Bombay High Court High Court

Shri Saptashrung Niwasini Devi … vs Nandkumar Motiram Chitte And … on 1 December, 2008

Bombay High Court
Shri Saptashrung Niwasini Devi … vs Nandkumar Motiram Chitte And … on 1 December, 2008
Bench: Dr. D.Y. Chandrachud
                                        1

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    CIVIL APPELLATE JURISDICTION




                                                                                 
                       WRIT PETITION NO.7342 OF 2008




                                                         
    Shri Saptashrung Niwasini Devi Trust
    Sevakanchi Pat Sanstha Limited                          ..Petitioner.
              Vs.




                                                        
    Nandkumar Motiram Chitte and another                    ..Respondent.
                                       ....
    Mr. Suresh S. Pakale for the Petitioner.
    Mr. Anilkumar Patil for Respondent No.1.




                                           
                                      .....

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

ig 1st December, 2008.

ORAL JUDGMENT :

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

forthwith. Counsel appearing for the Respondent waives service.

With the consent of the learned counsel and at their request, the

matter is taken up for hearing and final disposal.

2. The Petitioner before the Court is a co-operative society

registered under the Maharashtra Co-operative Societies Act, 1960.

The First Respondent is in the employment of the Petitioner and holds

the post of Secretary since 7th June, 1995. The First Respondent

instituted proceedings under Section 33-C(2) of the Industrial

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

Disputes Act, 1947 claiming the benefit of a difference in wages

between September 1999 and June 2005 on the basis that he was

entitled to the benefit of the recommendations of the 5th Pay

Commission. The Labour Court allowed the application and directed

the Petitioner to pay a sum of Rs.1,57,175/- before 31st October, 2008

failing which the amount was to carry interest at the rate of 6% per

annum.

2A.

Counsel appearing for the Petitioner submitted that in

allowing the claim of the First Respondent which admittedly was

founded on an assertion that the First Respondent was entitled to the

benefit of the 5th Pay Commission recommendations – an assertion

which was disputed by the Petitioner – the Labour Court has acted in

excess of its jurisdiction under Section 33-C(2). It was urged that

Section 33-C(2) is in the nature of an execution proceeding where all

that remains is a quantification on the basis of an established right

whereas in the present case the entitlement of the First Respondent

was in dispute, and the Labour Court could not have adjudicated

thereon in proceedings under Section 33-C(2).

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

3. On the other hand, it was urged on behalf of the First

Respondent that the entitlement of the First Respondent stands

concluded in terms of an order passed by the Industrial Court in a

judgment dated 9th September, 2004 passed in Complaint (ULP) 17 of

2004. Hence, it was urged that all that has been done by the Labour

Court in proceedings under Section 33-C(2) is to quantify the amounts

due and payable to the First Respondent in terms of an entitlement

that flows out of the previous judgment dated 9th September, 2004 in

a complaint of unfair labour practices.

3A. In order to appreciate the rival submissions, it would be

necessary at the outset to note that the First Respondent had

instituted a complaint of unfair labour practices, Complaint (ULP) 596

of 1998, under the Maharashtra Recognition of Trade Unions and

Prevention of Unfair Labour Practices Act, 1971. During the

pendency of the complaint, a resolution was passed by the managing

committee of the Petitioner on 16th September, 1998 and in

pursuance thereof agreed terms came to be filed before the Labour

Court. Clause 2 of the Consent Terms records that the First

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

Respondent was being granted a scale of Rs.950/- on which he

would be entitled to Dearness Allowance to the extent of 100% until

1st September, 1999 and that thereafter he would be entitled to

Dearness Allowance in accordance with the rules. The complaint was

disposed of by the Industrial Court as settled out of Court by an order

dated 27th November, 1998. In 2004 the First Respondent instituted a

fresh complaint of unfair labour practices contending that the

Petitioner had failed to comply with the agreement that was arrived at

between the parties in the earlier proceedings. The second complaint

was allowed in the following terms :

“It is hereby declared that the respondent has
engaged in and continued to engage in unfair labour

practices under Item-9 of Sch-IV of the MRTU & PULP Act,
1971.

The respondents are directed to cease and desist
from continuing to engage in unfair labour practices by
granting the relief as per the Resolution passed on 16-09-

1998 under Subject No. 8 and Resolution No. 8 in the
meeting No. 5 of the Respondent No. 1 society.”

4. The First Respondent instituted proceedings under Section

33-C(2) in August 2005 seeking the benefit of wages in accordance

with the recommendations of the 5th Pay Commission. The contention

of the First Respondent is that as a Secretary of the Petitioner, his

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

appointment has been approved by the Registrar of Co-operative

Societies and that he is therefore entitled to the benefit of the 5th Pay

Commission wages. It may be noted at this stage that in the reply

which was filed by the Assistant Registrar, the position that was taken

was that though the State Government has adopted the

recommendations of the 5th Pay Commission, these were applicable

to only government employees or to holders of civil posts and that the

benefit of the aforesaid recommendations had not been granted to

employees of co-operative societies. The Labour Court while

disposing of the application under Section 33-C(2) observed that the

resolution that was passed by the Petitioner on 16th September, 2008

only stipulated that the First Respondent would be paid Dearness

Allowance in accordance with the rules, but this did not clarify as to

whether the reference to rules related to the rules of the government

or of the Petitioner. The Labour Court was, however, of the view that

the subsequent conduct of the Petitioner evinced an intent to allow

the benefit of the 5th Pay Commission to the First Respondent and it

was on that ground that the application came to be allowed. The

conduct of the Petitioner which was relied upon by the Labour Court

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

consisted of certain letters which were addressed to the First

Respondent by the chairmen of the Petitioner accepting his request

for the grant of 5th Pay Commission scales. Before the Labour Court,

the contention of the Petitioner was that these letters were fabricated.

The Labour Court, however, rejected the contention holding that the

Petitioner had not examined its chairmen in evidence in order to

substantiate its case that the letters upon which reliance is placed by

the First Respondent were fabricated.

5. Counsel appearing for the Petitioner submitted that the

question as to whether the First Respondent was entitled to the

benefit of the 5th Pay Commission scales could not have been

adjudicated upon in proceedings under Section 33-C(2) and the

defence that the letters upon which the First Respondent placed

reliance were fabricated was one that would require adjudication in

appropriate proceedings. On the other hand, as already noted earlier,

it has been urged on behalf of the First Respondent that the

entitlement of the First Respondent stands concluded by the prior

judgment dated 9th September, 2004 in complaint (ULP) 17 of 2004.

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

6. Proceedings under Section 33-C(2) are in the nature of

execution when the right on the basis of which the claim has been

preferred is an established right. In the present case, the First

Respondent sought the benefit of wages payable in accordance with

the recommendations of the 5th Pay Commission. The terms of

agreement that were arrived at between the parties in complaint

Rs.950/- and

(ULP) 596 of 1998 allowed the First Respondent a pay scale of

Dearness Allowance after 1st September, 1999 in

accordance with rules. The entitlement of the First Respondent to the

benefit of the 5th Pay Commission wages was therefore not accepted

in the terms of settlement which were arrived at between the parties

or in the underlying resolution of the management dated 16th

September, 1998. Similarly, in the subsequent complaint of unfair

labour practices the Industrial Court by its judgment of 9th September,

2004 directed the management to grant relief in terms of its resolution

dated 16th September, 1998. That resolution again did not accept the

entitlement of the First Respondent to the 5th Pay Commission wages.

The First Respondent purported to rely upon certain letters executed

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

by the chairmen of the Petitioner as recognizing his right to receive

the 5th Pay Commission emoluments. The contention of the Petitioner

was that the letters were fabricated and that in any event without a

resolution of the co-operative society, it was not within the authority of

the chairpersons to grant the benefit of a wage revision. The Labour

Court manifestly acted in excess of its jurisdiction by adjudicating

upon this dispute in proceedings under Section 33-C(2). The First

Respondent has no pre-existing right on the basis of which recourse

could have been taken to proceedings under Section 33-C(2). In

these circumstances, it was for the First Respondent to seek an

adjudication into his claim to receive the benefit of the

recommendations of the 5th Pay Commission. That the First

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

Respondent did not have a pre-existing right was also evident from

the reply filed by the Assistant Registrar, Co-operative Societies

before the Labour Court.

7. In these circumstances, the impugned order of the Labour

Court passed in proceedings under Section 33-C(2) of the Industrial

Disputes Act, 1947 is in excess of jurisdiction and is unsustainable.

The Petition will have to be allowed and is accordingly allowed. Rule

is made absolute in terms of prayer clause (A). The judgment of the

Labour Court dated 29th July, 2008 is set aside. Application (IDA) 13

of 2005 shall stand dismissed. The Petition is accordingly disposed

of.

There shall be no order as to costs.

*****

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