High Court Madras High Court

Tamil Nadu National Mine vs Tamil Nadu Minerals Ltd on 19 March, 2003

Madras High Court
Tamil Nadu National Mine vs Tamil Nadu Minerals Ltd on 19 March, 2003
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 19/03/2003

CORAM

THE HONOURABLE MR.JUSTICE P.D.DINAKARAN

W.P.No.284 of 1997
and
W.M.P.Nos.411 and 12166 of 1997


1. Tamil Nadu National Mine
   workers Union
   rep. by its General Secretary
   57-C, Court Street
   Ariyalur-621 704.

2. Thozhilalar Munnetra Sangam
   Thiruvalluvar Mavattam
   Tamil Nadu Kanima Niruvanam
   rep. by its Secretary
   Kattupriyangiam, Asthinapuram P.O.
   Ariyalur.                    ..                  Petitioners

-Vs-

1. Tamil Nadu Minerals Ltd.
   Rep. by its Chairman &
   Managing Director
   TWAD Board Building
   Chepauk, Madras-600 005.

2. Divisional Manager
   Tamil Nadu Minerals Ltd.
   Ariyalur-621 713.            ..                          Respondents

Prayer:  Writ petition filed under Article 226 of the Constitution praying for
the issue of writ of Certiorarified Mandamus as stated therein.

For petitioner                 :  Mr.Govardan

For respondents                :  Mr.Arul Murugan
                        for M/s.Muthumani Doraisami
:ORDER

The petitioners are twenty workers, who are working in Periyanagalur
quarry under the first respondent, a State owned company, located in Ariyalur,
which was established in the year 1979, by the first respondent-company.

2. Even though the petitioners were initially appointed as temporary
workers, their services were subsequently regularised and they were
permanently absorbed as Last Grade employees in the year 1992 and were paid
minimum wages as contemplated under the Minimum Wages Act.

3. Taking note of the situation that the workers have been
overstaffed at Periyanagalur, Ariyalur Division, and with a view to avoid the
consequential retrenchment, the Management of the respondentcompany thought it
fit to transfer the petitioners to the quarry at Thogaimalai, at Karur
Division. Accordingly, by order dated 3.1.1997, the petitioners were
transferred from Periyanagalur, Ariyalur Division, to the mining quarry at
Thogaimalai at Karur Division. Aggrieved by the same, the petitioners seek
the issue of a writ of Certiorarified Mandamus, calling for the records from
the respondents, to quash the impugned order of transfer bearing Ref.No.Na.Ka.
6949/A2/97 dated 3.1.19 97.

4.1. Mr.Govardan, learned counsel appearing for the petitioners, is
not disputing the powers of the first respondent-company to pass the impugned
order of transfer, which is provided under Clause 13 of the Standing Orders of
the first respondent-com and certified by the Government, as contemplated
under Section 5(2) and (3) of the Industrial Employment (Standing Orders) Act,
1946, which read as follows:

” Clause 13:

Transfer from one establishment to the other establishment: All
workmen are liable for transfer from one type of work to the other type, one
pit to the other, one face to the other, one establishment to the other as per
exigencies of work without prejudice to their service conditions. Refusal to
obey such posting orders will be treated as misconduct liable for severe
disciplinary action, leading to termination of services.

4.2. However, the only grievance of the petitioners is that the very
establishment of the quarry at Periyanagalur, Ariyalur Division was intended
to provide employment to the villagers in and around Periyanagalur, Ariyalur
Division, and therefore, the impugned transfer would defeat the said object.

4.3. The learned counsel for the petitioner further argues that the
reason given by the first respondent company to support of the impugned order
of transfer dated 3.1.1997 that the mining quarry at Periyanagalur, Ariyalur
Division, is over-staffed by the workers, is not tenable, as the first
respondent has acquired another 48 acres of land for the extension of mining
operations at Periyanagalur.

4.4. Finally, it is contended by the learned counsel for the
petitioner that the impugned order of transfer, if given effect to, it may not
be possible for the petitioners, who are poor workers, to have two
establishments, one at Periyanagalur, Ariyalur, where their family had already
got settled, and the other at Thogaimalai, Karur.

5.1. Per contra, Mr.Arul Murugan, learned counsel appearing for the
respondent-company, contends that the petitioners are not questioning the
powers of the first respondent-company to pass the impugned order of transfer.
He further contends that the respondent-company is inclined to exercise such
power in the interest of the administration, and more particularly, in the
interest of the petitioners-workmen themselves, as the mining quarry at
Periyanagalur, Ariyalur Division, is over-staffed, and in order to avoid any
retrenchment of the excessive workers, the impugned transfer is inevitable.

5.2. It is further contended by the learned counsel for the
respondent-company that the impugned order of
transfer, will not, in any way, affect any of the conditions of service of the
petitioners, and therefore, the petitioners are not prejudiced by the impugned
order of transfer, as Thogaimalai is located only 100 kilometres away from
Periyanagalur.

5.3. The learned counsel for the respondent-company, in any event,
contends that when an order was passed on administrative reasons and also to
prevent any retrenchment of service of the petitioners, the grievance of the
petitioners that they would be compelled to have two establishments in view of
the impugned order, one at Periyanagalur at Ariyalur and the other at
Thogaimalai at Karur, is not sustainable in law.

6. I have given careful consideration to the submissions of both
sides.

7.1. Concededly, the impugned order dated 3.1.1997 is an order of
transfer simplicitor made on administrative grounds and the first
respondent-company is empowered to pass such an order as per Clause 13 of the
Standing Orders of the respondent-Company. Once the impugned order of
transfer is not questionable for lack of powers, it may not be proper for this
Court to interfere with the same, unless it is challenged on the ground of
mala fide and arbitrariness.

7.2. The submission of the learned counsel for the petitioners that
the respondent-company has acquired 48 acres of land for the extension of
mining operations at Periyanagalur, Ariyalur Division, may not be a ground to
test the reason given by the first respondent company that the mining quarry
at Periyanagalur, Ariyalur Division, is overstaffed.

7.3. The other grievance of the petitioners that they would be
compelled to maintain two establishments, one at Periyanagalur, Ariyalur, and
the other at Thogaimalai, Karur, does not weigh the reasons of this Court, as
the first respondent-company is entitled to exercise its powers under Clause
13 of the Standing Orders of the first respondent-company on administrative
reasons, if the same is required, in the interest of the administration of the
company. Therefore, when such an order was made, particularly in order to
avoid any retrenchment of the petitioners, no mala fide or arbitrariness could
be alleged against the first respondent-company in passing the impugned order
of transfer.

For all these reasons, finding no merits in this writ petition, the
same is dismissed. No costs. Consequently, W.M.P.Nos.411 and 12166 of 1997
are also dismissed. However, taking into consideration, the time ran over
since the date of the transfer order, it is for the first respondent company
to decide whether to give effect to the transfer at this point of time.

Index: Yes
Internet: Yes

Ksv/sasi

To:

1. Tamil Nadu Minerals Ltd.

Rep. by its Chairman &
Managing Director
TWAD Board Building
Chepauk, Madras-600 005.

2. Divisional Manager
Tamil Nadu Minerals Ltd.

Ariyalur-621 713.