Bombay High Court High Court

Kolhapur Zilla Sahakari Dudha … vs Shivaji Shankar Pharakate & … on 19 November, 2008

Bombay High Court
Kolhapur Zilla Sahakari Dudha … vs Shivaji Shankar Pharakate & … on 19 November, 2008
Bench: Dr. D.Y. Chandrachud
                                      1

           IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                            
                      CIVIL APPELLATE JURISDICTION




                                                    
                     WRIT PETITION NO.6419 OF 2008

    Kolhapur Zilla Sahakari Dudha Utpadak
    Sangh, Kolhapur                                ..Petitioner.




                                                   
              Vs.
    Shivaji Shankar Pharakate & another            ..Respondents.
                                        ....
    Mr. S.S. Pakale for the Petitioner.




                                         
    Mr. Abhay Nevagi with Mr. Rajesh Mirchandani and Mr. Vivek Patil i/b
    M/s. Paras Kuhad and Associates for Respondents 1 and 2.
                              ig        ....

                          CORAM:  DR. D.Y. CHANDRACHUD, J.

19th November, 2008.

ORAL JUDGMENT :

1. Rule, by consent of the learned counsel made returnable

forthwith. Counsel appearing for the Respondents waives service.

By consent of the learned counsel, the matter is taken up for hearing

and final disposal.

2. The two workmen who are Respondents to these

proceedings were employed by the Petitioner as temporaries. The

Petitioner is a Federation of Milk Supply Societies in the District of

::: Downloaded on – 09/06/2013 14:04:27 :::
2

Kolhapur and is registered under the Maharashtra Co-operative

Societies Act, 1960. The Petitioner is engaged in the collection of

milk from village societies and in the processing and distribution

thereof. The Petitioner employs about 1891 employees and has a

processing plant at Borawade (Bidri). A charge- sheet was issued to

the two workmen on 8th August, 1989 in respect of an incident which

took place on 1st April, 1989. It was alleged in the charge-sheet that

the First Respondent had taken leave of absence on 1st April, 1989

due to personal reasons on the ground of a marriage in the family.

However, on 1st April, 1989 the workman stayed for the night in the

precincts of a hotel. At about 1.30 a.m. an officer by the name of Mr.

R.D. Patil came to the hotel and took the workman with him, informing

him that a tanker had to be filled. The workman accompanied the

said officer to the chilling plant in the tanker. The tanker came to be

filled unauthorizedly with milk of a total volume of nearly 10,000 liters

together with the assistance of the First and Second Respondents. A

trap was laid by the management on a suspicion that milk belonging

to the Petitioner was being unauthorizedly secreted away. The tanker

was apprehended. It is accordingly alleged that though the First

::: Downloaded on – 09/06/2013 14:04:27 :::
3

Respondent was not on duty on 1st April, 1989, he had during the

hours of the night proceeded to the chilling center in a private tanker

and had aided in facilitating the theft of milk from the precincts of the

Petitioner by unauthorizedly filling up a private tanker to the extent of

10,000 liters. The Second Respondent was also charged with having

committed misconduct.

3.
A disciplinary enquiry was initiated on the aforesaid charge

of misconduct involving theft of the property of the employer. An

Enquiry Officer was appointed and both the workmen who were

charge- sheeted were permitted to be represented by an advocate.

On 11th June, 1990 the evidence of the Managing Director of the

Petitioner was recorded. On 27th February, 1991 during the pendency

of the disciplinary proceedings a letter was addressed by the

Respondent workmen accepting the charge of misconduct and

requesting the management, in view of their financial position, to allow

them to resume duty. The record of the proceedings of the Enquiry

Officer shows that the workmen were asked as to whether they had in

fact addressed such a letter to which the answer was in the

::: Downloaded on – 09/06/2013 14:04:27 :::
4

affirmative. The workmen were asked as to whether the charges

were acceptable to which the answer was again in the affirmative.

The workmen stated upon enquiry that the letter had been addressed

by them voluntarily and without any coercion. The workmen stated

that in terms of the request a lenient view may be taken of the matter

and they may be allowed to resume duty. Insofar as the First

Respondent is concerned, he had stated in his letter that he accepted

the charge contained in the letter dated 1st April, 1989. The First

Respondent stated that at the behest of Mr. R.D. Patil who was in

charge of the chilling plant, he had proceeded to fill the tanker when

he was apprehended by the Managing Director of the Petitioner

together with certain other members of the management. The First

Respondent stated that he had carried out the aforesaid course of

conduct at the behest of his superior and that he should be excused

for the lapse. The First Respondent stated that he had no intention to

defraud the Petitioner.

4. The Enquiry Officer submitted his report. It has not been

disputed that both the workmen had on 27th February, 1991 submitted

::: Downloaded on – 09/06/2013 14:04:27 :::
5

similar applications accepting their guilt. The record of the enquiry

also shows that on the aforesaid date of hearing, the advocate

appearing on behalf of the workmen was present. Following the

report of the Enquiry Officer, the workmen were dismissed from

service.

5. Complaints of unfair labour practices were instituted by the

workmen before the Labour Court at Kolhapur under Item 1 of

Schedule IV of the Maharashtra Recognition of Trade Unions and

Prevention of Unfair Labour Practices Act, 1971. The complaints

were dismissed by the Labour Court on 7th June, 2005. The Labour

Court relied upon the application submitted by the two workmen which

according to the Court amounted to a confession of guilt. The Labour

Court observed that from the proceedings dated 27th February, 1991

it emerged that the advocate appearing on behalf of the workmen was

present and that the Enquiry Officer had enquired as to whether the

statements contained therein were made voluntarily and without any

coercion. Before the Labour Court it was submitted that the

complainant workmen had obeyed the orders of the superior. While

::: Downloaded on – 09/06/2013 14:04:27 :::
6

rejecting this submission the Labour Court observed that one of the

complainant workmen was at the time of the incident not on duty, but

had slept in a hotel near the plant at Bidri from where he was

summoned at 1.30 a.m. by Mr. R.D. Patil. The workmen had

engaged in the filling up of the tanker until it was apprehended by the

raiding party. The Labour Court held that the punishment of dismissal

was not disproportionate. The complaint was accordingly dismissed.

6.

The workmen carried the matter in revision. The Industrial

Court held that it being the grievance of the workmen that the enquiry

had not been held properly, the Labour Court ought to have framed

an issue in respect of the fairness of the enquiry. The Industrial Court

held that the workmen were not given an opportunity to lead their

evidence in defence in the domestic enquiry because the Enquiry

Officer took into consideration the confessional statements following

which the enquiry was concluded. The Industrial Court was also of

the view that a specific issue in regard to the perversity of the findings

ought to have been framed so that in the event that the enquiry was

set aside and the findings were held to be perverse, the management

::: Downloaded on – 09/06/2013 14:04:27 :::
7

would have an opportunity to justify its action before the Court. Having

found fault with the Labour Court for not having framed an issue in

regard to the fairness of the enquiry and the perversity of the findings,

the Industrial Court proceeded to consider the question as to whether

the penalty of dismissal was warranted assuming that the enquiry was

fair and the findings were correct. The Industrial Court held that in the

evidence of the management’s witness it had come on the record that

the workmen had only helped the incharge by following his

instructions and there being no charge of collusion and since the

workmen were temporary workers, the ends of justice would be

warranted if an order of reinstatement is passed without backwages.

The Industrial Court purported to rely upon an admission of the

management’s witness that the workmen had not benefited from the

said incident. An order of reinstatement without backwages was

passed.

7. In the present case, it has been submitted on behalf of the

Petitioner that the Industrial Court in revision has transgressed the

limits on its jurisdiction by reassessing the evidence and substituting

::: Downloaded on – 09/06/2013 14:04:27 :::
8

its own conclusions for those of the Labour Court. The learned

counsel submitted that in the event that the Industrial Court came to

the conclusion that proper issues were not framed, it was only

appropriate and proper that the proceedings should be remanded

back to the Labour Court for framing issues specifically in regard to

the fairness of the enquiry and the perversity of the findings.

Secondly, it was submitted that both the workmen had unconditionally

admitted their guilt.

The incident was not disputed and the only

defence of the workmen was that they had acted at the behest of the

incharge or their superior. The superior officer, the Court is informed

by Counsel for the workmen, died after the incident in a car accident.

The Enquiry Officer had duly satisfied himself about the voluntary

nature of the statements which were recorded in the presence of the

advocate who was appearing on behalf of the complainant workmen

in the enquiry. In these circumstances, it was submitted that there

was no valid justification for the Industrial Court to interfere with the

order of the Labour Court in a case where the workmen were involved

in a serious case of theft involving 10,000 liters of milk belonging to

the Petitioner.

::: Downloaded on – 09/06/2013 14:04:27 :::
9

8. On the other hand on behalf of the Respondent workmen it

was submitted that having regard to the fact that the incident on the

basis of which disciplinary proceedings were initiated dates back to

April 1989 and since evidence had been adduced before the Labour

Court, there is no reason for this Court now to remand the

proceedings back to the Labour Court for the framing of issues. The

learned counsel submitted that it would be in the interest of justice if

the matter is finally decided by this Court so as to obviate another

round of litigation. On behalf of the Respondents it was urged that

properly construed, the statement of the two Respondents amounted

to a conditional plea which was not acceptable as a valid piece of

confession in law. Secondly, it was urged that the charge-sheet itself

would not make out an allegation of theft. Thirdly, it was submitted

that the admissions elicited during the cross examination of the

management’s witness would show that the workmen had not

benefited from the incident. The workmen, it was submitted, had

acted on the orders of the superior and consequently, the Industrial

Court was justified in ordering reinstatement though without

::: Downloaded on – 09/06/2013 14:04:27 :::
10

backwages.

9. The record of the enquiry discloses that the workmen were

permitted to be defended by an advocate. After the enquiry had

commenced upon the issuance of a charge- sheet, the evidence of

the management’s witness, the Managing Director of the Petitioner,

was recorded on 11th June, 1990. On 27th February, 1991

proceedings took place in the course of the enquiry. The Enquiry

Officer noted that the workmen had submitted a representation

accepting the allegation of misconduct contained in the charge –

sheet dated 8th August, 1989. The Enquiry Officer posed several

questions to the workmen to verify as to whether the representations

were addressed by the workmen; whether they were voluntary or

otherwise and whether the allegations of misconduct were accepted

to the workmen. To this the answer was in the affirmative. In the

letter addressed by the First Respondent to the enquiry officer, the

incident which took place on 1st April, 1989 was not denied. There

was an acceptance of the fact that the workmen were apprehended

when they had filled a privately owned tanker on the night of the date

::: Downloaded on – 09/06/2013 14:04:27 :::
11

of the incident but it was stated that this was all done at the behest of

a superior. The workmen prayed that they may be reinstated in

service.

10. Now there can be no dispute about the fundamental

principle of law that an admission of misconduct, in order to be

acceptable as a ground for holding that the charge is proved, must not

be qualified or
conditional. The record of the enquiry dated 27th

February, 1991 would in fact reveal that the incident which took place

on 1st April, 1989 was not disputed. The presence of the workmen at

1.30 a.m. on 1st April, 1989, the presence of a private tanker which

was brought into the premises of the chilling plant and the role of the

workmen in actually assisting and facilitating the filling up of 10,000

liters of milk in the tanker is not in dispute. It must be noted that it

was not the defence of the workmen that the incident did not take

place or that they were falsely implicated. The defence of the

workmen at all material times was that they had acted thus in

compliance with the direction of the superior. In these circumstances,

the Enquiry Officer made due enquiries with the workmen on whether

::: Downloaded on – 09/06/2013 14:04:27 :::
12

the statement was voluntarily furnished and it was only upon his

satisfaction that this was so that the enquiry was closed. The Labour

Court noted that in the enquiry proceedings both the complainant

workmen as well as their advocate put down their signatures. Once

this was the case, the Labour Court was justified in coming to the

conclusion that the charge of misconduct stood proved. The Labour

Court also took note of the fact that the workmen were acquitted in a

criminal case by the J. M. F. C. The approach of the Labour Court is

consistent with the law inasmuch as the Labour Court observed that

the burden of proof in a criminal case is of a different nature from a

disciplinary proceeding. Moreover, from the judgment of the J. M. F.

C. which was placed on the record of the Labour Court it was noted

that the workmen were acquitted because in spite of the summons

that were issued to the witnesses on several occasions, the police

had failed to bring the witnesses before the Court.

11. In this background there is merit in the submission which

has been urged on behalf of the Petitioner that the approach of the

Industrial Court is inexplicable with reference to any cogent rationale

or logic. If the Industrial Court was of the view that a specific issue

::: Downloaded on – 09/06/2013 14:04:27 :::
13

ought to have been framed on the fairness of the enquiry and on the

perversity of the findings, the only appropriate and proper course of

action would have been to remit the proceedings back to the Labour

Court for a fresh decision after framing issues. Instead the Industrial

Court proceeded to determine as to whether the punishment was

disproportionate even on the assumption that the enquiry was fair and

the findings were not perverse. During the course of these

proceedings, this Court had enquired with the learned counsel

appearing for the parties as to whether parties would be desirous of

pressing for the remand of the proceedings back to the Labour Court.

Counsel appearing for the Respondent workmen submitted that in

view of the long pendency of the matter and particularly since

evidence was adduced before the Labour Court, it would not be in the

interests of justice to remand the proceedings. Learned Counsel for

the workmen opposed a remand. The submissions have therefore

been heard on merits by consent. The reasons which weighed with

the Industrial Court in granting reinstatement suffer from a manifest

perversity of approach. The Industrial Court was of the view that the

workmen had obeyed a superior officer by following his instructions.

::: Downloaded on – 09/06/2013 14:04:27 :::
14

As already noted earlier, the Court was informed that the superior

officer who was alleged to be involved died in the course of an

accident. The fact that the workmen were induced to resort to an

unlawful course of action at the behest of a superior officer does not

dilute or detract from their own involvement in facilitating the theft of

property belonging to the employer. The First Respondent was not on

duty on the night of the incident. Yet, he came into the premises of the

chilling plant to fill up a tanker with 10,000 liters of milk. The time of

the incident, the surreptitious nature of the conduct, and the attendant

circumstances show that the workmen could not feign ignorance

about the illegal nature of the activity in which they were involved. In

any event, the workmen were temporaries and if the employer has

lost confidence in their ability to discharge their duties with honesty,

the decision to terminate after disciplinary proceedings cannot be

faulted.

12. The Industrial Court laid a great deal of emphasis on

certain admissions which were made during the course of the cross

examination of the management’s witness. A perusal of those

admissions will, however, demonstrate that they would have no

::: Downloaded on – 09/06/2013 14:04:27 :::
15

bearing on the question of guilt or on the quantum of punishment.

The management’s witness stated that the complainant workmen

were not in charge of the plant; that they had not benefited from the

incident and what he meant by stating that they were involved in

collusion was that they had filled up the tanker upon being asked to

do so by the superior. The fact that there was no positive evidence

that the workmen had in fact benefited from the incident is no ground

to hold that they were not guilty of misconduct. Whether or not a

benefit had been or was to be passed on to the workmen is a matter

on which on which direct evidence is not always available. In such

cases involving disciplinary proceedings the question which the Court

must pose is as to whether the findings of misconduct are sustainable

on some legally acceptable evidence on record. The Industrial Court

has virtually reappreciated the evidence in the course of the exercise

of its revisional jurisdiction. In doing so it has transgressed the

jurisdiction which must govern the exercise of revisional jurisdiction.

The approach of the Industrial Court suffers from a manifest illegality.

A miscarriage of justice is liable to ensue unless the order of the

Industrial Court is interfered with by this Court under Article 226 of the

::: Downloaded on – 09/06/2013 14:04:27 :::
16

Constitution. The Labour Court was correct in its approach and its

findings. The admission of guilt by the workmen was categoric and

unambiguous. Upon such an admission the punishment of dismissal

could not be regarded as disproportionate. Theft involving the

property of the employer is a serious charge which would warrant the

punishment of dismissal from service. The conclusion of the Labour

Court was correct and the Industrial Court erred in exercising the

revisional jurisdiction.

12A. Labour and Industrial Courts, when they deal with

challenges to findings in disciplinary enquiries, must reflect a robust

awareness of the realities of the economic situation. Serious cases of

misconduct – such as those involving theft of the property of the

employer- have to be dealt with seriously. Businesses cannot survive if

those who are under an obligation to enhance productivity corrode the

establishment by acts of dishonesty. Once a serious act of misconduct is

proved, in a fair enquiry, the approach of the Labour Courts should not be

to embark upon a search to find just any technical lapse or lacunae to

vitiate the enquiry. There has to be something more fundamental,

such as a breach of the principles of natural justice, some manifest

::: Downloaded on – 09/06/2013 14:04:27 :::
17

perversity or something that shocks the conscience, for the Court to

interfere. A wide degree of autonomy must be allowed for the

disciplinary jurisdiction, so long as the basic principles of

jurisprudence in labour cases are observed. Within that area of

::: Downloaded on – 09/06/2013 14:04:27 :::
18

autonomy and conscious as they should be of that autonomy, Courts

must tread with caution. A disciplined and efficient enterprise is a

sine qua non for the survival of industry. Courts must, in their

approach, not be regarded as condoning breaches of discipline. As

India evolves into a modern Industrial state, the interpretative

jurisdiction of the Court must facilitate efficiency, productivity and

discipline. Courts will guard against victimization by employers.

However, recourse to Courts should not be taken lightly as a means

of condoning wanton acts of indiscipline. That would neither be in the

interest of the workers or of society. This vision must not be lost to

industrial adjudication. Industry survives on discipline and ought not

to perish on indiscipline and, least of all, indiscipline that is condoned

by the Court. Preservation of the rule of law includes preservation of

the rules by which business is transacted. In a rapidly evolving

economy, stability of business contributes to conditions of social

stability. Rules of discipline are a critical ingredient of the rule of law.

Courts as institutions involved in democratic governance must

enforce those rules rather than condone their breach.

Judicial

::: Downloaded on – 09/06/2013 14:04:27 :::
19

legitimacy is founded on the ability of Courts to respond to societal

concerns. Maintaining integrity and honesty must rank as one of the

foremost concerns in today’s troubled times. Equity in the hands of

a judge is not an unguided instrument. Equity, despite all its breadth,

is carefully structured to dispense justice according to law and to deal

with injustice in accordance with law.

13.
In these circumstances, the Petition will have to be allowed

and is accordingly allowed. The judgment of the Industrial Court

dated 20th June, 2008 is set aside. The complaint of unfair labour

practices shall stand dismissed. In the circumstances of the case,

there shall be no order as to costs.

*****

::: Downloaded on – 09/06/2013 14:04:27 :::