Bombay High Court High Court

Ultra-Tech Cement Ltd vs Shrinivas Narayanrao Moharil on 15 February, 2010

Bombay High Court
Ultra-Tech Cement Ltd vs Shrinivas Narayanrao Moharil on 15 February, 2010
Bench: B. P. Dharmadhikari
                                          1
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH




                                                                          
                  WRIT PETITION NO.  144  OF  2010




                                                  
     Ultra-Tech Cement Ltd.,




                                                 
     Awarpur Cement Works,
     Tahsil - Korpana,
     District - Chandrapur.                         ...   PETITIONER




                                    
                          Versus
                    
     Shrinivas Narayanrao Moharil,
     resident of 81, Wasekar Layout,
     Omkar Nagar, Chandrapur.                        ...   RESPONDENT
                   

     Shri M.R. Pillai, Advocate for the petitioner.
      


     Shri H.V. Thakur, Advocate for the respondent.
                          .....
   



                             CORAM :  B.P. DHARMADHIKARI, J.
     DATE OF RESERVING THE JUDGMENT        :  FEB.  03, 2010.





     DATE OF PRONOUNCING THE JUDGMENT  :  FEB.  15, 2010.


     JUDGMENT :  

By this petition filed under Articles 226 and 227 of

Constitution of India, the petitioner – employer has challenged

::: Downloaded on – 09/06/2013 15:36:53 :::
2
the order dated 04.01.2010 passed by the Labour Court,

Chandrapur, below Exh. 86 in Complaint (ULP) No. 186 of 1993

by which its application for dismissal of Complaint (ULP) has

been rejected. M/s. Larsen & Toubro Limited – employer is the

party respondent in that complaint and the petitioner before this

Court is its successor company. The contention of the petitioner

was, being “controlled industry” as contemplated under Section

2(ee) of Industrial Disputes Act, 1947 (hereinafter referred to as

the Act), the appropriate Government for it is Central

Government and hence provisions of Maharashtra Recognition of

Trade Unions and Prevention of Unfair Labour Practices Act

(hereinafter referred to as MRTU & PULP Act), are not applicable

to it. The present respondent had earlier filed a petition vide

Writ Petition No. 2558 of 1986 challenging the order on

preliminary issue and that writ petition was disposed of by this

Court on 12th March 2009. The proceedings in Complaint ULP

were expedited.

2. Looking to the nature of controversy, with the consent

::: Downloaded on – 09/06/2013 15:36:53 :::
3
of Shri Pillai, learned counsel for the petitioner and Shri Thakur,

learned counsel for the respondent, the matter has been heard

finally by making rule returnable forthwith.

3. It is not in dispute that vide Notification dated

08.11.1977, for the purposes of Section 2(a)(i) of the Act, the

industry engaged in manufacture and production of cement has

been declared as “controlled industry”. In this back ground, the

petitioner contends that merely because of delegation under

Section 39 by Central Government of its power as appropriate

Government to State Government, State Government cannot

become appropriate Government. He points out that as per

provisions of Section 2(3) of MRTU & PULP Act, the provisions

thereof apply in relation to any industry, if State Government is

appropriate government for it. As for the petitioner industry, the

Central Government is appropriate Government, Labour Court

has no jurisdiction. He relies upon the judgment of Division

Bench of this Court in the case of Mazgaon Dock Ltd. vs. Shivbrat

Jagroop Mishra & Anr., reported at 2008 III CLR 755 and the

::: Downloaded on – 09/06/2013 15:36:53 :::
4
judgment of Division Bench of Karnataka High Court in the case

of Workmen of Bagalkot Udyog Ltd. vs. Bagalkot Udyog Ltd.,

reported at 2000 Lab. I.C. 3219, to support his contention. He

argues that the reliance upon judgment of the Hon’ble Apex

Court in the case of Yovan, India Cements Employees Union vs.

Management of India Ltd., reported at 1994 Lab. I.C. 38, for this

purpose by Labour Court is misconceived. He points out that the

finding of Labour Court that objection has been raised belatedly

is misconceived because stay orders were operating in Writ

Petition No. 2558 of 1996 till 12.03.2009.

4. Shri Thakur, learned counsel for the respondent, on

the other hand, states that all proceedings and disputes

concerning the establishment of the petitioner have been taken

care of under provisions of MRTU & PULP Act. He states that in

this background, challenge as raised is totally misconceived and

also malafide. He points out that the petitioner had filed

Complaint ULP No. 280 of 1985 under MRTU & PULP Act before

the Industrial Court at Nagpur. By way of illustration, he also

::: Downloaded on – 09/06/2013 15:36:53 :::
5
points out that in Complaint (ULP) No. 35 of 2007, filed by

present petitioners before the Industrial Court at Chandrapur,

where the Industrial Court refused to grant interim relief on

23.05.2007. According to him, therefore, the petitioner has no

locus to contend that provisions of MRTU & PULP Act, are not

applicable to it. On merits, he relies upon the judgment of the

Hon’ble Apex Court in the case of Yovan, India Cements

Employees Union vs. Management of India Ltd., (supra) to urge

that it squarely covers the issue. According to him, its

consideration by Division Bench of Karnataka High Court is not

proper and attention of Division Bench of this Court was not

invited to said judgment.

5. In brief reply, Shri Pillai, learned counsel, points out

that in reply to Writ Petition No. 5129 of 2007, State of

Maharashtra has on affidavit stated that it was exercising

delegated powers of Central Government and as establishment of

the petitioner is “controlled industry”, Central Government was

appropriate Government. He points out that this being a

::: Downloaded on – 09/06/2013 15:36:53 :::
6
question of law going to the root of the matter, there cannot be

any estoppel.

6. Thus, before me, fact that the petitioner is controlled

industry and Central Government is appropriate government in

relation to it, is not in dispute. The fact that provisions of MRTU

& PULP Act apply only if State Government is appropriate

government is also not in dispute. The question is whether

because of delegation of its power under Section 39 of the Act by

Central Government to State Government, the provisions of

MRTU & PULP Act can become applicable to the petitioner –

establishment.

7. The question itself shows that any acquiescence or

consent of parties cannot confer jurisdiction upon Labour Court

or Labour Court functioning under MRTU & PULP Act, if the Act

itself is found to be not applicable. The issue was answered by

learned Single Judge of this Court in two matters in favour of

present respondent holding that as after such delegation under

::: Downloaded on – 09/06/2013 15:36:53 :::
7
Section 39 of Industrial Disputes Act, State Government became

appropriate Government, the provisions of MRTU & PULP Act

were applicable. However, in appeals from it, the Division Bench

of this Court has reversed that finding. This judgment of

Division Bench is reported in Mazgaon Dock Ltd. vs. Shivbrat

Jagroop Mishra & Anr.. After considering the entire controversy,

in para 12, the Division Bench has observed thus :

“12. Perusal of Section 39 shows that it empowers
the appropriate Government, if it is the Central

Government to delegate its powers to the
subordinate officers and also to the State

Government and if the appropriate Government is
the State Government to delegate its powers to the

officer subordinate to it. By Section 39 powers of
the appropriate Government are conferred on the

authorities mentioned in Section 39. Section 39
does not designate those officers or government as
appropriate Government. It is clear that even if the

Central Government is the appropriate Government,
even after delegating its powers to the officers
subordinate to it, the Central Government will
continue to be the appropriate Government and the

::: Downloaded on – 09/06/2013 15:36:53 :::
8
officer to whom the powers are delegated will not

become the appropriate Government. The officer
will be merely exercising the power of the

appropriate Government. Same is the case, if the
powers are delegated by the Central Government to

the State Government. The appropriate Government
will continue to be the Central Government though
the State Government will be authorized as a

delegate of the appropriate Government to exercise

the powers of the Central Government.”

8. Thus, these conclusions show that even after

delegation, Central Government continues to be appropriate

Government and the delegate will be exercising the powers of

appropriate Government i.e. Central Government. In view of this

finding, it is clear that mere delegation by Central Government

to State Government does not constitute State Government an

appropriate Government. The issue before the Hon’ble Division

Bench was in relation to establishment of Mazgaon Dock

Limited. There, the Industrial Court held that Central

Government was the appropriate Government but in view of the

::: Downloaded on – 09/06/2013 15:36:53 :::
9
delegation by it to State Government, the State Government

became appropriate Government and hence provision of MRTU

& PULP Act were applicable to Mazgaon Dock Ltd., and

Complaint (ULP) against it was maintainable. The learned

Single Judge of this Court upheld that judgment. Thus, for this

Court, this judgment of Division Bench clinches the issue.

9.

However, in view of the contention that judgment of

the Hon’ble Apex Court in Yovan, India Cement Employees Union

vs. Management of India Ltd., (supra) has not been considered by

Division Bench, I am required to delve little more into the

controversy. Before the Hon’ble Apex Court, the issue was in

relation to reference of a dispute regarding contract labour in

cement industry. The reference was made by State Government

to Labour Court and employer preferred the preliminary

objection and contended that reference by State of Tamil Nadu

was bad as appropriate Government in relation to cement

industry was Central Government. This reference was made on

23.09.1987. The employees as also Union of India relied upon

::: Downloaded on – 09/06/2013 15:36:53 :::
10
Notification dated 08.12.1977 issued under Section 39 of the

Industrial Disputes Act which mentioned that powers exercisable

by Central Government in relation to cement industry shall also

be exercised by State Government. The question before the

Hon’ble Apex Court was which one was appropriate Government

to make reference in the matter. The reference related to non

employment of 300 workers. The Labour Court had held that

Central Government was appropriate Government and reference

by State Government was not competent. This order was

challenged in Special Leave Petition. The Hon’ble Apex Court in

para 8 found that both Central and State Government were

appropriate Governments under Industrial Disputes Act and

hence reference by Government of Tamil Nadu was held to be

valid. In support, the Hon’ble Apex Court relied upon stand

taken by Union of India in counter affidavit that both Central as

also State Government are the appropriate Governments in view

of the Notification dated 08.12.1977. Thus, both the

Governments were held to be appropriate Governments under

Industrial Disputes Act for cement industry in view of the

::: Downloaded on – 09/06/2013 15:36:53 :::
11
Notification dated 08.12.1977. Very same notification is relied

upon by present petitioner to urge that the Central Government

continues to be appropriate Government in relation to its

establishment/ industry.

10. Thus judgment of the Hon’ble Apex Court is

considered by Division Bench of Karnataka High Court in

Workmen of Bagalkot Udyog Ltd. vs. Bagalkot Udyog Ltd., (supra).

The Hon’ble High Court found that provisions of Section 39

permitted Central Government to delegate its powers to State

Government and delegatee cannot acquire a status equivalent to

that of delegator. The delegator is never denuded of its powers

and can strip off the powers of its delegatee. It has been,

therefore, found in para 11 that even for the purposes of

Industrial Disputes Act, State Government cannot be treated as

appropriate Government in relation to Industrial Dispute

concerning cement industry. In para 12, Karnataka High Court

considers the above judgment of the Hon’ble Apex Court and

observed that the conclusions of the Hon’ble Apex Court needed

::: Downloaded on – 09/06/2013 15:36:53 :::
12
to be understood in the context in which they were made and it

cannot be taken as declaration of statutory statement of affairs

devoid of the context. In para 13, other judgment of the

Hon’ble Apex Court laying down the principles for appreciation

of precedence has been pointed out. In para 14, it has concluded

thus :

“14. Keeping in view the question raised before

the Supreme Court, the only reasonable inference
can be that the Supreme Court has held that both

the Central Government and the State Government
can exercise the powers of an appropriate
Government in relation to the cement industry

under the I.D. Act, the former being itself the

appropriate Government under Section 2(a)(i) and
the latter being its delegatee.”

11. The observations above, therefore, clearly show that

the State Government by itself is not an appropriate Government

in relation to Industrial Dispute concerning the industry of the

petitioner. The Hon’ble Apex Court reached its findings because

of stand in counter affidavit by Union of India and that stand

::: Downloaded on – 09/06/2013 15:36:53 :::
13
was in the light of non employment of 300 workers. The

question of applicability of particular law did not depend upon it.

In facts before me, in view of the provisions of Section 2(3) of

MRTU & PULP Act, if Central Government is appropriate

Government for cement industry, the provisions of MRTU &

PULP Act cannot apply.

12.

The Division Bench of this Court has already

concluded the controversy. Even if it is presumed that Central

Government as also State Government are appropriate

Government for cement industry, it becomes clear that provisions

of MRTU & PULP Act cannot apply as Central Government then

continues to be and also remains an appropriate Government. In

my humble opinion, State Government while acting as

appropriate Government discharges the role as an agent of

Central Government and hence for the purpose of Section 2(3),

it cannot be said that for cement industry, State Government is

appropriate Government. The provisions of MRTU & PULP Act,

therefore, cannot apply to industry of the petitioner. The

::: Downloaded on – 09/06/2013 15:36:53 :::
14
impugned order is, therefore, unsustainable. The same is

accordingly quashed and set aside. The application for dismissal

of complaint filed by the petitioner before Labour Court is

allowed and Complaint (ULP) No. 186 of 1993 on the file of

Labour Court, Chandrapur, instituted by present respondent is

dismissed.

13.

Writ Petition is allowed. Rule is made absolute in

above terms. However, in the facts and circumstances of the

case, there shall be no order as to costs.

JUDGE

*******

*GS.

::: Downloaded on – 09/06/2013 15:36:53 :::