High Court Kerala High Court

Cochin Refinery Workers … vs Union Of India on 24 July, 2009

Kerala High Court
Cochin Refinery Workers … vs Union Of India on 24 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20246 of 2009(A)


1. COCHIN REFINERY WORKERS ASSOCIATION,
                      ...  Petitioner
2. REFINERY EMPLOYEES UNION, REG.NO.

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. THE REGIONAL JOINT LABOUR COMMISSIONER

3. BPCL-KOCHI REFINERY, AMBALAMUGAL,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :24/07/2009

 O R D E R
                        V.GIRI, J.
           ----------------------------------------
               W.P.(C).No.19067, 20246,
                    & 20854 of 2009
           ----------------------------------------
         Dated this the 24th day of July, 2009.

                       JUDGMENT

Common issues arise for consideration in these

cases. Therefore, they have been heard together and

are being disposed of by this common judgment.

2. Since there is a separate contention in

relation to the locus standi of the petitioner in W.P.(C)

No.19067/09, I will deal with W.P.(C).No.20246/09, as

the leading case.

W.P.(C).No.20246/09

3. The petitioners are registered trade unions

representing workers of Cochin Refineries in various

departments, including fire and safety. On 27.11.2006

Ext.P1, a tripartite conciliation settlement was entered

into between Kochi Refineries and two trade unions,

then in existence fixing the strength of Fire Crew in the

Fire and Safety Department as 76. The man power was

to be deployed in fire station Nos.1 and 2. In Clause 1

W.P.(C).No.19067 /09 & Con. Cases.

:: 2 ::

of the settlement it was agreed that man power is

meant for deployment in fire station No.1 as well as fire

station No.2 and to operate the additional pump

houses that may be put up. It seems that additional

pump houses were not put up, but the management

proceeded to shut down fire station No.2 as well. Fire

station crew was reduced from 76 to 64, after shutting

down fire station No.2. Ext.P2 shift schedule has been

published by the management. In Ext.P2 nothing is

stated about Fire Station No.2.

4. The petitioners contend that this exercise

was in violation of the terms of the settlement and

separate dispute has been raised as evidenced by

Exts.P3 and P4 complaints before the 2nd respondent

Joint Labour Commissioner.

5. No action has been forthcoming on Exts.P3

and P4 and hence the writ petition praying for the

following reliefs:

W.P.(C).No.19067 /09 & Con. Cases.

:: 3 ::

      a)      Issue a writ of mandamus or any

              other    appropriate   writ   or order

              directing   the     3rd respondent  to

maintain Fire Station Nos.1 and 2 with

fire crew strength as 76 as provided

in Ext.P1 settlement.

      b)      Issue a writ of mandamus or any

              other    appropriate   writ   or order

              directing respondents 1 and 2 or

initiate proceedings against the 3rd

respondent for offences under

Sections 29 and 31 of the ID Act for

having violated Ext.P1 settlement and

Section 9 A read with section 33(1)

(a) of the ID Act, 1947 and

c) Issue such other writ, order and

directions as are deemed fit in the

facts and circumstances of the case.

6. Similar contentions have been raised in

W.P.(C)No.20854 and 19607/09.

7. It is now admitted that the Regional Joint

Labour Commissioner had occasion to consider the issue

and conciliation conference is pending on the same

issue. It seems that the conciliation proceedings are

afoot.

W.P.(C).No.19067 /09 & Con. Cases.

:: 4 ::

8. Insofar as the petitioner in W.P.(C)

No.19067/09 are concerned, there is a contention by

the management that the first petitioner therein is an

unrecognized one and would be competent only to

agitate individual cases, if at all and would not be

competent to take up general issues. Learned counsel

for the petitioners also contends that the action of the

management invites a penalty in terms of Sections 29

and 31 of the ID Act.

9. The management does not stand in way of

conciliation conference being convened or conciliation

proceedings finalized.

10. Much of the controversy is centered

around whether the reduction of the man power in the

Fire and Safety Department from 76 to 64 amounts to

change in the conditions of service within the meaning

of Section 33 of the ID Act read with the 4th schedule

and Section 9 A of the ID Act.

W.P.(C).No.19067 /09 & Con. Cases.

:: 5 ::

11. I heard Mr.P.Ramakrishnan,

Mr.K.S.Madhusoodanan and Mr.D.Anil Kumar learned

counsel for the petitioners and Mr.E.K.Nandakumar,

learned counsel for respondents .

12. Mr.Madhusoodanan makes a reference to

items 10 and 11 in the 4th schedule of ID Act, which

refers to the reduction of man power deployed by the

management. According to him, therefore, reduction of

the number of staff in the Fire and Safety Department

from 76 to 64 is not only violation in terms of the

settlement but also amounts to violation of Section 9A

of the ID Act.

13. Mr.Nandakumar submits that it is a moot

question as to whether reduction of man power

amounts to change in the settlement. At any rate,

Section 33 of the ID Act provides that any complaint

regarding the alleged change in the conditions of service

would also be a subject matter of a conciliation or

W.P.(C).No.19067 /09 & Con. Cases.

:: 6 ::

subject matter of adjudication, as the case may be, in

terms of Section 33A of the ID Act. I find force in this

submission.

14. In my view, the question as to whether

the reduction of the man power in the Fire and Safety

Department amounts to violation or change in the

conditions is also a matter that will have to be

considered by the conciliation officer and could

therefore, become an industrial dispute, if the

conciliation conference ends in failure. But there is no

reason why the conciliation proceedings should be

delayed indefinitely.

15. The question as to whether the action

taken by the management in reducing the man power

would amount to breach of the settlement and

therefore, would invite a penalty in terms of Sections 29

and 31 of the Act is also a matter that has to be decided

by the conciliation officer.

W.P.(C).No.19067 /09 & Con. Cases.

:: 7 ::

16. In the result, the Regional Joint Labour

Commissioner shall proceed with the conciliation

conference arising from the dispute raised by the

petitioners and complete the same within two months

from the date of receipt of a copy of this judgment.

17. It is made clear that the conciliation officer

shall bear in mind the observations made in this

judgment and his report should refer to the contentions

raised by the unions and the management in this

regard.

Writ petitions are disposed of as above.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. to Judge