High Court Jharkhand High Court

Tata Iron & Steel Co.Ltd. vs State Of Jharkhand & Ors. on 22 June, 2011

Jharkhand High Court
Tata Iron & Steel Co.Ltd. vs State Of Jharkhand & Ors. on 22 June, 2011
                   IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
                                     L.P.A No. 492 of 2006
                                                 With
                                     L.P.A. No. 511 of 2006
                                                    ­­­­­­­­
                  Tata Iron and Steel Company Limited...          ...  Appellant(in both cases)
                                            ­­­Versus­­­
                  State of Jharkhand & Others.               ...  ...  Respondents.
            
                                            ­­­­­­
                  CORAM:        HON'BLE THE ACTING CHIEF JUSTICE
                                HON'BLE MRS. JUSTICE JAYA ROY
                                            ­­­­­­
                  For the Appellant         :  Mr. Rajeev Ranjan, Advocate
                  For the Respondents     :  M/s. R.Bhengra, G.P.­IV, Ashok Kumar,     
                                               J.C. to G.P.­III, Anoop Kr. Mehta, Ashutosh 
                                               Anand, Sanjay Kr. Dwivedi, Mohan Kr. 
                                               Dubey, Manish Kumar, P.K.Bhowmik, Md. 
                                               Hatim and J.K.Dey,

                                          ­­­­­­
              Order No.  13                              Dated 22nd June, 2011

             1.

Heard learned counsel for the parties.

2. Since both appeals arise  from the  same impugned judgment,   the 

matters are being heard and decided together by this common order.

3. After going through the reasons given in the impugned judgment, we 

are of the considered opinion that all aspects have been considered by the 

learned Single Judge and thereafter rightly the writ petitions have been 

dismissed with respect to the labour dispute for which reference has been 

made by the appropriate Government to the Labour Court in view of the 

fact that the labourers’ contention was that they are entitled to serve the 

appellant­organization   and   the   contention   of   the   appellant   is   that   the 

labourers were though employed but after transfer of the entire unit to the 

new company, the relationship of employer and employee ceased to exist in 

view of Section 25FF of the Industrial Disputes Act, 1947 and it is also 

contended that fresh appointment was given by the new company to these 

employees and therefore, they have no right to claim their service in the 

appellant­organization.

2

4. From the averments made by the parties, it is clear that there is 

dispute and therefore the learned Single Judge has rightly dismissed 

the writ petitions. We are in agreement with the views expressed by 

the learned Single Judge. Therefore, both the appeals preferred by 

the appellant are dismissed.

(Prakash Tatia, A.C.J.)

    (Jaya Roy, J.)         

R.S./Birendra