Citation : 2012 Latest Caselaw 363 Bom
Judgement Date : 20 November, 2012
Rane * 1 * WP-2585,2586&2587-2012
20Nov,2012
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION NO. 2585 OF 2012
Kingfisher Airlines Limited
Having its Registered Office at
The Qube, CTS No. 1498, A/2,
4th Floor, M.V. Road, Marol,
Andheri (E), Mumbai-400 059 ....Petitioner
V/s.
Capt. Prithvi Malhotra
Instructor (Employee Code No........)
Residing at A-702, Raj Classic,
Off. Yari Road, Versova, Mumbai-400 061 .......Respondent
ALONGWITH
WRIT PETITION NO. 2586 OF 2012
Kingfisher Airlines Limited
Having its Registered Office at
The Qube, CTS No. 1498, A/2,
4th Floor, M.V. Road, Marol,
Andheri (E), Mumbai-400 059 ....Petitioner
V/s.
Capt. Samir Sheopari
Instructor (Employee Code No........)
Residing at 803/902, Silver Nest
Mhada, S.V.P. Nagar, Andheri West,
Mumbai-400 061 .......Respondent
ALONGWITH
WRIT PETITION NO. 2587 OF 2012
Kingfisher Airlines Limited
Having its Registered Office at
The Qube, CTS No. 1498, A/2,
::: Downloaded on - 09/06/2013 19:24:15 :::
Rane * 2 * WP-2585,2586&2587-2012
20Nov,2012
4th Floor, M.V. Road, Marol,
Andheri (E), Mumbai-400 059 ....Petitioner
V/s.
Capt. Carl Wykes
Instructor (Employee Code No.............)
Residing at 1101 Aakansha Apartments,
A Wing, Punch Marg,
Yaari Road, Versova, Mumbai-400 061 .......Respondent
* * * * *
Mr. N.H. Seervai, Senior Advocate a/w. Mr. Rohan Cama
and Mr. Navraj Jalota i/by. Bachubhai Munim & Co.,
Advocate for the petitioner.
Mr. S.C. Naidu with Mr. Saurabh Kulkarni i/by. C.S. & Co.,
Advocate for the respondent.
CORAM :- SMT. R.P. SONDURBALDOTA, J.
20th November, 2012.
JUDGMENT :-
1). The common question of law, that arises for
consideration in the above three petitions is, whether a
industrial dispute or a dispute relating to enforcement of a
right or an obligation created under the Industrial Disputes
Act, ("the I.D. Act" for short) is arbitrable, i.e. capable of
being adjudicated by a private forum of an arbitrator.
2). The petitioner in all the petitions is a public limited
company and a "air transport industry". The respondent
Rane * 3 * WP-2585,2586&2587-2012 20Nov,2012
in each petition is employed by the petitioner as a Pilot.
All the respondents have filed applications under Section
33(C)(2) of the I.D. Act read with Rule 62(2) of the Industrial
Disputes (Central) Rules, 1957 in CGIT-cum-Labour Court for
recovery of their earned wages. They also seek interest on
the earned wages at the rate of 18% p.a. from the date the
wages become due and payable under the Payment of
Wages Act read with Rules framed thereunder. After
entering its appearance in the proceedings, the petitioner
filed identical applications under Section 8 of the
Arbitration and Conciliation Act, 1996 ("Arbitration Act " for
short) for referring the parties to arbitration in view of
Clause-17 in the respective letters of appointment of the
respondents. The CGIT-cum-Labour Court by its reasoned
order dismissed the applications of the petitioner, which
dismissal has led to the present petitions.
3). Clause-17 referred to above reads as follows :
"17.
DISPUTE RESOLUTION All disputes relating to the validity, interpretation, enforcement or breach of the terms and conditions of appointment arising between you and the Company shall be decided by arbitration in
Rane * 4 * WP-2585,2586&2587-2012 20Nov,2012
accordance with the provisions of the Arbitration and Conciliation Act, 1996, as substituted or
amended from time to time. The Chief Operating Officer or such official of the Company or any
third party as may be nominated by the Chief Operating Officer shall be the sole arbitrator. The venue of arbitration shall be at Mumbai or any other place designated by the Chief Operating
Officer of the Company. The award of the arbitrator shall be binding."
4). Though, the only respondent to the present petitions
is the employee of the petitioner, the applications filed by
the respondents before the CGIT are directed not only
against the petitioner, but also against three more persons.
They are, the Chairman and Director, Executive Vice-
President and Chief Executive Officer of the petitioner-
Company. There is no explanation offered by the
petitioner for omitting the three persons from the petitions.
In their complaints before the CGIT, the respondents have
contended that the Payment of Wages Act, mandatorily
requires that payment of wages is made within the time
stipulated i.e. before the expiry of the seventh day after the
last day of the wage period, within which the wages are
payable. Non-payment of salary within the stipulated time
Rane * 5 * WP-2585,2586&2587-2012 20Nov,2012
attracts not only payment of penalty and compensation, but
also interest at the rate of 18% p.a. on the amount due,
under the Payment of Wages (Air Transport Services) Rules,
1968. The Chairman and Director, Executive Vice-President
and Chief Executive Officer are employers within the
meaning of the provisions of Payment of Wages Act and
the Rules framed thereunder and as such under legal
obligation to pay wages on the date notified for payment.
They are thus jointly and severally liable to make payment
alongwith the petitioner.
5) The respondents opposed the applications filed
by the petitioner under Section 8 of the Arbitration Act,
on several grounds, which grounds have been agitated
before this Court also. The respondents contended that
the subject matter of the dispute between them and the
petitioner, has been exclusively reserved by the legislature,
as a matter of public policy, for adjudication by the special
courts established under the I.D. Act. Therefore, Section 8
of the Arbitration Act, by necessary implication, has no
application. Further, the powers exercised by the Courts
Rane * 6 * WP-2585,2586&2587-2012 20Nov,2012
constituted under the I.D. Act, cannot be exercised by a
private forum of an arbitrator. Therefore, the proceedings
pending before the Labour and Industrial Court cannot be
referred to private arbitration outside the provisions of the
I.D. Act. In addition, all the parties to the application filed
by the respondent are not parties to the arbitration
agreement contained under Clause-17 of the letter of
appointment.
6). The CGIT-cum-Labour Court by the impugned
order, has held that in the light of Section 10-A(5) of the
I.D. Act, it is clear that a special scheme for arbitration is
prescribed under Section 10-A of the I.D. Act. Therefore,
the provisions of the Arbitration Act, would not be
attracted to an industrial dispute. The Learned Presiding
Officer, has also observed that a proceeding under Section
33(C)(2) of the I.D. Act, is an execution proceeding filed for
recovery of the amount of salary due and payable to the
respondent. Under that provision, the claim is not
expected to be adjudicated. It is merely an execution
proceeding and an execution proceeding need not be sent
Rane * 7 * WP-2585,2586&2587-2012 20Nov,2012
to arbitrator as it requires, no further adjudication.
7). Mr. Seervai, the learned Senior Counsel
appearing for the petitioner, submits that, the importance of
arbitration as an alternate mechanism for resolution of the
disputes has been duly acknowledged and stressed upon by
the Apex Court in several of its decisions. The process of
arbitration is intended to ensure speedy, efficient and fair
resolution of the disputes between parties unhampered by
cumbersome procedure of the Courts and technicalities of
provisions. Therefore, by Section 8, the Arbitration Act
provides for power to a judicial authority to refer parties
to arbitration where there is an arbitration agreement. He
submits that, the Court is obliged to refer the parties to
arbitration where an arbitration agreement exists. In
order to support his submission that Section 8 of the
Arbitration Act is peremptory in nature, Mr. Seervai relies
upon the decision of the Apex Court in the case of
Hindustan Petroleum Corporation Limited V/s. Pinkcity
Midway Petroleums reported in (2003) 6 SCC page 503,
wherein it has been held :
Rane * 8 * WP-2585,2586&2587-2012
20Nov,2012
"14. This Court in the case of P. Anand Gajapathi Raju v. P.V.G. Raju, (2 (2000) 4 SCC 539) has held that the
language of Section 8 is peremptory in nature. Therefore, in cases where there is an arbitration
clause in the agreement, it is obligatory for the court to refer the parties to arbitration in terms of their arbitration agreement and nothing remains to be decided in the original action after such an
application is made except to refer the dispute to an arbitrator. Therefore, it is clear that if, as contended by a party in an agreement between the parties before the civil court, there is a clause for
arbitration, it is mandatory for the civil court to refer the dispute to an arbitrator. "
He points out that there is no dispute between the parties
as regards the existence of Clause-17 in the letter of
appointment issued to the respondents. The dispute of
non-payment of wages, would be covered by Clause-17 and
as such the CGIT had infact no alternative, except to refer
the parties to the arbitrator under Clause-17 for resolution
of the dispute between them. It is also his submission
that, the question of arbitrability of the dispute can be left
to the arbitrator since an arbitrator is empowered to
decide the question of his own jurisdiction.
8). Placing heavy reliance upon another decision of
the Apex Court in the case of Booz Allen and Hamilton
Rane * 9 * WP-2585,2586&2587-2012 20Nov,2012
Inc. V/s. SBI Home Finance Limited and Others,
reported in (2011) 5 SCC page 532, Mr. Seervai submits
that, every civil or commercial dispute is, in principle,
capable of being adjudicated by arbitration, unless the
jurisdiction of the Arbitral Tribunals is excluded either
expressly or by necessary implication. There is no express
exclusion of industrial dispute from the purview of
arbitration. Such a dispute is also not covered by the
"excepted matters" enumerated and elaborated by the
Apex Court in the judgment cited. Mr. Naidu, the learned
Counsel for the respondents, counters with a submission
that, an industrial dispute is excluded from the jurisdiction
of Arbitral Tribunal by necessary implication since the
specified Courts i.e. Industrial Court and Labour Court have
been conferred jurisdiction to resolve industrial disputes.
He seeks to draw support for his submission from (i) The
Rajasthan State Road Transport Corporation and
another etc. Vs. Krishna Kant etc. reported in AIR 1995
S.C. page 1715, (ii) D.P. Maheshwari V/s. Delhi
Administration and Ors. reported in AIR 1984 S.C. page
Rane * 10 * WP-2585,2586&2587-2012 20Nov,2012
153 and (iii) unreported decision of Nagpur Bench of this
Court in the case of General Manager, Western Coalfields
Ltd, Wani North Area, At post-Ukni, Tq. Wani, Dist.
Yavatmal and anr. Vs. 1. Shri. Sumit Mullick, Div.
Commissioner, Amravati Division, Amravati, passed in
Writ Petition No. 2613 of 2001 dated 28 th September,
2012.
9).
Before touching upon the merits of the issue of
arbitrability, it would be appropriate to find out as to who
should decide that issue. Should it be decided by the
court before whom the judicial proceedings are pending, or
should it be left to the decision of the Arbitrator. The
answer to this question is found in the decision of the
Apex Court in Booz cited by Mr. Seervai. In
Allen (supra)
the decision, the Apex Court has quoted with approval its
earlier decisions in Haryana Telecom Ltd Vs. Sterlite
Industries (India) Ltd. reported in (1999) 5 SCC page 688
and SBP Company Vs. Patel Engineering Ltd, reported
in (2005) 8 SCC page 618, wherein it has been held that,
what can be referred to the arbitrator is only that dispute
Rane * 11 * WP-2585,2586&2587-2012 20Nov,2012
or matter which the arbitrator is competent or empowered
to decide. The judicial authority, in the absence of a
restriction in the Arbitration Act, has to necessarily decide
whether, infact there is any existence of a valid agreement
and whether the dispute that is sought to be raised before
it, is covered by the arbitration clause. The judicial
authority is not expected to act mechanically while
deciding application under Section 8 of the Arbitration Act.
This has been further been elaborated at paragraphs-32 and
33 of the decision which read as follows :
"32. The nature and scope of issues arising
for consideration in an application under Section 11 of the Act for appointment of arbitrators, are far
narrower than those arising in an application under Section 8 of the Act, seeking reference of the parties to a suit to arbitration. While considering an application under Section 11 of the Act, the Chief
Justice or his designate would not embark upon an examination of the issue of "arbitrability" or appropriateness of adjudication by a private forum, once he finds that there was an arbitration
agreement between or among the parties, and would leave the issue of arbitrability for the decision of the Arbitral Tribunal. If the arbitrator wrongly holds that the dispute is arbitrable, the aggrieved party will have to challenge the award by filing an application under Section 34 of the Act, relying upon sub-section 2(b)(i) of that section."
Rane * 12 * WP-2585,2586&2587-2012
20Nov,2012
"33. But where the issue of "arbitrability" arises in the context of an application under Section
8 of the Act in a pending suit, all aspects of arbitrability will have to be decided by the court
seized of the suit, and cannot be left to the decision of the arbitrator. Even if there is an arbitration agreement between the parties, and even if the dispute is covered by the arbitration agreement, the
court where the civil suit is pending, will refuse an application under Section 8 of the Act, to refer the parties to arbitration, if the subject matter of the suit is capable of adjudication only by a public forum or
the relief claimed can only be granted by a special court or Tribunal."
10). It is thus seen that the Apex Court has drawn
clear distinction between the provisions of Sections 8 and
11 of the Arbitration Act to hold that in case of an
application under Section 8 filed in a pending suit, all
aspects of arbitrability will have to be decided by the
Court seized of the suit. In the light of this specific
decision of the Apex Court, in my considered opinion, the
CGIT has correctly gone into the issue of arbitrability of
the dispute between the parties and not left it to the
decision of the arbitrator.
11). In the case of Booz Allen (supra), the Apex Court
was required to consider arbitrability of a mortgage suit
Rane * 13 * WP-2585,2586&2587-2012 20Nov,2012
for sale of the mortgaged property. At paragraphs-35 and
36, it noted the general position in law on the issue of
arbitrability and cited examples of non-arbitrable disputes.
The Apex Court has observed :-
"35. The Arbitral Tribunals are private for a chosen voluntarily by the parties to the dispute, to adjudicate their disputes in place of courts and tribunals which are public fora constituted under the laws of the
country. Every civil or commercial dispute, either contractual or non-contractual, which can be decided
by a court, is in principle capable of being adjudicated and resolved by arbitration unless the jurisdiction of the Arbitral Tribunals is excluded
either expressly or by necessary implication. Adjudication of certain categories of proceedings are reserved by the legislature exclusively for public fora as a matter of public policy. Certain other categories
of cases, though not expressly reserved for adjudication by public fora (courts and tribunals),
may by necessary implication stand exclude from the purview of private fora. Consequently, where the cause/dispute is inarbitrable, the Court where a suit is pending, will refuse to refer the parties to
arbitration, under Section 8 of the Act, even if the parties might have agreed upon arbitration as the forum for settlement of such disputes."
"36. The well-recognised examples of non-arbitrable disputes are : (I) disputes relating to rights and liabilities which give rise to or arise out criminal offences; (ii) matrimonial disputes relating to divorce, judicial separation, restitution of conjugal rights, child custody; (ii) guardianship matters ; (iv) insolvency and winding-up matters; (v) testamentary matters (grant of probate, letters of administration and succession
Rane * 14 * WP-2585,2586&2587-2012 20Nov,2012
certificate); and (vi) eviction or tenancy matters governed by special statutes where the tenant enjoys
statutory protection against eviction and only the specified courts are conferred jurisdiction to grant
eviction or decide the disputes."
12). Mr. Seervai, argues that "industrial dispute" is
not found in examples of non-arbitrable disputes
enumerated in the decision by the Apex Court. He has
extensively submitted that, action-in-rem alone can be
justifiably put in the category of non-arbitrable disputes, it
being concerned with a right exercisable against the world
at large. The dispute in the proceedings between the
petitioner and the respondent, according to him, is an
action-in-personam in which the rights and interests of the
parties themselves in the subject matter of the case, are
determined. Therefore, the dispute between the parties is
arbitrable.
13). In my opinion, the test to be applied for the
disputes of the nature in the present proceedings is not,
whether, the action therein is in-rem or in-personam. The
test would be whether adjudication of such disputes is
reserved by the legislature exclusively for public fora as a
Rane * 15 * WP-2585,2586&2587-2012 20Nov,2012
matter of public policy. Because even an action-in-
personam, if reserved for resolution by a public fora as a
matter of public policy would become non-arbitrable. For
that purpose, it will be necessary to look into the object, as
well as, broad scheme of the I.D. Act.
14). The preamble of the I.D. Act, shows that it is
enacted to provide a machinery and forum for the
investigation of industrial disputes and for the settlement
thereof and for the purposes analogous and incidental
thereto. If one goes through the scheme of the I.D. Act, it
becomes clear that it's object is to improve the service
conditions of the industrial workers and to bring about
industrial peace which in turn can accelerate productive
activity in the country resulting in its prosperity. In other
words, the I.D. Act is a beneficial legislation, This aspect
of the legislation has been noted by the Apex Court in its
decision in Life Insurance Corporation of India V/s. D.J.
Bahadur, 1980 Lab IC page 1218 as follows :
". The personality of the whole statute, ......has a welfare basis, it being a beneficial legislation which
Rane * 16 * WP-2585,2586&2587-2012 20Nov,2012
protects labour, promotes their contentment and regulates situations of crisis and tension where production may be
imperiled by untenable strikes and blackmail lockouts. The
mechanism of the Act is geared to conferment of regulated benefits to workmen and resolution, according to a sympathetic rule of law, of the conflicts, actual or potential,
between managements and workmen. Its goal is amelioration of the conditions of workers, tempered by a practical sense of peaceful co-existence, to the benefit of
both-not as in a neutral position, but with restraints on
laissez faire and concern for the welfare of the weaker lot."
15). The different authorities established for resolution
of the disputes under the I.D. Act are,(i) Works Committee
consisting of representatives of the employers and workmen
engaged for the establishment in the establishment specified
under Section 3, (ii) Conciliation Officers appointed by
appropriate government (Section 4), (iii) Board of Conciliation
appointed by the appropriate government (Section 5), (iv)
Courts of enquiry constituted by the appropriate government
(Section 6), (v) Labour Courts (Section 7) and (vi) Industrial
Tribunals (Section 7A). Section 10 provides for reference of
disputes to the Board, Courts and Tribunals. The procedure for
making a reference is to make an application, in the prescribed
Rane * 17 * WP-2585,2586&2587-2012 20Nov,2012
form to the appropriate Government. The reference could be
of an existing industrial dispute or of the one which is
apprehended. Section 13 casts duty upon the conciliation
officer to hold conciliation proceedings in case of the
industrial dispute that exists or is apprehended. The duty
is mandatory where the dispute relates to a public utility
service. He is required to try to promote a settlement
between the parties. If he succeeds in his attempt, he
sends a report to the appropriate government alongwith
memorandum of settlement signed by the parties to the
dispute. In case of failure in promoting settlement, he
submits a failure report setting forth the steps taken by
him for ascertaining the facts and circumstances relating to
the dispute and for bringing about the settlement. The
report is also required to state the reasons on account of
which, in his opinion, a settlement could not be arriverd at.
On receipt of the failure report from the conciliation
officer, the appropriate government, if satisfied, makes a
reference either to a Board or to the Labour Court or to
the Industrial Tribunal or National Tribunal. Section 12(6)
Rane * 18 * WP-2585,2586&2587-2012 20Nov,2012
provides that report under Section 12 shall be submitted
within 14 days from the commencement of the conciliation
proceedings which time can be extended by the agreement
between the parties to the dispute. Similarly, Sections 14
and 15 require the Court of Enquiry, the Labour Courts and
the Industrial Tribunals to complete the proceedings before
them within the specified time. Sections 16 to 19 provide
for submission of the Award by Courts, it's publication and
it's effect. Chapters V, VA, VB and VC covering Sections 22
to 25U, create rights and obligations and Chapter VI deals
with penalties. Section 10A of the I.D. Act provides for
voluntary reference of an industrial dispute to arbitration
with a separate and specific procedure prescribed for it.
The scheme of the I.D. Act thus indicates that, an
otherwise private dispute between the employer and
employee, has been placed on a different plane. The
obvious reason therefor is that, the dispute and it's
resolution, impacts not just the concerned individual
employee, but has a potential to impact the other
employees and consequently the industry. Therefore, the
Rane * 19 * WP-2585,2586&2587-2012 20Nov,2012
emphasis under the I.D. Act is for resolution of dispute by
conciliation.
16). As has been submitted by Mr. Naidu, the Apex
Court has already placed industrial disputes in a category
separate from the suits tried in a Civil Court in its decision
in Rajasthan S.R.T. Corporation (supra). The core question
arising for consideration of the Apex Court in that case
was : Where a dispute between the employer and
employee involves the recognition or enforcement of a
right or obligation created by I.D. Act and where such
dispute amounts to industrial dispute within the meaning
of I.D. Act, whether civil court's jurisdiction to entertain a
suit with respect to such dispute is barred. The Apex
Court, after referring to the principles enunciated in its
decision in Dhulabhai Vs. State of M.P. reported in AIR
1969 S.C. page 78 for deciding questions of jurisdiction,
observed as follows :-
". At the same time, we must emphasise the policy of law underlying the Industrial Disputes Act and the host of enactments concerning the workmen made by Parliament and State legislatures. The whole idea has been to provide a speedy, inexpensive
Rane * 20 * WP-2585,2586&2587-2012 20Nov,2012
and effective forum for resolution of disputes arising between workmen and their employers. The idea has
been to ensure that the workmen do not get caught in the labyrinth of Civil Courts with their layers upon
layers of appeals and revisions and the elaborate procedural laws, which the workmen can ill afford. The procedures followed by Civil Courts, it was thought, would not facilitate a prompt and effective
disposal of these disputes. As against this, the Courts and Tribunals created by the Industrial Disputes Act are not shackled by these procedural laws nor is their award subject to any appeals or
revisions. Because of their informality, the workmen and their representatives can themselves prosecute
or defend their cases. These forums are empowered to grant such relief as they think just and appropriate. They can even substitute the
punishment in many cases. They can make and re- make the contracts, settlements, wage structures and what not. Their awards are no doubt amenable to jurisdiction of the High Court under Article 226 as
also to the jurisdiction of this Court under Article 32, but they are extra-ordinary remedies subject to
several self-imposed constraints. It is, therefore, always in the interest of the workmen that disputes concerning them are adjudicated in the forums created by the Act and not in a Civil Court. That is
the entire policy underlying the vast array of enactments concerning workmen. This legislative policy and intendment should necessarily weigh with the Courts in interpreting these enactments and the
disputes arising under them."
17). There are two more distinctive features of the
trial of industrial disputes by the fora provided under the
I.D. Act. The Act empowers the adjudicating authorities
Rane * 21 * WP-2585,2586&2587-2012 20Nov,2012
under it, to give reliefs such as, reinstatement of wrongfully
dismissed or discharged workmen, which may not be
permissible in common law or for that matter not justified
under the terms of the contract between the employer and
the employee. Therefore, the types of the remedies that
the arbitrator can award in the matters of industrial
disputes is also required to be looked into, whether the
remedies that can be awarded by him is limited by
considerations of public policy and whether the remedies
that can be awarded by him are same as the remedies that
can be awarded by an Industrial Court. In case of an
industrial dispute relating to dismissal or discharge of an
employee, the arbitrator would be powerless in granting
the relief of reinstatement, outside of I.D. Act.
18). The second distinctive feature, is the voluntary
arbitration provided for under Section 10A of the I.D. Act.
Section 10A provides, a detailed procedure on how the
arbitration thereunder shall proceed, which includes
mandatory forwarding of the arbitration to the appropriate
government and the Conciliation Officer. It also includes,
Rane * 22 * WP-2585,2586&2587-2012 20Nov,2012
publication of notification thereafter so that the employers
and workmen not parties to the arbitration agreement, but
are concerned in the dispute, get an opportunity of
presenting their case before the arbitrator. The Section does
not entirely leave the matter in the hands of the parties to
the arbitration agreement and the private fora of their
choice. This shows that an industrial dispute is not
treated solely as an individual dispute, but is always
approached from the context of the larger picture of the
industry as a whole. The status of the arbitrator appointed
under Section 10A of the I.D. Act, is also different. To put
it in the words of the learned Single Judge of this Court
from Nagpur Bench in the unreported decision in Western
Coalfield's case (supra), he falls "within the rainbow of
statutory tribunals". The relevant observations from the
decision read as follows :
"The Act seeks to achieve social justice on the basis of collective bargaining. Collective bargaining is a technique by which dispute as to conditions of employment is resolved amicably by agreement rather than coercion. The dispute is settled peacefully and voluntarily although reluctantly between labour and management. The voluntary
Rane * 23 * WP-2585,2586&2587-2012 20Nov,2012
arbitration is a part of infrastructure of dispensation of justice in the industrial
adjudication. The arbitrator thus falls within the rainbow of statutory tribunals."
Further, Section 10A(5) of the I.D. Act, specifically excludes
application of the Arbitration Act to the arbitrations under
the Section.
19). In the decision in the Western Coalfield's case
(supra), the learned Single Judge of this Court was
considering challenge to an arbitration Award on the
ground of non-compliance with the procedure envisaged by
Section 10A(3) and (3A) of the I.D. Act. One of the
arguments made before the Court, was that it was required
to be challenged by filing proceedings before the District
Court under Section 34 of the I.D. Act for setting the same
aside. The argument was held to be misconceived with an
observation that the Award could not be treated as an
Award under the Arbitration Act and that the industrial
dispute cannot be settled in any other mode or manner or
de-hors Section 10A of the I.D. Act. In the same decision, at
paragraph-22 the learned Single Judge after noting the
Rane * 24 * WP-2585,2586&2587-2012 20Nov,2012
decision of the Apex Court in Rajasthan S.R.T. Corporation
(supra) has held that an industrial dispute cannot be
subject to the Arbitration Act. The observations read as
follows :-
"This judgment of the Hon'ble Apex Court, therefore shows that the Industrial Dispute between parties before this Court could not have been placed before the Civil Court under Section 9 of the Code of Civil
Procedure. It is, therefore obvious that the said dispute could not have been subjected even to the
Arbitration and Conciliation Act, 1996. The Industrial Dispute and its resolution is the exclusive province and necessary mechanism including forums therefor
are provided under the Industrial Disputes Act, 1947."
20). It is thus seen that, adjudication of industrial disputes
is reserved by the legislature exclusively for the authorities
established under the I.D. Act, as a matter of public policy.
Therefore, by necessary implication the same stands
excluded from the purview of the private fora of the
arbitrator. Consequently, the industrial dispute is rendered
inarbitrable outside the I.D. Act. In such a case, the Court
where the dispute is pending, must refuse to refer the
parties to arbitration, under Section 8 of the Arbitration
Act, even if they have agreed upon arbitration as the
Rane * 25 * WP-2585,2586&2587-2012 20Nov,2012
forum for settlement of disputes between them.
21). It has been the contention of the respondent
that, there can be no reference of the dispute in their
applications to the arbitration under Section 8 of the
Arbitration Act because Opponents No.2 to 4 to their
application are not parties to the arbitration agreement
contained under Clause 17 of the letter of appointment.
Mr. Naidu, submits that the Apex Court in its decision in
Sukanya Holdings Pvt. Ltd Vs. Jayesh H. Pandya and
another, reported in AIR 2003 S.C. page 2252, has held
that when the Court is required to refer the parties to
arbitration, the reference must be in respect of the entire
subject matter of the suit. There can be no bifurcation of
the cause of action, as also the bifurcation of the
proceedings between parties, who are parties to the
arbitration agreement and others. The relevant
observations of the Apex Court are found at paragraph-16
of the judgment.
"16. The next question which requires consideration is- even if there is no provision for partly referring the dispute to arbitration, whether such a course is
Rane * 26 * WP-2585,2586&2587-2012 20Nov,2012
possible under Section 8 of the Act ? In our view, it would be difficult to give an interpretation to
Section 8 under which bifurcation of the cause of action that is to say the subject matter of the suit
or in some cases bifurcation of the suit between parties who are parties to the arbitration agreement and others is possible. This would be laying down a totally new procedure not contemplated under the
Act. If bifurcation of the subject matter of a suit was contemplated, the legislature would have used appropriate language to permit such a course. Since there is no such indication in the language, it
follows that bifurcation of the subject matter of an action brought before a judicial authority is not
allowed."
The decision in Sukanya Holdings (supra) have been approved
and confirmed by the Apex Court in paragraph 52 of the
decision in Booz Allens case. As already seen above,
opponents no. 2 to 4, who are not parties to the arbitration
agreement are parties to the complaint filed by the
respondents. In that circumstance, there cannot be
bifurcation of the proceedings between the petitioner on
the one hand and opponents no. 2 to 4 on the other. Mr.
Seervai seeks to submit that opponents no. 2 to 4 are
infact not necessary parties to the complaint. They have
been impleaded to the proceedings for the purpose of
defeating the arbitration clause in the letter of
Rane * 27 * WP-2585,2586&2587-2012 20Nov,2012
appointment. I find no merit in the submission advanced,
since the complaint as filed by the respondent sets out
sufficient material therein for impleading opponents no.2 to
4 thereto. The liability of opponents no. 2 to 4 to pay the
dues to the respondents would be a matter of enquiry by
the Court. He then submits that the correctness of law
stated in Sukanya's case (supra) was questioned before the
Apex Court in Civil Appeal No.7134 of 2012 in Chloro
Controls (I) P. Ltd. vs. Severn Trent Water Purification
Inc. & Ors. However in it's decision, in that appeal, the
Apex court at paragraph 133 has observed that in the facts
of that case it was not necessary for it to examine the
correctness or otherwise of the judgment in the case of
Sukanya (supra). This would mean that the law laid down
in Sukanya's case still holds the field. Therefore, for this
another reason also, it must be held that the dispute raised
by the respondents in the complaints filed by them is not
arbitrable.
22. For the reasons stated above, the petitions are
dismissed with costs. The petitioners may file their written
Rane * 28 * WP-2585,2586&2587-2012 20Nov,2012
statement or affidavit-in-reply to the interim application filed by
the respondents by 30th November, 2012.
(Smt. R.P. SondurBaldota, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!