Bombay High Court High Court

Superintending Engineer vs Dead) Through L.Rs.; (1975) 4 … on 16 March, 2011

Bombay High Court
Superintending Engineer vs Dead) Through L.Rs.; (1975) 4 … on 16 March, 2011
Bench: S.A. Bobde, S.B. Deshmukh
                                                     1

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH AT NAGPUR




                                                                                                 
                        Letters Patent Appeal No. 372/2009 in
                            Writ Petition No. 653/2005 (D)




                                                                         
    1.    Superintending Engineer,
          Maharashtra State Electricity Distribution




                                                                        
          Company Ltd. (O & M) Circle Chandrapur,
          Dist. Chandrapur (Earlier Superintending
          Engineer, Maharashtra State Electricity
          Board (O & M) Circle, Chandrapur,
          Dist. Chandrapur.




                                                         
    2.    Chief Engineer, Maharashtra State
                                       
          Electricity Distribution Company Ltd.
          Urban Zone, Gaddigodam, Sadar,
          Nagpur (Earlier Chief Engineer
                                      
          Maharashtra State Electricity Board,
          Gaddigodam, Sadar, Nagpur)                                        .....APPELLANTS


                                ...V E R S U S...
             
          



          Sukhdeo Ramchandra Dhakite,
          aged about 63 years, Occ. Retired,
          Divisional Accountant, r/o 13, Siddhardha
          Society, Takli Sim, Hingana Road, Nagpur.                         ....RESPONDENTS





    ---------------------------------------------------------------------------------------------------
    Mr. A. D. Mohogaonkar, Advocate for appellants.
    Mr. M. V. Mohokar, Advocate for respondent.
    ---------------------------------------------------------------------------------------------------





    CORAM:- S.A.BOBDE AND S. B. DESHMUKH, JJ.

DATED:- 16th March, 2011

::: Downloaded on – 09/06/2013 17:06:44 :::
2

ORAL JUDGMENT (Per:- S. A. Bobde, J.)

1. Heard. Admit. Taken up for final hearing by consent of

the parties.

2. This appeal is against the judgment of the learned Single

Judge holding that Complaint ULP No. 357/1994 filed by respondent-

Sukhdeo Ramchandra Dhakite, complaining illegal punishment having

been imposed on him, will have to be tried even though in another

Complaint ULP No. 442/1996 between the same parties, status of

Sukhdeo on the same post of Divisional Accountant had been gone into

and it has been found that he is not a workman. While Sukhdeo was

working as Divisional Accountant at Nagpur, he preferred a complaint

under the MRTU & PULP Act bearing ULP No. 442/1996 before the

Industrial Court, Nagpur (hereinafter described as ‘the Nagpur

complaint’) complaining that the punishment of reversion imposed on

him was illegal. In the Nagpur complaint, the appellants before us,

raised a dispute that Sukhdeo is not a workman. This issue was

enquired into in detail by the Industrial Court which, upon

consideration of the entire law on the subject and with a well reasoned

order, came to the conclusion that the nature of duties performed by

Sukhdeo as Divisional Accountant show that he was not a workman. In

particular, the Industrial Court held that Sukhdeo, as a Divisional

::: Downloaded on – 09/06/2013 17:06:44 :::
3

Accountant, was called upon to maintain monthly, quarterly, half

yearly and yearly statements and cash budget. He was required to

check the bills and other statements prepared by the L.D.C.,U.D.C. and

a Divisional Accountant. Under the powers delegated by the Board he

was empowered to write annual confidential reports of subordinate

cadres covering Class-III and Class-IV categories. The Industrial Court

further noticed that the post on which Sukhdeo was working had the

powers to audit the bills to the extent of Rs.5,00,000/- and he had to

prepare budget etc. Accordingly, the Court found that the functions of

the post of Divisional Accountant are supervisory in nature and hence

Sukhdeo, being a Divisional Accountant, was not a workman.

The Present Dispute:

3. It appears that Sukhdeo had filed another complaint

while he was at Gadchiroli on the same post, which has given rise to

the present dispute. That complaint being ULP No. 357/1994 had not

been decided when the aforesaid complaint No. 442/1996 was

decided. In this complaint, which was pending, the appellants herein

filed an application for dismissal of the complaint on the ground that it

has already been held in complaint ULP No.442/1996 that while

Sukhdeo was working at Nagpur on the post of Divisional Accountant it

::: Downloaded on – 09/06/2013 17:06:44 :::
4

has been held that the Divisional Accountant is not a workman. This

application was, however, dismissed by the learned Industrial Court on

the ground that the preliminary issues will have to be framed and

decided in this case also. Accordingly, the Industrial Court refused to

dismiss the complaint. Against the said order, the appellants

approached the learned Single Judge of this Court, who agreed that

the nature of the duties performed by Sukdheo as Divisional

Accountant, Nagpur had already been decided and the nature of

duties, which may have been performed by him when he was

functioning as Divisional Accountant At Gadchiroli, would have to be

gone into and that the employer would have to lead proper evidence

to show that the facts considered in Complaint ULP No. 442/1996 were

not different.

The learned single Judge dismissed the writ petition filed

by the appellants. Hence, this appeal.

4. Mr. Mohogaonkar, the learned counsel for the appellants,

submitted that the post on which Sukhdeo was working at Nagpur

when Complaint ULP No. 442/1996 was filed and the post on which

Sukhdeo was working at Gadchiroli, when Complaint ULP No.357/1994

was filed is the same i.e. Divisional Accountant. Indeed, according to

the learned counsel, the said posts are the same throughout the MSEB.

::: Downloaded on – 09/06/2013 17:06:44 :::
5

Since the matter has been gone into in detail and it has been found

that the duties of the post of Divisional Accountant are such that the

incumbent cannot be held to be a workman, there is no reason for the

Court to go through the same exercise only because the other

complaint namely ULP No. 357/1994 was filed in relation to the same

post at Gadchiroli.

5. Mr. Mohokar, the learned counsel for the Sukhdeo, on

the other hand, submitted that the nature of duties are different in that

while Sukhdeo was working at Gadchiroli, which is the subject matter

of Complaint ULP No. 357/1994, he did not have to perform certain

administrative duties, which he had to perform at Nagpur when

Complaint No. 442/1996 was filed. Further, according to the learned

counsel for the respondent, at Nagpur the powers of audit were on

higher side in comparison to the powers of audit at Gadchiroli.

6. We see no merit in the contention raised by learned

counsel for respondent. No difference is pointed out between the

nature of duties of the same post at different places. On the other

hand, it appears from paragraph 11 of the order of the Industrial Court

in Complaint ULP No. 442/1996 that pertaining to the duties performed

at Nagpur Sukhdeo had admitted in his complaint that when he was

::: Downloaded on – 09/06/2013 17:06:44 :::
6

working at Gadchiroli as Divisional Accountant, the posts viz. Lower

Divisional Clerk, Upper Divisional Clerk, Cashier, Assistant Accountant

were under him and further while working in the Division Office posts

of L.D.C., U.D.C., Cashier, Assistant Accountant were treated

subordinates to him because they prepare bills, keep records of

revenue etc. It is obvious that these are the essential duties of the

Divisional Assistant. Certainly, these duties were attached to the said

post at Gadchiroli also and it is not Sukhdeo’s case that those duties

were absent at Nagpur. Applying the principle that the issue; whether

a person is Workman or not; has to be decided on the true nature of

the dominant duties and since the dominant duties have been held to

be supervisory in the said post at Nagpur and since it has been

brought in evidence that such duties were also attached to the post of

Divisional Accountant when he was working at Gadchiroli, we see no

reason why the matter should be tried again. It is also settled law,

vide The Punjab Co-operative Bank Ltd. ..vs.. R. S. Bhatia

(Dead) through L.Rs.; (1975) 4 Supreme Court Cases 696, that

in the subsequent proceedings between the same parties an issue

already decided must be taken barred by principle of res judicata. In

that case, it was found that the issue; whether respondent was

working or not; had already been decided earlier. The Supreme Court

observed as follows:-

::: Downloaded on – 09/06/2013 17:06:44 :::
7

“5. …..A decision given by the competent Labour Court in
that regard has rightly been held as a bar on the principles

of res judicata in the trial of the same issue in the present

proceeding. Moreover, we find that even apart from the
previous order operating as res judicata, practically there
was no evidence on behalf of the appellant in support of its

case that the respondent was not a workman.”

7. In this view of the matter, judgment and order of the

learned Single Judge is set aside. The application of the appellants for

dismissal of the complaint at Exh.-23 before the Industrial Court in

Complaint ULP No. 357/1994 is allowed.

Order accordingly.

At this stage, Mr. Mohokar, the learned counsel for the

respondent, prays for continuation of interim order dated 17.03.1998

passed by Member, Industrial Court, Nagpur. However, we do not

consider it appropriate to do so. That interim order was made because

no written statement was filed and the Industrial Court considered it

appropriate to stay the recovery on the basis that Sukhdeo was still in

service. That is not the situation now. Admittedly, Sukhdeo has

already retired from service. Hence, prayer for continuation of the

interim relief is rejected.

                            JUDGE                           JUDGE

    kahale




                                                         ::: Downloaded on - 09/06/2013 17:06:44 :::