High Court Karnataka High Court

Karnataka Urban Water Supply And … vs The Mangement Of Karnataka Urban on 2 November, 2009

Karnataka High Court
Karnataka Urban Water Supply And … vs The Mangement Of Karnataka Urban on 2 November, 2009
Author: V.G.Sabhahit And Gowda
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 2nd DAY 01? NOVEMBER   ~ V.

PRESENT

THE HON'BLE MR JUSTICE)[.bG.SABHAHiTi"": ~ _  it

AND

THE I-1ON'BLE MR .JUsTicEVA.N.\}E_N'uooPAi,AA G.o'Wn(A..aA:' 

WritAm3eal N'c;,3~2_6o 0Af"2(_)O5V '  

Between:

Karnataka Urban Water Supply'-.85  _ .V .
Drainage Board Contract.F3Vm'p103Iee,s' '  'V 
Association (A r6:.gistered Trade Union

Registered under the Endian "Ii'rade._Union-s" Act)

Representedbj? «.i_ts=P{r_es1dent*'.._  '
Having its   No.58V7f' o_  

Ready     
Beiiary 1"  ,  -- .. Appellant

(By SriiA'Vp.R,Datar;'A:AdVooat«e="a1ong with Sri K.Subba Rao,
Senior Coiiflpsel) A A it 

Then/[ana_gement..of Karnataka Urban

'  .Water Sjuppiy 85 Drainage Board Division
  Representedviby the Executive Engineer
I-I.I'§.onnegfoxz{da"'i .. Respondent

(B}}"'M /   ;C:Bandi Assts., Advocates)

This writ appeal is filed 11/ s 4 of the Karnataka High

 Act praying to set aside the order passed in writ
petition N0.28653 of 1999 dt. 22.06.2005 and etc.

This appeal coming on for hearing before Court this
day, Sabhahit, 3., delivered the following;



JUDGMENT

This writ appeal is filed by the respondentV”in’ywript

petition No.28653 of 1999 being aggrieved b3E_:”ordef’e-dared

22.06.2005, wherein the learned Sing1eyJLi_dge.iiofi:v thiisutiourt

has set aside the impugned award -the

Court dated 24.05.1999 in 2.V’of__1’99i8.:anidlrernittedi”2

the matter to the Labour iifrveshiorders in
accordance with lawppportunity to the
parties to 1ead4_e’.ri.dence”1f and has further
directed are employed or
reinstated services shall not be
terrninated-Atiililiitheis finally adjudicated on merits by

the Labour’Ctourt–. V V’

. ‘Fhe«y_.essentiiial facts of the case leading up to this

I r’efe’rence to the rank of the parties before the

learnedfiingle Judge are as follows:

respondent herein filed writ petition No.28653 of

being aggrieved by the award passed by the Labour

___ceurt, Hiibli in Ref.No.2 of 1998 dated 24.05.1999, wherein

the Labour Court allowed the reference. The reference was
made to the Labour Court for adjudication of the following

points of dispute:

\;J>

“1. Whether the claimants are workmen
defined under the I.D.Act 1947? _ _ T”

2. Whether the respondent is
as defined under I.D.Act :~a’s””pe,r
Administrative Act or underA:,See_tioh 22_6’~of
Constitution, clairnants. are l V ” entitled 1 . V the
reliefs sought for’? V.

3. Management éxecutive it ‘En.gi.n’eer,
Karnataka drainage _ and ;_ supply board,
Bellary has to :t_h.–e contract
Labour I uothers?

_ justified is not so for

what rel’ief;»’&_theise l,53£”2Vi_’x1zorkers§ are entitled?”

V’f’,he’*appei1ia.intsi filed a claim statement averring
that the ifirsit .partyi’is”a..:_iiCE’rade Union registered under the

Trade iU’i1ionsi’A.et,__l_926 and is espousing the cause of 142

.Awo.rk1ne11.A*etnployed by the second party. The service

i pa’rtici.ilarjs.__o’f;,.’the 142 workmen was given in AnneXure–A

annexed ltoithe claim statement with a request to treat the

H same as part and parcel” of the Claim statement. It is further

“avei’red that the said 142 workmen involved in this case

i ” -«have been working for more than seven years. They have

been working as pump house helpers, filter bed helpers,

valve men, torn cocks, maintenance and repairs workers etc.

Xmj.

in the water supply section of the second party. Sorneof the

workmen have been working in the drainage secti_on:’fof”the

second party as sewage attenders. About 75 hawf

been sent to Bellary and I-Iospet City.Municipalityyyith’_’othve_ri V’

regular employees on deputation’ basis’ v(2i.t_h’~

03.04.1997 and 10.04-.199′?”–respecti\re1y in-a_n’sfer loft”

distribution section of the the second
party to the City with the water
distribution section. of shown at
SI.Nos. 58 Pignnertjiiireijifirieiejsent to Bellary City
Muflicipaliityy were sent to I-Iospet
vfrorlrmen involved in the case
have and perennial nature of work.

However, second- party did not care to recall their

‘ seiw/iceistr. despite repieaited requests and demand. The first

directly appointed by the second party

and havveiibieein working directly under the supervision and

control of the second party. Second party itself has been

znaiking payment i.e., monthly wages to the first party

yfxorkmen and persons at SI.Nos.58 to 142 to Anne;x:ure–A

and are being paid monthly wages with effect from their

deputation to the said Municipality from the said

Municipality. It is also averred that alleged contract

\,.)

contended by the second party is nominal one, there.__is no

genuine contract and the 142 workmen have ne\}’er:”*«been

employed through any contractors, they are neitheriipcciritracti ‘

workers nor are they task workers ancl wherefore;»praye.d to it

answer the points referred to the :Labolur’iVCoL1rt* f.«;mau.£’i1or

the first party. The second filed coclnteristpatvemeint tow!’

the claim statement filed by all the
allegations made in the fiI’St party as
a pack of lies. It the first party
workmen arei:contract:”lahoiurers’asi’alleged and relief filed
can be tract ljiabour Act and not under
the Karnataka Urban Water Supply
and lT)’rainage “has transferred distribution

respponsibilitly’ ._ivn*so far as maintenance of water supply to

Council and Bellary City Municipal

have been made a necessary party.

3. t:’jis.e:’further averred that contractors under whom

the ii:st’part:y workman are employed are not made party to

i..f_’» theproceedings and denied all the averments made in paras

to 11 of the claim statement filed by the first party and

wwherefore, the second party requested the court to dismiss

the application with exemplary costs.

‘VJ-

4. On behalf of the Management, MWs–1 to 4 were
examined and on behalf of the workmen WWs–i to 3 were

examined. The Labour Court after considerin»gFi.the

contention of the learned counsel appearing fo_r”‘the.,’_~p.arti_es«A

and the material on record adduced before and -« .,

second party, by award dated’ 2g4,o:f».i999.”–.:hc1d._,,:_”dd_af

claimants are workmen as defined under Industrial Disputes -‘

Act, 1947 and respondent under the
Industrial Disputes _’iSection of the
Administrative Act or under Airtibie Constitution

and the claimar;.ts,’«are:__entitied’~.to’itlierelief sought for and

that r.espond’e?r[;–r–Managyeirnient should regularise the services
of the work_nien– atid”‘according1y passed the following

orders.

A “AWARD

,V”‘R:eference is allowed and as per list

‘ the claimants along with the written
a._rguri1’er1ts is upheld and their to produce some
“of_fi~the documents which are produced by the
if applicants, they bear signatures of the executive
if Engineer, A.E.E. Junior Engineer and
Supervisor they have deposed before this court,
stating that these books are bearing their
signature but they are not aware of the remarks
written by them only. Under the circumstances,

responsible officer should not have gone to such

\…}

an extent saying that these applicants are not.___
concerned with them. _ 1 i

19. New Coming to the next aspect
case Labour department had once inspected ‘ii
give names of the employees _’after’:..’:v
verification but that had been at
thereafter again applicants i V .. approacghesdll ” the
Labour Department OV1′},’.,.,,:t:f.i~’§3fiI’ reqtgiestg
inspected concerned areas uan_d~gave.r’epo:rt ofvfithe
responsible officer”afte1’iAlproo’eedi,ngs. Under the
circumstances, it difficult
to accept’ con.tenVtiotn of re-sporident board
that ‘not’ their direct
employees,,. in V. i « r employees through
contrac’t5oirs:;7§:.; Vrlnprdeiii ‘t’o~wsa:Vve their skin they
have –tried.th_yeir ,,1’e~v_§£1 —b_e’sti by concealing all these
docurnenits aisothey are not ready to own
. their”;=esI30¥?§:ibAifit3?:*”R In fact, from the facts and
service “to made permanent rejecting the
conteintion of the respondent and employees are

– the reliefs sought for ~ list of workers
it to it.”

‘f’hat”being aggrieved by the above referred award

passedvdiby the Presiding Officer, Labour Court, Hubli in

“Re’I’.No.2 of 1998 dated 24.05.1999, the Management

“preferred writ petition No.28653 of 1999 seeking for

quashing of the judgment and award passed by the Labour

Court as per the impugned award. The learned Single Judge

\..s.

after hearing the learned counsel appearing for the parties

and scrutinising the material on record by judgm.er1t:.fd.ated

22.06.2005 held that no reasoning is

order for granting the relief by the, »La.bour_’i(ii3ioii1′:t’:vundeiriptheby

impugned award. Labour Court:”:has’_”inot ‘ii1’1:£0l.lEl:}’€:

document on which the respongdentbhas.reliiedfifiiuvponri andf’

deposition of all the witnessesiezstaminecih’Ofihbehalf of the
workmen and the .. was no written
appointment order. bieeiiliapipointed through
employmenteizchiangevias the evidence of the
workmen ngotiibeen considered by the
Labour _’0ourt proceeded to order
regularisation on the basis of list furnished

at the, time i of.,iargumenti.T. The learned Single Judge further

. obiserved that the icaiuse–title to the impugned award shows

is “Karnataka Urban Water Supply and

Di’ainage.iBbard Contract Employees’ Association” and the

same “asi7~well as the members of the Union are all contract

labourers who have formed a Union to agitate their rights in

0 appropriate forum which shows that they were not employed

with the Board and accordingly held that award passed by
the Labour Court is liable to be quashed and accordingly

allowed the writ petition and passed the following order:

\}.J5,

“(a) Writ petition is allowed. _

(b) The impugned award of the
Court is hereby quashed. it C

(c) The entire matter is remitted
the Labour Court with a c_1i»reC.t4ion.’ltoivireistorel.i_’_}x
Reference No.2/98 to its origina-lrif it
parties choose to lead, additional. evidence’; to
permit them to lead’ eyfiidencehitand –.rthere*after
consider the entire case”»onV.__merits«Candi in
accordance with 1 by _ p

(d) If any of theseCerripiloyeesi_’a1;e_j.employed
or reinstated anidlllareitiinil services
shall the dispute is finally
adj the Labour Court.”

‘apggriieved -by the above referred order

passed by’ the Judge, allowing the writ

petition and remitting. the matter to the Labour Court for

C’ iresh disposal._ in accordance with law as referred to above,

A responc’.en.tiV_inlf’the writ petition has preferred this appeal.

We have_ heard learned Senior Counsel appearing

–,,for-the appellant and the learned counsel for the respondent.

ii _,V_L,earned Senior Advocate submitted that a detailed award

has been passed by the Labour Court. The evidence
adduced before the Labour Court clearly shows that 142

workmen were employed by the respondent and not by the

K_9…)>

10

Contractors and their salary was being paid by the
respondent. The list of employees was furnished as

Annexure to the claim statement and not at the”vti_1n_e”–Vvof

arguments and the Labour Court has 1oo_l§e.d ~

evidence adduced by the parties and__hasl°

the points referred to it in favour’–_of ;the’lwor_k’1ne’n the

reason assigned by the learne:d”SingleitJudge V

the award passed by the Court” éiannot be
sustained and the b*e_lpse:lt~aside. The learned
Senior Counsel__furthe_r… learned Single
Judge Was inl ayvard passed by
the the matter to the Labour
Court and passed by the learned Single

Judge. should._bb’eVivlsetl-aside and writ petition filed by the

– respondent’ herein ‘oelidismissed.

7,. other hand, learned counsel for the

respondent-writ petitioner submitted that the order passed

by the learned Single Judge is justified since the matter is

S remitted and all contentions can be taken up before the

Labour Court and interest of employees has been

safeguarded by the order of the learned Single Judge.

‘\.c,..a

ll

8. We have given careful consideration to the

contention of the learned counsel appearing for the parties

and scrutinised the material on record. The3_materia.I .

record would clearly show that the list 0f”‘e1riployees,VWas””

furnished by the appellant herein

statement as the first party beforerthe Lacbo’tn’v.y_Qoui’t

Annexure and was not producved.Viyva’t.Vtheof arguments.
Similarly, the fact jt1~.;%§ the appellant is
“Karnataka Urban Water=_S.t1ppply'”‘~aind’jdfirainage Board
Contract not necessarily

mean thatthe-i:_rnern.bers:iof’e_the vapp°ellant~Union are workmen

are appointed}’.l:§yf,_the eo_ntr_ac_tors. What was required to be
consideiriediby the “Court was as to whether the 142

employees who are the members of the above Union were

i * appoirited directly respondent or by the contractors as

contesting parties. Perusai of the award

piashsedV.b_yf:thie Labour Court would clearly show that the

award passed by the Labour Court cannot at all be sustained

a.Sb_iii’i=.he Labour Court has not at all considered and

appreciated the evidence adduced by the parties before it

and after referring to the evidence adduced by the parties
has proceeded to hold that there is no correspondence

between the board and the contractors. There is no order of

VJ

12

the Board giving such contract work to any the

Contractors but to say that they are working’

contractors cannot be believed on the face of itpianda B’

on record would show that on the, contrazjs/iiithie*Board’_’_iis

careful not to keep any records tl1i._at~’the’~applicants.are

likely to become permanen’t__e’mployees of andwi’

applicants are permanent ernpl’oy_e’e_s under the
respondent–Board -Working in the
respondent since Board has not
shouldered them permanent
employeesiand.iaiocorr1iin;<§ly_' 142 workmen are
not the labourers working under the
Board directly.' of the Labour Court is not

basedupponii thAe"niate:rial on record. Though the Labour

Court i{?iasV'l'1teproduced the depositions of MWs–1 to 4 and

WWS-*l__vV'to"Bgbut has only a ' d a portion of the

evi.dence..i:I't.s. clear on scrutiny of the evidence adduced by

the parties before the Labour Court that Labour Court has

"'i"_noti."a«lt all appreciated the evidence adduced by the parties

before it in the proper perspective and has not even

considered the evidence adduced by the parties in the right
perspective with reference to their evidence. Just to cite an

example it is clear from the evidence of G.Shivanna who is

\/°-»J* *

13

examined on behalf of the workman before the Labour Court

would clearly show that according to him there 34

persons in I-Iospet Division and persons at Sl.Nos;~1– l.I”r_i1Al9i

in the claim statement have been working in”Ho’s.pet._1Div1sion K x

and he has produced certificate torthatileffect as per?-J,-LIV

he has also produced certificate of ltheil’workmla’nlgivorkiiqg

driver Ex.W2 whose name is at and does

not refer to all the 142″ vvorknien’;iijfiirfrilarlyl evidence
adduced on behalf of the that the
employees of pa;;.;yip directly appointed
by the resf;o1″if,1’5fi’ti~- clear that the order

passed by the’i5Labyol1r cannot at all be sustained as the
Labour ‘Court has iconsider the evidence adduced by

the Apartieslliliseforevl’ithbeifore concluding that all the 142

if if ”’–.employees were working as labourers of the Board.

liC’o_u’;rt ought to have considered the evidence of

each one “of’ithe witnesses examined on behalf of the

V’-,W’OI’kIf1E:1′:]’3 and management to find out as to how many

“‘ili_Worl<°men were Working directly under the Board. How many

l wfiorkmen have been sent on deputation or as to whether the

work of maintenance handed over to Municipality of Bellary
and Hospet and without considering the said material fact,

the Tribunal has abruptly arrived at the conclusion that all

\9«.}-

14

the 142 workmen were directly employed by the respondentw

Board and wherefore, though not for the reasons by

the learned Single Judge it is clear that

judgment and award passed by_;the__4Lal:3ourA” .4_:date.dui

24.05.1999 in Ref.No.2 of 1998 cia,nnfot’~at an

and the same is liable to bci__s”e.t aside.’ This..C’o._urt…cannota.i’

appreciate the evidence adduce_dii:Aby_ the parties_in_eExercise of
its writ jurisdiction the contention of
the learned counsel Zappiearingiforiiliitheiiparties and the
material opportunity should
be given to additional evidence if they
so desire toisubpstanltiatebtheirjcontention before the Labour
Court wherelfo:re,i”appropriate that the matter is

remitted to Labour Court for fresh disposal in

i act-*ord5ance..gwith after affording opportunity to the

partie–s_VTto_g adduee additional evidence. It is also necessary to

direct that:’..«BJella1y Municipality and I-Iospet Municipality

shall” impleaded as parties to the proceedings if an

appiliication is filed in View of the above as even according to

i the workmen they have been working in the Municipality at

Bellary as per the Annexure filed along with the claim
statement in view of the fact that admittedly some of the

workmen at S1.Nos.58 to 112 are working in Municipality

VJ’

E5

and wages is being paid by the said Municipal Council and

for effective determination of the points of the Labourifloiirt

it is necessary that the Municipality under wh_ich

Sl.Nos.58 to;142 as per the lis_t….enclosediitoif;

statement of the workmen is impleadiedvto

It is also necessary to observe “that since the ‘rnat[te«r,is .beingf

remitted to the Labour the of the
parties are kept open i–.t.§’)”:’«be ._the Tribunal and
opportunity shall be to adduce
additional ey;.§ieif;;;.§gr.fiayeyq_s¢i it is also necessary
to hold ‘ are employed or
reinst;_:aiititi’i€iii_i services shall not be
terminatedtill adjudicated on merits by

the :.La.bourliC,oAu1’et’i’ as’ held by the learned Single Judge.

ii i. Aci’cordi.n=gly’,..gwe holidiithat the order passed by the learned

Single the impugned award passed by the

Labiiur Hubli in Ref.No.2 of 1998 dated 25.04.1999

and remitting the matter to the Labour Court for fresh

“=ii_dispio;sal in accordance with law is justified and for the

reasons assigned by the learned Single Judge and does not

call for interference in this appeal. All the contentions are
kept open and the Labour Court shall decide the points

referred to it without being influenced by the observation

\…/\