High Court Kerala High Court

M/S.Tata Tea Limited vs The General Secretary on 12 January, 2007

Kerala High Court
M/S.Tata Tea Limited vs The General Secretary on 12 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 5049 of 2003(A)


1. M/S.TATA TEA LIMITED, MUNNAR
                      ...  Petitioner

                        Vs



1. THE GENERAL SECRETARY,
                       ...       Respondent

2. INDUSTRIAL TRIBUNAL, IDUKKI.

                For Petitioner  :SRI.ANTONY DOMINIC

                For Respondent  :SRI.A.JAYASANKAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/01/2007

 O R D E R
                                   S. Siri Jagan,  J.

                      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

                               O.P. No. 5049 of 2003

                      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

                       Dated this, the 12th January, 2007.


                                  J U D G M E N T

Petitioner is the management in I.D.No.113/1999 before the

Industrial Tribunal, Idukki. The issue referred for adjudication was:

“Whether the dismissal of Smt. Mary, No. 2311 is

justifiable? If not, what relief she is entitled to?”

2. Smt. Mary was dismissed from service on allegations of

misconduct, after conducting a domestic enquiry. The allegation in

the charge sheet was that she had used filthy language against the

Management Assistant, Field Assistant, Field Officer and the

Company Supervisor, obstructed the officers of the management when

they were doing fencing in the company’s area, damaged the fixed

fencing stone posts/barbed wire and threatened them with knife and

stones on 11-7-1998 at about 5 p.m. In the domestic enquiry, the said

workman was found guilty. Since the dismissal was after a domestic

enquiry, the Tribunal considered the question of validity of the

enquiry as a preliminary point and found that the enquiry was

conducted properly in compliance with the principles of natural

justice. Thereafter, the Tribunal considered the evidence in the

enquiry and found that the findings of the enquiry officer is correct

and sustainable. Thereafter, the Tribunal entered a finding that it has

come out in evidence that along with the workman, her husband and

son had obstructed the fencing of the boundary and there is only little

connection with respect to the misconduct proved against the

workman and her employment under the management. On that

reasoning, the Tribunal came to the conclusion that the punishment of

dismissal awarded to the workman is too harsh and directed the

management to treat the workman as retrenched with effect from the

date of the award and pay her backwages till the date of the award

with retrenchment compensation and gratuity. The petitioner

O.P. No 5049/2003. -: 2 :-

-management is challenging the award to the extent it set aside the

punishment imposed by the management.

3. The contention of the petitioner is that once the Tribunal

finds that the finding of the enquiry officer was correct and

sustainable, that automatically means that the finding on the

misconduct is accepted by the Tribunal. After accepting that the

workman was guilty of the misconduct alleged against her, according

to counsel for the petitioner, the Tribunal could not have again re-

appreciated the evidence to come to a different conclusion that the

misconduct had little connection with the employment of the workman

under the management. He would submit that if the misconduct did

not have any connection with the employment under the management,

then it would not be a misconduct at all. Since the Tribunal had

earlier found that the misconduct has been proved, such further

finding would be totally perverse and on that finding, the Tribunal

could not have altered the punishment imposed by the management

on the workman.

4. On the other hand, learned counsel for the 1st respondent

-Union would vehemently support the award. According to him,

although the Tribunal has entered the finding that the misconduct

has been proved, the Tribunal was certainly justified in taking into

account the fact that the whole incident occurred pursuant to a

boundary dispute between the officers of the management and the

husband of the workman. The husband of the workman, the workman

and her son were only trying to defend their own property and in the

heat of the moment, she may have said something in their attempt to

protect their property, which cannot be termed to be any misconduct

at all, is the contention raised by the counsel for the 1st respondent-

Union. On that contention, counsel would submit that no interference

is called for to the impugned award.

O.P. No 5049/2003. -: 3 :-

5. I have considered the rival contentions in detail.

6. I am unable to subscribe either to the view taken by the

Tribunal or the arguments of the learned counsel for the 1st

respondent-Union. First of all, after finding that the misconduct has

been proved in the enquiry, the Tribunal had no business to again re-

appreciate the evidence and come to the conclusion that the

misconduct had little connection with her employment under the

management. If the misconduct did not have any connection with the

employment under the management, then it would not be a

misconduct at all. On the other hand, the Tribunal had already found

that it is a misconduct. That being so, the further finding of the

Tribunal that there was little connection between the misconduct

proved and her employment under the management is totally

perverse.

7. Secondly, I am unable to countenance the contention of the

1st respondent that the misconduct had no connection with the

employment under the management. No doubt, it was a property

dispute. But the property dispute was between the company, which is

the employer of the workman and the husband of the workman. The

officers of the management were actually trying to protect the

property of the management under whom the workman was working.

Therefore, in fact, the workman was obstructing the action of the

officers of the Company in the course of their duties. When a

workman of the Company obstructs the officers of the Company while

exercising their duties as employees of the Company, the misconduct

committed by the workman certainly does have connection with the

employment under the management.

8. Now, I shall deal with the question of validity of the

interference made by the Tribunal on the punishment imposed by the

management. The misconduct found against the workman is that she

O.P. No 5049/2003. -: 4 :-

used filthy language against the officers of the Company, obstructed

the officers of the management when they were doing fencing in the

Company area, damaged the fencing stones posts/barbed wire and

threatened them with knife and stones. Till some time ago, the views

of the Courts were loaded heavily in favour of the workmen on the

ground that they were at the weaker end in terms of bargaining

power. But, of late, the view has changed. The courts especially the

Supreme Court are increasingly in favour of maintaining strict

discipline in employment. Some of the latest decisions on the point

have been referred to by a Division Bench of this Court in the

decision of Cochin Shipyard Ltd. v. Industrial Tribunal, reported in

2006(4) LLN 939. In that decision, in paragraph 5, referring to the

Supreme Court decision in Mahindra and Mahindra Ltd. v. N.B.

Narawade, [2005 (1) LLN 1074], the Division Bench observed as

follows:

“5. In Mahindra and Mahindra Ltd., v. N.B. Narawade [2005

(1) LLN 1074], the Apex Court observed as follows, in Para. 14, at

pages 1079 and 1080:

“It is no doubt true that after introduction of S. 11A in

the Industrial Disputes Act, certain amount of discretion is

vested with the Labour Court/Industrial Tribunal in interfering

with the quantum of punishment awarded by the management

where the concerned workman is found guilty of misconduct.

The said area of discretion has been very well defined boy the

various judgments of this Court referred to hereinabove and it

is certainly not unlimited as has been observed by the Division

Bench of the High Court. The discretion which can be

exercised under S.11A is available only on the existence of

certain factors like punishment being disproportionate to the

gravity of misconduct so as to disturb the conscience of the

Court, or the existence of any mitigating circumstances which

requires the reduction of the sentence, or the past conduct of

the workman which may persuade the Labour Court to reduce

the punishment. In the absence of any such factor existing,

the Labour Court cannot by way of sympathy alone exercise

the power under S.11A of the Act and reduce the

punishment. . . . . .”

In that case, the workman was found guilty of assaulting superior.

The Labour Court, Single Bench and Division Bench interfered in

O.P. No 5049/2003. -: 5 :-

the matter and directed reinstatement. The Supreme Court quashed

the same holding that power of the Labour Court under S. 11A is

limited. It also followed its earlier decision in Orissa Cement, Ltd. v.

Adikanda Sahu [1969 – I L.L.J. 518], and New Shrrock Mills v.

Maheshbhai T. Rao [1997 (1) L.L.N. 69]. In those cases, the Labour

Court interfered in the matter as only abusive language was used

against the superior. The Apex Court held that punishment of

dismissal for use of abusive language against the superior officer in

the presence of others cannot be termed to be a punishment

shockingly disproportionate warranting interference under S. 11A.”

Later on, in paragraph 6, the Division Bench again extracted another

decision of the Supreme Court as under:

” . . . . . In Uttar Pradesh State Road Transport Corporation v.

Subhash Chandra Sharma and others, [2000 (2) L.L.N. 402], this

Court, after referring to the scope of interference with punishment

under S. 11A of the Industrial Disputes Act , held that the Labour

Court was not justified in interfering with the order of removal from

service when the charge against the employee stood proved. It was

also held that the jurisdiction vested with the Labour Court to

interfere with punishment was not to be exercised capriciously and

arbitrarily. It was necessary, in a case where the Labour Court finds

the charge proved, for a conclusion to be arrived that the

punishment was shockingly disproportionate to the nature of the

charge found proved, before it could interfere to reduce the

punishment. . . . . .”

The Division Bench also noted the following observation of the

Supreme Court in the case of Life Insurance Corporation of India v. R.

Dhandapani, [2006 (1) L.L.N. 491]:

“In recent times, there is an increasing evidence of this,

perhaps well meant but wholly unsustainable, tendency towards a

denudation of the legitimacy of judicial reasoning and process. The

reliefs granted by the Courts must be seen to be logical and tenable

within the framework of the law and should not incur and justify the

criticism that the jurisdiction of the Courts tends to degenerate into

misplaced sympathy, generosity and private benevolence. It is

essential to maintain the integrity of legal reasoning and the

legitimacy of the conclusions. They must emanate logically from the

legal findings and the judicial results must be seen to be principled

and supportable on those findings. Expensive judicial mood of

mistaken and misplaced compassion at the expense of the legitimacy

of the process will eventually lead to mutually irreconcilable

situations and denude the judicial process of its dignity, authority,

predictability and respectability. . . . .”

As such, stress has changed from an attitude totally favourable to the

workman to that of maintaining discipline among workmen in

O.P. No 5049/2003. -: 6 :-

industries.

9. In another decision of the Supreme Court in L.K. Verma v.

HMT Ltd. and another, [(2006) 2 SCC 269], in paragraph 22, the

Supreme Court held thus:

“22. So far as the contention as regards quantum of

punishment is concerned, suffice it to say that verbal abuse has been

held to be sufficient for inflicting a punishment of dismissal.”

In that decision, the Supreme Court also quoted with approval the

following paragraph from the decision of Hombe Gowda Edn. Trust v.

State of Karnataka, (2006) 1SCC 430:

“30. This Court has come a long way from its earlier view

points. The recent trends in the decisions of this Court seek to strike

a balance between the earlier approach of the industrial relation

wherein only the interest of the workmen was sought to be protected

with the avowed object of fast industrial growth of the country. In

several decisions of this Court it has been noticed how discipline at

the workplace/industrial undertakings received a set back. In view of

the change in economic policy of the country, it may not now be

proper to allow the employees to break the discipline with impunity.

Our country is governed by rule of law. All actions, therefore, must

be taken in accordance with law. Law declared by this Court in

terms of Article 141 of the Constitution, as noticed in the decisions

noticed supra, categorically demonstrates that the Tribunal would

not normally interfere with the quantum of punishment imposed by

the employers unless an appropriate case is made out therefor. The

Tribunal being inferior to this Court was bound to follow the

decisions of this Court which are applicable to the facts of the

present case in question. The Tribunal can neither ignore the ratio

laid down by this Court nor refuse to follow the same.”

10. Another decision which was bearing on the point is the

decision of M/s. Tata Engineering and Locomotive Company Limited v.

N.K. Singh, reported in 2006 AIR SCW 6214, paragraph 10 of which

reads as follows:

“10. We find that the Labour Court has found the inquiry to be

fair and proper. The conduct highlighted by the management and

established in inquiry was certainly of very grave nature. The Labour

Court and the High Court have not found that misconduct was of any

minor nature. On the contrary, the finding on facts that the acts

complained of were established has not been disturbed. That being

so, the leniency shown by the Labour Court is clearly unwarranted

and would in fact encourage indiscipline. Without indicating any

reasons as to why it was felt that the punishment was

O.P. No 5049/2003. -: 7 :-

disproportionate, the Labour Court should not have passed the order

in the manner done. The case of R.P. Singh was not on a similar

footing. He was one of the persons instigating whereas the

respondent was the person who committed the acts. Therefore the

order of the Labour Court as affirmed by the High Court cannot be

sustained and are set aside. The order of dismissal from service as

passed by the Labour Court in the disciplinary proceedings stand

restored.”

These judgments would definitely support the argument of the learned

counsel for the petitioner-management that even verbal abuse of

superiors has been considered by the Supreme Court as grave enough

to warrant the punishment of dismissal and the Tribunal should not,

as a matter of course, interfere with the punishment imposed by the

management without a specific finding to the effect that the

punishment was shockingly disproportionate to the nature of the

charge found proved, under Section 11A. Keeping in view the nature

of the misconduct proved against the workman in this case, as

mentioned above, I am of opinion that the Tribunal was wrong in at

least directing payment of backwages to the workman. I am even

inclined to think that the Tribunal is wrong in interfering with the

punishment imposed by the management at all. But, taking a lenient

view, I modify the award deleting the direction to pay backwages to

the workman but retaining the other relief directing the management

to treat the workman as retrenched with effect from the date of the

award and to pay retrenchment compensation and gratuity purely as a

matter of sympathy. The original petition is allowed as above.

Sd/- S. Siri Jagan, Judge.

Tds/