Calcutta High Court High Court

Pottery Mazdoor Panchayat And … vs Union Of India (Uoi) And Ors. on 13 February, 1989

Calcutta High Court
Pottery Mazdoor Panchayat And … vs Union Of India (Uoi) And Ors. on 13 February, 1989
Equivalent citations: 1989 66 CompCas 93 Cal
Author: Desai
Bench: P D Desai, A K Sengupta


JUDGMENT

Desai, C.J.

1. This appeal is taken up for hearing by treating it as included in the day’s cause list.

2. The appellants herein were the original writ petitioners and the respondents herein were the respondents in the writ petition out of which the present appeal arises. The relief claimed in the said writ petition, inter alia, was to direct the respondents to give effect forthwith to the order dated September 8, 1987 and the circular dated September 17, 1987 (annexures “A” and “B”, to the writ petition) and to extend the benefit of enhanced interim relief to the concerned employees of the second respondent-company, in terms of the said order and the said circular. The writ petition was dismissed by the learned single judge holding that in view of the decision of the Supreme Court in State of Rajasthan v. Swaika Properties, , this court had no territorial jurisdiction to entertain the writ petition. Hence, the present appeal.

3. The order (annexure “A”) issued by the Government of India, Ministry of Industry (Bureau of Public Enterprises), states, inter alia, that the Government had decided to authorise the management of public sector enterprises of industrial D. A. to sanction interim relief to employees with effect from January 1, 1986, in enterprises where

the period of validity of wage settlements had expired or was to expire shortly. The rates at which the interim relief was payable were also specified in the order. The circular, annexure “B” is substantially in terms similar to the order, annexure “A” and it was specifically addressed, inter alia, to the third respondent (the managing director of the second respondent company). Be it stated, at this stage that the second respondent is a wholly owned Government company operating in the public sector, and that it has its registered office as well as head office in Calcutta. .

4. Against the aforesaid background, it is difficult to uphold the view taken by the learned single judge that this court had no territorial jurisdiction to entertain the writ petition. The first appellant/ writ petitioner is a registered trade union of the employees of the second respondent company who were employed at the material time in one of its refractories situated in Jabalpur, Madhya Pradesh. It is not in dispute that the question as to the grant of interim relief on the basis of the order/circular, annexure “A” and annexure “B”, is required to be dealt with and decided at the head office (Legal). Under these circumstances, the relief in the writ petition was rightly sought, inter alia, against the second respondent company whose head office, as earlier stated, is situate in Calcutta. By virtue of the provisions contained in Clause (1) of Article 226 of the Constitution, therefore, this court was competent to entertain and decide the writ petition. The question with respect to its cause of action, wholly or in part, arising within the territorial jurisdiction of this court was not directly relevant, since Clause (1) of Article 226 of the Constitution is attracted in the present case in view of the fact that the head office/registered office of the second respondent company, which is an authority within the meaning of Article 12 of the Constitution, is situate in Calcutta. In our opinion, therefore, it was an error to reject the writ petition without entering into the merits of the case on the ground of lack of territorial jurisdiction.

5. The learned single judge has relied on the decision in Swaika’s case, , but it is clearly distinguishable. Apart from the vital difference in the factual matrix of that case and the present case, which factor always has a material bearing in appreciating the true ratio of a decision, Clause (1) of Article 226 of the Constitution did not fall for consideration in that case. The relief was sought there against the State of Rajasthan whose principal seat is outside the territorial jurisdiction of this High Court. The case,

therefore, was required to be decided on the basis of Clause (2) of Article 226 of the Constitution and it was, therefore, decided that the entire cause of action having arisen within the State of Rajasthan, i.e., within the territorial jurisdiction of the Rajasthan High Court at Jaipur, this High Court had no territorial jurisdiction to entertain the writ petition.

6. For the foregoing reasons, the appeal succeeds and it is allowed. The case is remanded to the trial court which will re-admit the writ petition on its file and proceed to hear and decide the same in accordance with law and in the light of the observations made in the course of this judgment. In case any application for interim relief is made, the trial court may endeavour to hear and decide the same in accordance with law with due expedition. The second respondent company will pay the costs of this appeal to the appellants which are determined at Rs. 1,700. The costs shall be paid before the matter reaches hearing before the trial court pursuant to this order.

Sengupta, J.

7. I agree.