High Court Punjab-Haryana High Court

State Of Punjab And Another vs The Workman Through President on 5 August, 2009

Punjab-Haryana High Court
State Of Punjab And Another vs The Workman Through President on 5 August, 2009
C.W.P No.10153 of 1999                                       -1-

 IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
             HARYANA AT CHANDIGARH

                              C.W.P No.10153 of 1999
                              Date of Decision: 05.08.2009

State of Punjab and another                             .....Petitioners

                               Versus


The workman through President, CITU Union and another

                                                 ....Respondents

Present: Ms. Monika Chhibbar Sharma, DAG, Punjab
for the petitioners.

Mr. K.S. Kapoor, Advocate
for respondent No.1.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see
the judgment ? Yes

2. To be referred to the Reporters or not ? Yes

3. Whether the judgment should be reported in the Digest? Yes

-.-

K. KANNAN J. (ORAL)

1. The award in challenge is a direction given by the Industrial

Tribunal, Chandigarh that the Greasers in R.S.D. Project would be

entitled to the scale of Rs.950-1800/- w.e.f. 01.01.1995 with initial

start of Rs.1,000/- per month in that scale and that arrears of pay in

that scale shall become payable only from 01.09.1995.

2. Learned counsel for the State Ms. Monika Chhibbar

contends that the Government Circular issued on 04.04.1989 (Ex.M-1)

which sets down revision of scales of pay for work-charged

employees of the Department of Irrigation & Power, obtained to

Greasers a revision from Rs.300-430/- to Rs.750-1350/- and if the

workmen had any grievance against this fixation, the remedy would be
C.W.P No.10153 of 1999 -2-

only to apply to the Pay Commission for appropriate reliefs and the

Industrial Tribunal shall not have a power to re-write the scales of pay

for the benefit of the workman.

3. If the award had been merely on the plea of the Union

espousing the cause of the workmen that they shall be paid higher

scale than what was being paid to unskilled workers with no other

basis, then perhaps the reasoning of the Labour Court could be suspect

and would require an intervention. However, in this case, the award

takes note of the stand of the Department itself at various times

assessing the quality of work and the category to which the workmen

belonged. It was brought out on record before the Labour Court that

in the Monthly Construction Force Report issued by the Engineer

(Personnel Division), he had referred to the representations from

various classes of persons and the need for categorization into four

groups namely supervisory workman, skilled workman, semi-skilled

workman and unskilled workman. It can be noticed that Greasers have

been classified as semi-skilled workmen and under the unskilled

workmen, there are Beldars, Boatmen, Cartmen, Chowkidar, Cleaners

and Dak Runner. The further communications retain this

categorization at all times and the Greaser has been shown to be a

semi-skilled person while the unskilled persons were Beldars and

others referred to above.

4. The claim of the workman was while the unskilled workers

had been put on scale of Rs.750-1350, the persons such as the

Greasers whose work was technical in some sense could not be put on

the same scale. The Industrial Tribunal had the benefit of the
C.W.P No.10153 of 1999 -3-

evidence adduced before it and after assessing the quality of work

done and how it was different from unskilled labour had passed the

award fixing the scale of pay as Rs.950-1850/- and the arrears. The

Hon’ble Supreme Court in Rohtash Industries Ltd. Vs. Brijander

Pandey AIR 1959 208; AIR 1997 SC 1 has stated that an Industrial

Tribunal exercising powers under Section 7A shall have even the

power to substitute contracts and write new contracts for the benefit of

the parties. Quoting Ludwing Teller that “industrial arbitration may

involve the extension of an existing agreement, or the making of a

new one, or in general the creating of new obligations or

modifications of old ones, while commercial arbitrations generally

concerns itself with interpretations of existing obligations and dispute

relating existing agreements, the Hon’ble Supreme Court further held,

“a Court of law proceeds on the footing that no power exists in the

Courts to make contracts for people; and the parties make their own

contracts. The Courts reach their limit of power when they enforce

contracts which the parties have made. An Industrial Tribunal is not

so fettered and may create new obligations or modify contract in the

interests of industrial peace, to protect legitimate Trade Union

activities and to prevent unfair practices of victimisation.”

5. Learned counsel appearing for the workmen refers me to the

provisions under Section 7-A of the Industrial Disputes Act which

empowers the Industrial Tribunal to adjudicate on any matter

specified in Schedule II or Schedule III. Schedule III includes among

other items, “the classification by grades” in Entry 7 as falling within

the jurisdiction of Industrial Tribunal. To him, when a definite
C.W.P No.10153 of 1999 -4-

reference had been made for determination of appropriate scales, the

Industrial Tribunal cannot shirk its responsibility and cow down to an

argument that it shall not fall within its jurisdiction to decide on the

appropriate scales for workmen. I accept the contention of learned

counsel appearing for the workman that the power exercised by the

Industrial Tribunal fell within its jurisdiction and there is no legal vice

attached to the award to be susceptible for intervention through writ.

6. Even without reference to the case as discussed, it is

submitted by learned counsel appearing for the workman that the

Government has also given effect to the scales as fixed by the

Industrial Tribunal and they have availed all such benefits. Having

regard to the subsequent development also, it shall be inequitable to

reverse the decision and seek the workmen to pay back what benefit

they have already obtained. Even on a pure issue of exigency, it shall

not be possible to reverse the award passed by the Industrial Tribunal.

7. The writ petition is, therefore, dismissed and the award of

the Labour Court is confirmed. No costs.

(K. KANNAN)
JUDGE
August 05, 2009
Pankaj*