Bombay High Court High Court

The Administrator vs Alka B. Bramhe & Anr on 28 September, 2010

Bombay High Court
The Administrator vs Alka B. Bramhe & Anr on 28 September, 2010
Bench: Nishita Mhatre
                                                                                WP/535/1997
                                           1

                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                               
                        CIVIL APPELLATE JURISDICTION

                           WRIT PETITION NO.535 OF 1997




                                                    
    The Administrator,
    Kalyan Municipal Corporation, Kalyan                   ... Petitioner
             V/s.




                                                   
    Alka B. Bramhe & Anr.                                  ... Respondents

    Mr. A.S. Rao for the Petitioner.
    Mr. A.A. Garge for Respondent No.1.




                                          
                               igCORAM           :SMT. NISHITA MHATRE, J.
                                 RESERVED ON     :7TH JULY, 2010.
                                 PRONOUNCED ON:28TH SEPTEMBER, 2010.
                             
    JUDGMENT:

1. The Writ Petition has been filed against the order dated

30th October, 1993 passed by the Labour Court, Thane, in

Complaint (ULP) No.74 of 1992, granting reinstatement with

continuity of service and full back-wages to the respondent

No.1. The order dated 29th November, 1996 passed by the

Industrial Court, Thane, in Revision Application (ULP) No.86

of 1993 filed by the petitioner, has also been challenged in

the present Writ Petition.

2. The Respondent No.1 was employed from 1st December, 1988

to 21st August, 1991 with the petitioner on a daily wage of

Rs.20/-. She did not attend her duties for 15 days and,

::: Downloaded on – 09/06/2013 16:29:23 :::
WP/535/1997

therefore, the petitioner-Corporation terminated her services

on 21st August, 1991. The respondent No.1 filed a Complaint,

being Complaint (ULP) No.74 of 1992, under Item 1 of Schedule

IV of the Maharashtra Recognition of Trade Unions and

Prevention of Unfair Labour Practices Act, (for short “the

MRTU & PULP Act”), claiming reinstatement with continuity of

service and full back-wages from 21st August, 1991. The

petitioner-Corporation filed a written statement contesting

the aforesaid complaint. The contentions raised by the

petitioner-Corporation in the written statement were as

follows :

(a). that the respondent No.1 was employed on a

daily wage;

(b). that the respondent No.1 had abandoned her

duty from 6th September, 1991;

(c). that the respondent No.1 was appointed
temporarily on a daily wage and had not

joined duties after 6th September, 1991;

(d). that no Award was applicable to a temporary
workman.

3. Both the parties filed pursis before the Labour Court

contending that they did not wish to lead any evidence before

::: Downloaded on – 09/06/2013 16:29:23 :::
WP/535/1997

the Court and stated that the Complaint (ULP) No.74 of 1992

should be decided on the basis of the pleadings and the

documents filed by them.

4. The Labour Court concluded that the respondent No.1 had,

in fact, worked from 1st December, 1988 to 21st August, 1991

with artificial breaks for some periods. However, it was

found from the documents on record that she was in continuous

service from 20th November, 1990 to 17th August, 1991 without

a break. The Labour Court, therefore, concluded that she had

been in continuous service for 240 days and that the

provisions of Section 25F of the Industrial Disputes Act were

required to be followed by the petitioner-Corporation for

terminating her services. Admittedly the provisions of

Section 25F of the Industrial Disputes Act have not been

complied with and hence the Labour Court ruled that the

respondent No.1 was entitled to reinstatement with continuity

of service and full back-wages. A finding is recorded by the

Labour Court that there was no dispute that the job, which

was performed by the respondent No.1, was in existence when

the order was being passed.

::: Downloaded on – 09/06/2013 16:29:23 :::

WP/535/1997

5. The Industrial Court in Revision Application (ULP) No.86

of 1993 has confirmed the aforesaid order of the Labour

Court. The Industrial Court has also noticed that after the

Award of the Labour Court, the petitioner had, in fact,

reemployed and not reinstated the respondent No.1.

6. The contentions raised by Mr. Rao for setting aside the

impugned orders are:

         (i).         that
                              
                             the   workman       was    being    paid       at     a
                             
                      daily rate;

         (ii).        that   the    appointment          had     been        made
                      contrary to the rules for employment;
           


(iii). that there were no sanctioned posts;

(iv). that there were no vacancies.

7. Mr. Rao submitted that since the respondent No.1 was

employed on a daily rated basis, she is not entitled to any

relief in the complaint. He submitted that in view of the

judgment of the Supreme Court in the case of State of

Karnataka vs. Umadevi, reported in (2006) 4 SCC 1, and the

judgment of a learned Single Judge of this Court in the case

of Ramesh Vitthal Patil & Ors. vs. Kalyan Dombivali Municipal

Corporation & Ors. in Writ Petition No.443 of 2010 with other

::: Downloaded on – 09/06/2013 16:29:23 :::
WP/535/1997

connected matters, delivered on 7th June, 2010, the respondent

No.1 is not entitled to reinstatement with continuity of

service and full back-wages. He further submitted that there

is no need to comply with the provisions of Section 25F of

the Industrial Disputes Act in the case of a daily rated

workman since the provisions of Section 25F of the Industrial

Disputes Act would be applicable only if the workman had

completed 240 days igin service. According to the learned

Advocate, even assuming the petitioner had violated the

provisions of Section 25F of the Industrial Disputes Act, the

Labour Court could not have granted reinstatement of a daily

rated workman since she was recruited without following the

procedure and norms for recruitment.

8. Mr. Garge, the learned Advocate appearing for

respondent No.1, on the other hand submitted that the

contentions of Mr. Rao cannot be accepted in view of the

judgment of the Supreme Court in the case of Maharashtra

State Road Transport Corporation and Anr. Vs. Casteribe

Rajya Parivahan Karmachari Sanghatana, reported in (2009) 8

SCC 556. He submitted that there is a finding of fact

recorded by both the Courts below that the workman had

completed 240 days in service and that the petitioner had not

::: Downloaded on – 09/06/2013 16:29:23 :::
WP/535/1997

tendered retrenchment compensation and/or notice wages, as

required under Section 25F of the Industrial Disputes Act. He

relied on the judgment of the Division Bench of this Court

sitting at Nagpur in the case of Dattatraya Shankarrao Kharde

& Ors. vs. Executive Engineer, Chief Gate Erection Unit No.2,

Nagpur & Anr., reported in 1994 1 CLR 1022, in which it has

been held that non compliance of section 25F or section 25G

of the Industrial Disputes Act amounts to a breach of an

agreement and, therefore, is an unfair labour practice under

Item 9 Schedule IV of the MRTU & PULP Act.

9. The contentions raised by Mr. Rao, the learned Advocate

for the petitioner, that because the workman is being paid

wages at a daily rate, she is not entitled to the

reinstatement, cannot be accepted. The parties had agreed to

proceed on the basis of the pleadings and documentary

evidence placed before the Court. No oral evidence was led by

either of the parties. From the documents on record, which

included orders issued to the respondent No.1-workman by the

petitioner, which were placed along with the list at

Exhibit-10, the Labour Court found that the respondent No.1-

workman had completed 21 months of service. It was also

apparent that the respondent No.1-workman had been in

::: Downloaded on – 09/06/2013 16:29:23 :::
WP/535/1997

continuous service for more than 240 days during the period

from 20th November, 1990 to 17th August, 1991. The Court found

that there were no artificial breaks given during this

period. Admittedly, no retrenchment compensation was paid or

offered to the respondent No.1-workman, nor was any notice or

wages in lieu of notice were furnished to the respondent No.

1-workman. In these circumstances, in my opinion, the Labour

Court has rightly concluded that the petitioner-Corporation

had violated the provisions of Section 25F of the Industrial

Disputes Act while terminating the services of the respondent

No.1-workman.

10. Mr. Rao has submitted that a workman who is paid wages

on a daily rate cannot be made permanent if there are no

sanctioned posts and if the appointment is not made in

accordance with the rules in that regard. This submission of

Mr. Rao is based on the judgment of the Supreme Court in the

case of State of Karnataka vs. Umadevi (supra), and of a

learned Single Judge of this Court in the case of Ramesh

Vitthal Patil & Ors. vs. Kalyan Dombivali Municipal

Corporation & Ors. (supra). However, the submission of

Mr. Rao is fallacious. Firstly, the respondent No.1-workman

has not sought permanency in the present matter. Secondly,

::: Downloaded on – 09/06/2013 16:29:23 :::
WP/535/1997

the Reference is only made for reinstatement in service.

Obviously such reinstatement would be in the position that

she held prior to her services being terminated. The judgment

in the case of State of Karnataka vs. Umadevi (supra) was

delivered by the Supreme Court where a Writ Petition was

filed for regularization / permanency of workers who were

being paid wages at a daily rate. Similarly, the Writ

Petition No.443 of 2010 in the case of Ramesh Vitthal Patil &

Ors. vs. Kalyan Dombivali Municipal Corporation & Ors. with

other connected matters arose from an order in a complaint

filed under Items 5, 6, 9 and 10 of Schedule IV of the MRTU &

PULP Act, where the workers had sought a declaration that the

Kalyan Dombivli Municipal Corporation had committed unfair

labour practices by not extending to them the benefits of

permanent workmen although they had worked as temporary or

daily rated workers for years together. These judgments, in

my opinion, are not applicable at all to the facts in the

present matter as the respondent No.1-workman has not sought

permanency. It is well settled that in a complaint filed

under Item 1 of Schedule IV of the MRTU & PULP Act all that

the Labour Court is required to consider is whether the

services of the workman have been terminated by an employer

::: Downloaded on – 09/06/2013 16:29:23 :::
WP/535/1997

by indulging in unfair labour practices mentioned therein.

11. Furthermore, the contentions raised by Mr. Rao were not

pleaded before the Labour Court by the petitioner, nor were

these issues raised as grounds in the Revision Application

(ULP) No.86 of 1993 filed before the Industrial Court by the

petitioner. In fact, these points have not been raised in the

present Writ Petition also. Therefore, in my opinion, the

contentions raised by Mr. Rao are without any foundation and

have been urged only with a view to fall within the ambit of

the judgment in the case of State of Karnataka vs. Umadevi

(supra).

12. In the case of Maharashtra State Road Transport

Corporation and Anr. Vs. Casteribe Rajya Parivahan

Karmachari Sanghatana (supra), the Supreme Court while

considering the judgment the case of State of Karnataka vs.

Umadevi (supra) has held that the powers of the Labour Court

and the Industrial Court are not denuded by the Judgment of

the Supreme Court in the case of State of Karnataka vs.

Umadevi (supra). In fact, these observations have been made

by the Supreme Court while dealing with a complaint filed

under Item 6 of Schedule IV of the MRTU & PULP Act.

::: Downloaded on – 09/06/2013 16:29:23 :::

WP/535/1997
10

Therefore, in my opinion, in a complaint filed under Item 1

of Schedule IV of the MRTU & PULP Act, the issue which the

Labour Court is expected to consider is only whether the

employer has indulged in the unfair labour practices

contained therein and whether the consequential relief which

the Labour Court can grant will include reinstatement with

continuity of services and back-wages and/or compensation.

The Judgment in the case of State of Karnataka vs. Umadevi

(supra) does not preclude the Labour Court from deciding

complaints under Item 1 of Schedule IV of the MRTU & PULP Act

even in the case of a workmen who are paid wages at a daily

rate.

13. In the case of Krishan Singh vs. Executive Engineer,

Haryana State Agricultural Marketing Board, Rohtak (Haryana),

reported in (2010) 3 SCC 637, the Supreme Court was

considering a case where the Labour Court has passed an Award

directing that the workman should be reinstated in services

in his previous post with continuity of service and 50% back-

wages. The Labour Court had found that the workman had

completed 267 days in service and that his services were

terminated without notice or notice pay and without payment

of retrenchment compensation and, therefore, his termination

::: Downloaded on – 09/06/2013 16:29:23 :::
WP/535/1997
11

is in violation of Section 25F of the Industrial Disputes

Act. This case also dealt with a workman who was being paid

wages at a daily rate. The Supreme Court distinguished the

judgment in the case of State of Karnataka vs. Umadevi

(supra) and observed that the employer had urged that the

engagement of the workman was not against the post which was

sanctioned and contrary to the statutory rules. The Court

observed that in absence
ig of any pleadings, evidence or

findings on these aspects including whether there was any

vacancy, the Award of the Tribunal granting reinstatement

with continuity of service and back-wages was correct. The

Court further observed that the decision in the case of State

of Karnataka vs. Umadevi (supra) relates to regularization in

public employment and has no relevance to an Award for

reinstatement of a discharged workman passed by the Labour

Court under Section 11A of the Industrial Disputes Act

without any direction for regularization of his service.

14. None of these contentions raised by the learned Advocate

for the petitioner have been either pleaded by the petitioner

or proved. In these circumstances, in my opinion, the order

of the Labour Court which was confirmed by the Industrial

Court must be upheld.

::: Downloaded on – 09/06/2013 16:29:23 :::

WP/535/1997
12

15. The facts in the present case and in Krishan Singh’s

case are almost identical except that the workman has sought

to redress her grievance in the present case by filing a

complaint under the MRTU & PULP Act rather than by obtaining

a Reference under the Industrial Disputes Act. However, the

same principles which have been enunciated in the aforesaid

judgment in the Krishan Singh’s case will apply to the facts

in the present case. The direction of the Labour Court to

grant reinstatement and continuity of service and back-wages

to the respondent No.1 from 16th September, 1991 cannot be

faulted as admittedly no notice or wages in lieu of notice or

retrenchment compensation under Section 25F of the Industrial

Disputes Act were tendered to the respondent No.1-workman

prior to terminating her services.

16. The contention of Mr. Rao that there are no vacancies as

no work is available is also belied by the pleadings and the

findings of the Labour Court that there was no dispute that

the job performed by respondent No.1 was available when the

order was passed.

17. The respondent No.1-workman has been reinstated in

service and there is nothing on record to indicate that she

::: Downloaded on – 09/06/2013 16:29:23 :::
WP/535/1997
13

was reinstated subject to the result of the present Petition,

as suggested by Mr. Rao. Apart from this, the Court while

issuing rule has observed that the only question which

remained was related to the back-wages payable. The back-

wages were calculated and it was found that Rs.30,000/- was

payable to the respondent No.1-workman as back-wages. Out of

this amount, the Court directed the petitioner to deposit Rs.

    10,000/-      and   permitted
                                ig    the      respondent         No.1-workman               to

withdraw Rs.5,000/- without security and the balance with

security. It appears that the amount of Rs.5,000/- has been

withdrawn by the respondent No.1-workman, however, the

balance has been invested in a Nationalized Bank. That amount

which has been invested in the Nationalized Bank shall be

paid over to the respondent No.1-workman together with

accrued interest.

18. The Writ Petition is dismissed.

19. Rule discharged.

20. No order as to costs.

::: Downloaded on – 09/06/2013 16:29:23 :::