High Court Karnataka High Court

Workmen Of Kampli Co-Operative … vs Mgt. Of Kampli Co-Operative Sugar … on 15 April, 1994

Karnataka High Court
Workmen Of Kampli Co-Operative … vs Mgt. Of Kampli Co-Operative Sugar … on 15 April, 1994
Equivalent citations: (1995) ILLJ 727 Kant
Author: T S Thakur
Bench: T S Thakur


JUDGMENT

Tirath Singh Thakur, J.

1. The petitioner is a registered trade union. It was recognised by management of the respondent Kampli Co-operative Sugar Factory Limited, by an order dated January 30, 1978 and directed to follow the code of discipline.

2. By two letters dated October 23, 1984, and November 23, 1984 the secretary of the respondent-society asked the petitioner-union to supply a list of its membership failing which the recognition of the petitioner was to be cancelled. Instead of supplying the list asked for, the petitioner wrote back to say that the matter had been referred to its legal adviser and that the details shall be conveyed after an opinion is received from him. The respondent, thereupon served a show-cause notice to the petitioner calling upon him to explain as to why should the union be not derecognised. Having invoked no response from the petitioner, another notice was served upon it on December 26/27, 1984, giving one more opportunity to the petitioner to furnish the list demanded.

3. In the meantime, by an order passed by the Government of Karnataka, the management of the respondent society was superseded and the Deputy Commissioner, Bellary, was appointed as a special officer. The special officer, by a speaking order passed on August 1/2, 1985 withdrew the recognition granted to the petitioner on the ground that it had not co-operated in the matter of verification of its membership and therefore it either did not represent any member or represented a very small portion thereof. It is against this order that the present petition has been filed in this Court.

4. I have heard learned counsel for the parties at length. Mr. Kaleemulla Shariff, learned counsel appearing for the respondent argued that no writ can issue against the impugned order as neither was the respondent-society an authority within the meaning of Article 12 of the Constitution, nor has the impugned order of derecognition, any statutory flavour. Mr. Subbarao, appearing for the petitioner, on the other hand, contended that the respondent- society was amenable to the writ jurisdiction of this court, as it was discharging a public function which, according to him, was sufficient for the purpose.

5. There is no gainsaying that a writ of certiorari issues against the orders passed either by the State or a statutory authority or any other authority within the meaning of Article 12 of the Constitution. The question whether a co-operative society can be an authority under Article 12 of the Constitution or an agency or instrumentality of the State fell for consideration of their Lordships of the Supreme Court in Ajay Hasia v. Khalid Mujib Sehravardi, (1981-I-LLJ-103) (SC) observed that (p. 113)
“The test is whether it is an instrumentality or agency of the Government and not as to how it is created. The inquiry has to be not as to how the juristic person is born but why it has been brought into existence. The Corporation may be a statutory corporation created by a statute or it may be a Government company or a company formed under the Com- = panics Act, 1956, or it may be a society registered under the Societies Registration Act, 1860, or any other similar statute. Whatever be its genetical origin, it would be an ‘authority’ within the meaning of Article 12 if it is an instrumentality or agency of the Government and that would have to be decided on a proper assessment of the facts in the light of the relevant factors. The concept of instrumentality or agency of the Government is not limited to a corporation created by a statute but is equally applicable to a company or society and in a given case it would have to be decided, on a consideration of the relevant factors, whether the company or society is an instrumentality or agency of the Government so as to come within the meaning of the expression ‘authority’ in Article 12.”

6. The apex court, in the above case, found that the composition of the Regional Engineering College Society was dominated by the representatives of the Central and the State Governments. The monies required for the society for running the college were provided by the Central Government and the Government of Jammu and Kashmir. The rules of the society to have the previous approval of the State and the Central Government and the society being under a deep and pervasive control of the Central Government and the State Government, clearly show that the society was an agency and instrumentality of the State and therefore an authority within the meaning of Article 12 of the Constitution. After a review of the entire case law on the subject, their Lordships identified the following tests which ought to be applied while determining the question (at page 496) :

“(1)… if the entire share capital of the corporation is held by Government it would go a long way towards indicating that the corporation is an instrumentality or agency of Government.

(2) If the financial assistance of the State is so much as to meet almost the entire extent of the Corporation, it would afford some indication that the corporation is impregnated with governmental character.

(3) If the corporation enjoys a monopoly status which is the State conferred or State protected, it may be relevant factor to be considered.

(4) If the State control over the corporation is deep and pervasive it may also indicate that the corporation is a State agency or instrumentality.

(5) If the functions of the corporation are of public importance and closely related to governmental functions, it would be a relevant factor in classifying the corporation as an instrumentality or an agency of the Government.

(6) If a Department of the Government is transferred to the corporation, it would be a strong factor supportive of this inference of the corporation being an instrumentality or agency of Government.”

7. The formulation of the aforesaid tests notwithstanding, the apex court pointed out in Chander Mohan Khanna v. National Council of Educational Research and Training, (1992-I-LLJ 331)(SC) that the tests judicially evolved for determining the question are only general principles and not at all exhaustive in nature. Their Lordships observed thus: (p.332)
“There are only general principles but not exhaustive test to determine whether a body is an instrumentality or agency of the Government, Even in general principles, there is no cut and dried formula which would provide correct division of bodies into those which are instrumentalities or agencies of the Government and those which are not. The powers, functions, finances and control of the Government are some of the indicating factors to answer the question whether a body is “State” or not. Each case should be handled with care and caution. Where the financial assistance from the State is so much as to meet almost entire expenditure of the institution, or the share capital of the corporation is completely held by the Government, it would afford some indication of the body being impregnated with governmental character. It may be a relevant factor if the institution or the corporation enjoys monopoly status which is State conferred or State protected. Existence of deep and pervasive State control may afford an indication. If the functions of the institution are of public importance and related to governmental functions, it would also be a relevant factor. These are merely indicative indicia and are by no means conclusive of clinching in any case”.

8. Does the respondent-society answer any one or more of the tests evolved by the apex court is in any case the question that requires to be determined. The answer, in my opinion, has to be in the negative, not only because the petitioner has laid down no factual basis whatsoever in his petition but also because the averments made go only to show that the respondent-society is a pure and simple non-Governmental organisation which has been leased out to a private company by the name Gangavathi Sugars Limited. The petitioner has admitted that the management of the society at present has nothing to do except to collect the lease money from the lease company. If that be so it is difficult to accept the argument that the respondent is an instrumentality or an agency of the State so as to be an authority within the meaning of Article 12 of the Constitution. Mr. Rap. however, contended that the nature of the functions which the society was discharging were public in character and, therefore, the society should be treated to be an authority. He in this connection relied upon the judgment of their Lordships of the Supreme Court in Shri Anadi Mukta Sadguru S.M.V.S.J.M.S. Trust v. V.R. Rudani, . Aplain reading of the judgment in the above case shows that the same is clearly distinguishable. Their Lordships, in the said case, were dealing with a case in which the college being managed and run by the trust was permanently affiliated to the Gujarat University under the Gujarat University Act, 1949. The university teachers and those employed in the affiliated colleges were entitled to the benefit of the pay scales recommended by the University Grants Commission. Besides, the institution which was aided by the Government was discharging a public function like any other Government institution by way of imparting education to students. It is in this connection fruitful to refer to the following passage from the said judgment:

“If the rights are purely of a private character no mandamus can issue. If the management of the college is purely a private body with no public duty mandamus will not lie. These are two exceptions to mandamus. But once these are absent and when the party has no other equally convenient remedy, mandamus cannot be denied. It has to be appreciated that the appellants-trust was managing the affiliated college to which public money is paid as Government aid. Public money paid as Government aid plays a major role in the control, maintenance and working of educational institutions. The aided institutions like Government institutions discharge public function by way of imparting education to students. They are subject to the rules and regulations of the affiliating university. Their activities are closely supervised by the university authorities. Employment in such institutions, therefore, is not devoid of any public character. (See The Evolving Indian Administrative Law by M.P. Jain [19831 page 266). So are the service conditions of the academic staff. When the university takes a decision regarding their pay scales, it will be binding on the management. The service conditions of the academic staff are, therefore, not purely of a private character. It has superadded protection by university decisions creating a legal right-duty relationship between the staff and the management. When there is existence of this relationship, mandamus cannot be refused to the aggrieved party.”

9. It is, therefore, apparent that the nature of the duties performed by the Trust were held to be governmental in character besides there being a close supervision by the university authorities on the affairs of the college. It was on that basis held that employment in such institutions was not devoid of any public character.

10. In the instant Case, the petitioner has not indicated either in the writ petition or orally before me as to what precisely is the governmental function which the respondent-society is discharging. Admittedly, the respondent is running a sugar factory which has been now leased out by it to a private company. It is difficult to accept the submission of Mr. Rao, that manufacturing of sugar by a co-operative society, should be treated to be a governmental function, notwithstanding the fact that the term “Governmental function” is a vague and indefinite expression as held by their Lordships of the Supreme Court in Ramana Dayaram Shetti’s, case (1979-II-LLJ-217). Their Lordships observed thus :

“Today the expression ‘governmental function’ is a vague and indefinite description. In a welfare society like purs, it is difficult to draw the demarcating line between governmental and non-governmental functions. Similarly, it is equally difficult to say with precision, which is a function of public importance, and which is not.”

11. Whatever may, therefore, be the true meaning of the expression “Governmental function” it cannot, in my opinion, be extended to the activity of manufacturing sugar with the view to earn profit for the members of the society.

12. Mr. Rao, next contended that the order in the present case was passed by the special officer and not by the management of the society. He submitted that since the order impugned has been passed by the Deputy Commissioner in his capacity as the special officer, the same is amenable to writ jurisdiction of this court no matter the society itself is not.

13. I do not find any merit even in this submission of Mr. Rao. It is not denied that the management of the society has been superseded and a special officer appointed to look after the affairs of the society. Accordingly, when the special officer acts in the matter he does so not in his capacity as an instrument of the State Government but as the management of the society, The very fact that the special officer happened to be the Deputy Commissioner of the District does mean that the capacity in which he has passed the order has changed. The source of power that he exercises is the one vested in the management of the society.

14. To the same effect is the view taken by a Division Bench of this court in W.A. No. 23.68 of 1991 in Secretary, Karnataka Industrial Cooperative Bank Ltd. v. State of Karnataka, where their Lordships while holding the Karnataka Industrial Co-operative Bank Ltd. to be not an authority under Article 12 of the Constitution, also took the view any order passed by a special officer appointed to discharge the functions of the committee cannot be deemed to be an order passed by a Government Officer. This court observed thus :

“The learned judge proceeded on the basis that the special officer appointed was a Government servant acting under the control of the Government and the Registrar, so appellant No. 1- bank was an authority within the meaning of Article 12 of the Constitution. The special officer appointed was to discharge the functions of the committee. So, the action taken against respondent No.3 in question was the action of the committee and not of the special officer and the relief was also sought against appellant No. 1-bank and not against the special officer. Merely because a special officer was appointed to discharge the functions of the committee, it did not alter the character of appellant No. 1 -bank so as to bring it as an authority within the meaning of Article 12 of the Constitution”.

15. For what has been stated above, it is manifest that the respondent society is not amenable to the writ jurisdiction of this Court, and the petitioner must fail on that account itself.

16. I may all the same deal with the second limb of the respondent’s argument. The submission of learned counsel is that the recognition of a union is not regulated by any statutory provision in the State of Karnataka. According to him, grant of recognition is a voluntary act and an order of derecognition of a union does not violate any fundamental statutory or other legal right of any such union.

17. I find considerable merit in this submission. It is not denied that the recognition of the union is not regulated by any statutory provision. It is also not disputed that a union cannot enforce its so-called right of recognition against the management by a writ. Mr. Subbarao, however, urged that the grant of recognition is different from its cancellation. He submitted that even when the union may not be entitled to force the management to grant recognition by the issue of a writ from this court, it has all the same a right to question the withdrawal of the recognition already granted. He has relied upon Reserve Bank of India Employees’ Association v. A,P. Aiyer, Manager, Reserve Bank of India, (1984-I-LLJ-156)(Bom).

18. A plain reading of the above judgment shows that in the States of Maharashtra and Madhya Pradesh, the recognition or withdrawal of the same is regulated by legislation. All the same the Division Bench of the Bombay High Court in the aforesaid judgment accepted the proposition that an association has no fundamental right to be recognised. Their Lordships observed thus: (p.158)
“Now, it is true, as a general principle that no association has a fundamental right to be recognised. In a given case where absence of recognition renders the right to form an association illusory different considerations are likely to arise. But this controversy need not detain as in the present case we are concerned only with the case of derecognition. We find it difficult to hold that refusal to grant recognition and withdrawal of the recognition once granted can be placed on the same footing. Primary purpose of a trade union is collective bargaining and only recognised union can properly wield that authority and influence. Recognition once obtained by the union becomes its soul and gives it a hew vigour as an authorised bargaining agent of the members and indeed raises its status to a new height. Any union can ill afford to lose that status in case it wants to continue efficiently and effectively to serve the cause of the workers for which alone it is recognised. In any case, recognition gives certain privileges and derecognition amounts to their denial. Order of derecognition adds insult to the injury in case it is passed as a disciplinary measure and is for alleged commission of offence and/or acts of indisicipline. Such an order attaches stigma and is plainly punitive in nature.”

19. Their Lordships following the view expressed by the Madras High Court in Tamil Nadu Electricity Board Accounts and Executive Staff Union v. Tamil Nadu Electricity Board. (1980-2-LLJ-246), held that even when there is no statutory provision regulating the grant or withdrawal of recognition, an aggrieved union whose recognition has been withdrawn can approach the High Court under Article 226 of the Constitution.

20. Contrary to the view taken by the High Courts of Bombay and Madras is the view taken by the Kerala High Court in M.A Davin v. K.S.E. Board, (1973-2-LLJ-466), where their Lordships held that no statutory or fundamental right was created in favour of a union merely by reason of its recognition by the Management. With great respect to the judges of the Bombay and Madras High Courts, I prefer to follow the view taken by the Kerala High Court in the aforesaid judgment. I say so for two reasons. In the first place, the Kerala view distinguishes cases where recognition is granted or withdrawn in terms of a legislative provision which is said to be existing in the State of Maharashtra and Madhya Pradesh only. As to what is the legislation which so regulates the recognition is not clear, but it was not disputed before me by learned counsel that separate legal provisions regulates the said issue in the said two States. In the second place, a recognition unless granted in terms of a statutory provision could not create any enforceable right in the union. Simply because the union has been recognised by the management for whatever purposes, creates no enforceable legal right in the union unless the recognition has the sanction of a legal provision. In any case, in the absence of a statutory provision, there ought to have been at least an agreement between the management and the union in so far as the recognition of the latter is concerned. In a case where even an agreement does not exist it is hard to discover the basis for the claim that the recognition has created a right which an order of withdrawal may be said to violate. I am in respectful agreement with the view taken by the Kerala High Court in the aforesaid judgment and would gainfully quote the following passage from the same:

“Recognition of a trade union is, by and large, a matter of agreement between the employer and the union except in Maharashtra and Madhya Pradesh where there has been legislation in this behalf. If recognition cannot be enforced by a writ, recognition cannot be continued also as of right… In absence of any statutory rule or at least an agreement, the appellant-Union cannot insist that it should be heard before the recognition is withdrawn.”

21. The writ petition is, therefore, wholly misconceived when judged even from this angle.

22. The only other submission made by Mr. Subbarao, was that the special officer was not competent to have issued the impugned order of derecognition.

23. Mr. Rao’s contention was that the authority who could cancel the recognition was the evaluation and implementation machinery. Mr. Rao has not, however, been able to show any legal or statutory sanction behind the so-called machinery, nor has he demonstrated as to how has that machinery arrogated to itself the power to cancel the recognition given to a union by the management. Admittedly, the machinery has not been set up under any statutory provision. It is also not disputed that the recognition had been granted by the management of the society and not by the said machinery. If the recognition could be granted by the management, I do not see any reason why, for its withdrawal, it has to approach or depend upon the evaluation machinery. In the light of the view I have taken as to the nature of a recognition granted to a union, I am of the opinion that the said recognition could be withdrawn by the management itself without the intervention of the evaluation and implementation machinery. The fact that in response to the show-cause notice issued to the petitioner-Union, it never questioned the authority of the management to withdraw the recognition also clearly shows that the argument about the lack of competence of the management is only an afterthought.

In the result, I find no merit in this petition which is dismissed with costs assessed at Rs. 1,500.