are

not inclined to grant the prayer made on behalf of

the O.N.G.C. for leave to appoint candidates from

the compassionate category group before all the
16

workmen who were identified after the Award of the

Tribunal to be eligible for appointment, are

absorbed, as that would not only go against the

order passed by us on 20th November, 2006, but would

also amount to modifying the same.

22. While rejecting the prayer made on behalf

of the ONGC, we, however, make it clear that such

rejection would not prevent the ONGC from offering

the compensation package either to those workmen

from amongst the 137 workmen, who are yet to be

absorbed or those waiting for appointment from

the compassionate appointment category. If such

package is accepted by any of those candidates,

both the ONGC as well as such candidate will be at

liberty to act on the basis of such acceptance and

shall not be fettered in any way by the directions

given either by the Tribunal or this Court on 29th

November, 2006.

23. This order shall dispose of I.A. Nos.11 and

12 of 2009, but we also make it clear that we are

not passing any orders in terms of prayer (b) of
17

I.A. No.12 of 2009.

…………………………………………J.

(ALTAMAS KABIR)

……………………………………………J.

(CYRIAC JOSEPH)
New Delhi
September 17, 2009.

18

IN THE SUPREME COURT OF INDIA

CIVIL APPELLATE JURISDICTION
I.A. NOS. 11 AND 12 OF 2009
IN
CIVIL APPEAL NO.6607 OF 2005

O.N.G.C. Ltd. … Appellants

Vs.

Engineering Mazdoor Sangh … Respondent

O R D E R

ALTAMAS KABIR, J.

In the reportable order dated 17/09/2009,

paragraphs 13 and 14 stand deleted and paragraph

Nos.15 to 23 are re-numbered as paragraph Nos. 13

to 21.

The Registry is directed to issue Corrigendum

accordingly.

…………………………………………J.

(ALTAMAS KABIR)

……………………………………………J.

(CYRIAC JOSEPH)
19

New Delhi
November 13, 2009.