Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sandvik Asia Ltd. vs Secretary, Pune Mazdoor Sabha And ...
2001 Latest Caselaw 922 Bom

Citation : 2001 Latest Caselaw 922 Bom
Judgement Date : 30 November, 2001

Bombay High Court
Sandvik Asia Ltd. vs Secretary, Pune Mazdoor Sabha And ... on 30 November, 2001
Equivalent citations: 2002 (92) FLR 900, (2002) IILLJ 125 Bom
Author: N Mhatre
Bench: N Mhatre

JUDGMENT

Nishita Mhatre, J.

1. The respondent union filed complaint (ULP) No. 170 of 1987 under Section 28 r/w Item 1(a) and (b) of Schedule II and Items 9 and 10 of Schedule IV of the Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour Practices Act, 1971 (hereinafter referred to as 'MRTU & PULP Act') seeking a declaration that the petitioners had committed an unfair labour practice by not obtaining licence under Contract Labour (Regulation and Abolition) Act despite employing persons on contract labour. The declaration sought for is that these persons who were employed as contract labour were in fact employees of the petitioner. The second complaint (ULP) No. 88 of 1994 came to be filed by the respondent union in respect of security personnel for similar reliefs as in the earlier complaint. The complaint in respect of the security guards was heard and an order was passed by the Industrial Court rejecting the complaint as not maintainable as the Industrial Court took the view that the judgment of this Court in Krantikari Suraksha Rakshak Sanghatana v. S.V. Naik, reported in 1993-II-LLJ-1145 (Bom-DB) governed the case at hand and, therefore, the complaint filed under the MRTU & PULP Act was not maintainable.

2. In the light of this order, the petitioner filed an application before the Industrial Court for a similar order for rejection of Complaint (ULP) No. 170 of 1987 filed on behalf of the workers doing the work of cleaning and sweeping. This application was, however, rejected as the Industrial Court was of the view that there was no question of res judicata with respect to the two complaints as the workmen involved were different and from different categories. Being aggrieved by this order dated April 3, 1995, the petitioner approached this Court under Article 226 of the Constitution of India.

3. Mr. Cama, learned Counsel appearing on behalf of the petitioner, submitted that the Industrial Court was wrong in rejecting the application as in view of the well-settled position in law laid down by the Apex Court in the cases of Central Labour Union (Red Flag), Bombay v. Ahmedabad Mfg. & Calico Printing Co. Ltd. and Ors. reported in 1995 Supp (1) SCC 175 : 1995-II-LLJ-765; Vividh Kamgar Sabha v. Kalyani Steels Ltd. and Anr., reported in 2001 SCC (L&S) 436 : 2001-I-LLJ-569; Cipla Ltd. v. Maharashtra General Kamgar Union and Ors., reported in 2001 SCC (L&S) 520 : 2001-I-LLJ-1063 and the judgment of this Court in Hindustan Coca-Cola Bottling Co. Pvt. Ltd. and Anr. v. Bharatiya Kamgar Sena and Ors. Appeal No. 782 of 2001 in Writ Petition No. 927 of 2001, 2002-I-LLJ-380 (Bom-DB), the complaint itself is not maintainable.

4. On perusing the complaint, I find that the respondent-union has sought for a declaration that the employees engaged for sweeping and cleaning of the petitioner's premises are to be considered as direct employees of the petitioner and not the contractor through whom they were engaged. Such declaration cannot be given by the Industrial Court in view of the settled position in law as held in the aforesaid judgments.

5. In the circumstances of the case, as the complaint itself is not maintainable, the petitioner may make an appropriate application before the Industrial Court in the light of the aforesaid judgments.

6. Writ petition is disposed of accordingly in the above stated terms. No order as to costs.

7. Parties to act on an ordinary copy of this order duly authenticated by the Sheristedar of this Court.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter