JUDGMENT
1. The subject matter of challenge in this writ petition is the order, dated November 30, 1988 of the Industrial Court, Bombay, under Section 44 of the Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour Practices Act, 1971 (MRTU and PULP Act) whereby the order of the Labour Court rejecting the complaint of Unfair Labour Practice made by the union under the above Act was set aside and it was held that the dismissal of the workman concerned amounted to unfair trade practice within the meaning of item (1) of Schedule IV of the Act and the employer company was directed to reinstate him with full wages.
2. The petitioner-company had dismissed one of its employees Jagjeet Singh, who was working as a driver and mechanic. The facts giving rise to his dismissal from service briefly stated, are as flows : The aforesaid employee Jagjeet Singh was also working as President of the Union of the employees of the company since April 1981. On March 15, 1983. A notice as fixed by him on the notice board of the Company calling for the General Body Meeting of the union complaining about high handedness of the management in various matters. In the said notice, it was also mentioned that Sri Manohar Shanbhag. Finance Manager of the company, had misbehaved with the woman employee in the office and though this fact was reported to the management the management refused to take action.
3. As the petitioner-company felt that the conduct of the employee in putting a notice on the notice board making such “baseless and unfounded” allegations against Sri Shanbhag. Finance Manager of the Company, amounted to misconduct under the Model (Standing Orders) Rules, 1959, a notice as issued to the employee (Sri Jagjeet Singh) framing charge against him under Clause 24(1) of the standing orders. A chargesheet was issued to him on May 23, 1983. In the said chargesheet it was stated :
“It has been reported against you as under : You are making a false propaganda that Sri M. N. Shanbhag, Finance Manager, has misbehaved with female employee in the office. In fact you have alleged in Para, 2 of your notice. dated March 10, 1983, which is signed by you as under :
‘The same Sri Manohar Shanbhag misbehaved with a woman employee of PCI. Sri V. O. Nabar, Personnel Manager, was witness to this ugly incident’. You have exhibited the above notice in the premises of our H. O. Fort without the permission of management. The above allegation is baseless and unfounded. You have defamed Sri Shanbhag in the company. The above acts on your part are misconducts punishable under Model Standing Orders as applicable to you, framed under Bombay Industrial Employment (Standing Order) Rules, 1950 You are therefore charged as under :
Standing Order 24(1) – Commission of any act subversive of discipline or good behaviour on the premises of the establishment;
You are called upon to explain within 7 days why disciplinary action should not be taken against you, failing which it would be presumed that you have no explanation and the management will proceed accordingly.”
4. By the said notice, the employee was also put under suspension pending enquiry in the matter. The domestic enquiry took place. The Enquiry Officer found the charge established. On the basis of the said report, the management dismissed Jagjeet Singh from service.
5. On receipt of the order of dismissal, a complaint was filed at Labour Court, Bombay by the Pest Control (India) Private Ltd., Employees of All India Union, which is respondent 1 herein, alleging Unfair Labour Practice under items (1) (a), (1) (b), (1) (d), (1) (f), and (1) (g) of Schedule IV of the MRTU and PULP Act, 1971. The Complaint was investigated by the Labour Court. The Labour Court also recorded evidence of the parties and on consideration of all the materials and evidence on record, it came to the conclusion that the complainant union failed to prove Unfair Labour Practice alleged by it. It was also held that on the contrary, the charge had been established by the respondents and they have taken action against the workman Jagjeet Singh for the misconduct committed by him. The Labour Court, therefore, dismissed the complaint.
6. A revision petition was filed by the union before the Industrial Court, Maharashtra, under Section 44 of the MRTU and PULP Act against the order of the Labour Court, dated November 26, 1987, dismissing the complaint of Unfair Labour Practice. At the outset, the Industrial Court observed that the finding of the Labour Court that the enquiry was fair and proper having been upheld in revision and not been reversed by the High Court, the same has to be taken as binding. The Industrial Court, however, considered the contention of the union that the Labour Court had failed to consider and discuss the evidence adduced by the parties and to apply its mind to the facts of the case and held that on that count the order of the Labour Court was liable to be set aside. The Industrial Court observed :
“From the judgment of the learned Judge, it is clear that he has not discussed the evidence adduced by either of the parties and considered as to how or which evidence he prefers to the other. He has enunciated the principles laid down in various cases which were cited before him, but he has failed to apply these principles to the facts of this case. Of Course, propose to elaborate on this point subsequently. Suffice it to say at this stage that the arguments advanced by Sri Menon deserve to be accepted on this count alone, the order and the Judgment passed by him deserve to be set aside”.
After making these observations, the Industrial Court proceeded to appreciate the evidence itself afresh starting from the notice, dated March 10, 1983, issued by Jagjeet Singh and displayed on the notice-board where in the allegations, giving rise to the proceedings which culminated in his dismissal, found place. The Industrial Court also examined the provisions of Section 499 of the Indian Penal Code with a view to find out whether the allegations made in the above notice amounted to defamation or whether they were covered by any of the exceptions, more particularly, the 9th exception. In that connection, he also considered whether the allegations by the workman were made in good faith or not. After some discussion, the Industrial Court came to the conclusion that the recitals in the notice did not constitute defamation of Sri Shanbhag and, as such, the workman Jagjeet Singh was required to be absolved of the charges framed against him by the company. In that view of the manner, it was held that the action of the company against Jagjeet Singh amounted to victimisation within the meaning of item (1) of Schedule IV of MRTU and PULP Act. The Industrial Court, therefore, set aside the order of the Labour Court and directed the company to reinstate Jagjeet Singh with full wages. It is this order of the Industrial Court which has been challenged by the employer in this writ petition.
7. The main challenge to the above order is on the ground that the Industrial Court acted patently beyond its limited supervisory jurisdiction in taking upon itself the task of re-appreciating the entire evidence and passing a fresh order as if it was the original authority or an authority sitting in appeal over the order of the Labour Court. The jurisdiction of the Industrial Court under Section 44 of the Act, according to the petitioner, is very limited. It is only supervisory in nature. In the instant case, the Industrial Court went far beyond its powers and in that view of the matter itself the impugned order is liable to be set aside and quashed.
8. I have carefully considered this submission. Section 44 of the Act reads as follows
44. The Industrial Court shall have superintendence over all Labour Courts and may –
(a) call for return;
(b) make and issue general rules and prescribe forms for regulating the practice and procedure of such Courts in matters not expressly provided for by this Act, and in particular, for securing the expeditious disposal of cases;
(c) prescribe form in which books, entries and accounts shall be kept by officers of any such Courts; and
(d) settle a table of fees payable for process issued by a Labour Court or the Industrial Court.
9. This section had come up for interpretation before this Court in a number of cases and the scope and ambit of the power of the Court has been fully set out therein. In Mahila Griha Udyog v. Kamgar Congress 1983 (46) FLR 244 dealing with the power of the Court it was observed in Para 7, at page 646;
“…. Power of judicial superintendence could be exercised only in cases where errors apparent on the face of the record are evident from the orders passed by the Labour Court and not in findings of fact recorded by it. Obviously, for interfering with the order of the Labour Court, the Industrial Court has no power to embark upon a fresh re-appreciation of evidence…….”
Examining the facts of the case in the light of the above interpretation of Section 44 of the Act, it was held in the above case in para 16, at page 649 :
“In sum, reading the order of the respondent 2 as a whole, it is clear that he did not restrict exercise of his power only to the finding of the errors apparent on the face of the record, but wrongly embarked upon a fresh re-appreciation of evidence, as if he was sitting as a Court of appeal on facts. It will be wrong to say that the findings reached by the learned Labour Judge on the basis of the materials on records, are unreasonable or perverse. There are no mistakes apparent on the face of the record. As a result we must hold that it is the respondent 2, who has exceeded his permissible and legitimate jurisdiction under Section 44 of the Act, and as such his order cannot stand.”
It was, therefore, held that the Industrial Court had clearly acted beyond the permissible jurisdiction under Section 44 of the Act in passing the impugned order.
10. In H. P. Sabhya v. Dr. (Miss) Rama Sen Gupta 1986 I L. L. N. 759 dealing with the scope of the powers of the Court under Section 44 of the Act, it was stated in Para 9 at page 761 :
“It is a provision in Pari materia with Article 227 of the Constitution of India. The powers of superintendence do not include the power to review evidence on record. The power of the superintending Court in so far as evidence is concerned is limited to setting aside an order where the evidence could never justify the conclusion, in other words where the order is perverse.”
11. Similar views have been reiterated from time to time in a number of other decisions. The position is thus clear that the jurisdiction under Section 44 is very limited. It can be exercised only in the circumstances set out in the decisions referred to above. The revisional authority cannot act like an Appellate authority and take upon itself the task of reappreciating the entire evidence to find out whether the decision of the Labour Court was correct or not. It is well settled legal proposition that even if on reappreciation of the evidence such authority comes to a conclusion which is different from the one arrived at by the Labour Court, it cannot disturb the finding of the Court below in exercise of its limited supervisory jurisdiction.
12. On facts also, I do not find that in this case, the Industrial Court has been able to point out any perversity or apparent jurisdictional error in the order of the Labour Court. I have perused the order of the Labour Court. The Labour Court has examined the evidence of the witnesses produced by the parties twice-once in the original order and again on the matter being remanded to it by the Industrial Court and has passed the order rejecting the complaint of the union of Unfair Labour Practice after proper appreciation of the entire evidence on record and the law on the subject. From the order of the Industrial Court it would not be found what is the material evidence which, according to it, the Labour Court has failed to consider or what is the irrelevant material which it has considered. In fact, the Industrial Court exceeded its limits in proceeding to examine the entire controversy in the way it did in the instant case. The complaint was of the union. The allegation was of Unfair Labour Practice under item (1) of Schedule IV of the Act. It was for the union to prove its allegation that the dismissal of the workmen in the instant case amounted to Unfair Labour Practice within the meaning of said item (1) is of Schedule IV What is Unfair Labour Practice is clearly set out in various items of Schedule IV According to the Petitioner, though various clauses of item (1) of Schedule IV were mentioned in the complaint, the emphasis was only on Clauses (a) and (b) These clauses read :
(1) to discharge or dismiss employee
(a) by way of victimisation;
(b) for patently false reasons.
13. While the Labour Court dismissed the complaint on the ground that the union failed to Prove its allegation, the Industrial Court allowed the same on the ground that the dismissal amounted to Unfair Labour Practice within the meaning of item (1) of Schedule IV. On a careful perusal of the order of Industrial Court, I do not find anything therein which may justify such a conclusion. There is nothing to show that the dismissal was by way of victimisation. So also, there is no material whatsoever, in the order to show that the dismissal of the employee was for “patently false reasons.” In fact there was nothing “false” in the reason given for the dismissal, not to speak of “patently false” The dismissal, was on the charge of misconduct under Clause 24(1) of the Standing Orders which runs as follows :
“Commission of any act subversive of discipline or good behavior on the promises of the establishment”.
This charge was based on the publication of some unfounded and baseless allegations by the employee concerned against Sri Shanbhag, Finance Manager of the company. The publication of the notice and the making of the allegation are not denied. That being so, there is no falsehood in the case of the employer. The publication of the notice not being in dispute, the only question was whether the publication of such allegation against an important Officer of the company amounted to misconduct or not. It must not be forgotten that for the purpose of Clause (d) of item (1), it is not enough to change the dismissal or discharge but it is further necessary to establish that reasons for such dismissal or discharge were “Patently false”. The word “Patently” is significant as otherwise the word “false” would have been enough. The use of the word “Patently” along with word “false” clearly goes to show that the Legislature contemplated that in order to hold that the discharge or dismissal of an employee amounted to Unfair Labour Practice, such discharge or dismissal should be for “patently false reasons”. Thus the importance of the work “Patently cannot be undermined nor can this word be ignored. Even if the reason is found to be false it may not be enough. The falsehood must be patent, then only it will amount to Unfair Labour Practice within the meaning of item (1). In the instant case, there is nothing to show that the reason given was even false. Thus even on that count, the finding of the Industrial Court that the dismissal of the workman amounted to Unfair Labour Practice within the meaning of item (1) of Schedule IV does not stand to reason. There is no materia whatsoever to justify the charge of Unfair Labour Practice as alleged by the Union.
14. Under the circumstances, I am of the opinion that the learned Industrial Court far exceeded its jurisdiction in embarking upon a fresh appraisal of the facts and reappreciation of evidence and thereupon is arriving at a conclusion different from the one arrived by the Labour Court and in setting aside the order of the Labour Court. In that view of the matter, the impugned order of the Industrial Court, dated November 30, 1988, is set aside and the order of the Labour Court, dated November 26, 1987 restored.
Accordingly, the writ petition is allowed. The rule is made absolute.
15. No order as to costs.