High Court Kerala High Court

Cochin Thuramugha Thozhilalli … vs The Cochin Port Trust on 2 April, 2009

Kerala High Court
Cochin Thuramugha Thozhilalli … vs The Cochin Port Trust on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6698 of 2009(F)


1. COCHIN THURAMUGHA THOZHILALLI UNION
                      ...  Petitioner
2. COCHIN PORT & DOCK EMPLOYEES UNION

                        Vs



1. THE COCHIN PORT TRUST, REPRESENTED BY
                       ...       Respondent

2. THE SECRETARY, COCHIN PORT TRUST,

3. THE TRAFFIC MANAGER, COCHIN PORT TRUST,

4. THE ADMINISTRATIVE SUPERINTENDENT

5. THE REGIONAL LABOUR COMMISSIONER

6. THE ASSISTANT LABOUR COMMISSIONER &

7. THE UNION OF INDIA REPRESENTED BY THE

                For Petitioner  :SRI.T.M.MOHAMED YOUSEFF (SR.)

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :02/04/2009

 O R D E R
                    T.R. Ramachandran Nair, J.
                - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C) Nos.6698/2009-F &
                              6705/2009-G
                - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 2nd day of April, 2009.

                              JUDGMENT

These two writ petitions have been filed at the instance of two

trade unions representing workers of the Cochin Port Trust. The

circumstances leading to the dispute are the following:

2. The first respondent is directly employing dock workers for the

dock work coming under the purview of the Dock Workers (Safety,

Health & Welfare) Act. Earlier the Dock Labour Board was exercising

its powers in regard to various aspects regarding the dock workers till

6.6.1994. Subsequently, the Dock Labour Board merged with the

Cochin Port Trust. Thereafter, a Memorandum of Settlement was

arrived at as per Ext.P1 dated 6.6.1994 between the management and

various labour unions at the instance of the 5th respondent Regional

Labour Commissioner who conciliated with the parties concerned. The

settlement contained various clauses like wage revision, conditions of

service of Port and Dock workers, etc. The said settlement expired on

31.12.1997 and thereafter the Government of India, Ministry of Surface

wpc 6698 &
6705/2009 2

Transport, constituted a bipartite Wage Negotiation Committee which

consisted of representatives of the management and representatives of

Port and Dock workers. Accordingly, a settlement was arrived at as per

Ext.P2 regarding the conditions of service, wage revision and retirement

benefits, etc. It is contended that clause 36 refers to existing benefits.

3. There are about 246 permanent workers included in the muster

roll of the composite gang and they are members of different trade

unions. The writ petitions concern challenge against Ext.P4 circular

dated 7.1.2009 issued by the second respondent introducing the Access

Control System for admitting the workers to certain sections in the

Cochin Port Trust including the Dock Labour Division as well. It is

pointed out that the trade unions opposed the proposal, especially the

linking of the Access Control System to the Pay Roll of the workers. In

fact, all the trade unions agreed to introduce Access Control System in

all other divisions or sections of the Cochin Port Trust. It is stated that

subsequent meetings were held and since no consensus was arrived at,

Exts.P5 and P6 representations were submitted to the Chairman. But

still, the management continued with the introduction of the system and

memos were issued to workers who violated the circular. Again, Ext.P8

circular was issued informing that it has been decided to strictly enforce

and regulate attendance through the swiping system from the first shift

wpc 6698 &
6705/2009 3

of 19.2.2009 and that the Access Control system will be linked with the

pay roll of the workers. This was objected to by the petitioners by

submitting further representations.

4. Since no settlement could be arrived at, the petitioners have

approached the Regional Labour Commissioner, the 5th respondent by

raising a dispute. Even though some conferences have been held, no

consensus could be arrived at. The petitioners have approached this court

contending that since the respondents are adopting a recalcitrant attitude

and as the workers are being threatened and as they apprehend police

action in the matter, this court’s interference is warranted.

5. Heard learned Standing Counsel for the respondents also. It is

pointed out by the learned Standing Counsel that it is purely an industrial

dispute and as the matter is being considered by the Regional Joint

Labour Commissioner by convening conferences, at this stage the

petitioners are not entitled for any reliefs in these writ petitions.

6. The objection appears to be sustainable. The Conciliation Officer

is already in seisin of the matter. He has invoked his powers under the

relevant provisions of the Industrial Disputes Act, especially Section 11

of the Act. If the Conciliation conferences fail, then he will have to

submit a failure report and appropriate actions will follow as enjoined by

the provisions of the Industrial Disputes Act. Since the Scheme under the

wpc 6698 &
6705/2009 4

Act provides for effective remedy which is not inadequate, I am of the

view that the jurisdiction of this court under Article 226 of the

Constitution of India need not be exercised at this stage.

7. The main contentions raised by the petitioners relate to the

alleged violation of the settlement and the respective rights of various

workers represented by the trade unions to enforce the terms of the

settlement. The main reliefs sought for are also for a declaration

regarding the rights of those workers to enjoy certain benefits. In that

view of the matter also, it is purely under the realm of the Industrial

Disputes Act. Since the conciliation machinery has already been put into

motion, the writ petitions are premature.

Therefore, the writ petitions are dismissed without prejudice to the

right of the petitioners to pursue their remedies under the Industrial

Disputes Act.

(T.R. Ramachandran Nair, Judge.)

kav/