High Court Karnataka High Court

Bharath Gold Mines Ltd vs Balakrishna on 30 September, 2010

Karnataka High Court
Bharath Gold Mines Ltd vs Balakrishna on 30 September, 2010
Author: Ram Mohan Reddy

 
 '  

 ARE R/AT No.5, OLD ASSAY QUARTERS

..I_

IN THE men COURT 012*  _ V: k  

DATED THIS THE 30m DAY OF sEFI'léNIB=.E3*. 2aiof%    T

BEFORE  
THE HON'BLE 1\m.JUsT1cE  Rl.§I}D',YH  

WRIT PETITION No. 122-IQGF'-2(}O'6'4 J

BETWEEN

BHARATH GOLD MI_I\TF;SA ~ 'j_  
OORGAUM posT,KGF~_5«:f»312(z.    

BY ITS MANAG11\:qDHgECTQR   " «._._-_.H.PETITIONER
(By M/S.: RSBQ LAW _V _  

AND

1. BALAKRJSHNAV 
 's11\:cE..'p~EQEAsED BY' 3:133 LRS

1 Km A   

 RANT'. 

COROMANDEL PO, KOLAR GOLD FIELDS
KOLAR DISTRICT.

2 KOTHANDAPNI

M

 



8 C MARIMUTHU
AGE 72 YEARS   é 
R/AT C /O. ANANDAN, MANAGER A Y. .3
CORAMNDEL POST  
KOLAR GOLD FIELDS +5-6_3 120._ "
KOLAR DISTRICT.   A

©

ARUN DOSS SINCE DEAB"BfHiS,_LRS 

C SUSHEELA{D1ED)- "  A A
PREMA. MAJOR 
SHANTH1;'MAJQ'R"g _  
A VINCEf~?f]f- BAEU, MAJOR  "V 
REGINA, MAJOR;  " "  »

F1UOCU3>

ALL A,RE_RV/A'f;?:.1Q,6,,jSfi1VI1\tIINC:.BATH LAINE,
OORGAUM .;ROS'F_ _  .
KOLAR --.GOLDV.F"IELDS;._KOLAR DISTRICT.

10 MOH.AMED"1BI{Ai«1I§/:~SY
AGE 60 YEARS ' _ 
A _; R/AT NO';'25, P S JALEEL LAYOUT
- 'M:_INI {ERA}-«IIM-"ROAD
ROBRTISQNPET POST

'  Sf "KO[_;AF€*GC~--_LD FIELDS 553 122
  AKOLAR DEISTRICT.

1'1 P DORA; RAJ

AGE 72 YEARS
R/AT NO.2, N T BLOCK, OORGAUM POST

  '=.KOLAR GOLD FIELDS 563 120
  ..~KOLAR DISTRICT.

 12 PURUSHOTHAM SINCE DEAD BY HIS LRS

A KANCHANA
W/O. LATE PURUSHOTHAM
AGE 55 YEARS.
B REVATHY
C YEMANI PURNATHILAKAM, MAJOR

D"-i



D MURALI, MAJOR
E JAGADEESHAN, MAJOR

ALL ARE R/AT NO. 1390, NEAR
LMC, OORGAUM POST . ' 
KOLAR GOLD FIELDS, 563 1--2_1"~~
KOLAR DISTRICT.  '

13 RAMA SINGH S1NG._E'j;:>EAD   _
A SARASWATHI EA1,,__f' V   * 1,. .-
W/O. LATE SR1.  - 
AGE 4G"'YE9f'sRS..':~.'  " 
B GAY£$.THRI;.~_I.%Efi",  
C .1ViG'H'IN1?f2ER
1:) SURENDER'S;RGI{{"MAJ0R

E V _ LAKSHM1 EAL MAJOR

 V.  _    MAJOR.

     MAI-IANTHI MUTT
" .1\7I?j;TEZ'NP'I:,'T,'I:}IOSKOTE

BANGALOREVHDISTRJCT PIN 562 4.14.

14 M~~EJOSEPH GEORGE SINCE DEAD BY LRS

A if A  FRANGINA

"  W/O. LT M LJOSEPH GEORGE
AGE 50 YEARS.

A B MARY IMACULATE, MAJOR

C FLORA JAIN, MAJOR

D TONNY PREMA KANYAL, MAJOR

M

 



E PRAKASI-I GEORGE. MAJOR.

ALL ARE R/AT NO.3, MAE} SHOP LANE

OORGAUM POST, KOLAR GOLD FIELDS  ' 

563 120 KOLAR DISTRICT.

15 G01'-'ANNA
MAJOR 
R/AT TAILOR SHOP LANE _ _ .
OORGAUM POST, KGE"-S63 1--2O;;. L

16 K SEGARAN

R/AT NO. 

ROBER1'$ONPET,.'KGF_'5_B;3.. 12:2.  V .

17 ' *

AGE75 YEARS 4' _  _

R/A'f_ C/O. SR3'.-A P CHANTDRASHEKAR
T T E 'NO... 1373/A'; .3RD  ROAD

4TH CROSS; PRAKASH NAGAR
BANGALO'I--?E} _  ~ "

   %%%%% 

, «AGE 73 YEARS
  R;'A'I"'-NO..,D:3 :7.
 .  'B' CROSS
' AIV'BLOCK;j_ RAJAJINAGAR.
 -- 10.

 O MV.LU.R'I'HU1\§A'I'HAN

'~ V SINCE DECEASED BY I-HS LRS

 A] SMT. MARGAREITE,
E W/O. LATE M V LURTHUNATHAN
AGE 60 YEARS.

13] SMT. SH EELA
MAJOR

C] JAISHEELAN

EEK



-6-

MAJOR. 
D) PRAMILA
MAJOR.

E] SMT. SHAMALA
MAJOR
ALL ARE R/AT No.Io9, NEW A _ 
ELECTRIC COLONY. OORGAUM Po.'-3T": -_
KOLAR GOLD FIELDS -- 563 120 ' ' *
KOLAR DISTRICT.  ._
20 A    *    
AGE«'60..YEARS Q  "    H»
R/AT cg/D. B""SAGA¥ANATfLAN
_D.EC'GI\_I 'sE;§;URITz__AGENCY
 KHBL*CoL0I's;Y, KORAMANGALA
';_LAYO!.J'I";BANGALORE --' 95.

21 BAs'I--IAIsHAR1Ié'E ~ _ 
V _ _ AGE" '75 YEARS; 
, __ R./AT  13, CHANNAPALLI VILLAGE
 :_V.1A:vI.ROBEI"<"TL'5ONPET, PATHEPALLI POST
 GOLD FIELDS, KOLAR DISTRICT.

" ._ '22,T"AI"IGU'S;TEN
A ' R_/A-T C/0. METILDA VISWANATH
---- IsI0.-4:1, RAJU STREET
~ HOSUR -- 635 109
TAMIL NADU _

"  2.3=K A MUNISWAMY
: SINCE DECEASED BY HIS LRS

A] M RUKMANI
W/O. LATE K M MUNISWAMY
AGE 60 YEARS.

B] SMT. -SELVALEELA
MAJOR.

LA

 



C) M RAJENDRAN   
MAJOR. 

D] SULOCHANA M
MAJOR

E) M SAMPATH
MAJOR.

F} M MANJULA
MAJOR.  

ALL ARE 1_2.,!.éxT ,;13, 113 _$AW MILL Lgixiié:
MARIKUPPAl\I_iP__OS'I'-- .     
KOLAR QoL1)"1"<'i«:..r-;»:_.;;)S,,_'1<:S__ LAB. .D;Srr.

24.  " 'V

SINCE DECEASED__ HIS LRS

A) 1SMT;"MARYVELt::_ABE§IH
_; W/o.  SR1. 3.3 GEORGE
 AQ1a;VS0 YE ' 

    _ 

'{.W'.QR

C)": .J.QcK7~1N JOHN KENNEDY
..MA,;0R_

~ VALLAARE R/AT NO.752.
ea"-UBILEE HALL STREET,
 _'  'KOLAR GOLD FIELDS -- 563 119
" 'V ._ JKOLAR DISTRICT.

25) A ARULNATHAN
R/AT NO.1238, III CROSS
PIPELINE. ROBERTSONPET
KGF »~ 563 122. g

!2%*'~K

 



  EIELDS -. 563 122';"KOLAR DISTRICT.

'  27;, 

S'  28;' P GURUSWAMY

26 S MOHAN RANGAIAH 
SINCE DECEASED BY HIS ZLRS" .

A) SMT. SAROJAMMA  C    =
W/O. LATE S MOHAN EAIVGIAI-:i' "  
AGE 65   '  

I3] VENKATE3SHAL.U'"'  

MMOR I  
D]   
I ' _ vNWlQR!%   _

ALL  4_R/A'l*"C_   SRINIVASA GUPTA
NO, I894,"COROrIATIOI\I TOWN
RQBERTSONPET POST, KOLAR GOLD

AGE: TQYEARS
R/ATNO. 63, NEAR BGML
 GU EST HOUSE, OORGAUM POST
~.  GOLD FIELDS -- 563 120
KOLAR DISTRICT.

AGE 70 YEARS

R/AT NO.18, NEW ELECTRIC COLONY
OORGAUM POST

KOLAR GOLD FIELDS ~ 563 120
KOLAR DISTRICT.

29) RKODDAND 
AGE 70 YEARS 



A  _   NO.26 'A' WEST
BLOCK; 'MARIKURRIRM POST

2' '.._"-3,.I4(2), 6-7, 9(D), 10-11, 12[A-3), 13(A,C,D,J), 141 -E),
I 15,16,18,19(A--E), R1, 23{D--F), 24(1), 26(A-E), 28, 31[A~~C)
: K KRISHNA FOR R2"? SD

-9-

R/AT NO. 1586

SEENAPPA COMPOUND

V CROSS, ROBERTSONPET POST
KOLAR GOLD FIELDS -- 563 122.

30) K VARADARAJ N I
AGE 73 YEARS 
R/AT NO. 10, STED BI.-OCK I
OORGAUM POST ' _ '- 
KOLAR GODL FIELDS  
KOLAR DISTRICT.

31) PSEVARAJ  _   I 
SINCE DECEASEDBY HIS: LI-RS '- .  

A) §..SI§IT;. PUSHJRARANII ..  I

" -- .. if'w/   "D13 SRLVARAJ
I AG':-'._» -

B)'---_' - PUNIYA1v%I¥URTHYS

   S 
' 'LMAJOR.

 GOLD FIELDS -- 563 119
KOLAR DISTRICT.  RESPONDENTS

[By : M/S SUBBA RAO & CO FOR C/R1) 81 16

KAN’I’I~:IA FOR R4(1)]

THESE WPS FILED UNDER ARTICLE 226 81 227 OF
CPC PRAYING TO QUASH THE ORDER DT.6.4.2005
PASSED BY THE PRESIDING OFFICER, CENTRAL
GOVERNMENT INDUSTRIAL TRII*3UNAL-CUM-LABOUR

M

-18.

and documentary and examined the order.§irnpti.gned__,_”_

the only question, for decision making is –‘”whetf_h,er’~.inthe ” ”

facts and circumstances, the ordefr’=impugne’d’of=–._the:

Labour Court, is just, iegairvand valid what r i’

order?”

9. Admittedly ~ ipiéinongst others,
were daily and in terms
of the Bhatt, submitted by
way and implemented w.e.f. 1.4.1969
whence’ designated as monthly

ratedworkei’s; ~._VA:1thoi1gh settiement between the parties

arvrivefd~,_at on 24.10.70 and thereafter on

M R4, revising the pay scale to

j Rs..;7Og2V2O’4′.and fixing the respondents in Grade D3,

A certain differences having cropped up, the revision of

‘ pgayflscale was agreed to be referred to Mr. R N Basu, a

one-man committee who submitted his recommendation

revising the pay scale to Rs.240~355 for ‘D’ group

N

.20

the Central Government over the implementationclcifethe

said recommendation.

10. In the backdrop of the itiso

the case of the petitioner that the

monthly rated workman, in particuylar

who are Fitters — I and finvvfgthe first
instances as Group ~a11d’e;;tending the pay
scale of Rs.70w2~_20, in Group

C in Gradeéllvl ‘Grade ‘D’ in the pay

scale ofwhilel those in Group C in the pay

_ scale?’ of recommended by the one man

»eornmittee’«headed by Sri. Basu, which is pending

the Central Government and hence

cannotvlbelimplemented. It is the further case of the

V’ lffpVetli’tioner that the respondents are not entitled to

G fitment into the pay scale of Rs.330»470 as applicable to

Grade C employees, even if the recommendation is

approved by the Central Government. In addition it is

M

BA

jurisdiction under Sec. 33(C](2) to arrogate

function of an Industrial Tribunal–ancE_ enterlfainv..Claim 9

which is not based on an e>dsting”r_ight b”L1%t’w}:.icifi”rnVay

approptiately be made V of an V

Industriai dispute in:”a..v_reference”iiinder Sec’t’ion’l 10 of the
Act. So also is the in MCD vs.

Ganesh 1 V

V15,’ of Sri. Basu the one
man committee’:’bAe’ing”siib_iect matter of consideration by

the Cenltrall C}oixerninen’t. the Respondent cannot insist

‘they existing right to the pay scales

‘ ,fe’c.on1niendlcd.’and therefore cannot seek to enforce the

said’ recofijiiiendation. So also the claim for the pay

scale. lo? lRs.330~47O recommended by Sri. Basu for

A Gfoup C employees, is not an existing right in the

” respondent so as to seek its enforcement more so,

having not ciystalized into a right. This leads to the

only conclusion that the claim being an Industrial

M

l ‘pay scale of Rs.330–470, cannot but be perverse and

“lunsust.ai1iabie. é i (-

_2(1

the respondent workmen, without examiningjlirelpjexiant

facts and applicabiiity of the iaw. The

aware of its limitations in thelmexerryise of.lj’L’ufisdi~ctiori

under See.33{C}{2} of the Act, proceeded

is in the naiuie of an InduStri’ai Dispuiteiandivihence the

order impugned sufieirs jurisdiction and
from pe1″\»’ers3it.y of pro’ceVdu”_rVe}lv he[_’eLab0ur Court in
paragraph ilvgléffiithihé:iord.e1″;irn;pu§r1ed..haVing noticed that
the respc)iid_cV:?1ts.'”‘ivere:f_i extended the pay scale
attached ” to ‘ employees, called upon the

petitioner’toclarif3f;- which was sufficient to realise that

l .thelV.sEe”opéi~oi’ adjudication ought to be limited to one of

. e:>:ecu-t:io:i not an adjudication of rights of parties.

The fi,;’1din§gla1t paragraph 14 that it is not the case of the

..petitio-rle1- i3Gl\/[L that the respondents were not entitled

I

.2″

if?

.21
As a consequence the further finding that the
respondents should be placed in pay scale of R___s.330–

470 instead of Rs.240–355 in terms

recommendation is not in the nature of Coi11p1iti.nge:th.ei–V»

benefits in terms of money but .thc».dec1;fir’éttio–n’ of

in the respondent which couid ibeihidorieéi’ only”

adjudicatiori of a reference .Se_ctio_r1’%:10;:of”‘the Act’

and hence iiieggal.

V*.._I11’«t’1e’1e succeeds. The order
impugneddhcf Court is quashed and CGA

Nois /1939 o1¢i.No_,&7/76 stands rejected.

Sd/-*
Iudge