High Court Madras High Court

Madhavan N. vs Deputy Commissioner Of Labour And … on 19 January, 2001

Madras High Court
Madhavan N. vs Deputy Commissioner Of Labour And … on 19 January, 2001
Equivalent citations: 2001 (89) FLR 649, (2001) ILLJ 1290 Mad
Author: V Kanagarj
Bench: V Kanagarj


ORDER

V. Kanagarj, J.

1. The petitioner has filed the writ petition praying to issue a writ of certiorarified mandamus calling for the records from the first respondent pertaining to his proceedings in TNSE Case No. 5 of 1985 and quash the order dated May 15, 1989, consequently directing the first respondent to dispose of the appeal in accordance with law and to award costs.

2. In the affidavit filed in support of the
writ petition the petitioner would submit that he
was employed by the second respondent on
October 8, 1985 and posted to work at
Coimbatore and on completion of probation,
his services were confirmed by order dated
April 10, 1987, w.e.f. April 1, 1987; that the
second respondent is a manufacturer in
pharmaceuticals and has its headquarters at
Bombay and has spread its business all over the
country and in Tamil Nadu they are having
their Zonal Office at Madras.

3. The further averments of the writ petitioner are that the second respondent company developing an hostile attitude towards the petitioner, issued order dated June 21, 1988 terminating his services on ground of ‘loss of confidence’ without complying with even the mandatory requirements of law, such as notice or pay in view of notice etc.

4. The petitioner would ascertain that he is a ‘person employed’ within the meaning of Section 2(12) of the Tamil Nadu Shops and Establishments Act, 1947 (hereinafter referred to as ‘the Act’) and the second respondent is an ‘establishment’ within the meaning of Section 2(6) of the Act and that the first respondent is the notified Appellate Authority under Section 41(2) of the Act for hearing appeals against the order of termination.

5. The petitioner would further submit that against the said termination order, the petitioner preferred an appeal dated June 30, 1988 before the first respondent and the first respondent who entertained the same on his file as TNSE Case No. 5 of 1988 issued a notice to the second respondent preliminarily dealing with the question of jurisdiction. In the counter statement filed by the opposite party/Management before the Appellate Authority, they would submit that the terms and conditions of the employment are binding on both parties; that Clause 18 of the terms and conditions provides that the dispute arising out of and/or relate to his employment with the company, subject to Bombay jurisdiction only, and therefore the Appellate Authority has no jurisdiction to entertain the appeal and also prayed to take up this issue as a preliminary objection and to pass orders. The Appellate Authority having its own discussions based on the arguments advanced on the part of both sides, has ultimately concluded that the contractual liability as imposed under Clause 18 of the terms and conditions of employment is binding on parties. Citing the decision of the Apex Court delivered in Blow Transport Corporation v. Thriveni Engineering Works and Anr., , the Appellate
Authority has ultimately held that the contract is valid and effective and therefore he has no jurisdiction to entertain and try the appeal, thus rejecting the appeal petition preferred by the petitioner before him on question of jurisdiction.

6. Quoting the said Supreme Court judgment in the order, it has been stated by the Appellate Authority that, ‘if there are more fora where a suit can be filed, it is open to the parties by agreement to select a particular forum and exclude the other fora and such a binding clause conferring exclusive jurisdiction to a particular Court would be valid and effective.’ According to the above proposition evolved by the Apex Court, the contention of the lower authority is, that in the case in hand the authorities in Bombay and Madras are competent to deal with the appeals under the Act and the parties entered into a contract selecting a particular jurisdiction to try the cases arising out of the employment and therefore as contemplated under Clause 18 of the appointment order, the jurisdiction would lie only to Bombay and not to the Appellate Authority at Coimbatore.

7. In consideration of the pleadings by parties, having regard to the materials placed on record and upon hearing the learned counsel for both, the short question that falls for consideration in this case is the question of jurisdiction ‘whether in the circumstances of the case, it is the Appellate Authority or the authority or Court at Bombay as agreed under Clause 18 of the contract entered into between the parties?’ The Appellate Authority citing the aforementioned Supreme Court judgment has very easily concluded that it is only the authorities at Bombay as per the terms of contract duly entered into by parties and not the Appellate Authority under Section 41(2) of the Act, having the jurisdiction to decide the subject matter.

8. The Apex Court in the judgment cited in the order of the Appellate Authority dated May 15, 1989 has only held that, it is open to the parties by agreement to select a particular forum excluding the other fora and such a binding clause conferring exclusive jurisdiction to a particular Court would be valid and effective. This holds good where there is no statutory provision specifically providing for the jurisdiction as to who is the Appellate Authority and not otherwise. Here, there is a specific statutory provision in Section 41(2) of the Act and in the light of the availability of such a provision, which is embodied in the Act and which has direct bearing on the case in hand, the question that is to be decided is
‘whether it is the statutory provision of law that should prevail over the terms and conditions that are entered into in a private contract by parties or on the vice versa?’ Needless to mention that it is the statutory provision of law, which always prevails and has the overriding effect on other contractual liabilities.

9. The Hon’ble Apex Court has only said that, ‘it is open to parties to oust the jurisdiction of other fora’ and choose any one of the jurisdictions available to them and there is no question of any jurisdiction fixed by law as it is in the case in hand. Therefore, the judgment cited by the lower Appellate Authority is not applicable to the nature and circumstances of the case in hand since it is the Tamil Nadu Shops and Establishments Act which has fixed the jurisdiction as to who is the Appellate Authority to deal with such appeals under Section 41(2) of the Act and therefore there is no question of any other contractual liability to interfere with and hence it is ordered as follows:

 

 In result, 
  

 (i) the above writ petition succeeds and the       same is allowed. 
 

 (ii) the order dated May 15, 1989 of the first respondent in his proceedings in TNSE Case No. 5 of 1985 is hereby quashed. 
 

(iii) it is held that the Appellate Authority, the first respondent designated under Section 41(2) of the Act has jurisdiction to entertain and dispose of such appeals arising out of such orders, as one in hand, in connection with the petitioner.

(iv) the case is remanded to the first respondent, the Appellate Authority under the Tamil Nadu Shops and Establishments Act, 1947 and the Deputy Commissioner of Labour, Coimbatore-12 shall take it up on its file and conduct a thorough enquiry into the appeal preferred by the petitioner herein and decide the matter with due opportunity for both to be heard in the light of evidence and in accordance with law.

(v) since it is a long pending matter, a further direction is issued to the first respondent to the effect that he shall take up the matter out of turn and giving priority to complete the enquiry procedures in an expeditious manner and pass orders at any cost within six months from the date of receipt of this order; and

(vi) it is also hereby mentioned as reported on the part of the learned counsel for the second respondent/management that the original second respondent is now amalgamated with the Ranbaxy Laboratories by order dated August 25, 1997 as decided in the Company Petition No. 386 of 1997 on the file of the Bombay High Court and therefore the Appellate Authority shall take note of it and recognise the new company as the second respondent, provided, necessary papers are placed before it to its satisfaction.

10. However, in the circumstances of the case, there shall be no order as to costs.