Supreme Court of India

Bihar State Elect.Board & Anr vs Ram Deo Prasad Singh & Ors on 8 September, 2011

Supreme Court of India
Bihar State Elect.Board & Anr vs Ram Deo Prasad Singh & Ors on 8 September, 2011
Bench: Aftab Alam, R.M. Lodha
                                                                                                REPORTABL
                                                                                                  E  


                        IN THE SUPREME COURT OF INDIA


                          CIVIL APPELLATE JURISDICTION




                           CIVIL APPEAL NO. 7754 OF 2011 

                [ARISING OUT OF SLP (CIVIL) NO.126 OF 2009]





Bihar State Electricity Board & Anr.                                           ....Appellants




                                                Versus




Ram Deo Prasad Singh & Ors.                                                   ....Respondents 





                                        J U D G M E N T

Aftab Alam,J.

1. Leave granted.

2. The appellants, Bihar State Electricity Board and its Chairman were

the defendants in a suit filed by respondents 1 to 8, the plaintiffs. The

respondents were the workmen of the Board and at the material time, i.e., in

2

the year 1974 they were working as security guards at Patratu Thermal

Power Station, Hazaribagh. They were proceeded against on certain charges

of misconduct. In the domestic enquiry the charges were established and on

the basis of the findings of the domestic enquiry, they were dismissed from

service on November 11, 1975. After 4 years of dismissal from service they

filed a suit (T.S. No. 95/1979) in the court of Munsiff V, Patna, seeking

declarations that their dismissal was bad, unconstitutional and inoperative in

law and they would be legally deemed to have continued in service.

3. The trial court allowed the suit by judgment and decree dated August

29, 1981. The appeal preferred by the appellants against the judgment and

decree passed by the trial court (Title Appeal No. 147 of 1981/62/2004) was

dismissed by the Additional District Judge, fast track court No. 2, Patna, by

judgment dated January 18, 2006. The appellants, then, brought the matter

before the High Court in second appeal (SA No. 97 of 2006) but this too was

dismissed by judgment and order dated September 22, 2008. The appellants

are now before this Court assailing the judgments and decree passed against

them.

4. In view of section 89 of the Bihar Reorganisation Act, 2000 the

judgments of the High Court and the first appellate court appear to be

3

manifestly illegal and without jurisdiction. It may be noted that the district

of Hazaribagh, where Patratu Thermal Power Station is situated, was earlier

part of the State of Bihar but on bifurcation of the State with effect from

November 15, 2000, the appointed date under the Reorganisation Act it

forms part of the newly created State Jharkhand. Section 89 of the

Reorganisation Act dealing with transfer of pending proceedings provides as

follows –

“89.”Transfer of pending proceedings –

(1) Every proceeding pending immediately before the

appointed day before the court (other than the High

Court), tribunal, authority or officer in any area which

on that day falls within the State of Bihar shall, if it is

a proceeding relating exclusively to the territory,

which as from that day is the territory of Jharkhand

State, stand transferred to the corresponding court,

tribunal, authority or officer of that State.

(2) If any question arises as to whether any proceeding

should stand transferred under sub-section (1), it shall

be referred to the High Court at Patna and the decision

of that High Court shall be final.

        (3)                  In this section, -

               a)    "proceeding" includes any suit, case or appeal; and

b) “corresponding court, tribunal authority or officer”

in the State of Jharkhand means, –

(i) the court, tribunal, authority or officer in

which, or before whom, the proceeding would

have laid if it had been instituted after the

appointed day; or

(ii) in case of doubt, such court, tribunal, authority, or

officer in that State, as may be determined after the

appointed day by the Government of that State or

4

the Central Government, as the case may be, or

before the appointed day by the Government of the

existing State of Bihar to be the corresponding

court, tribunal, authority or officer.”

(emphasis added)

From a bare reading of section 89 of the Act, it is evident that on the

appointed date the appeal preferred against the judgment and decree passed

by the Munsiff stood transferred to a corresponding court in the State of

Jharkhand. The transfer of the appeal took place by operation of law and the

Additional District Judge, Patna was denuded of all authority and

jurisdiction to proceed with the matter or to hear and decide the appeal. It

follows equally that the Patna High Court had no jurisdiction to hear and

decide the second appeal arising from the suit.

5. From the judgment of the Patna High Court it appears that one of the

three substantial questions of law arising in the second appeal related to the

question of jurisdiction of the first appellate court to hear the appeal and the

question was framed as follows: –

“3. Whether the lower appellate court had the jurisdiction to

hear the title appeal after coming into force of the Bihar Re-

organisation Act, 2000?

5

6. The High Court answered the question in the negative, but in doing so

it sought to side-step section 89 of the Re-organisation Act in curious ways.

In paragraphs 9 and 10 of the judgment it held and observed as follows: –

“9. It is not in dispute that when the title suit was

filed the said Act had not come into force and even

when the title appeal was filed in the year 1981 the

said Act was not in force and the said Act came

into force in the year 2000 and it was made

effective from 15.11.2000 much after the title

appeal had been admitted and was pending for

hearing. Furthermore, there was an issue before the

trial court with respect to the jurisdiction of the

court to try the suit as objection was raised by the

defendants that the suit should have been filed at

Hazaribagh and the said issue was framed as issue

no. (iv) but the same was not pressed by the

defendants before the trial court and hence it

appears to have been conceded by them that the

court at Patna had jurisdiction to try the suit.

10. Section 89 of the Act specifically provides that

a suit or an appeal pending in the territory of

reorganised State of Bihar would stand transferred

to the State of Jharkhand if the subject matter of

the suit falls within the State of Jharkhand. But it is

also provided that if any question arises as to

whether it shall be referred to Patna High Court

and decision of that High Court shall be final.

However, in the instant case it is quite apparent

that the title appeal remained pending for about

four years after coming into force of the aforesaid

Act but the defendants who were the appellants in

that Court never raised any such question with

regard to the jurisdiction of the Court nor any such

matter was ever referred to the High Court at Patna

as per the said provisions of Law. Hence, in these

6

circumstances the learned court of appeal below

was quite justified in hearing the said title appeal

and deciding it on merits.”

7. The High Court is wrong on all scores. The fact that the appeal against

the judgment and decree passed by the Munsiff was filed before the

bifurcation of the State and on the appointed date (November 15, 2000) the

appeal was already pending before the Additional District Judge has no

bearing on the issue. Section 89 relates to proceedings pending on the

appointed date and not to proceeding that might be filed after that date.

Secondly, the objection in regard to the territorial jurisdiction, raised before

the trial court was in an altogether different context. The objection before the

trial court was based on the ground that the plaintiffs-workmen were

working at Patratu Thermal Power Station and their dismissal had taken

place there. The cause of action having arisen at Patratu, the suit ought to

have been filed before a court under whose territorial jurisdiction Patratu

Thermal Power Station is situate. The objection was not pressed before the

trial court presumably because the head office of the Board being at Patna it

was believed that the plaintiffs could file the suit at Patna as well. But the

objection taken before the Munsiff, whether pressed or given up, could have

no bearing on the transfer of the proceedings on the bifurcation of the State

in terms of section 89 of the Reorganisation Act.

7

8. The third ground given by the High Court that the defendants who were

the appellants before the Additional District Judge never raised the question

with regard to the jurisdiction of the court nor any such question was

referred to the Patna High Court for its decision, is equally misconceived

and untenable. As noted above, the transfer of the proceedings in terms of

section 89 of the Act is to take place by operation of law and is not

dependant upon any objection raised by any of the two sides.

9. In light of the above, it must be held that the judgment passed by the

first appellate court was illegal and without jurisdiction and equally without

jurisdiction is the judgment and order passed by the Patna High Court.

10. Further, quite strangely the High Court lost sight of the fact that it was

affirming a decree that was no longer executable or enforceable in the State

of Bihar. Section 62 of the Reorganisation Act contains provisions relating

to Bihar State Electricity Board besides two other Corporations and in so far

as relevant for the present provides as under: –

“62. Provisions as to Bihar State Electricity Board, State

Warehousing Corporation and State Road Transport

Corporation.-

(1) The following bodies corporate constituted for the existing

State of Bihar, namely:-

(a) the State Electricity Board constituted under the

Electricity Supply Act, 1948 (54 of 1948);

8

(b) the State Warehousing Corporation established under the

Warehousing Corporations Act, 1962 (58 of 1962);

(c) the State Road Transport Corporation established under

the Road Transport Act, 1950 (64 of 1950),

shall, on and from the appointed day, continue to function in

those areas in respect of which they were functioning

immediately before that day, subject to the provisions of this

section and to such directions as may, from time to time, be

issued by the Central Government.

(2) Any directions issued by the Central Government under sub-

section (1) in respect of the Board or the Corporation shall

include a direction that the Act under which the Board or the

Corporation was constituted shall, in its application to that

Board or Corporation, have effect subject to such exceptions

and modifications as the Central Government thinks fit.

(3) The Board or the Corporation referred to in sub-section

(1) shall cease to function as from, and shall be deemed

to be dissolved on such date as the Central Government

may, by order, appoint; and upon such dissolution, its

assets, rights and liabilities shall be apportioned between

the successor States of Bihar and Jharkhand in such

manner as may be agreed upon between them within one

year of the dissolution of the Board or the Corporation,

as the case may be, or if no agreement is reached, in such

manner as the Central Government may; by order,

determine:

Provided that any liabilities of the said Board relating to

the unpaid dues of the coal supplied to the Board by any public

sector coal company shall be provisionally apportioned between

the State Electricity Boards constituted respectively in the

successor States of the existing State of Bihar or after the date

appointed for the dissolution of the Board under this sub-

section in such manner as may be agreed upon between the

Governments of the successor States within one month of such

dissolution or if no agreement is reached, in such manner as the

Central Government may, by order, determine subject to

reconciliation and finalisation of the liabilities which shall be

completed within three months from the date of such

9

dissolution by the mutual agreement between the successor

States or failing such agreement by the direction of the Central

Government:

Provided further that an interest at the rate of two per

cent higher than the Cash Credit interest shall be paid on

outstanding unpaid dues of the coal supplied to the Board by

the public sector coal company till the liquidation of such dues

by the concerned State Electricity Board constituted in the

successor States on or after the date appointed for the

dissolution of the Board under this sub-section.

………………………..”

In terms of sub-section 3 of section 62, Jharkhand State Electricity Board

came into existence on April 1, 2001. After that date it is no longer possible

for the Bihar State Electricity Board to reinstate the respondents as security

guards at Patratu Thermal Power Station where they were working at the

time of dismissal from service.

11. Thus, looked at from any angle, the judgments passed by the first

appellate court and the High Court are untenable in law and the decree

passed by the trial court, in the absence of Jharkhand State Electricity Board

having been impleaded as a defendant, is rendered non-executable in the

State of Bihar.

12. Mr. S.B. Sanyal, learned senior advocate, appearing for the plaintiffs-

respondents, submitted that the case may be transferred to an appropriate

1

court in the State of Jharkhand from the stage of the first appeal against the

judgment and decree passed by the Munsiff, Patna. And before that court the

plaintiffs-respondents might take steps for impleadment of the Jharkhand

State Electricity Board as one of the defendants.

13. We are completely disinclined to take that course for the following

reasons.

14. It may be recalled that the respondents were dismissed from service

on November 11, 1975. They filed the suit four years later at Patna and tried

to overcome the bar of limitation by pleading that they first came to know

about their dismissal from service when they went to collect their wages in

October, 1976. The Munsiff strangely accepted the plea.

15. Secondly, before filing the suit at Patna, they had filed suits being title

suit Nos. 65, 66, 67 and 72 of 1975 before the Munsiff, Hazaribagh. Those

suits were dismissed for default. Before the Patna court an objection was

raised on behalf of the defendants-appellants regarding the maintainability of

the suit in terms of Order 9 Rule 4 of the Code of Civil Procedure. The

plaints of the suits filed at Hazaribagh were produced before the Patna court

but the objection was overruled on the ground that the Board omitted to get

1

the plaintiffs’ signatures on the plaints and vakalatnamas filed before the

Hazaribagh court formally proved.

16. Thirdly and most importantly the suit filed by the plaintiffs was itself

not maintainable. It may be recalled that plaintiffs worked as security guards

at the Thermal Power Station, they were, therefore, without doubt workmen

within the meaning of the Industrial Disputes Act, 1947 and their service

conditions were governed by the standing orders framed under the Industrial

Establishment (Standing Orders) Act, 1946 and the relevant rules framed by

the Board. It was, therefore, open to the respondents to raise an industrial

dispute concerning their dismissal from service. A suit seeking reinstatement

was therefore clearly barred and not maintainable. The issue stands settled

by the decision of this Court in The Premier Automobiles Ltd. v. Kamlekar

Shantaram Wadke of Bombay and Others, (1976) 1 SCC 496. In paragraphs

23 and 24 of the judgment this Court held as follows: –

“23. To sum up, the principles applicable to the

jurisdiction of the Civil Court in relation to an

industrial dispute may be stated thus:

(i) If the dispute is not an industrial dispute, nor

does it relate to enforcement of any other

right under the Act the remedy lies only in

the civil court.

(ii) If the dispute is an industrial dispute arising

out of a right or liability under the general or

common law and not under the Act, the

1

jurisdiction of the civil court is alternative,

leaving it to the election of the suitor

concerned to choose his remedy for the

relief which is competent to be granted in a

particular remedy.

(iii) If the industrial dispute relates to the

enforcement of a right or an obligation

created under the Act, then the only remedy

available to the suitor is to get an

adjudication under the Act.

(iv) If the right which is sought to be enforced

is a right created under the Act such as

Chapter V-A then the remedy for its

enforcement is either Section 33-C or the

raising of an industrial dispute, as the case

may be.

24. We may, however, in relation to principle No.

2 stated above hasten to add that there will hardly

be a dispute which will be an industrial dispute

within the meaning of Section 2(k) of the Act and

yet will be one arising out of a right or liability

under the general or common law only and not

under the Act. Such a contingency, for example,

may arise in regard to the dismissal of an

unsponsored workman which in view of the

provision of law contained in Section 2A of the

Act will be an industrial dispute even though it

may otherwise be an individual dispute. Civil

Courts, therefore, will have hardly an occasion to

deal with the type of cases falling under principle

No. 2. Cases of industrial disputes by and large,

almost invariably, are bound to be covered by

principle No. 3 stated above.”

17. We, thus, come to the inescapable conclusion that the plaintiffs-

respondents’ suit was itself not maintainable and was liable to be dismissed.

1

18. For the reasons discussed above the appeal is allowed. The judgments

and decree coming under challenge are set aside and the suit filed by the

plaintiffs-respondents is dismissed.

19. In the facts of the case there will be no order as to costs.

……………………………J.

(Aftab Alam)

……………………………J.

(R.M. Lodha)

New Delhi;

September 8, 2011.