High Court Kerala High Court

General Secretary vs Industrial Tribunal on 1 January, 2008

Kerala High Court
General Secretary vs Industrial Tribunal on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 16935 of 2000(N)



1. GENERAL SECRETARY
                      ...  Petitioner

                        Vs

1. INDUSTRIAL TRIBUNAL
                       ...       Respondent

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.V.V.SURENDRAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/01/2008

 O R D E R
                                       S.SIRI JAGAN, J.

                                     =======================

                             O.P. Nos.16935 of 2000(N) and 24348 of 2000(N)

                                    =======================


                          Dated this the   1st  day of January, 2008




                                          JUDGMENT

O.P. No. 16935/2000 is filed by the union in ID No.22/96

before the Industrial Tribunal, Kozhikode. O.P. No.24348/2000 is

filed by the management in the same industrial dispute. Both are

challenging those parts of the award passed in the said ID, which

are respectively against them. The issue referred for adjudication

was:

“Whether the following 15 workers are eligible for permanency?

S/S (1) Sreenivasan.K. (2) Kuttinarayanan.M. (3)

Anilkumar.M.C. (4) Vinodkumar.C.T. (5) Sundaran.C. (6)

Bhaskaran.K.M. (7) Kesavan.T.P. (8) Appukuttan.P.A. (9)

Purushothaman.M.T. (10) Raveendran.K. (11) Kunjuraman.P.

(12) Rajan.C. (13) Ahammed Kabeer.P.M. (14) Ushadevi.P.T.

and (15) Sarojini.C.”

2. In the ID, the management raised the contention that

it is not an industry coming within the definition of industry in the

Industrial Disputes Act. They also challenged the competency of

the union to raise the dispute. The Tribunal after adjudication

decided that the management is an industry and that the union is

O.P. Nos.16935 of 2000(N)

and 24348 of 2000(N) -2-

competent to raise the dispute. Even before the adjudication of

the reference started by the Tribunal, the management had

already regularised services of worker numbers 1 to 11 with

effect from 16.10.1995 and 2.10.1996. The union did not press

the claim against the 12th workman. The Tribunal did not find it

necessary to interfere with the relief already granted by the

management to the first 11 workers. The Tribunal thereafter

considered the claim of the workers 13 to 15 and directed the

management to make the workers 13 to 15 permanent with

effect from 1.1.1999. In the course of discussion of the issues

involved in the industrial dispute, the Tribunal made an

observation to the effect that workers of the management

recruited temporarily should be made permanent at least after 5

years of continuous service.

3. The management is now challenging the award to the

extent it holds that the management is an industry and to the

extent that the Tribunal held that on completion of 5 years of

continuous service workers are eligible to be made permanent.

4. The union on the other hand submits that after finding

that they are eligible to be made permanent, the tribunal ought

O.P. Nos.16935 of 2000(N)

and 24348 of 2000(N) -3-

to have directed the management to make the workers

permanent on completion of 240 days of service with

retrospective effect or at least from the date of raising the

industrial dispute. They would point out that in Ext.P2 award in

respect of a similarly placed employee, the very same Tribunal

had adopted a different yardstick whereby the worker involved in

that industrial dispute was directed to be confirmed with effect

from the date from when the management made some regular

appointments after the workmen entered service as temporary

workmen. The contention of the union is that a uniform yardstick

ought to have been adopted by the Tribunal while directing the

management to make the workers permanent.

5. Regarding the Original Petition filed by the

management, I am of the opinion that the Tribunal has rightly

held that the management is an industry coming within the

definition of the Industrial Disputes Act, taking into account the

nature of the activities of the management. The direction that

after 5 years every temporary employee should be made

permanent also does not appear to be unreasonable, in view of

the fact that as item 10 of the Vth schedule of the Industrial

O.P. Nos.16935 of 2000(N)

and 24348 of 2000(N) -4-

Disputes Act, it is an unfair labour practice to employ workmen

as temporaries and to continue them as such for years, with the

object of depriving them of the status and privileges of

permanent workmen. Regarding the contention raised by the

union also I am not satisfied that the Tribunal was unreasonable

in fixing the date of permanency. The Tribunal has adopted a

reasonable period for the same. From the award, I find that the

industrial dispute was referred by order dated 16.8.1996 and

the first 11 workers involved were made permanent from

16.10.1995 and 2.10.1996. In respect of the other workers also,

taking into account their dates of first appointment and the date

assigned by the Tribunal for being made permanent, I do not

find that the criterion adopted by the Tribunal is invalid. In the

above circumstances, I do not find any merit in O.P.

No.16935/2000 as also. Accordingly, both the original petitions

are dismissed.

S.SIRI JAGAN,

JUDGE

jp