High Court Uttaranchal High Court

State Of U.P., Thro’ E.E., … vs Presiding Officer, Labour Court … on 24 November, 2004

Uttaranchal High Court
State Of U.P., Thro’ E.E., … vs Presiding Officer, Labour Court … on 24 November, 2004
Equivalent citations: (2005) IILLJ 66 UC
Author: R Tandon
Bench: R Tandon


JUDGMENT

Rajesh Tandon, J.

1. By the present writ petition, the petitioner has prayed for the issue of a writ, order or direction in the nature of certiorari quashing the award dated June 22, 1999 passed by respondent No. 1 i.e. the Presiding Officer, Labour Court, Dehradun.

2. Facts:

Brief facts giving rise to the present writ petition are that respondent No. 2 was appointed on April 4, 1988 as Beldar in the department of petitioner and he continued upto December9, 1991, but on December 10, 1991, his services were terminated without any prior notice, which is in violation of the provisions contained under Section 6-N of the U.P. Industrial Disputes Act, 1947. Therefore, the respondent No. 2 raised the dispute under Section 4-K of the U.P. Industrial Disputes Act, 1947. Following matter was referred to the Presiding Officer, Labour Court, Dehradun:

“Vernacular matter omitted”

3. The Labour Court after hearing both the parties held that the termination order passed by the petitioner-department is illegal and therefore, directed the petitioner to reinstate respondent No. 2, however because of delay in filing the claim petition, the Labour Court has not granted any compensation towards back wages, but Rs. 1,000/- was granted towards costs in favour of the respondent No. 2. Being aggrieved by this judgment of the Labour Court, petitioner has preferred the present writ petition.

4. I have heard learned counsel for both the parties and perused the record. After hearing both the parties, following points arise for determination:

I. Whether the finding of the Labour Court with regard to 240 days can be said to be illegal?

II. Whether the claim petition having been filed after a lapse of a period of 8 years, can be rejected as highly belated?

III. Whether, the Irrigation Department, where the respondent No. 2 was working is not within the definition of the Industry?

Findings on Point No. I. :

5. The petitioner has stated that respondent No. 2 has not completed 240 days in whole calendar year. The findings of the Labour Court, so far as point No. 1 is concerned, are quoted below:

“Vernacular matter omitted”

6. So far as 52 Sundays and other paid holidays are concerned, the Apex Court has observed that while taking into consideration 240 days worked by the employee concerned, Sundays and other paid holidays have to be taken into consideration.

In the case of Workmen of American Express International Banking Corporation v. Management of American Express International Banking Corporation AIR 1986 SC 458 : 1985 (4) SCC 71 : 1985-II-LLJ-539, it has been held as under at p. 542 of LLJ:

“4. The principles of statutory construction are well settled. Words occurring in statutes of liberal import such as social welfare legislation and human rights legislation are not to be put in Procrustean beds or shrunk to Liliputian dimension. In constructing these legislations the imposture of literal construction must be avoided and the prodigality of its mis-application must be recognized and reduced. Judges ought to be more concerned with the ‘colour’ the ‘content’ and the ‘context’ of such statutes. We have borrowed the words from LORD WILBERFORCE’S opinion in Pronn. v. Simmonds, 1971 (3) All ER 237. In the same opinion LORD WILBERFORCE pointed out that law is not to be left behind in some island of literal interpretation but is to enquire beyond the language, isolated from the matrix of facts in which they are set; the law is not to be interpreted purely on internal linguistic considerations. In one of the cases cited before us, that is, Surendra Kumar Verma v. Central Government Industrial Tribunal-cum-Labour Court AIR 1981 SC 422 : 1980 (4) SCC 443 : 1981-I-LLJ-386 we had occasion to say, “Semantic luxuries are misplaced in the interpretation of “bread and butter” statutes. Welfare statutes must, of necessity, receive a broad interpretation. Where legislation is designed to give relief against certain kinds of mischief, the Court is not to make inroads by making etymological excursions.”

5. Section 25F of the Industrial Disputes Act is plainly intended to give relief to retrenched workmen. The qualification for relief under Section 25F is that he should be a workman employed in an industry and has been in continuous service for not less than one year under an employer. What is continuous service has been defined and explained in Section 25B of the Industrial Disputes Act. In the present case, the provision which is of relevance in Section 25B(2)(a)(ii) which to the extent that it converts us, provides that a workman who is not in continuous service for a period of one year shall be deemed to be in continuous service for a period of one year if the workman, during a period of twelve calendar months preceding the date with reference to which the calculation is to be made, has actually worked under the employer for not less than 240 days. The expressions which were required to construe is “actually worked under the employer”. This expression, according to us, cannot mean those days only when the workman worked with hammer, sickle or pen, but must necessarily comprehend all those days during which he was in the employment of the employer and for which he had been paid wages either under express or implied contract of service or by compulsion of statute, standing orders etc. The learned counsel for the Management would urge that only those days which are mentioned in the Explanation to Section 25B(2) should be taken into account for the purpose of calculating the number of days on which the workmen had actually worked though he had not so worked and no other days. We do not think that we are entitled to so constrain the construction of the expression “actually worked under the employer”. The explanation is only clarificatory, as all explanations are, and cannot be used to limit the expanse of the main provision. If the expression “actually worked under the employer” is capable of comprehending the days during which the workman was in employment and was paid wages and we see no impediment to so construe the expression. To give it any other meaning than what we have done would bring the object of Section 25F very close to frustration. It is not necessary to give examples of how Section 25F may be frustrated as they are too obvious to be stated.”

7. In H.D. Singh v. Reserve Bank of India and Ors. AIR 1986 SC 132 : 1985 (4) SCC 201 : 1986-I-LLJ-127 the following observations is as under at pp. 131, 132 of LLJ:

“That takes us to the question the appellant had qualified himself to sustain his claim to the benefits of Section 25F. The appellant, as we will presently see, has given the number of days on which he worked, in his claim statement. The first respondent- bank arranged posting Tikka Mazdoors, like the appellant, in such manner that they were denied the benefits of the Industrial Disputes Act. Since the first respondent-bank disputed the fact that the appellant had worked for sufficient number of days to entitle him to claim remedies under the Act, we think it necessary to refer to the facts as disclosed in the records. The advocate who appeared for the appellant before the Tribunal, Shri R.N. Srivastava, has filed an affidavit in this Court stating that he had filed written argument before the Tribunal explaining the mistake committed by the bank in the computation made by it of the number of working days of the appellant. From this affidavit, it is seen that the first respondent-bank put forward a case that the attendance register for the month of July 1976 had been destroyed and that Sundays and other holidays were not taken into account in computing the number of days that the appellant worked. We have also a supplementary affidavit filed by the appellant himself which throws further light about the number of days. In this affidavit, it is seen that he worked for 4 days in 1974, 154 days from January 1975 to December 1975 and 105 days from January 1976 to July 1976. The appellant was denied work from July 1976. His affidavit shows that he had worked for 202 days from July 1975 to July 1976. According to him if we add 52 Sundays and 17 holidays the total number of days on which he worked comes to 271 days. The appellant charged the bank with having tampered with the records. To contradict the appellant’s case, the first respondent-bank did not produced its record. The appellant wanted the relevant records to be filed but they were not produced. Grounds 18 to 20 of the special leave petition make mention of this plea of appellant. These grounds are met by the first respondent-bank in their counter-affidavit filed in this Court by stating that “when the matter was before the Industrial Tribunal the registers in question were filed in another case before the Industrial Tribunal-cum-Labour Court and produced in that Court. However, I submit that now an attendance register has been destroyed but the payment register are available with the respondent-bank as proof of the number of days in which the appellant worked. “In the absence of any evidence to the contrary, we have necessarily to draw the inference that the appellant’s case that he had worked for more than 240 days from July 1975 to July 1976 is true.”

From the aforesaid findings and evidence, it is clear that the respondent No. 2 has completed 240 days. The service of the respondent No. 2 having been terminated without considering the provisions of Section 6N of the Industrial Disputes Act, the respondent No. 2 has been rightly granted the reinstatement by the Labour Court.

Finding on Point No. II:

8. Learned counsel for the petitioner has further argued that the claim petition has been filed after a period of 8 years and as such, the same is not maintainable as it is highly belated.

In Sapan Kumar Pandit v. U.P. State Electricity Board and Ors. AIR 2001 SC 2562 : 2001 (6) SCC 222 : 2001-II-LLJ-788, the Apex Court has held as under at p. 792 of LLJ:

“14. It is useful to refer to a three Judges Bench decision of this Court as it related to the scope of the very same provision i.e. Section 4-K of the U.P. Act. In Western India Match Co. Ltd. v. Western India Match Co. Workers Union AIR 1970 SC 1205: 1970(1) SCC 225: 1970-II-LLJ-256 learned Judges made the following observations:

“Therefore, the expression ‘at any time’, though seemingly without any limits, is governed by the context in which it appears. Ordinarily, the question of making a reference would arise after conciliation proceedings have been gone through and the conciliation officer has made a failure report. But the Government need not wait until such a procedure has been completed. In an urgent case, it can ‘at any time’, i.e. even when such proceedings have not begun or are still pending, decide to refer the dispute for adjudication. The expression ‘at any time’ thus takes in such cases as where the Government decides to make a reference without waiting for conciliation proceedings to begin or to be completed. As already stated, the expression ‘at any time’ in the context in which it is used postulates that reference can only be made if an industrial dispute exists or is apprehended. No reference is contemplated by the Section when the dispute is not an industrial dispute or even if it is so, it no longer exists or is not apprehended, for instance, where it is already adjourned or in respect of which there is an agreement or a settlement between the parties or where the industry in question is no longer in existence.”

The Labour Court has rightly not granted the compensation in lieu of the back wages and Rs. 1,000/- as costs has rightly been paid to the respondent No. 2 on account of the delay in filing the claim petition. No interference is required under Article 226 of the Constitution of India.

Finding on Point No. III:

9. So far as the third point is concerned as to whether the Irrigation Department is covered under the definition of the Industry, the petitioner has stated that the Irrigation Department is not covered under the definition of Industry. The matter has already been adjudicated in the case of State of U.P. v. Presiding Officer, Labour Court and Anr. 2003- IV-LLJ (Suppl)-992 (NOC)(U’Chal) by the Uttaranchal High Court by his Lordship Hon’ble Mr. Justice P.C. Verma after referring the judgment of the Apex Court in Des Raj and Ors. v. State of Punjab and Ors. AIR 1988 SC 1182 : 1988 (2) SCC 537 : 1988- II-LLJ-149 and Bangalore Water Supply and Sewerage Board v. A. Rajappa’s case AIR 1978 SC 548 : 1978 (2) SCC 213 : 1978-I- LLJ-349. Relevant paragraphs of the judgment of the Uttaranchal High Court are quoted below:

“The Apex Court in Des Raj and Ors. v. State of Punjab and Ors. AIR 1988 SC 1182 : 1988 (2) SCC 537 : 1988-II-LLJ-149 after applying the aforesaid test on the nature of activities carried on by the Irrigation Department held that Irrigation Department is an ‘Industry’.

Since the Kalagrah unit is the branch of Irrigation Department, therefore, the same is also an Industry within the definition of ‘Industry’ under the U.P. Industrial Disputes Act in view of the law laid down by the Apex Court in Bangalore Water Supply and Sewerage Board v. A. Rajappa’s case AIR 1978 SC 548 : 1978 (2) SCC 213 : 1978-I-LLJ-349.”

In this regard, the Labour Court has also recorded a finding to that effect:

“Vernacular matter omitted”

The Irrigation Department has been held to be an industry and as such, I find no infirmity in the order passed by the Labour Court.

Conclusions:

10. The workman has proved that he was continuously working from April 4, 1988 to December 9, 1991 with the employer and before terminating his services, he has completed 240 days of working in preceding 12 months and that the provisions of Section 6-N of the U.P. Industrial Disputes Act, 1947 has not been complied with by the employer and therefore, termination order is wholly illegal.

11. In view of the findings recorded above, I do not find any infirmity in the order passed by the Presiding Officer, Labour Court. The findings recorded by the Labour Court are findings of fact and this Court, therefore in exercise of powers under Article 226 of the Constitution of India, declines to interfere with the findings recorded by the Labour Court. Accordingly, writ petition is dismissed. No order as to costs.