Allahabad High Court High Court

Mazdoor Sabha, Ganga Sugar Mills vs Labour Court And Ors. on 10 March, 1989

Allahabad High Court
Mazdoor Sabha, Ganga Sugar Mills vs Labour Court And Ors. on 10 March, 1989
Equivalent citations: 1989 (59) FLR 78, (1993) IIILLJ 523 All
Author: R S Dhavan
Bench: R Dhawan


JUDGMENT

Ravi S. Dhavan, J.

1. Two writ petitions are before the Court challenging the award of the Labour Court, Meerut. One writ petition has been filed by the workers through their Union, Mazdoor Sabha, Ganga Sugar Mills. Twenty two workmen have been denied reinstatement. The petition seeks to have the award quashed. This writ petition is No. 4401 of 1984. The other is a petition by the employer, hereinafter referred to as such, by which thirty eight workmen have the benefit of an order of the Labour Court, aforesaid, for reinstatement. Aggrieved the employer seeks quashing of the award. The employer is Messrs Gangeshwar Limited, Deoband, District
Saharanpur engaged in the manufacturing of crystal sugar. Both the awards are dated within one day of each other. The award in the workmen’s petition is dated November 22, 1983 arising out of Adjudication Case No. 35 of 1976. The award which the employer has challenged arises out of Adjudication Case No. 20 of 1976 (old Adjudication Case No. 429 of 1971), and is dated November 21, 1983.

2. But, the issues arises out of an incident which occurred eighteen years ago on the night of March 29/30, 1971 when the employer contends, the entire factory was plunged into darkness, with the result that in this continuous process industry the turbines tripped and the production came to a halt. The employers made an allegation of sabotage. There was firing by the police on the premises of the factory. Two workmen were killed. There were several who were injured and others had their bones broken. The district administration had imposed Section 144 of the Criminal Procedure Code in the vicinity of the Factory.

3. Charge sheets were issued and action was taken against 161 workmen. There was a domestic enquiry and all were dismissed. Since their dismissal and today, several writ petitions were filed before the Court. There were Special Appeals before the High Court. The matter had even been to the Supreme Court. Between several remand orders in the writ petitions filed by either the employer or the union representing the workmen, one aspect is clear that in adjudication all the disputes between the union and the employer arising out of the incident of March 29/30, 1971 ought to have been decided by one adjudication. Unfortunately, this did not happen. The issues arising out of a common incident, between the same parties and requiring the same evidence were referred by three adjudications. Inconsistency of decision making thus was about to become a possibility. This background is relevant. As the parties to the disputes were broken up in three adjudications, against the decisions of two of them, the present two writ petitions are before the Court.

4. The third adjudication remained pending before the Labour Court, Meerut. This was Adjudication Case No. 21 of 1971. In this adjudication comprising the involvement of approximately 100 workmen a settlement was entered into on September 19, 1988, and the adjudication case has been decided in terms of the settlement.

5. Now, the questions which arise before this Court are that regard being had to circumstances that parties are not at issues that all adjudications arising out of the same unfortunate incident of March 29/30, 1971 ought to have been decided by one adjudication, can there be a decision at variance with the settlement in other two adjudication cases which are the subject matter of the two writ petitions before this Court. Should this Court remand back this matter to the Labour Court and with what purpose ? Can the Labour Court take a different view at variance with a settlement in a like adjudication?

6. In the face of a settlement between the employer and the union in the same industrial dispute arising out of a solitary incident on the night of March 29/30, 1971, the first question before the Court is whether the matter can proceed in this Court with the eye shut on the settlement between one Section of the workmen represented by the same union representing the workmen in adjudications and in the writ petitions. The Course of the adjudication proceedings needs examination. This will require a look at the history of the industrial dispute which has yet to subside in totality. Consequent upon the incident of March 29/30, 1971, involving 161 workmen, charge sheets were issued and dismissals followed. Conciliation proceedings did not succeed.

7. During the year 1971 two cases were referred for adjudication to the Labour Court, Kanpur for adjudication. The first adjudication was numbered as adjudication case No. 21 of 1971. It concerned 122 workmen. This was followed by another adjudication case No. 429 of 1971 concerning 38 workmen. Out of 122 workmen in adjudication case No. 21 of 1971 at one stage the Labour Court found that in reference to 22 workmen there was no industrial dispute. The matter was reagitated even to the extent of filing a writ petition and again referred to the Labour Court by an order of remand. This time to the Labour Court at Meerut and was numbered as adjudication case No. 35 of 1976.

8. During the pendency of adjudication case No. 21 of 1971 the parties came to the High Court and the matter on remand was renumbered as adjudication case No. 21 of 1976. In this adjudication about 100 workmen were involved; 22 had been separated in adjudication case No. 35 of 1976. Adjudication case No. 429 of 1971 in reference to 38 workmen was renumbered as adjudication case No. 20 of 1976. Thus, the cases which have been adjudicated or were under adjudication case No. 20 of 1976 concerning 38 workmen and No. 21 of 1976 concerning about 100 workmen and No. 35 of 1976 concerning 22 workmen.

9. In adjudication case No. 21 of 1976, pending before the Labour Court, Meerut, a settlement Was filed on September 19, 1988. The remaining two adjudication cases were decided by the Labour Court, Meerut by the same Presiding Officer within 24 hours of each other, against each of the awards a writ petition was filed before this Court. These are the two writ petitions under consideration. Adjudication Case No. 35 of 1976 was decided by an award dated November 22, 1983 and became the subject matter of writ petition No. 4401 of 1984, Mazdoor Sabha Ganga Sugar Mills v. Labour Court, Meerut and Anr. Adjudication Case No. 20 of 1976 was decided by an award dated November 21, 1983 and so in issue in writ petition No. 5170 of 1984: Gangesh war Ltd. v. State of U.P. and Ors. On principles between the employer and the union they are agreed that there must be reinstatement and the issue between the parties is only of back wages in reference to those who may not be reinstated, but will receive monetary benefits till the date of superannuation.

10. This Court will take up the matter in writ petition No. 5170 of 1984 filed by the employer regarding 38 workmen to examine the mechanics of the settlement, should it apply. That writ petition was filed on April 13, 1984. The back wages which were payable as a consequence of the order of the Labour Court, Meerut were stayed. The Court ordered that effective November 21, 1983 (the date of the award) the entire wages would be paid to those 38 workmen and continue to be paid. In effect, this was an order of reinstatement by the Court. Only an option was given that whereas the payment will be made, the employer, if it so desires, may not take work. The employer decided that they would reinstate in pursuance of the direction of the Court. The settlement had not arrived till then but the workmen in this writ petition had been reinstated. The matter in this case is only in reference to back wages as the order of reinstatement is a forerunner to the settlement. The wages were ordered to be paid by this Court and the only issue will be the quantum of the back wages which were payable to the workers prior to November 21, 1983.

11. In the other petition filed by the union regarding 22 workmen, whatever would be the fate of 82 workmen in the settlement involving about 100 of them, would affect 22 workmen in this writ petition. The 82 workmen in the settlement, in accord with the terms agreed, retiring before the close of the year 1990, would not receive reinstatement but monetary benefits. Each of the 22 workmen, in reference, is beyond reinstatement. Two have died. Eleven had retired, one has been gainfully employed with the Municipality of Deoband since 1975. The remaining eight are those who would retire before the year 1990 closes. The issue in this writ petition also, is back wages. It has already been contended on behalf of the union that the settlement was tailored for the purpose to keep 22 workmen out of the benefit of reinstatement, is contradicted from the record as similarly 82 workmen are affected in the settlement of September 19, 1988.

12. The Court is conscious of the aspect that any decision which may be given at variance with the settlement may see further litigation and the dust will never settle. It has been submitted before the Court that the eight workmen who may receive reinstatement are entitled to press the issues on merits. No satisfactory answer has been given in reference to those who have died or retired as the brief of the union to take the case of the workmen is as a class and not vested or invested in the individuality of workers. Further, what are the consequences of ignoring a settlement by a party which alleges that it is not bound by it though having signed it in reference to the same industrial dispute; a charge of unfair labour practice.

13. In this context, Section 18 of the Industrial Disputes Act, 1947 cannot be ignored. It reads :-

“18. Persons on whom settlement and awards are binding- (1) A settlement arrived at by agreement between the employer and workman otherwise than in the course of conciliation proceeding shall be binding on the parties to the agreement.

 

(2) Subject to the provisions of Sub-section
 

(3), an arbitration award which has become enforceable shall be binding on the parties to the agreement who referred the dispute to     arbitration.

 

(3) A settlement arrived at in the course of conciliation proceedings under this Act/or an arbitration award in a case where a notification has been issued under Sub-section (3-A) of Section 10-A an award of a Labour 5 Court, Tribunal or National Tribunal(s) which has become enforceable shall be binding on-
   

(a) All parties to the industrial dispute;
 

(b) all other parties summoned to appear in the proceedings as parties to the dispute, unless the Board, Labour Court, Tribunal or National Tribunal as the case may be record the opinion that they were so summoned without proper cause;
 

(c) where a party referred to in Clause (a) or Clause (b) is an employer, his heirs, successors, assigns in respect of the establishment to which the dispute relates;  
 

(d) where a party referred to in Clause (a) or Clause (b) is composed of workmen, all persons who were employed in the establishment or part of the establishment, as the case may be, to which the dispute relates on the date of the dispute and all persons who subsequently become employed in that establishment or part".  
 

14. Sub-section (1) of Section 18 implies that there may be a settlement other than one arrived during the course of conciliation proceedings. This particular settlement was arrived in an adjudication which was pending before the Labour Court being adjudication case No. 21 of 1976 and it is binding on the parties to the agreement. The parties are the employer and the union. The matter does not rest here. 15. Under Sub-section (3), the settlement arrived at during the course of an award is binding on all parties to the industrial dispute. In reference to workmen as parties, under Sub-section (3), the settlement arrived at during the course of an award is binding on all parties to the industrial dispute. In reference to workmen as parties this sub-section enjoins that such workmen who were employed in the establishment as on the date of the dispute shall be bound by the settlement. An answer to the question on who were the workmen who were involved in the industrial dispute, in reference to the date of the dispute, may be a solution on the binding nature of the settlement and clarify the position of the workmen in the two writ petitions before this Court.

16. Every matter which went into adjudication whether a writ petition was filed against it or not failed at the conciliation stage otherwise there would not have been a reference for adjudication. The solitary event on which each adjudication rests is the incident which took place on the night of March 29/30, 1971. The strike began on this day. This was the day of the industrial dispute. As any aspect of discord between parties to the dispute has to be and cannot be seen without referring to the agitation which took place on March 29/30. Clearly Section 18 in its intent applies to all these workmen 161 in number, whether dead, retired or alive as those were the workmen who were sought as a class first after an agitation in an exercise of reconciliation before the Conciliation Officer, which did not succeed. The adjudication was consequential to conciliation failing.

17. The adjudication ought to have been consolidated and transferred to one Labour Court under Section 33-B of the Act. It did not occur to any of the parties to seek this consolidation of the cases nor did it occur to the Government or any Labour Court that this ought to have been done. Should these cases have been consolidated into one solitary adjudication concerning the entire comity of workmen, one cannot rule out the presumption that the exercise of a settlement would have eclipsed all the workmen concerned represented by the union and were parties to the industrial dispute, on the date of the dispute and arising out of the same incident. The workmen were a class by themselves in reference to the incident which sparked off the agitation. The industrial dispute cannot be separated from the date when it occurred. Not taking recourse to transfer all the proceedings under Section 33-B is now a matter of the past. The function of this Court is to see the aspect in the totality of the circumstances as this otherwise would have been the purpose to consolidate the cases.

18. Another aspect is a charge of unfair labour practice. Fortunately, the parties are the same, ‘Unfair labour practice prior to the amendment of the Act on August 21, 1984 was more judge made law. Today the expression has been codified. The expression ‘unfair labour practice’ has been defined in Section 2(ra) of the Act. To mean any of the practices specified in the Fifth Schedule,

19. The Fifth Schedule to the Act specified what may constitute unfair labour practice at the instance of the employer and by the workers.

20. Should the employer decline to recognise the settlement then it might amount to a charge of unfair labour practice not only from the workmen who were involved in the industrial dispute but also amongst those who have nothing to do with the dispute. If the union before this Court were to turn a blind eye to the settlement of September 17, 1988, a settlement which resolves the industrial dispute arising out of a common incident, then it may be guilty of a charge of unfair labour practice under the Fifth Schedule, Part II, Item 3. The effect of this would be that it would constitute unfair labour practice “for a recognised union to refuse to bargain collectively in good faith with the employer”.

21. Reading Section 18 and the reference to unfair labour practice in the Act and blending it with the circumstances in the two cases before the Court leads the court to a conclusion that the matter is to be seen in the totality of the circumstances and not in isolation in reference to the adjudications which are the subject matter of two writ petitions before this Court. All the three adjudications refer to the same industrial dispute arising out of an event on the same date. These are matters of record and on this parties are not in issue.

22. One of the first decisions which laid down the principle that a Tribunal is not inhibited in making an order which would lead to an ultimate recourse as being in the interest of industrial peace, harmony and was in the matter of Western India Automobles Association v. Industrial Tribunal A.I.R. 1949 F.C. 111.

23. The sanctity of a settlement was given preference by the Supreme Court than the adjudication proceedings but at the same time theSupre-me Court was clarifying in Herbertsons Ltd. v. Workmen A.I.R. 1977 S.C. 322 that a settlement is not to be judged on the principle applicable in adjudicating disputes by a Tribunal nor is it possible to quash the settlement in bits and pieces and hold some part good and acceptable and others bad and further holding that the courts should be slow in holding a settlement unfair and unjust as it is to be accepted or rejected as a whole. Then the Supreme Court observed that a settlement is to be considered in reference to the conditions that were in force at the time of the reference and not in the light of the award which was pending in appeal before it.

Reflecting upon a settlement while an appeal was pending before the Supreme Court, it was observed:

“…….. So far as the parties are concerned there will be uncertainty with regard to the result of the litigation in a court proceeding. When, therefore, negotiations take place which have to be encouraged particularly between labour and employer in the interest of general peace and well being, there is always give and take. Having regard to the nature of the dispute, which was raised as back as 1968, the very fact of the existence of a litigation with regard to the same matter which was about to take some time must have influenced both the parties to come to some settlement. The settlement has to be taken as a package deal and when labour has gained in the matter of wages and if there is some reduction in the matter of dearness allowance so far as the award is concerned, it cannot be said that the settlement as a whole is unfair and unjust”.

24. In Amalgamated Fiat Estates Limited v. Their Workmen (1965) II LLJ 120 in reference to a dispute which had arisen in 1952 and was pending consideration before the Supreme Court alongwith another, as two Civil Appeals, a settlement had been entered between the majority of the employers and the unions. When this aspect was reported to the Court almost 14 years later the Supreme Court decided the appeals in accordance with the settlement by observing that in the interest of uniformity and industrial peace a settlement should bind all estates which were represented before this Special Tribunal.

25. The Supreme Court negatived the contention of some of the workmen that they were not bound by the settlement as they were not parties to it on the principle that industrial peace and harmony is generally more important than individual rights. In New Standard Engineering Company Limited v. N.L. Abhyankar: 1978-I LLJ 487 when the matter was pending before the High Court the Court was intimated that there was a settlement which some workers had accepted and more would accept it, and that the award be made in terms of the settlement. As the settlement was opposed by another union, the High Court took recourse to deciding the matter on merits. The writ petition was dismissed on merits by the High Court. Thus, the situation was that there was an award and there was a settlement. In reference to this the Supreme Court held that in such a situation there is always a possibility of an adverse decision by a Court which may operate as a positive force in favour of a deliberate and careful effort by both parties to settle their dispute by direct negotiations and that it was this force that brought about a settlement. The Supreme Court was of the view that settlement of disputes by direct negotiations or settlement through collective bargaining is always to be preferred, as is obvious, as being the best guarantee of industrial peace which is the ultimate goal of legislation for settlement of labour disputes. Taking notice of the settlement which had been arrived at, otherwise than in conciliation proceedings, the judgment of the High Court was quashed and the award of the Tribunal was substituted by the settlement which parties had entered into, not withstanding that there was an adjudication.

26. In Tata Engineering and Locomotive Company v. Their Workmen A.I.R. 1981 S.C. 2163 the Supreme Court in no uncertain terms was declaring that merely because a settlement has not been signed by a small number of workers or that the adjudicating party feels that the workers deserves marginally higher emoluments is no ground to unsettle the settlement. The Supreme Court also said in this case that “A settlement cannot be weighed in any golden scales and the question whether it is just and fair has to be answered on the basis of principles different from those which came into play when an industrial dispute is under adjudication”.

27. In Sir Silk Limited v. Government of Andhra Pradesh A.I.R. 1964 S.C. 160: 1963-II Lab LJ 647 the Supreme Court was considering the question of sanctity between a settlement and an award. After adjudication, a settlement had been arrived at between the employer and the workmen, but the award was also on its way for publication. The award had not been published, but was about to be published. The Supreme Court said that the obligation of the Government to publish an award and the sanctity of a settlement were to be reconciled in such a way that the settlement must be upheld and the Government ought to have withheld the publication of the award. In this manner the Supreme Court gave importance to the provisions of Section 18 of the Act by virtually holding that a settlement arrived at between the parties will override the award and notwithstanding that Section 17 requires the Government to publish it, the publication must be withheld. The award was virtually replaced by the settlement between the parties, and the Government of Andhra Pradcsh was directed not to publish it.

28. In the matter of Jhagrakhan Collieries (P) Ltd: 1975-I Lab LJ 163 the Supreme Court examined the settlement between the parties in reference to Section 18(3) of the Act. In the matter on whom the settlement would be binding, the Supreme Court observed:

“It is clear from a perusal of Section 18, that a settlement arrived at in the course of conciliation proceedings is binding not only on the actual parties to the industrial dispute but also on the heirs, successors or assigns of the employers on the one hand, and all the workmen in the establishment, present or future, on the other. In extending the operation of such a settlement beyond the parties thereto, Sub-section (3) of the Section departs from the ordinary law of contract and gives effect to the principle of collective bargain”.

29. This case is relevant on the aspect that the settlement which has been arrived at between the parties will bind the successors of the dead workmen including those who have retired. There are workmen, who have died, in the matters before this Court. Between the dead workmen and those who have retired as a class they cannot be put into a different category.

30. In the matter of Workmen of Messrs Hindustan Lever Ltd. A.I.R. 1984S.C. 517 the Supreme Court reiterating that the very purpose and object of the Industrial Disputes Act, 1947 was that the Court by an interpretative process must strive to reduce the field of conflict and expand the area of agreement and so it was observed
“A developing country like India can ill afford dislocation of industrial production. Peace and harmony in industry and uninterrupted production being the demands of the time it was considered wise to arm the Government with power to compel the parties to resort to arbitration and as a necessary corollary to avoid confrontation and trail of strength which were considered wasteful from national and public interest point in view. The welfare State can afford to look absence by industrial unrest and industrial disputes”.

31. In the face of a settlement entered into by the union, the effort by the union to continue the exercise of arguing the matter on merits, springs from a misunderstanding of a representative nature on an industrial dispute and the concept of collective bargaining. There is nothing on record that the settlement is not bona fide. Indeed such a submission could not even be made as the union had signed the settlement on behalf of the workmen. It is the same union which has filed one petition and represents a set of workmen in the petition filed by the employer. It is appropriate for the Union to attempt to persuade the Court to give a decision which might disturb the settlement ? The only submission which has been advanced is that the settlement is only in reference to about 100 workmen before the Labour Court where the adjudication was pending and that the settlement is silent, in reference to the subject matter of writ petitions before this Court. There is nothing to indicate that the settlement will not apply to the workmen represented before this Court. Those who are dead or retired, their representatives cannot receive less than what has been settled with those outside this Court. The solution will not lie in finding out the answer in the merits of the case of the parties to the writ petition. Could the merits of the case dissect the awards and jeopardise the settlement ?

32. The principle of securing industrial peace puts an obligation on this Court to take into consideration the circumstances that this Court cannot be at variance with the settlement which was arrived at on September 19, 1988, as the cause of dispute has gone into oblivion. 33. In reference to the identity of a workman to an industrial dispute when his cause was espoused by the union, the Supreme Court in re : Ram Prasad Vishwakarma A.I.R. 1961 S.C. 857: 1961-I LLJ 504 observed:

“In assessing the requirements of this principle, it is necessary and proper to take note also of the fact that when an individual workman becomes a party to a dispute under the Industrial Disputes Act he is a party, not independently of the union which has espoused his cause”. 34. The workmen before this Court cannot have a separate identity than the union which had espoused their cause and was party to the settlement in September last year.

3 5. On behalf of the Union the solitary case cited was in the matter of General Manager, Security Paper Mills v. R.C. Sharma A.I.R. 1986 S.C. 954 advancing a proposition that the settlement had not been signed by all the workmen and those workmen who remained, cannot be bound by the settlement of 19th September, 1971 which settled the adjudications pending before the Labour Court, Meerut, being Adjudication Case No. 21 of 1976. The submission has been extracted out of the case cited and torn out of its context and is not in reference to what the case had decided. This case, upon facts was dealing with another situation. It referred to a settlement which was arrived at otherwise than in the course of conciliation proceedings and between one set of workmen who were parties to the settlement and a set of workmen represented by different unions which were not parties to the settlement. It was in reference to these facts that the settlement which was under consideration of the Supreme Court that it would bind only such of the workmen who were parties to the settlement and not those who were not parties to the settlement regard being had to the fact that the settlement had been arrived at outside conciliation proceedings. This is not a case which is relevant to the facts and circumstances of the present case.

36. In the present case the matter has to be looked into a reference to the industrial dispute which arose out of a solitary incident between one employer and the comity of workmen as a whole who were presented by one union. Unfortunately, the fact that the adjudications may have been technically separated and not tried together cannot give any advantage to the union. However, in the present case it is the union which has signed the settlement and there is no other body of workmen being represented by another union and this union cannot take up the stand negating the settlement.

37. Notwithstanding that the writ petition may have been pending challenging the award in the adjudication cases, parties are not at issues that the perspective for the consideration of this Court is that the settlement which was arrived at in the course of adjudication case No. 21 of 1976 is also a settlement in the course of the two awards the correctness or otherwise of which is in issue before this Court in the two writ petitions. In reference to a settlement in the course of an award under Sub-clause (3) of Section 18 it is difficult to ignore the fact the parties to the dispute may be the same as on the date of the dispute. The parties which have signed the settlement of September 19, 1988 are the same parties which were parties to the dispute as on the date of the dispute.

38. Regard being had to the decisions of the Supreme Court already noticed and the facts and circumstances of the two writ petitions, this Court is of the opinion that the settlement of September 19, 1988 cannot be ignored by the Court nor the settlement itself should be permitted to be disturbed so that the peace which was otherwise eluding the establishment is put in jeopardy.

39. The settlement shows that there are workmen who have retired or died, such is also the case in reference to the matters before this Court. The facts have already been dissected to show that if there had been no settlement, only 8 workmen of the 22 in the petition filed on behalf of the union would have been eligible for reinstatement. But if the settlement were to be taken into account, these workmen may not see reinstatement but will be entitled to monetary benefits. Thus, this leaves the situation as this. None of the workman in the petition filed by the union receive reinstatement and between the two petitions the only issue which now remains is the matter of back wages. It is not that the workmen would not get their back wages, as has been agreed to, in the settlement. Suffice it to say that after this they are free to join jobs in any other establishments without inhibition.

40. Between all the workmen as a class, the case of whom was being represented by the same Union, the benefits must be received by the class of workmen on the principle of equality. The formula under the settlement in reference to those workmen who have retired, the heirs of the workmen who have died, and those who are to be reinstated must be standardised. It is very difficult for this Court to hold one award as correct and the other as incorrect, or hold that the matter could be remanded for a decision afresh. But, upon remand could there be decision conflicting with the settlement in one adjudication when the origins of the dispute are common?

41. On record there is no allegation that the settlement is mala fide, bad or illegal though much has been made out of it on submisssions at the Bar, by the union, even to the extent that notwithstanding that a settlement may have signed it does not preclude the Union to blow hot and cold both ways. This Court is of the opinion that this cannot be permitted to happen. The sanctity of the settlement must rest and the dispute which has its origin in 1971 must be closed. There is another aspect why it would be dangerous for the court to examine threadbare the merits of the allegations made in reference to the awards which are the subject matter of these writ proceedings. Seeing the pros and cons of the allegations on merit would inevitably mean permitting parties to make allegations against each other i.e., fault of the employers and misdemeanour of the workers. But, the very purpose of the settlement is that let bygones be bygones and that none of the parties to the dispute would indulge in allegations and fling accusations against each other as warring factions and would lay down their arms and contribute to production ultimately in the national interest. Thus this Court is firmly of the opinion that it is just and appropriate for good industrial relations, peace and harmony that the awards impugned in each of the writ petitions be replaced by the settlement which has been entered between the employer and the same union on September 19, 1988, in adjudication case No. 21 of 1976, settled before the Presiding Officer, Labour Court, Meerut.

42. There is one aspect of the matter. The settlement was entered on September 19, 1988. The workers in reference to the dispute whether reinstated, retired or heirs of the workmen who were dead became entitled to receive monetary benefits under the settlement. The monetary benefits under the settlements have eluded the workmen in the writ petition filed by the union, where the award denied reinstatement. In the writ petition filed by the employer the workmen were reinstated. The monetary benefits in reference to the workmen, in the petitions remained with the employers as capital utilised in the course of its business. They were monies in trust for workmen who had not hitherto been paid. The workmen involved in these two writ petitions will be entitled to receive monies under the settlement and it will be paid to them with interest at the rate of 10 percent per annum from the date of the settlement till they receive the monies.

43. The employers are directed: (a) That they shall compute monetary benefits as are due to workmen in the two writ petitions and deliver it to them with interest as above; (b) the stipulation as in (a) above will apply to workers who will or have already received reinstatement and are also entitled to monetary benefits, workers who have retired and the heirs and assigns of such workers who have died; (c) such of these workers or their heirs and assigns as are not available readily and come under the category other than those who are capable of being reinstated, the monies will be put into a separate interest bearing account or put in a public investment with a nationalised bank, small saving certificates or unit trusts where the interest is not less than 10 per cent. When the claimant is available he will receive the interest on the due amount under the settlement; (d) let immediate steps be taken as of date and a report submitted before the Labour Court, Meerut in adjudication case No. 21 of 19786 before May 30,1989; to the effect, that the monies lie in deposit in accordance with the directions of this Court and that the amounts are being held in trust for the workers concerned or his heirs, as the case may be, by the employers Messrs Gangeshwar Limited. Such a report will be filed before the Labour Court, Meerut every two months until the last payment is discharged; and (e) in pursuance of the directions of this Court to co-ordinate the reports which will be filed before the Labour Court aforesaid, the record of adjudication case Nos. 21 of 1976, 20 of 1976 and 35 of 1976 shall stand connected. The Labour Court, Meerut is to consolidate all the three aforesaid records of the adjudication cases under Section 33-B of the Industrial Disputes Act, 1947.

44. This Court under the facts and circumstances which have now been noticed in totality, by a writ of ccrtiorari corrects the error caused in the proceedings when the matter of dispute arising out of a solitary incident was subject to three adjudications and thus the workers were compartmentalised into three categories when in reference to the dispute they constituted one class. The settlement arrived at between the union in one adjudication i.e., case No. 21 of 1976, aforesaid, cannot elude the workers involved in the two writ petitions before this Court but represented by the same union. The settlement of September 19, 1988 in adjudication case No. 21 of 1976 shall replace the two awards impugned in the writ petitions. The two writ petitions arc thus decided in terms of the settlement in letter and spirit and in accordance i with the directions which have been given above. No relief, thus, is being accorded as have been prayed in the writ petitions to either of the petitioners whether the Union or the employer. The writ petitions have been rendered infructuous in the face of the settlement of September 19, 1 988 between the parties the intent of which will be applicable to the parties before this Court also.

In view of the settlement costs will be upon parties.