High Court Patna High Court

Inter State Transport Agency vs Prabhat Kumar Sinha And Ors. on 13 October, 1965

Patna High Court
Inter State Transport Agency vs Prabhat Kumar Sinha And Ors. on 13 October, 1965
Equivalent citations: AIR 1966 Pat 230, (1967) IILLJ 535 Pat
Author: Narasimham
Bench: R Narasimham, S Singh


JUDGMENT

Narasimham, C.J.

1. These two writ applications have been heard together as they involve same questions of law and will be disposed of in one judgment.

2. The petitioner, who is the employer of some workmen governed by the provisions of the Bihar Shops and Establishments Act, 1953, suspended three of his workmen, namely, opposite parties Nos. 1, 2 and 3 in M. J. C. 996 of 1962, with effect from 27-1-1960 on the allegation that they were guilty of committing criminal breach of trust in respect of properties of the employer for which a regular police case was instituted against them. The order of the employer suspending them pending the police investigation was challenged as invalid. The original authority, namely, the Presiding Officer Labour Court, and the appellate authority namely, the Industrial Tribunal, Bihar, both held that such an order of suspension was invalid. The appellate authority has relied mainly on the principle laid down by their Lordships of the Supreme Court in Hotel Imperial, New Delhi v. Hotel Workers’ Union, (1959) 2 Lab LJ 544: (AIR 1959 SC 1342) where their Lordships pointed out that the power to suspend is not an implied term in an ordinary contract between master and servant and that such a power can only be the creature either of a statute governing the contract or of an express term in the contract itself. Here, admittedly, there was no statutory provision, nor an express term in the contract of service between the petitioner and their workmen authorising the employer to suspend them pending the termination of the criminal case or an enquiry against them. The two lower authorities held, following the aforesaid judgment of the Supreme Court, that the order of suspension was invalid.

3. Mr. Roy for the petitioner, however, urged that in the aforesaid judgment itself their Lordships further pointed out that where in consequence of the restrictions imposed by Section 33 of the Industrial Disputes Act there is dismissal of a workman during the pendency of an industrial dispute, an implied term in the contract authorising such suspension can be reasonably inferred by virtue of the fundamental change brought about by the provisions of Section 33 of that Act. According to Mr. Roy, the same principle would apply if there is a restriction on the employer to dismiss a workman arising not out of any statutory provision like Section 33 of the Industrial Disputes Act, as in the Supreme Court Judgment, but by virtue of the law of contempt. According to Mr. Roy, during the pendency of the criminal case against the workmen for the offence of criminal breach of trust alleged to have been committed by them against their master, if the master dismisses them from service, such an order of dismissal may make the master liable for contempt of Court and it is this apprehension of proceedings for contempt that deters the master from passing an order of dismissal which he would otherwise have done. Mr. Roy, therefore, urged that the reasons given by their Lordships of the Supreme Court in the aforesaid judgment while construing the implied term of the contract in view of the provisions of Section 33 of the Industrial Disputes Act may as well apply where the power of dismissal is very much restricted by the apprehension of transgression of the law of contempt.

4. This argument is undoubtedly very attractive, but I do not think the aforesaid judgment of the Supreme Court can be stretched so far. As their Lordships pointed out, under the general law of master and servant there is no right to suspend the servant. But they were concerned with a case under the Industrial Disputes Act and Section 33 of that Act clearly prohibits the master from dismissing his employee without obtaining the previous permission of the competent authority. It is this express provision in the language of Section 33 which was very much in the mind of their Lordships when they made the following observation:

“The undisputed common law right of the master to dismiss his servant for proper cause has been subjected by Section 33 to a ban; and that in fairness must mean that, pending the removal of the said statutory ban, the master can after holding a proper enquiry temporarily terminate the relationship of master and servant by suspending his employee pending proceedings under Section 33.”

Here, however, as already pointed out, the law of contempt does not impose a ban on a master to dismiss his servant after proper proceeding merely because a criminal case is pending against him. It is true that in some circumstances, coupled with some additional facts, an order of dismissal of a workman for an act of misconduct during the pendency of a criminal proceeding in respect of the same act of mis-conduct may amount to contempt, but Mr. Roy could not satisfy us that a mere order of dismissal during the pendency of such criminal proceeding would, in the absence of other peculiar features or circumstances, amount to contempt. Hence the aforesaid observation of the Supreme Court which was based on the language of Section 33 of the Industrial Disputes Act cannot be stretched to cover a case where there might possibly be transgression of the law of contempt by a dismissal of a workman during the pendency of a criminal proceeding if additional facts and circumstances are also proved to have existed. The main principle laid down by their Lordships of the Supreme Court in the earlier portion of that judgment must, therefore, apply and we cannot infer any implied term authorising the employer to suspend the workmen governed by the provisions of the Bihar Shops and Establishments Act.

5. For these reasons, we maintain the order of the appellate authority and dismiss these two petitions, but in the circumstances without costs.

S.N.P. Singh, J.

6. I agree.