Bombay High Court High Court

Shakuntala Jagdish Ghengat vs Municipal Corporation on 15 September, 2010

Bombay High Court
Shakuntala Jagdish Ghengat vs Municipal Corporation on 15 September, 2010
Bench: Shrihari P. Davare
                             1

         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    BENCH AT AURANGABAD.




                                                               
               WRIT PETITION NO.7724 OF 2009

     Shakuntala  Jagdish  Ghengat,




                                       
     age 37 years, occup. service,
     r/of Jalgaon,Gurunanak Nagar,
     Mamurabad  road,  ShaniPeth,
     Jalgaon.                                          Petitioner




                                      
               vs

     Municipal Corporation, Jalgaon,
     through its Commssioner.                          Respondent




                           
          WITH WRIT PETITION NO.7725 of 2009
               
     Digambar s/o Pitambar Sonwane,
     age 40 years, occup. service,
     r/o Sujade, post Bholane, Tq.
     and District Jalgaon.                    Petitioner
              
               vs

     Municipal Corporation, Jalgaon,
     through its Commssioner.                          Respondent
      


          WITH WRIT PETITION NO.7726 of 2009
   



     Ishwar Yaswant Chaudhari,
     age 40 years, occup. service,
     r/of Thorgavan, post Manwel,
     Taluka Yawal, Dist. Jalgaon.                      Petitioner





               vs

     Municipal Corporation, Jalgaon,
     through its Commssioner.                          Respondent





          WITH WRIT PETITION NO.8294  of 2009

     Dagadu Narayan Patil,
     age 55 years, occup. Nil.,
     r/of Old Asoda Road,
     Gopal Pura, Jalgaon, 
     Tq. and Dist. Jalgaon.                            Petitioner

               vs

     Municipal Corporation, Jalgaon,
     through its Commssioner.                          Respondent




                                       ::: Downloaded on - 09/06/2013 16:25:57 :::
                                        2

    -------------------------------------------------------------
    Shri   L.V.   Sangeet,   Advocate   for   the   Petitioners.     Shri 
    P.R.Patil,   Advocate,   for   Petitioners   in   Writ   Petition   Nos. 




                                                                        
    7724, 7725 and 7726 of 2009. Shri A.V. Patil, Advocate, for 
    petitioner in Writ Petition No. 8294 of 2009.
    -------------------------------------------------------------




                                                
                                Coram :  Shrihari P.Davare, J.

Date : 15th September 2010.

ORAL JUDGMENT

01. Rule. Rule made returnable and with the

consent of learned counsel for the parties, petitions

are taken up for final hearing at admission stage.

02. By the present petitions filed under Articles

226 and 227 of the Constitution of India, the

Petitioners have challenged the orders dated 16.10.2009

passed by the Presiding Officer, Labour Court, Jalgaon

below applications dated 8.10.2009, at Exhs. U-19, U-19,

U-20 and U-29 in IDA Reference Nos.22/1998, 21/1998,

2/1999 and 18/1998 respectively filed by petitioners in

the respective writ petitions, thereby rejecting the

prayer of the applicants-writ petitioners to call the

deponent of the affidavit dated 6.10.2009 filed on

behalf of the Respondent, for cross examination.

03. For the purpose of convenience, facts of Writ

Petition No.7724 of 2009 are being referred to. The

::: Downloaded on – 09/06/2013 16:25:57 :::
3

petitioner claims that he was in the service of the

Respondents on the post of sweeper in Health Department

from 1982 and completed 240 days in every year. However,

the Respondents terminated his services illegally and

hence, petitioner approached to the Labour Court,

Jalgaon, and filed the reference against the Respondent,

seeking continuation of service, permanency and back

wages, since no compensation as per Sec.25-F of the

Industrial Disputes Act,1947, was given to him and as

the Respondent allegedly committed unfair labour

practice.

04. Respondents appeared in the said Reference and

filed written statement denying the entire claim of the

petitioner.

05. Thereafter, the petitioner filed an

application before the Labour Court, on 8.10.2009,

praying for issuance of directions to the Respondent to

produce the record and give details of the relevant

record. It is the contention of the petitioner that the

learned Presiding Officer of the Labour Court, Jalgaon,

passed an order for production of the record. Pursuant

to that, the Deputy Commissioner of the Respondent filed

one line affidavit on 6.10.2009, that the petitioner

::: Downloaded on – 09/06/2013 16:25:57 :::
4

never worked with the Respondent and, therefore, no

record was available with the respondent. Thereupon,

the petitioner filed an application on 8.10.2009 before

the learned Labour Court and prayed that the deponent

of the said affidavit dated 6.10.2009 filed on behalf of

the Respondent be called for the purpose of cross

examination. However, the learned Presiding Officer of

the Labour Court, Jalgaon, rejected the said

application, by order passed on 16.10.2009. Being

aggrieved and dissatisfied by the said order, the

petitioner has filed present petition and impugned the

said order and prayed for quashment thereof.

06. Shri L.V. Sangeet, learned Counsel for the

petitioners, canvassed that the affidavit filed by the

deponent on 6.10.2009 on behalf of the Respondent, was

as per the provisions of Order 19 Rule 1 of the Code of

Civil Procedure, 1908 and, therefore, the opportunity is

required to be given to the petitioners to cross examine

the deponent of the said affidavit, in accordance with

Rule 2 of Order 19 of the C.P.C. Learned Counsel Shri

Sangeet, also canvassed that the affidavit filed on

6.10.2009 on behalf of the Respondent may be read in

evidence, at the time of deciding the references and if

no opportunity is given to the petitioners herein to

::: Downloaded on – 09/06/2013 16:25:57 :::
5

cross examine the said deponent, it may cause and lead

to injustice to the petitioners herein and, therefore,

it is necessary to call the said deponent of the

affidavit for the purpose of cross examination. Learned

Counsel Shri Sangeet also posed apprehension that, if

the Respondent chooses not to adduce any evidence, the

petitioners would not get opportunity to cross examine

the witnesses or the deponent and in that case, the

affidavit filed by the deponent on behalf of the

Respondent on 6.10.2009 would go uncontroverted in the

evidence and, hence, learned counsel urged that said

deponent is required to be called for cross examination.

07. Shri P.R. Patil, learned Counsel for the

Respondent-Corporation in first three petitions,

countered the said argument vehemently and submitted

that the affidavit filed by the deponent on behalf of

the Respondent on 6.10.2009 is not at all the affidavit

filed under Order 19 Rule 1 of the C.P.C., since there

is no order of the court in that respect. It is also

submitted that there is no application preferred by the

Respondent-Corporation for adducing evidence, and the

affidavit in question dated 6.10.2009 has not been

filed by the deponent on behalf of the Respondent in

pursuance of any application preferred by the Respondent

::: Downloaded on – 09/06/2013 16:25:57 :::
6

and order passed thereon by the court and hence, the

said deponent cannot be called for any cross

examination, even under the provisions of Order 19 Rule

2 of the C.P.C.

08. Shri P.R.Patil, learned counsel for

Respondent, also canvassed that the deponent who filed

affidavit on behalf of Respondent cannot be construed as

“witness” and said affidavit, therefore, cannot be

treated as affidavit in evidence. Since it is not the

affidavit in lieu of examination-in-chief, petitioners

have no right to cross examine the said deponent of the

affidavit dated 6.10.2009, in view of the provisions of

Section 139 of the Indian Evidence Act.

09. Shri Patil, learned Counsel for the Respondent

also relied upon the provisions of Section 11(3) of the

Industrial Disputes Act, 1947, which reads as follows;

“11(3).

Procedure
and power of cociliation

offices, Boards, courts and Tribunals.-

(1)xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx

(2)xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx
(3)Every Board, Court, [Labour Court, Tribunal
and National Tribunal] shall have the same
powers as are vested in a Civil Court under
the Code of Civil Procedure, 1908 (5 of
1908), when trying a suit, in respect of the
following matters, namely,’

::: Downloaded on – 09/06/2013 16:25:57 :::
7

(a) enforcing the attendance of any
person and examining him on oath;

(b) compelling the production of

documents and material objects;

(c) issuing commission for the
examination of witnesses;

(d) in respect of such other matters as
may be prescribed;

Shri P.R.Patil, learned Counsel for the respondents,

submitted that the provisions of the C.P.C. are

applicable to the forums mentioned therein in respect of

the instances as specified therein.

10. Shri P.R. Patil, learned Counsel for the

Respondents also relied upon Section 1 of the Indian

Evidence Act, 1872 which reads as follows:

“Section (1). It extends to the whole of India
[except the State of Jammu and Kashmir] and
applies to all judicial proceedings in or
before any Court, including Courts-martial
[other than Courts-martial convened under the
Army Act (44 & 45 Vict., c.58)], [the Naval

Discipline Act (29 & 30 Vict., c.109) or [***]
the Indian Navy (Discipline Act, 1934 (34 of
1934) [or the Air Force Act (7 Geo.5, c.51],
but not to affidavits presented to any Court
or Officer, nor to proceedings before an
arbitrator; and it shall come into force on
the first day of September 1872.”

::: Downloaded on – 09/06/2013 16:25:57 :::
8

11. After referring to Section 1 of the Indian

Evidence Act, 1872, Shri Patil, learned counsel for the

Respondent, submitted that the provisions of the

Evidence Act do not apply to the affidavits presented

to any court or officer, nor to the proceedings before

an arbitrator. He further submitted that Order 19 of the

C.P.C. is in respect of the power of the court to order

to prove any particular fact or facts by affidavit, or

that the affidavit of any witness may be read at the

hearing and further submitted that the provision of

Order 19 of the power of the Court to order to prove any

point by affidavit is carved out of Section 1 of the

Indian Evidence Act.

12. Accordingly learned Counsel Shri Patil urged

that the impugned order has been passed by the learned

Presiding Officer, School Tribunal, Jalgaon, rightly and

there is no perversity therein and therefore, no

interference is warranted in the same, under writ

jurisdiction.

13. Shri A.V.Patil, learned Counsel for

Respondent in Writ Petition No.8294/2009, adopted the

arguments advanced by Adv. Shri P.R.Patil, for

Respondent in other petitions.

::: Downloaded on – 09/06/2013 16:25:57 :::
9

14. I have perused the contents of the petitions,

annexures thereto, as well as perused the impugned order

and considered the submissions advanced by the learned

counsel for the parties. It is apparent from the

impugned order itself that the petitioners herein have

adduced oral evidence by way of affidavit and the

learned Counsel for the Respondent cross examined them

and, thereafter, applications were preferred by the

petitioners for issuance of witness summonses which

were allowed, and accordingly, witness summonses were

issued to the witness of the Petitioner as prayed for.

At that juncture, an affidavit was filed by one

Mr.M.A.Pathan on 6.10.2009, on behalf of the Respondent-

Corporation in pursuance of the order passed by the

learned Labour Court, Jalgaon, to produce the documents

and thereafter the petitioners herein preferred

application dated 8.10.2009 to call the said deponent

for the cross examination. Hence, it is apparent that

even the evidence of the petitioner has not been

completed so far, and, therefore, the learned Judge of

the Labour Court rightly observed that the question does

not arise to call the deponent of the affidavit dated

6.10.2009 for cross examination as prayed for by the

present petitioner.

::: Downloaded on – 09/06/2013 16:25:57 :::
10

15. Moreover, it is explicitly clear from the

affidavit dated 6.10.2009 filed by the deponent on

behalf of the Respondent that it is not the affidavit of

evidence filed in lieu of examination-in-chief and as

per Section 139 of the Indian Evidence Act, 1872, a

person summoned to produce the documents does not become

a witness and cannot be cross examined, unless and until

he is called as a witness.

16.

Besides that, the provisions of Order 19 Rule

1 of the C.P.C. do not come into picture, since the

Presiding Officer, Labour Court, Jalgaon, has not passed

any order to prove any fact by affidavit. Similarly, the

provisions of Order 19 Rule 2 of the C.P.C. also cannot

be attracted, since the respondent has not preferred any

application to lead the evidence and the affidavit in

question dated 6.10.2009 has not been filed in pursuance

of such application and, therefore, there is no

question of grant of any opportunity to the petitioners

to cross examine the deponent who has filed the

affidavit on behalf of the respondents in such

scenario.

17. In the circumstances, I am inclined to accept

the submissions advanced by learned Counsel for the

::: Downloaded on – 09/06/2013 16:25:57 :::
11

Respondent and I am of the considered view that there is

no perversity in the impugned order dated 16.10.2009

passed by the Presiding Officer, Labour Court, Jalgaon

and this is not the fit case to interfere therein, under

the extra-ordinary writ jurisdiction and, therefore,

present petitions deserve to be rejected.

18. In the result, present petitions being sans merits,

stand dismissed. Rule stands discharged.

(SHRIHARI P. DAVARE, J.)

pnd/wp7724.09

::: Downloaded on – 09/06/2013 16:25:57 :::