High Court Karnataka High Court

Karnataka State Road Transport … vs N.H. Thippe Swamy on 5 June, 1995

Karnataka High Court
Karnataka State Road Transport … vs N.H. Thippe Swamy on 5 June, 1995
Equivalent citations: 1996 (74) FLR 2281, (1996) IIILLJ 104 Kant
Author: M Kumar
Bench: V M Kumar


ORDER

Mohan Kumar, J.

1. The question raised in this writ petition is the scope of Section 10(4A) of the Industrial disputes Act, 1947 as amended. The worker of an Industrial undertaking whose services were terminated challenged the validity of the termination before the Labour Court invoking Section 10(4A) of the Industrial Disputes Act, 1947 (hereinafter referred to as ‘the Act’). The order of termination in this case of the worker was issued on 10.4.1971 and the application under Section 10(4A) was made on 6.10.1988 i.e., nearly after 16 long years. The Labour Court after contest has held that the termination is illegal and has ordered reinstatement of the worker with 50% back-wages. The employer has challenged the award in W.P. No. 20253/92 whereas the worker challenges the same in W.P. 29278/92 in so far as it denies 50% of the back-wages.

2. One of the contentions urged on behalf of the employer is that even though Section 10(4A) of the Act does not prohibit adjudication of any question regarding termination or discharge effected prior to the coming into force of the said sub-section, still the Section should be read down and stale claims should not be entertained and on the date of seeking of adjudication the dispute should exist. Section 10(4A) of the Act reads as follows :

“(4-A). Notwithstanding anything contained in section 9C and in this section, in the case of a dispute falling within the scope of section 2A, the individual workman concerned may within six months from the date of communication to him of the order of discharge, dismissal, retrenchment or termination or the date of commencement of the Industrial Dispute (Karnataka Amendment) Act, 1987 whichever is later, apply in the prescribed manner, to the Labour Court for adjudication of the dispute and the Labour Court shall dispose of such application in the same manner as a dispute referred under sub-section (1).

Note – An application under sub-section (4-A) may be made even in respect of a dispute pending consideration of the Government for reference, on the date of commencement of the Industrial Disputes (Karnataka Amendment) Act, 1987.”

A plain reading of the sub-section shows that, with respect to an industrial dispute falling within the scope of Section 2A of the I.D. Act the individual workman may apply to the Labour Court for the adjudication of the dispute within a period of six months from the date of commencement of the Industrial Disputes (Karnataka Amendment) Act, 1987. The said Act commenced with effect from 7.4.1988, and hence any dispute falling within Section 2A of the Act can be raised for adjudication before the Labour Court before 7.10.1988. The point urged is that the sub-section should be read down and unduly belated claims should not be entertained and adjudicated upon by the Labour Court, and it should be rejected on the ground of delay.

3. Now the wording of the sub-section shows that Section 10(4-A) proceedings is a stage past to Section 10(1). Under Section 10(1) of the Act the Government may at any time refer any dispute to the Labour Court/Industrial Tribunal/Board. Whereas, the wordings of Section 10(4-A) shows that the individual workman may apply to the Labour Court to adjudicate the dispute falling within Section 2-A of the Act and the Labour Court shall dispose of the same “in the same manner as a dispute referred under sub-section (1)”. Therefore the consideration of the application under Section 10(4-A) of the Act is post-reference stage and shell be in the manner as if a dispute has been received for adjudication under Section 10(1).

4. We may here notice that the proceedings for reference under Section 10(1) is administrative in nature (vide AIR 1973 SC 334). It is ruled in Sindhu Resettlement Corporation Ltd. v. Industrial Tribunal Gujarat & Ors. , by the Supreme Court that the Government has to come to an opinion that as industrial dispute did exist and that opinion could only be formed on the basis that there is an existing dispute between the employer and the worker relating to reinstatement. The Supreme has stated thus therein :

” …. If no disputes at all was raised by the respondents with the management, any request sent by them to the Government would only be a demand by them and not an industrial dispute between them and their employer. An industrial dispute, as defined, must be a dispute between employers and employers, employers and workmen, and workmen and workmen. A mere demand to a Government without a dispute being raised by the workman with their employer, cannot become an industrial dispute. Consequently, the material before the Tribunal clearly showed that no such industrial dispute, as was purported to be referred by the State Government to the Tribunal, had ever existed between the appellant Corporation and the respondents and the State Government, in making a reference, obviously committed an error in basing its opinion on material which was not relevant to the formation of opinion. The Government had to come to an opinion that an industrial dispute did exist and that opinion could only be formed on the basis that there was a dispute between the appellant and the respondents relating to reinstatement.”

It is further laid down in M/s. Western Indian Watch Co. Ltd. v. Western India Watch Co. Workers’ Union & Ors. that for the exercise of the power under Section 10(1) and referring the dispute for adjudication there must exist an industrial disputes as defined under the Act or such dispute must be apprehended. It is further stated in the said decision that :

“no reference thus can be made unless at the trial which the Government decides to make it an industrial dispute between the employer and his employees either exists or apprehended.”

Again the Supreme Court considered the question in M/s. Avon Services Production Agencies (P) Ltd. v. Industrial Tribunal, Hyderabad as follows :

“6. Section 10(1) of the Act confers power on the appropriate Government to refer at any time any industrial dispute which exists or is apprehended to the authorities mentioned in the section for adjudication. The opinion which the appropriate government is required to from before referring the dispute to the appropriate authority is about the existence of a dispute or even if the dispute has not arisen, it is apprehended as imminent and requires in the interest of industrial peace and harmony. Section 10(1) confers a discretionary power and this discretionary power can be exercised on being satisfied that an industrial dispute exists or is apprehended. There must be some material before the Government on the basis of which it forms an opinion that an industrial dispute exists or is apprehended. The power conferred on the appropriate Government is an administrative power and the action of the Government in making the reference is an administrative act. The formation of an opinion as to the factual existence of an industrial dispute as a preliminary step to the discharge of its function does not make it any the less administrative in character. Thus the jurisdictional facts on which the appropriate Government may act are the formation of an opinion that an industrial dispute exists or is apprehended which undoubtedly is a subjective one the next step of making reference is an administrative act. The adequacy or sufficiency of the material on which the opinion was formed is beyond the pale of judicial scrutiny. If the action of the Government in making the reference is impugned by a party it would be open to such a party to show that what was refereed was not an industrial dispute and that the Tribunal had no jurisdiction to make the Award but if the dispute was an industrial dispute, its factual existence and the expediency of making a reference in the circumstances of a particular case are matters entirely for Government to decide upon, and it will not be competent for the Court to hold the reference bad and quash the proceedings for want of jurisdiction merely because there was in its opinion, no material before Government on which it could have come to an affirmative conclusion on those matters (see State of Madras v. C. P. Sarathy ).”

Thus it is clear from what is stated above that before exercising the power under Section 10(1) of the Act the Government should be satisfied that a dispute exists or is apprehended and a reference thereof could bring about industrial peace. We find this view again reiterated in Christian Medical college & Hospital Employees Union & Anr. v. C.M.C. where it stated as follows :

“… A reference under the Act has to be made by the Government either when both parties requested the Government to refer an industrial dispute for adjudication or only when it is satisfied the there exists an industrial dispute. When an industrial dispute exists or is apprehended, the conciliation officer should first consider whether it can be settled after hearing both the parties and it is only when his efforts to bring about a settlement fail and he makes a report accordingly to the appropriate Government, the Government is called upon to take a decision on the question whether the case is a fit one for reference to the Industrial Tribunal or the Labour Court. It is only when a reference is made by the Government the Industrial Tribunal or the Labour Court gets jurisdiction to decide a case. If cannot, therefore, be said that each and every dispute raised by a workman would automatically end up in a reference to the Industrial Tribunal or the Labour Court.”

These observation reaffirm the position that prima facie a dispute be shown to “exist” at the time of reference under Section 10(1) of the Act is sought and to achieve industrial peace, the reference is being made to the Tribunal Section 10(3) of the Act also is a pointer in taking such a view. The said sub-section is as follows :

“(3) Where an industrial dispute has been referred to a Board, (Labour Court, Tribunal or National Tribunal) under this section, the appropriate Government may be order prohibit the continuance of any strike or lock-out in connection with such dispute which may be in existence on the date of the reference.”

It shows that because of the dispute, there was industrial unrest which, resulted in the strike. It therefore follows that the existence of a live dispute is necessary to invoke the power under Section 10(1). Conversely it can also be said that if the dispute does not exist or is not apprehended the Government may not exercise its power under Section 10(1). It means in the words of the Supreme Court in Christian Medical college & Hospital Employers Union & Anr. v. C.M.C. each and every dispute raised by the workman should end up automatically as an industrial dispute.”

5. We may her advert to the scope of adjudication of an industrial dispute as succinctly stated in Gwalior Rayons Mavoor v. Labour Court & Ors. 1978 (2) LLJ 188 as follows :

“…. The scope of adjudication by a Tribunal under the Industrial Disputes Act is much wider than determination of the legal rights of the parties involved or redressing the grievances of an aggrieved workman in accordance with law, as Gajendragadkar, J., points out in Cawnpur Tannery Ltd. v. Guha (1961 – II L.L.J. 110 at p. 112), the adjudication by the Industrial Tribunal under the Industrial Disputes Act is only an alternative form of settlement, Industrial Disputes on a fair and just basis. The primary duty of the Industrial Tribunal is to establish peace in the industry between employer and workmen. Any unfair action by the management even against an individual worker might cast its shadow on the general body of workers who might get perturbed by such action. A resolution of the dispute might then becomes necessary for industrial peace notwithstanding the death of the workmen concerned pending proceeding. The personal relief to the workman concerned to a certain extent occupies a subsidiary place in the scheme of things. Not that is it not important. It is only a consequential result of the decision primarily arrived at securing industrial peace settling the apprehension of the workmen without losing sight of the interest of the industry. As Rajamannar, C.J. stated in Sree Meenakshi Mills Ltd. v. State of Madras (1952-II L.L.J. 326 – DB), the essential the Industrial Disputes Act is to provide recourse to a given of procedure for the settlement of dispute in the interest of maintenance of peaceful relations between the parties without apparent conflicts such are likely to interrupt production and entail other damages. In the circumstances proceedings before the Labour Court or Industrial Tribunal under the Industrial Disputes Act cannot be equated to a personal action in torts in a civil court which would come to an end with the aggrieved party to the dispute. In the general set up of an industry, in the nature of the relationship between the employer and the employees, a dispute between an employer and even an individual employee generally affect the entire community of workmen in the industry. They acquire an interest in the dispute. It ceases to be an individual dispute and becomes an industrial dispute affecting the interest of the entire body of workmen.”

6. We may notice that, the Decision of the Supreme Court indicates in clear terms that the primary duty to decide as to whether an industrial dispute existed or is apprehended in an industrial undertaking is cast on the authority who exercises the power under Section 10(1) of the Act. But in an application under Section 10(4-A) the worker arrives before the Labour Court on the assumption that an industrial dispute falling within the ambit of Section 2-A of the Act exists. He therefore calls upon the Labour Court to adjudicate the same.

7. If before a dispute is to be referred under Section 10(1) of the I.D. Act the Government has to form an opinion as to whether a dispute as alleged existed in or is apprehended then before the Tribunal further proceeds with the adjudication of the dispute brought before it under Section 10(4-A), should it not decide whether the particular dispute raised before it exists or is apprehended on the date of the application under Section 10(4-A) of the Act ? As stated by the Supreme Court in Christian Medical College & Hospital Employees Union & Anr. v. C.M.C. :

“If cannot, therefore be said that each and every dispute raised by a workman would automatically end up in a reference to the Industrial or the Labour Court.”

As we have noticed supra, the Labour Court may be called upon to adjudicate upon an existing or apprehended dispute. Hence in order to invoke the adjudicator machinery of the Labour Court, the existence of a dispute at the time of invoking of the jurisdiction under Section 10(4-A) is a basic requirement. Absence of this jurisdictional factor will take away the jurisdiction of the Labour Court to proceed further under Section 10(4-A). Therefore every application made before it under Section 10(4-A) of the Act should not be treated as relating to a dispute that existed on the date of the application. The Labour Court should examine and form an opinion as to whether the dispute brought before it for adjudication existed for it to adjudicate. This is the determination of the jurisdictional question, that the Labour Court should decided in an application made under Section 10(4-A) of the Act before it proceeds further. It admits of no doubt that every Tribunal has power to decide whether it has jurisdiction to try the issue before it. In the words of Lord Goddard :

“If a certain state of facts has to exist before an inferior Tribunal have jurisdiction they can enquire into the facts in order to decide whether or not they have jurisdiction.”

[See R. v. Fulham etc. Rent Tribunal Ex. P. Zerak (1951) 2 K.B. I] (Quoted in Wade-Administrative Law)

A finding has to be entered by the Tribunal in this behalf. When thus the Labour Court enters a positive finding on the question whether the dispute raised by the worker in the proceeding under Section 10(4-A) existed on the date of such initiation of the proceeding, it can be said that it gets jurisdiction to proceed further in the matter. A negative finding will destroy its jurisdiction to admit for consideration the application submitted by the worker.

8. As stated by the Supreme Court in M/s. Dehri Rothas Light Railway Co. Ltd. v. District Boards, Bhojpur and Ors. .

“The rule which says that the Court may not enquire into belated and stale claim is not a rule of law but a rule of practice based on sound and proper exercise of discretion. Each case must depend upon its own facts. It will all depend on what the breach of the fundamental right and the remedy claimed are and how the delay arose. The principle on which the relief to the party on the ground of laches or delay is denied is that the rights which have accrued to others by reason of the delay in filing the petition should not be allowed to be disturbed unless there is reasonable explanation for the delay. The real test to determine delay in such cases is that the petitioner should come to the Writ Court a parallel right is created and that the lapse of time is not attributable to any laches or negligence.”

Refuse to adjudicate a stale claim is a rule of practice based on sound discretion. Each case should be decided on its own merits. The question whether a dispute exists should be decided by the Court taking into account several aspects such as whether there has been justifiable reason for the delay or whether the worker was questioning his dismissal before other Forums and had kept alive the issue etc. etc. These are all matters for pleading and evidence, and to be decided in an individual case.

9. In these, cases, the Labour Court has not applied its mind and entered a finding as to whether an industrial dispute existed between the worker and employer or whether there has been a proper explanation for the delay in invoking the jurisdiction under Section 10(4-A). I would therefore set aside the award passed by the 1st respondent and direct the Labour Court to adjudicate the application by the worker under Section 10(4-A) of the Act and dispose of the same afresh in accordance with law within a period of six months from to-day. All the contentions urged by the worker in W.P. 29278/92 can be raised before the Labour Court which shall deal with the same also in accordance law. Writ Petitions are disposed of accordingly.