Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chief Executive Officer, ... vs Shri Subhash Nivrutti Pawar And ...
2016 Latest Caselaw 5030 Bom

Citation : 2016 Latest Caselaw 5030 Bom
Judgement Date : 29 August, 2016

Bombay High Court
Chief Executive Officer, ... vs Shri Subhash Nivrutti Pawar And ... on 29 August, 2016
Bench: R.M. Savant
                                                                 (50) wps-9120.16&3ors

                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            CIVIL APPELLATE JURISDICTION




                                                                                 
                              WRIT PETITION NO.9120 OF 2016 




                                                         
    1]     Chief Executive Officer,                  ]
           Maharashtra State Khadi and               ]
           Village Industries Board 91/21            ]
           Manohardas Street, Fort,                  ]
           Mumbai 400 001                            ]




                                                        
                                                     ]
    2]     Director, Handmade Paper                  ]
           Institute, K.B.Joshi Marg, Shivaji        ]
           Nagar, Pune 411005                        ]..... Petitioners.




                                            
                  Versus            
    1]     Shri Prashant Raghunath Kulkarni          ]
           Residing at C-1/4, Todkar Township        ]
                                   
           Sanas Nagar, Hadapsar, Pune 411028        ]
                                                     ]
    2]     Judge, Labour Court, Pune                 ]
                                                     ]
             

    3]     Member, Industrial Court, Pune            ]..... Respondents. 
          



                                      ALONG WITH 
                              WRIT PETITION NO.9121 OF 2016 

    1]     Chief Executive Officer,                  ]





           Maharashtra State Khadi and               ]
           Village Industries Board 91/21            ]
           Manohardas Street, Fort,                  ]
           Mumbai 400 001                            ]
                                                     ]





    2]     Director, Handmade Paper                  ]
           Institute, K.B.Joshi Marg, Shivaji        ]
           Nagar, Pune 411005                        ]..... Petitioners.

                  Versus

    1]     Shri Subhash Nivrutti Pawar               ]
           Residing at S.No.4/6, A/6-B               ]
           At Post Kivale                            ]
           Tal. Haveli, Dist. Pune                   ]

    lgc                                                                                 1 of 14


           ::: Uploaded on - 01/09/2016                  ::: Downloaded on - 03/09/2016 00:15:51 :::
                                                               (50) wps-9120.16&3ors

                                                  ]
    2]     Judge, Labour Court, Pune              ]
                                                  ]




                                                                              
    3]     Member, Industrial Court, Pune         ]..... Respondents. 




                                                      
                                    ALONG WITH 
                        WRIT PETITION STAMP NO.23417 OF 2016 

    Mr. Prashant Raghunath Kulkarni               ]




                                                     
    C-1/4, todkar Township,                       ]
    Sanasnagar, Hadapsar,                         ]
    Pune : 411 028                                ]..... Petitioner.




                                           
           Versus

    1]
                                    
           The Chief Executive Officer
           Maharashtra State Khadi and Village
                                                  ]
                                                  ]
           Industries Board                       ]
                                   
           19/21, Manohardas Street, Fort,        ]
           MUMBAI - 400 001                       ]
                                                  ]
    2]     The Director                           ]
             

           Handmade Paper Institute               ]
           K.B. Joshi Marg, Shivajinagar          ]
          



           PUNE - 411005                          ]..... Respondents.

                                    ALONG WITH 
                        WRIT PETITION STAMP NO.23418 OF 2016 





    Mr. Subhash Nivrutti Pawar                    ]
    S.No.4/6-A/6-B                                ]
    At & Post : Kivale,                           ]
    Tal : Haveli                                  ]





    Dist. Pune 412 101                            ]..... Petitioner.

           Versus

    1]     The Chief Executive Officer            ]
           Maharashtra State Khadi and Village    ]
           Industries Board                       ]
           19/21, Manohardas Street, Fort,        ]
           MUMBAI - 400 001                       ]
                                                  ]

    lgc                                                                              2 of 14


           ::: Uploaded on - 01/09/2016               ::: Downloaded on - 03/09/2016 00:15:51 :::
                                                                          (50) wps-9120.16&3ors

    2]     The Director                                        ]
           Handmade Paper Institute                            ]
           K.B. Joshi Marg, Shivajinagar                       ]




                                                                                         
           PUNE - 411005                                       ]..... Respondents.




                                                                 
    Mr. Kiran Bapat i/by M/s. Desai and Desai Associates for the Petitioners in 
    Writ Petition Nos.1920 of 2016 and 1921 of 2016 and for the Respondents 
    in Writ Petition Stamp Nos.23417 of 2016 and 23418 of 2016.

    Mr. Nitin A Kulkarni for the Petitioners in Writ Petition Stamp Nos.23417 




                                                                
    of 2016 and 23418 of 2016 and for the Respondent No.1 in  Writ Petition 
    Nos.1920 of 2016 and 1921 of 2016.

                                                CORAM :        R. M. SAVANT, J.
                                                DATE   :       29th August 2016

    ORAL JUDGMENT :-
                                     
    1              Rule in all the above four Petitions, with the consent of the learned 
                                    

counsel for the parties made returnable forthwith and heard.

2 The writ jurisdiction of this Court under Articles 226 and 227 of

the Constitution of India is invoked against the judgments and orders dated

04/07/2016 passed by the learned I/c. Member of the Industrial Court Pune

by which orders, the Revision Application (ULP) No.42 of 2016 and Revision

Application (ULP) No.41 of 2016 came to be partly allowed thereby the

Petitioners in Writ Petition No.9120 of 2016 and 9121 of 2016 were directed to

pay to the Applicants i.e. the Respondents in the said Petitions 25% of the back

wages from the date of their dismissal. The order of the Labour Court

directing reinstatement of the Respondents in the said Writ Petitions was not

interfered with.

    lgc                                                                                         3 of 14



                                                                           (50) wps-9120.16&3ors




    3              The   Petitioners   in   Writ   Petition   Nos.1920   of   2016   and   1921   of 




                                                                                          

2016 i.e. the Maharashtra State Khadi and Village Industries Board would be

referred to as the State Khadi Board whereas the Respondents in the said Writ

Petitions and the Writ Petition Stamp Nos.23417 of 2016 and 23418 of 2016

would be referred to as the Complainants.

4 It is not necessary to burden this order with unnecessary details

having regard to the nature of the final directions that are required to be issued

in the above Writ Petitions. Suffice it would be to state that the Complainants

were working with Handmade Paper Institute run under aegis of the State

Khadi Board. It seems that certain directions came to be issued to the

Complainants as regards their employment which directions the Complainants

did not follow resulting in termination of their services vide order dated

02/06/2011 ostensibly on the ground of willful insubordination resulting in

loss of confidence. The Complainants invoked the provisions of MRTU & PULP

Act, 1971 and filed Complaint ULP No.175 of 2011 and Complaint ULP No.174

of 2011.

5 In the written statement which was filed by the State Khadi Board

amongst the contentions which were raised in opposition to the reliefs sought

in the Complaints was the contention of the State Khadi Board that the

lgc 4 of 14

(50) wps-9120.16&3ors

Complainants were supervisors and therefore not workmen within the meaning

of the term as given in the Industrial Disputes Act. In view of the fact that the

State Khadi Board had not held an inquiry prior to the termination of the

services of the Complainants, the State Khadi Board sought permission of the

Labour Court to lead evidence to prove the misconduct in the Court.

Upon this, the Complainants filed a purshis before the Labour

Court that since it is the State Khadi Board i.e. the Respondent in the

Complaints who has to prove the misconduct, it would have to lead evidence

first. The said purshis was accepted by the Labour Court and accordingly the

State Khadi Board led evidence of two witnesses in support of its case as stated

in the Written Statement. The Complainants also adduced their own evidence

to controvert the evidence adduced by the State Khadi Board.

6 The learned Judge of the Labour Court had, prior thereto, framed

issues revolving around, whether Complainants are employees; whether

Complainants prove that the Respondent i.e. the State Khadi Board has

engaged in unfair labour practices; whether the Complainants prove that the

Respondents illegally terminated them; and whether the Respondents i.e. the

State Khadi Board prove the alleged misconduct of the Complainants, and as to

what relief the Complainants are entitled to.



    7              The learned Judge of the Labour Court held that the Complainants 


    lgc                                                                                           5 of 14



                                                                         (50) wps-9120.16&3ors

are the employees within the meaning of Section 3(5) of the MRTU & PULP

Act, 1971. However, in the context of the challenge raised in the Writ Petitions

filed by the State Khadi Board, what is required to be noted is the answer to

Issue No.4. The learned Judge of the Labour Court recorded the answer to the

said Issue No.4 as "Does not survive", in view of the fact that the justification

given by the State Khadi Board i.e. the Respondents in the Complaints for not

holding an inquiry was not acceptable and therefore the evidence adduced by

the State Khadi Board could not be looked into. The Labour Court in

answering the said issue has relied upon the the judgments of the learned

Single Judges of this Court in Bank Karmachari Sangh Vs. Cosmos Co-op,.

Urban Bank Ltd & ors reported in 1998-I-CLR 504 Bom. and the judgment of

the Apex Court in Gujarat Steel Tubes Ltd. and Gujarat Steel Tubes Mazdoor

Sabha reported in 1980 I LLJ 137 SC. The Labour Court therefore did not

deem it appropriate to look into the evidence adduced on behalf of the State

Khadi Board to prove the misconduct in Court. The answer to the said issue

has impacted the answers to the other issues, once the Labour Court came to a

conclusion that the misconduct has not been proved by the State Khadi Board.

The learned Judge of the Labour Court No.2, Pune by the judgments and

orders dated 28/03/2011 has accordingly allowed the Complaints and directed

the reinstatement of the Complainants on the same terms and conditions on

the basis of which they were employed, and the Respondents in the Complaints

i.e. the State Khadi Board was directed to pay 25% back wages to the

lgc 6 of 14

(50) wps-9120.16&3ors

Complainants from the date of dismissal i.e. 02/06/2011 till reinstatement in

service.

8 The said judgments and orders dated 28/03/2011 passed by the

learned Judge of the Labour Court No.2, Pune in Complaint ULP Nos.175 of

2011 and 174 of 2011 were taken exception to by the State Khadi Board by

filing Revision Application (ULP) Nos.42 of 2016 and 41 of 2016 before the

Industrial Court.

The Industrial Court in so far as the said Issue is concerned,

reiterated the finding of the Labour Court and confirmed the finding of the

Labour Court in so far as the said issue is concerned. However, the Industrial

Court has set aside the grant of 25% of the back wages passed by the Labour

Court, but however, directed that the reinstatement would be with continuity

of service. As indicated above, it is the said judgments and orders dated

04/07/2016 which are taken exception to in the Petitions filed by the State

Khadi Board in so far as the grant of reinstatement is concerned.

The Complainants have challenged the said Judgments and Orders

of the Labour Court by which orders the Labour Court refused to grant full

back wages and only granted 25% back wages by filing Revision Applications

(ULP) Nos.45 of 2016 and 46 of 2016. As indicated above, it is the said

lgc 7 of 14

(50) wps-9120.16&3ors

judgments and orders dated 04/07/2016 which are taken exception to in the

Petitions filed by the Complainants in so far as setting aside the grant of back

wages is concerned.

9 The principal contention of the learned counsel appearing for the

State Khadi Board is that the learned Judge of the Labour Court has erred in

holding that since the justification given by the State Khadi Board for not

holding inquiry is not found to be acceptable, the evidence cannot be looked

into. The learned counsel for the State Khadi Board would contend that the

case of a defective inquiry and a case of no inquiry stands on the same footing

and in support of the said contention sought to place reliance on the judgment

of the Apex Court in Bharat Forge Co. Ltd. v/s. A B Zodge and another

reported in (1996) 4 SCC 374 wherein the Apex Court has held that

disciplinary action taken on the basis of a vitiated enquiry does not stand on a

better footing than a disciplinary action with no enquiry. The right of the

employer to adduce evidence in both the situations is well recognized, and

therefore, the employer is entitled to adduce evidence, for the first time, before

the Tribunal even if the employer had held no inquiry or the inquiry held by

the employer is found to be defective. It was therefore the submission of the

learned counsel that the learned Judge of the Labour Court ought to have

looked into the evidence and thereafter ought to have come to a conclusion

whether the termination of the Complainants was justified by the State Khadi

lgc 8 of 14

(50) wps-9120.16&3ors

Board or not.

10 Per contra, the learned counsel for the Complainants Shri N A

Kulkarni would submit that since in the instant case no charge-sheet was

issued, the findings recorded by the learned Judge of the Labour Court in

respect of the said issue cannot be found fault with. It was the submission of

the learned counsel for the Complainants that the evidence can be allowed to

be led in the Court in respect of the charges in the charge-sheet and not

otherwise as the Labour Court cannot frame charges in the Court for the first

time. In support of the said contention the learned counsel for the

Complainants sought to place reliance on the judgments of the learned Single

Judges of this Court in Theatre Employees' Union & ors v/s. S V Kotnis and

ors reported in 1992 I CLR 474 and the judgment in Wai Taluka Sahakari

Kharedi Vikri Santh Ltd. Satara v/s. Bajirao Mahadeo Mahadik reported in

1992 I CLR 637. The learned counsel for the Complainants would submit that

though the Labour Court has non-suited the Respondents i.e. the State Khadi

Board on a different ground, the orders can still to be justified on the

touchstone of the aforesaid two judgments.

Upon this the learned counsel appearing on behalf of the State

Khadi Board Shri Bapat would draw this Court's attention to the judgment in D

D Shah & Co. v/s. Vajidali T. Kadri reported in 2007 I CLR 913, and the

lgc 9 of 14

(50) wps-9120.16&3ors

judgment of the Division Bench of this Court in LPA No.149 of 2007 in the case

of Vajidali T Kadri v/s. D.D.Shah and Co. reported in 2007(6) Mh.L.J. 650.

In the said LPA the order passed by a learned Single Judge of this Court was

challenged.

It was the submission of the learned counsel Shri Bapat in

rejoinder that the judgment in Theatre Employees' Union's case (supra) and in

Wai Taluka Sahakari Kharedi Vikri Santh Ltd. Satara's case (supra) as well

as Bank Karmachari Sangh's case (supra) is no more good law in view of the

judgment of the Division Bench in Vajidali T Kadri's case (supra).

11 Having heard the learned counsel for the parties, I have

considered the rival contentions. As indicated herein above, the learned Judge

of the Labour Court has refused to look into the evidence adduced on behalf of

the State Khadi Board on the ground that the justification for not holding an

inquiry was found not acceptable by it. In so far as the said aspect is

concerned, it is well settled by the pronouncements of the Apex Court from

time to time that a defective inquiry and a case of no inquiry stand on the same

footing. A reference could be made to the judgment of the Apex Court in

Bharat Forge Co. Ltd. case (supra). However, the learned counsel appearing

on behalf of the Complainants Shri Kulkarni sought to change track by

contending that though the position is well settled as enunciated in Bharat

lgc 10 of 14

(50) wps-9120.16&3ors

Forge Co. Ltd.'s case (supra), what is required to be seen is whether the

charge-sheet has been issued as the evidence can be allowed to be led in the

Court for the first time only in respect of the charges which are appearing in

the charge-sheet. In support of the said contention, reliance is sought to be

placed, as indicated above, on Theatre Employees' Union's case (supra), Wai

Taluka Sahakari Kharedi Vikri Santh Ltd. Satara's case (supra) as well as

Bank Karmachari Sangh's case (supra). In so far as the said aspect is

concerned, it is not necessary to dilate further as the said judgments were

considered by a learned Single Judge of this Court in D.D.Shah & Co.'s case

(supra), and in the light of the judgments of the Apex Court in Punjab

National Bank Ltd vs. All India Punjab National Bank Employees

Federation and another reported in AIR 1960 SC 160 and in Delhi Cloth and

General Mills Co. vs. Ludh Budh Singh reported in AIR 1972 SC 1031 as also

the reiteration of the said principles in The workmen of M/s. Firestone Tyre

and Rubber Co. of India Pvt. Ltd vs. The Management and ors reported in

AIR 1973 SC 1227. The learned Single Judge of this Court concluded in

paragraph 11 thus :-

"The decision by the learned Single Judge of this Court in the matters of S.V. Kotnis (supra), Bajirao Mahadeo Mahadik (supra) and Bank Karmachari Sangh (supra) were in the peculiar facts of each of those decisions. In any case, the law on the point being clearly laid down by the decision of the Apex Court, the decisions of this Court contrary to the decisions of the Apex Court can be of no help to the respondent to justify the impugned

lgc 11 of 14

(50) wps-9120.16&3ors

order."

The facts in the D.D.Shah & Co.'s case (supra) were identical to the facts in the

instant case. In the said case the learned Judge of the Labour Court had

granted permission to the employer to adduce evidence before the Court which

order was challenged in the Industrial Court. The Industrial Court had set aside

the said order which resulted in filing of a Writ Petition in this Court which had

come before a learned Single Judge of this Court. The learned Single Judge of

this Court has therefore in the light of the judgments of the Apex Court has

held that the law on the point being clearly laid down by the decisions of the

Apex Court, the decision of this Court contrary to the said decisions of the

Apex Court can therefore be of no help to the Respondent to justify the

impugned order.

12 The judgment of the learned Single Judge of this Court in

D.D.Shah & Co.'s case (supra) was carried by way of an LPA to a Division

Bench of this Court. The Division Bench of this Court in paragraphs 6, 7 and 8

has adverted to the judgments in Theatre Employees' Union's case (supra),

Wai Taluka Sahakari Kharedi Vikri Santh Ltd. Satara's case (supra) as well

as Bank Karmachari Sangh's case (supra) and thereafter has adverted to the

judgment in Punjab National Bank Ltd 's case (supra), in Delhi Cloth and

General Mills Co.'s case (supra) and in The workmen of M/s. Firestone Tyre

and Rubber Co. of India Pvt. Ltd's case (supra) and concluded in paragraph

lgc 12 of 14

(50) wps-9120.16&3ors

15 thus :-

"In view of the above judgments, the appellant's

contention that the learned Single Judge has erred in holding that the management can adduce evidence

before the Labour Court must be rejected. Reliance placed by the appellant on the judgments of this Court which take a contrary view is wholly misplaced. We concur with the learned Single Judge that even in a case where no inquiry was held prior to dismissal of the

employee, the employer's right to justify the action by leading necessary evidence in support of such action for the first time before the Labour Court remains unaffected."

The Division Bench has therefore upheld the preposition that even in a case

where no inquiry was held prior to dismissal of the employee, the employer's

right to justify the action by leading necessary evidence remains unaffected. In

the light of the pronouncement of the Division Bench in Vajidali T Kadri's case

(supra) it would make little difference even if a charge-sheet was not served

upon the Complainants and the employer i.e. the State Khadi Board would be

entitled to lead evidence and it is for the Labour Court to record a finding as to

whether the misconduct is proved on the basis of the said evidence which is

adduced on behalf of the employer i.e. the State Khadi Board. That having not

been done by the Labour Court and the same being affirmed by the Industrial

Court, the judgments and orders dated 28/03/2011 passed by the Labour

Court Complaint ULP No.175 of 2011 and Complaint ULP No.174 of 2011, and

the judgments and orders dated 04/07/2016 passed by the Industrial Court in

Revision Application (ULP) No.42 of 2016 and Revision Application (ULP)

lgc 13 of 14

(50) wps-9120.16&3ors

No.41 of 2016 would have to be quashed and set aside and are accordingly

quashed and set aside and the Complaints in question are remanded back to

the Labour Court for a de-novo consideration on the touchstone of the

observations made in the instant order. Needless to state that the contentions

of the parties as regards whether the misconduct is proved or not on the basis

of the evidence which is adduced on behalf of the State Khadi Board are kept

open for being agitated before the Labour Court. The Labour Court would now

venture to decide as to whether the State Khadi Board has proved the

misconduct before it and record findings accordingly. The Writ Petitions filed

by the State Khadi Board being Writ Petition Nos.9120 of 2016 and 9121 of

2016 are allowed to the aforesaid extent and the Rule in the said Writ Petitions

is accordingly made absolute. In view of the fact that the judgments and orders

passed by the Labour Court and the Industrial Court are set aside. The Rule in

the Petitions filed by the Complainants to accordingly stand disposed of. On

remand the hearing of the Complaints in question is expedited.





                                                                     [R.M.SAVANT, J]





    lgc                                                                                     14 of 14



 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter