High Court Kerala High Court

The District President vs The Zonal Manager on 23 February, 2010

Kerala High Court
The District President vs The Zonal Manager on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 512 of 2008()


1. THE DISTRICT PRESIDENT,
                      ...  Petitioner
2. P.M.BENJAMIN, S/O.LATE MICHAEL P.P.,
3. T.V.JOSEPH, THARASSERY HOUSE,

                        Vs



1. THE ZONAL MANAGER, BANK OF INDIA,
                       ...       Respondent

2. THE PRESIDING OFFICER,

                For Petitioner  :SRI.C.S.AJITH PRAKASH

                For Respondent  :SRI.DEVAN RAMACHANDRAN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/02/2010

 O R D E R
          K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
               --------------------------------------------------------------
                               W.A.No. 512 of 2008
                              --------------------------------
                 Dated this the 23rd day of February, 2010.

                                     JUDGMENT

Balakrishnan Nair, J.

Appellants are the writ petitioners. They approached this Court

challenging Ext.P16 award passed by the Central Government Industrial

Tribunal in I.D. No.9 of 2005. The brief facts of the case are the following.

2. Appellants 2 and 3 were the personal drivers of two senior

officers of Bank of India from 1990 to 2005 and from 1993 to 2005

respectively. The termination of their services led to the reference of the

industrial dispute under Section 10(1)(d) of the Industrial Disputes Act by

the Central Government. The dispute referred for adjudication was

“Whether the actions of the Management of the Bank of India in not

regularising the services of the personal drivers of executives viz.,

Sri.P.M.Benjamin and Sri. T.V.Joseph and terminating their services are

correct? If not, what reliefs the workmen are entitled?”

3. From the side of the workmen, WW1 to WW4 were examined and

documents W1 to W28 were marked. From the side of the management,

MW1 was examined and documents M1 and M2 were marked. The

Tribunal after hearing both sides and adverting to evidence, took the view

that since the workmen concerned were the personal drivers of two senior

W.A. No. 512 of 2008
2

executives, the employment under them cannot be treated as an

employment under an industry. So, no relief can be granted. Reliance was

also placed by the Tribunal on a decision of the Apex Court in Secy. State

of Karnataka v. Umadevi (2006 (4) SCC 1) to reject the claim of the

workmen. Though the workmen relied on the decision of the Apex Court in

Punjab National Bank v. Ghulam Dastagir (AIR 1978 SC 481), the

Tribunal distinguished the decision on facts. As mentioned earlier, finally

the award was passed repelling the claim of the workmen. The aggrieved

appellants challenged the award by filing the writ petition. A learned single

Judge, after hearing both sides, took the view that no ground has been

made out warranting interference with the findings of the Tribunal and the

writ petition was dismissed. The aggrieved appellants have, therefore,

preferred this writ appeal.

4. The learned counsel for the appellants submitted that though they

were designated as Personal Drivers of the senior executives, they were in

fact drivers of the bank and of the vehicles owned by the bank. Since their

services were utilised for the benefit of the Bank, they were entitled to

regularisation. It is also submitted that the bank being an industry, they

should have been terminated only by following the procedure under

Section 25F of the Industrial Disputes Act. So their termination is void for

violating Section 25F and therefore they are entitled to a declaration that

W.A. No. 512 of 2008
3

they are continuing in service. It was also attempted to show that the

Tribunal did not advert to all the materials placed on record and its findings

are perverse.

5. We went through the award and other materials placed on record.

It is not in dispute that the workmen concerned were not engaged by the

bank after following the due procedure prescribed for engaging drivers

under it. When the workmen came to know about the vacancies, they

approached the executives concerned, who on being satisfied that they are

good drivers, engaged them. There was no invitation of applications by the

Bank or any selection made by it. So even assuming, occasionally they

have served the bank by driving its vehicles and even assuming some

payments were made by the bank, the same will not change the nature of

their engagement. They were originally engaged as drivers of the said two

senior executives and were persons of their choice. So such workmen can

never be treated as employees of the bank. Their regularisation can never

be ordered in view of the decision of the Apex Court in Umadevi’s case

(supra). Of course, the bank is an industry. But, the executives cannot be

treated as an industry. A personal servant, whether be a driver or some

other hand of an executive of a Bank cannot claim that he is working in an

industry as the said officer cannot be treated as an industry. If that be so,

the workmen concerned are not entitled to the benefit of Section 25F of the

W.A. No. 512 of 2008
4

Industrial Disputes Act. The finding that the workmen concerned are the

personal drivers of the senior executives, being a finding of fact based on

some evidence tendered before the Tribunal, the same cannot be

disturbed under Section 226 of the Constitution of India, even if a different

view is possible. So the learned single Judge has rightly affirmed the said

finding.

In view of the said finding, no relief can be granted to the workmen

concerned. Therefore, the learned single Judge dismissed the writ petition

correctly. We affirm the said judgment and dismiss the writ appeal.

K.BALAKRISHNAN NAIR

Judge

P.N.RAVINDRAN
Judge

vps

W.A. No. 512 of 2008
5