High Court Jammu High Court

Tramboo Joinery (P) Ltd. vs Authority Under Payment Of Wages … on 8 May, 1997

Jammu High Court
Tramboo Joinery (P) Ltd. vs Authority Under Payment Of Wages … on 8 May, 1997
Equivalent citations: (1998) ILLJ 200 J K
Author: Gandhi
Bench: M Rajakrishna, R Gandhi


ORDER

Gandhi, J.

1. The appellant through this LPA is seeking to quash an order dated November 23, 1994 passed by the learned single Judge in O.W.P. No. 654 of 1992 and the Award dated November 19, 1991 passed by the Respondent No. 1 Authority under Payment of Wages Act, in favour of the Respondent No. 2.

2. A few facts necessary for the disposal of the appeal that the Respondent No. 2 filed an application under the Payment of Wages Act before the Respondent No. 1 stating therein that he had worked as chamber man in the Tramboo Joinery Private Ltd., Khonmoh, Srinagar from 1982 upto March 8, 1989 while on that day he was informed that due to shortage of raw material he and Ors. will be laid off and paid wages during lay off period and as soon as raw material is arranged they will be taken back in the services. It is alleged that the appellant arranged the raw material and allowed maximum workers to resume their duties excluding the Respondent No. 2 and other three four workers. The Respondent No. 2 approached the appellant for resumption of duties but the latter did not allow him to resume the duties and also not paid the wages for the laid off period and that the Respondent No. 2 has been illegally retrenched and claims a compensation of Rs. 1400/- for the laid off period.

3. Taking cognizance of the claim, the Respondent No. 1 (hereinafter called an Authority) issued notice to the Respondent appellant herein and despite service of the notice through publication, the appellant did not appear before the Authority and was proceeded ex parte.

4. Respondent No. 2 produced two witnesses in support of his application to prove his claim and himself also appeared as a witness. The Authority after consideration of material returned a finding that,
“On the basis of documentary evidence on record and in view of the statements of witnesses, it has been established that the N.A (non-applicant)has retrenched the service of applicant illegally…”

5. The Authority allowed the claim of Rs. 22,750, against the claim of Rs. 10,400/- as calculated by the Respondent No. 2 and further directed the Managing Director to deposit the Awarded amount within 30 days from the date of notice with the Authority for disbursement to the Respondent No. 2, failing which the awarded amount together with interest shall be recovered as fine imposed.

6. Aggrieved of this Award the appellant presented the writ petition OWP No. 654/1992 seeking to quash the Award which came to be disposed of by the learned Single Judge placing reliance on AIR 1969 SC 556 and AIR 1985 SC 330 that the writ petitioner has not exhausted the efficacious remedy of appeal under the Payment of Wages Act and instead approached the writ Court invoking extraordinary jurisdiction, thus refused to issue a writ dismissing the writ petition. The appellant has challenged the correctness and legality of this order in this appeal on various grounds.

7. We have heard the learned counsel for the parties, perused the memorandum of appeal, grounds taken therin, order under appeal, Award of the Authority and other evidence on record.

8. Mr. Bhan learned counsel for the appellant, questioning the order under appeal, submitted that the Award passed by the Authority is without jurisdiction as the issue involved is the legality and validity of the action of retrenchment which cannot be entertained and adjudicated upon by the Authority under the Payment of Wages Act. He submits that though this point was argued before the Writ Court but neither the same has been dealt with nor any finding has been returned by the Writ Court in the course of the order under appeal.

9. The argument of the learned counsel goes to the very root of the case and in case we come to the conclusion accepting the contention of the learned counsel, we feel there is no need of dilating upon the other legal questions taken in the appeal.

10. Considering the contention of the learned counsel it is to be seen whether the claim of the Respondent No. 2 is under Section 15(2) of the Payment of Wages Act or he is seeking for setting aside his illegal retrenchment. The appellant in the writ petition has stated that the Respondent No. 2 after his retirement from the Government service, joined his company and started working as a labourer and the petitioner is between 75 to 80 years of age. In March, 1989 the Respondent No. 2 stopped coming to work in the Company and pleaded that he being very old man is not in a position to continue to work and requested the Manager of the Company that his case for withdrawal of C.P. Fund be recommended. The Respondent No. 2 moved an application for withdrawal of the C.P. Fund and in the application he has mentioned that he has resigned from the job.

11. Whether the Respondent No. 2 has resigned or stopped working or has been retrenched, it is still to be seen with reference to the claim based on a definite and specific cause of action and also whether the Authority under the Payment of Wages Act has the jurisdiction to deal with the relief claimed based upon said cause of action. The Respondent No. 2 has projected in his application that he has been illegally retrenched and not paid the wages for the laid off period and has led his evidence to prove the claim and illegal retrenchment upon which basis the Authority has returned a finding holding that the retrenchment is illegal and consequently allowed the claim.

12. It is, however, required to be seen now as to whether the Authority under the Payment of Wages Act has the jurisdiction to record such a finding declaring the retrenchment illegal. The claim of the petitioner has been permitted and authorised by the Authority, declaring the retrenchment as illegal, which on the contrary, means that had the retrenchment not been declared illegal, the Respondent No. 2 would not have been found entitled to the wages. Though the question of wages can be raised before the Authority under the Payment of Wages Act but the Authority under the Act has no jurisdiction to adjudicate upon and decide the question of re-trenchment. Section 15(2) of the Payment of Wages Act deals with the matter concerning delay in payment of wages and deduction from wages, and every such application seeking that relief need to be presented in twelve months from the date on which such deduction was made or the date on which payment was due to be made.

13. Section 2-A of the Industrial Dispute Act reads as under:

“2-A. Dismissal etc., of an individual workman to be deemed to be an industrial dispute. Where any employer discharges, dismisses, retrenches or otherwise terminates the service of an individual workman, any dispute or difference between that workman and his employer connected with, or arising out of such discharge, dismissal, retrenchment or termination shall be deemed to be an industrial dispute notwithstanding that no other workman nor any union of workmen is a party to the dispute.”

14. It is clear from the bare reading of Section 2-A that an action of retrenchment of Respondent No. 2 is an industrial dispute and the Authority under the Payment of Wages Act has no jurisdiction to entertain and deal with the disputes of retrenchment.

15. In Singh Engineering Works Pvt. Ltd. v. Kandhai, reported in 1975 Lab IC 853, the Allahabad High Court held in para 7 (part):

“where it is admitted that the relationship of employer and employees did initially exist between the parties, but it is pleaded that the employer has put an end to that relationship either by dismissal, removal, termination of service or by retrenchment, then the validity of such action cannot be questioned before the Payment of Wages Authority….”

16. From the facts of the case in hand, the claim of the Respondent No. 2 is not the main dispute. The main dispute is the action of retrenchment and payment of wages is incidental thereto. If the retrenchment is held to be illegal, the Respondent No. 2 is entitled to the claim of wages and vice versa if the retrenchment is held valid, he is not entitled to any relief. It is clear that the claim of the Respondent No. 2 was dependent upon the outcome of adjudication of the action of Respondent. The Authority under the Payment of Wages Act can only entertain the application for dealing within two classes of cases with regard to deduction made from the wages or delay in payment of wages. Therefore, the finding recorded by the Authority is without jurisdiction.

17. Dealing with the contention of the learned counsel for the Respondent that the appellant has approached the Writ Court without exhausting efficacious remedy of appeal and the writ petition has rightly been dismissed, the; Writ Court while recording such finding for dismissal of the petition has placed reliance upon the judgments of the Hon’ble Supreme Court reported in AIR 1969 SC 556 and AIR 1985 SC 330 (supra). We have perused the judgments. The Hon’ble Supreme Court has laid down law in AIR 1969 SC 556 (supra) while dealing with a particular situation holding that the writ Court should refuse to entertain the application where efficacious alternative remedy is available. In AIR 1985 SC 330, (supra) it is observed that where the Court is convinced that there are good and sufficient reasons to by-pass the alternative remedy provided by the Statute, the extraordinary jurisdiction can be invoked and exercised. In the present case the order of the Authority under the Payment of Wages Act is without jurisdiction and in case the matter is remanded back for exhausting the remedy available, it will be of no use and will serve no purpose and will only aggravate the agony of the parties to receive the verdict of the appellate Authority provided by the Statutes and only thereafter to approach the Writ Court.

18. It is well settled law that where the order of the Authority is patently without jurisdiction, the availability or exhausting of the alternative remedy is no bar to invoke the extraordinary writ jurisdiction of the High Court by the aggrieved party. The Hon’ble Supreme Court while dealing with the situation of exhausting of alternative remedy in the case of Master Construction Co. (P). Ltd. v. State of Orissa reported in AIR 1966 SC 1047 held, (at P 1049).

“Article 136 confers a discretionary appellate jurisdiction on the Supreme Court against any order passed by any Tribunal in the territory of India. The said jurisdiction is not subject to any condition that the party who seeks special leave of the Supreme Court to appeal from such order to exhaust all his other remedies including a petition under Article 226. The existence of a statutory remedy to such a party may persuade mis Court not to give leave to appeal to the party. The Orissa Sales Tax Act does not provide for a further remedy against the order made by the Commissioner in revision, and under Article 226 of the Constitution of India, the High Court’s jurisdiction is discretionary and the scope of the jurisdiction is rather limited. In the circumstances, there is no justification to throw out in appeal under Article 136 on the ground that the appellant has not exhausted all his remedies, including one under Article 226”.

19. It is further held by the Hon’ble Supreme Court in case titled Dr. Smt. Kuntesh Gupta v. Management of Hindu Kanya Mahavidyalaya Sitapur (UP) reported in AIR 1987 SC 2186 in para 12 of the judgment which is extracted as:

“The next question that falls for our consideration is whether the High Court was justified in dismissing the writ petition of the appellant on the ground of availability of an alternative remedy. It is true that there was an alternative remedy for challenging the impugned order by referring the question of the Chancellor under Section 68 of the U.P. State Universities Act. It is well established that an alternative remedy is not an absolute bar to the maintainability of a writ petition. When an authority has acted wholly without jurisdiction, the High Court should not refuse to exercise its jurisdiction under Article 226 of the Constitution on the ground of existence of an alternative remedy. ”

20. The Writ Court has not appreciated this aspect of the law laid down by the Hon’ble Supreme Court holding that where the order of the Authority is without jurisdiction the High Court should not refuse to entertain the writ petition and exercise extraordinary writ jurisdiction under Article 226 of the Constitution of India. We feel that on this score the order under appeal deserves to be interfered and set aside.

21. For the foregoing reasons, we accept the appeal and set aside the order dated November 23, 1994 passed by the learned single Judge and also the Award under the Payment of Wages Act. However, the Respondent No. 2 is at liberty to move the competent forum seeking adjudication of the action of retrenchment by the appellant, if so advised.