REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 5846 OF 2008
(Arising out of SLP (C) No.4578 of 2007)
Steel Authority of India Ltd. and Anr. ...Appellants
Versus
State of West Bengal and Ors. ...Respondents
JUDGMENT
Dr. ARIJIT PASAYAT, J.
1. Leave granted.
2. Challenge in this appeal is to the judgment of a Division
Bench of the Calcutta High Court dismissing the writ petition
filed by the appellants. Challenge was to the reference made
by the Government of West Bengal of a purported industrial
dispute under Section 7-A of the Industrial Disputes Act,
1947 (in short the `Act’). According to the appellants, the
reference was incompetent in view of what has been stated
by this Court in Steel Authority of India Ltd. v. National
Union Waterfront Workers (2001 (7) SCC 1).
3. Factual scenario as projected by the appellants in the
present appeal and the writ petition is as follows:
Respondent No.4 i.e. National Union of Water Front
Worker (in short the `Union’) made a representation to
Regional Labour Commissioner (Central) on 21.4.1987
seeking conciliation of proceeding for regularization of
services of members of its Union who were working as
contract labours with M/s Bardhan and Co. under principal
employers i.e. the present appellants. Another representation
was made on 4.6.1987 to the Labour Commissioner claiming
the status of the workers as contract labours of aforesaid
2
M/s Bardhan and Co. under present appellants and for
regularization. The State of West Bengal issued Notification
on 15.7.1989 prohibiting employment of contract labours in
the 4 stockyards. The aforesaid notification was kept in
abeyance from time to time and ultimately was extended till
March 1994. Some workers belonging to the Union filed Writ
Petition before the Calcutta High Court seeking absorption in
view of Notification dated 15.7.1989. It was inter-alia stated
that they were working as contract labours. Learned Single
Judge of the Calcutta High Court by order dated 25.4.1994
held that the writ petitioners were entitled to absorption and
regularisation from 15.7.1989 when the contract labour was
abolished. The present appellants were directed to absorb
and regularize the writ petitioners in any establishment
under their control and the absorption was to be made
according to suitability and experience for a particular job.
An appeal was filed by the present appellants which
was dismissed by a Division Bench. Thereafter Special Leave
Petitions Nos. 12657-58 of 1998 were filed before this Court.
3
The matter was referred to the Constitution Bench. The
appeal was disposed of inter-alia with the following
observations and directions given, in SAIL’s case (supra):
“127. The order of the High Court at
Calcutta under challenged insofar as it relates
to holding that the West Bengal Government
is the appropriate Government within the
meaning of the CLRA Act, is confirmed but the
direction that the contract labour shall be
absorbed and treated on par with the regular
employees of the appellants, is set aside. The
appeals are accordingly allowed in part”.
Workers raised a dispute under Section 10(1) of the Act
in October 2001 and January 2002. On 18.11.2003, as
noted above, the reference was made to the Industrial
Tribunal which was challenged before the High Court by
filing a writ petition. The primary stand taken was that in
view of the accepted position by the Union and the
employees at different points of time that the workers were
contract labours, and having at no point of time pleaded that
the agreement with the contractors was sham and bogus,
after long lapse of time it was impermissible to raise such a
4
dispute purportedly in view of certain observations in
SAIL’s case (supra). The High Court rejected the plea and as
noted above dismissed the writ petition. The learned counsel
for the appellants have submitted that in para 125 of SAIL’s
judgment it was categorically held that the direction to
absorb as given by the High Court was not sustainable and
there is no question of any fresh absorption. It is pointed out
that at all points of time the Union and the workers
categorically admitted that the workers were contract
labours. Earlier a writ petition was filed under Article 32 of
the Constitution of India, 1950 (in short the `Constitution’)
which was disposed of on 14.11.1988. Even at that point of
time there was no plea that the agreement with the
contractors was bogus or sham. It is pointed out that on a
representation made by the appellants, the Government
issued a Notification dated 15.7.1989. Even earlier in the
writ petition filed there was no plea regarding the agreement
being sham or bogus. The prayer was only for absorption and
to quash the Notification keeping in abeyance the
Notification dated 15.7.1989. In the writ petition it was
5
categorically stated that the contractors were agents of the
principal employer. The direction given in the earlier writ
petition filed by the respondents regarding absorption and
regularization from 15.7.1989 was set aside. Therefore, for
the first time the belated plea with unsupportable material
should not have been accepted by the High Court.
4. Learned counsel for the respondent No.4-Union on the
other hand submitted that the Union always took a stand
that their work was of perennial nature which should be
placed on equal terms with regular employed and, therefore,
by implication it was pleaded that the existing arrangement
was sham. On 15.7.1989 the State of West Bengal prohibited
contract labour because work was of a perennial nature and
significant to employee full time workmen. This according to
learned counsel for respondent No.4 shows implicit
acceptance that the use of contract labour was of
camouflage. The grievances of the Union and the workmen
were essentially to the effect that the agreements are nothing
but sham and bogus agreements. There has been no delay or
6
latches. Before SAIL’s decision in 2001, decision in Air India
Statutory Corporation and Ors. v. United Labour Union and
Ors. (1997 (9) SCC 377) the cases cited was in force. In view
of that decision, regularization was permissible following the
Notification prohibiting contract labour. The absorption was
ordered by a learned Single Judge on 25.4.1994, but the
decision was stayed till the decision in SAIL was rendered on
30.8.2001.
5. The scope of judicial review in cases of reference under
Section 10 of the Act is very limited. In SAIL’s case (supra) it
was, inter-alia, held that (a) The State Government has
jurisdiction to deal with the matter and (b) automatic
absorption is not permissible in law. The orders of a learned
Single Judge and the Division Bench assailed in the appeals
directing absorption were bad in law. It is inter party
decision. For the first time in 2003 the plea about
regularization and absorption was raised.
7
6. In Steel Authority of India Ltd. v. Union of India and
Ors. (2006 (12) SCC 233), it was inter alia noted as follows:
“20. The 1970 Act is a complete code by itself.
It not only provides for regulation of contract
labour but also abolition thereof. Relationship
of employer and employee is essentially a
question of fact. Determination of the said
question would depend upon a large number
of factors. Ordinarily, a writ court would not go
into such a question.
xx xx xx
24. When, however, a contention is raised that
the contract entered into by and between the
management and the contractor is a sham
one, in view of the decision of this Court in
Steel Authority of India Ltd. an industrial
adjudicator would be entitled to determine the
said issue. The industrial adjudicator would
have jurisdiction to determine the said issue
as in the event if it be held that the contract
purportedly awarded by the management in
favour of the contractor was really a
camouflage or a sham one, the employees
appointed by the contractor would, in effect
and substance, be held to be direct employees
of the management.
25. The view taken in Steel Authority of India
Ltd. has been reiterated by this Court
subsequently. (See e.g. Nitinkumar Nathalal
Joshi v. ONGC Ltd. and Municipal Corpn. of
Greater Mumbai v. K.V. Shramik Sangh.)
8
xx xx xx
28. The workmen whether before the Labour
Court or in writ proceedings were represented
by the same union. A trade union registered
under the Trade Unions Act is entitled to
espouse the cause of the workmen. A definite
stand was taken by the employees that they
had been working under the contractors. It
would, thus, in our opinion, not lie in their
mouth to take a contradictory and
inconsistent plea that they were also the
workmen of the principal employer. To raise
such a mutually destructive plea is
impermissible in law. Such mutually
destructive plea, in our opinion, should
not be allowed to be raised even in an
industrial adjudication. Common law
principles of estoppel, waiver and
acquiescence are applicable in an industrial
adjudication.
xx xx xx
33. The effect of an admission in the context of
Section 58 of the Evidence Act has been
considered by this Court in Sangramsinh P.
Gaekwad v. Shantadevi P. Gaekwad wherein it
was categorically held that judicial admissions
by themselves can be made the foundations of
the rights of the parties and admissions in the
pleadings are admissible proprio vigore against
the maker thereof. (See also Union of India v.
Pramod Gupta.)
9
34. Recently this Court in Baldev Singh v.
Manohar Singh held: (SCC p.504, para 15)
“15. Let us now take up the last ground
on which the application for amendment
of the written statement was rejected by
the High Court as well as the trial court.
The rejection was made on the ground
that inconsistent plea cannot be allowed
to be taken. We are unable to appreciate
the ground of rejection made by the High
Court as well as the trial court. After
going through the pleadings and also the
statements made in the application for
amendment of the written statement, we
fail to understand how inconsistent plea
could be said to have been taken by the
appellants in their application for
amendment of the written statement,
excepting the plea taken by the
appellants in the application for
amendment of written statement
regarding the joint ownership of the suit
property. Accordingly, on facts, we are
not satisfied that the application for
amendment of the written statement
could be rejected also on this ground.
That apart, it is now well settled that an
amendment of a plaint and amendment
of a written statement are not necessarily
governed by exactly the same principle. It
is true that some general principles are
certainly common to both, but the rules
that the plaintiff cannot be allowed to
amend his pleadings so as to alter
materially or substitute his cause of
action or the nature of his claim has
necessarily no counterpart in the law
10
relating to amendment of the written
statement. Adding a new ground of
defence or substituting or altering a
defence does not raise the same problem
as adding, altering or substituting a new
cause of action. Accordingly, in the case
of amendment of written statement, the
courts are inclined to be more liberal in
allowing amendment of the written
statement than of plaint and question of
prejudice is less likely to operate with
same rigour in the former than in the
latter case.”
While laying down the principle, this Court
followed Modi Spg. & Wvg. Mills Co. and
distinguished Heeralal.
35. It is, thus, evident that by taking recourse
to an amendment made in the pleading, the
party cannot be permitted to go beyond his
admission. The principle would be applied in
an industrial adjudication having regard to the
nature of the reference made by the
appropriate Government as also in view of the
fact that an industrial adjudicator derives his
jurisdiction from the reference only.
36. There is another aspect of the matter
which should also not be lost sight of. For the
purpose of exercising jurisdiction under
Section 10 of the 1970 Act, the appropriate
Government is required to apply its mind. Its
order may be an administrative one but the
same would not be beyond the pale of judicial
review. It must, therefore, apply its mind
before making a reference on the basis of the
11
materials placed before it by the workmen
and/or management, as the case may be.
While doing so, it may be inappropriate for the
same authority on the basis of the materials
that a notification under Section 10(1)(d) of the
1947 Act be issued, although it stands
judicially determined that the workmen were
employed by the contractor. The State
exercises administrative power both in relation
to abolition of contract labour in terms of
Section 10 of the 1970 Act as also in relation
to making a reference for industrial
adjudication to a Labour Court or a Tribunal
under Section 10(1)(d) of the 1947 Act. While
issuing a notification under the 1970 Act, the
State would have to proceed on the basis that
the principal employer had appointed
contractors and such appointments are valid
in law, but while referring a dispute for
industrial adjudication, validity of
appointment of the contractor would itself be
an issue as the State must prima facie satisfy
itself that there exists a dispute as to whether
the workmen are in fact not employed by the
contractor but by the management. We are,
therefore, with respect, unable to agree with
the opinion of the High Court.”
7. It is the stand of the appellants that admittedly the
workmen were employed by the contractors. So far as the
question of under payment as pleaded and categorizing it as
unfair labour practice are concerned, obviously relate to the
12
contractors but it cannot by no stretch of imagination be
categorized as sham or bogus.
8. Stand of respondent No.4-Union that somebody has to
examine and see whether the agreement was genuine or
sham or bogus. It has to be the industrial adjudicator. If it is
found to be genuine the question of relaxation would arise. It
is pointed out that the originally demands were for salary or
perks. As observed by this Court in State of Haryana v.
Charanjit Singh (2006 (9) SCC 321) the concept of equal pay
for equal work is not applicable to the contract labour. In
para 22 it was observed as follows:
“22. One other fact which must be noted is
that Civil Appeals Nos. 6648, 6647, 6572 and
6570 of 2002 do not deal with casual or daily-
rated workers. These are cases of persons
employed on contract. To such persons the
principle of equal pay for equal work has no
application. The Full Bench judgment dealt
only with daily-rated and casual workers.
Where a person is employed under a contract,
it is the contract which will govern the terms
and conditions of service. In State of Haryana
v. Surinder Kumar persons employed on
contract basis claimed equal pay as regular
13
workers on the footing that their posts were
interchangeable. It was held that these
persons had no right to the regular posts until
they are duly selected and appointed. It was
held that they were not entitled to the same
pay as regular employees by claiming that they
are discharging the same duties. It was held
that the very object of selection is to test the
eligibility and then to make appointment in
accordance with the rules. It was held that the
respondents had not been recruited in
accordance with the rules prescribed for
recruitment.”
9. In that sense the question of short payment is not
relevant. There is no pleading about agreement being sham.
This Court had on many occasions dealt with the question of
delay in reference. In U.P. State Road Transport Corpn. V.
Babu Ram (2006 (5) SCC 433) it was observed as follows:
“8. However, certain observations made by
this Court need to be noted. In Nedungadi
Bank Ltd. v. K.P. Madhavankutty it was noted
at para 6 as follows: (SCC pp. 459-60)“6. Law does not prescribe any time-
limit for the appropriate
Government to exercise its powers
under Section 10 of the Act. It is not
that this power can be exercised at14
any point of time and to revive
matters which had since been
settled. Power is to be exercised
reasonably and in a rational
manner. There appears to us to be
no rational basis on which the
Central Government has exercised
powers in this case after a lapse of
about seven years of the order
dismissing the respondent from
service. At the time reference was
made no industrial dispute existed
or could be even said to have been
apprehended. A dispute which is
stale could not be the subject-
matter of reference under Section
10 of the Act. As to when a dispute
can be said to be stale would
depend on the facts and
circumstances of each case. When
the matter has become final, it
appears to us to be rather
incongruous that the reference be
made under Section 10 of the Act in
the circumstances like the present
one. In fact it could be said that
there was no dispute pending at the
time when the reference in question
was made. The only ground
advanced by the respondent was
that two other employees who were
dismissed from service were
reinstated. Under what
circumstances they were dismissed
and subsequently reinstated is
nowhere mentioned. Demand raised
by the respondent for raising an
industrial dispute was ex facie bad
and incompetent.”
15
10. In S.M. Nilajkar v. Telecom District Manager (2003 (4)
SCC 27), it was observed as follows:
“17. It was submitted on behalf of the
respondent that on account of delay in raising
the dispute by the appellants the High Court
was justified in denying relief to the
appellants. We cannot agree. It is true, as held
in Shalimar Works Ltd. v. Workmen that merely
because the Industrial Disputes Act does not
provide for a limitation for raising the dispute,
it does not mean that the dispute can be
raised at any time and without regard to the
delay and reasons therefor. There is no
limitation prescribed for reference of disputes
to an Industrial Tribunal; even so it is only
reasonable that the disputes should be
referred as soon as possible after they have
arisen and after conciliation proceedings have
failed, particularly so when disputes relate to
discharge of workmen wholesale. A delay of 4
years in raising the dispute after even re-
employment of most of the old workmen was
held to be fatal in Shalimar Works Ltd. v.
Workmen. In Nedungadi Bank Ltd. v. K.P.
Madhavankutty a delay of 7 years was held to
be fatal and disentitled the workmen to any
relief. In Ratan Chandra Sammanta v. Union of
India it was held that a casual labourer
retrenched by the employer deprives himself of
remedy available in law by delay itself; lapse of
time results in losing the remedy and the right
as well. The delay would certainly be fatal if it
has resulted in material evidence relevant to
16
adjudication being lost and rendered not
available. However, we do not think that the
delay in the case at hand has been so culpable
as to disentitle the appellants to any relief.
Although the High Court has opined that there
was a delay of 7 to 9 years in raising the
dispute before the Tribunal but we find the
High Court factually not correct. The
employment of the appellants was terminated
sometime in 1985-86 or 1986-87. Pursuant to
the judgment in Daily Rated Casual Labour v.
Union of India the Department was formulating
a scheme to accommodate casual labourers
and the appellants were justified in awaiting
the outcome thereof. On 16-1-1990 they were
refused to be accommodated in the Scheme.
On 28-12-1990 they initiated the proceedings
under the Industrial Disputes Act followed by
conciliation proceedings and then the dispute
was referred to the Industrial Tribunal-cum-
Labour Court. We do not think that the
appellants deserve to be non-suited on the
ground of delay.”
11. In Nedungadi Bank Ltd. v. K.P. Madhavankutty and
Ors. (2000 (2) SCC 455) the delay of 7 years in seeking
reference to disentitle the workmen to any relief has been
dealt with. It is to be noted that all through respondent No.4
focused on several other aspects and not on the question of
bogus or sham agreement.
17
12. Above being the position the decision of the Division
Bench cannot be maintained and is set aside. The
proceedings initiated pursuant to the reference made by the
State Government in 2003 stand quashed.
13. The appeal is allowed.
……………………………………J.
(Dr. ARIJIT PASAYAT)
……………………………………J.
(Dr. MUKUNDAKAM SHARMA)
New Delhi,
September 25, 2008
18