Citation : 2016 Latest Caselaw 5321 Bom
Judgement Date : 16 September, 2016
wp-11-16& companion matters
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 11 OF 2016
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sangh, Solapur, having office at ]
24/1/A, Morarji Peth, ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Shri Vilas Satyavan More ]
Age 51 years, Occupation - Nil ]
Residing at Post Modlimb, Datta Nagar ]
Taluka - Madha, District - Solapur.
ig ]..... Respondent.
ALONG WITH
WRIT PETITION NO. 22 OF 2016
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sangh, Solapur, having office at ]
24/1/A, Morarji Peth, ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Shri Pandurang Trimbak Bikkad ]
Age 37 years, Occupation - Nil ]
Residing at Post Naholi ]
Taluka - Kej, District - Beed ]..... Respondent.
ALONG WITH
WRIT PETITION NO. 55 OF 2016
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sangh, Solapur, having office at ]
24/1/A, Morarji Peth, ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
mmj 1 of 25
::: Uploaded on - 21/09/2016 ::: Downloaded on - 22/09/2016 00:18:20 :::
wp-11-16& companion matters
Shri Shivaji Siddheshwar Gund ]
Age 51 years, Occupation - Nil ]
Residing at Post Shetphal ]
Taluka - Mohol, District - Solapur. ]..... Respondent.
ALONG WITH
WRIT PETITION NO. 56 OF 2016
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sangh, Solapur, having office at ]
24/1/A, Morarji Peth, ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Shri Nanasaheb Vitthal Bhosale
Age 51 years, Occupation - Nil
ig ]
]
Residing at Khavani, Post Pokhrapur ]
Taluka - Mohol, District - Solapur. ]..... Respondent.
ALONG WITH
WRIT PETITION NO. 236 OF 2016
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sanghaa, Solapur, having office at ]
24/1/A, Morarji Peth, ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Bajirao Baban Mule ]
Age 47 years, Occupation - Nil ]
Residing at Post Khandali ]
Tal. - Mohol, Dist. Solapur. ]..... Respondent.
ALONG WITH
WRIT PETITION NO.703 OF 2016
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sangh, Solapur, having office at ]
24/1/A, Morarji Peth, ]
mmj 2 of 25
::: Uploaded on - 21/09/2016 ::: Downloaded on - 22/09/2016 00:18:20 :::
wp-11-16& companion matters
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Shri Popal Digambar Sule ]
Age 43 years, Occupation - Nil ]
Residing at Post Ashti ]
Taluka - Mohol, District - Solapur. ]..... Respondent.
ALONG WITH
WRIT PETITION NO.706 OF 2016
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sangh, Solapur, having office at ]
24/1/A, Morarji Peth, ig ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Shri Shivaji Mahadeo Thorat ]
Age 51 years, Occupation - Nil ]
Residing at New Thobade Mala ]
Degaon Naka, District - Solapur. ]..... Respondent.
ALONG WITH
WRIT PETITION NO. 709 OF 2016
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sangh, Solapur, having office at ]
24/1/A, Morarji Peth, ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Shri Laxman Keshav Mali ]
Age 38 years, Occupation - Nil ]
Residing at Telangwadi, Post - Shetphal ]
Taluka - Mohol, District - Solapur. ]..... Respondent.
ALONG WITH
WRIT PETITION NO.716 OF 2016
mmj 3 of 25
::: Uploaded on - 21/09/2016 ::: Downloaded on - 22/09/2016 00:18:20 :::
wp-11-16& companion matters
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sangh, Solapur, having office at ]
24/1/A, Morarji Peth, ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Shri Vijay Jaywantrao Patil ]
Age 31 years, Occupation - Nil ]
Residing at Post Malikpeth, ]
Taluka - Mohol, District - Solapur. ]..... Respondent.
ALONG WITH
WRIT PETITION NO. 2442 OF 2016
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sanghaa, Solapur, having office at ]
24/1/A, Morarji Peth, ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Namdeo Murlidhar Kshirsagar ]
Age 41 years, Occupation - Nil ]
Residing at 201/5, Siddheshwar Nagar ]
MojreWadi, Hotagi Road, Solapur. ]..... Respondent.
ALONG WITH
WRIT PETITION NO. 2443 OF 2016
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sanghaa, Solapur, having office at ]
24/1/A, Morarji Peth, ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Shahaji Daji Mundhe ]
Age 59 years, Occupation - Nil ]
Residing at Post Udkadgaon ]
mmj 4 of 25
::: Uploaded on - 21/09/2016 ::: Downloaded on - 22/09/2016 00:18:20 :::
wp-11-16& companion matters
Tal. Barshi, Dist. Solapur. ]..... Respondent.
ALONG WITH
WRIT PETITION NO. 2444 OF 2016
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sangh, Solapur, having office at ]
24/1/A, Morarji Peth, ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Shri Chandrasen Bhagvan Mule ]
Age 45 years, Occupation - Nil ]
Residing at Post Ladole ig ]
Taluka - Barshi, District - Solapur. ]..... Respondent.
ALONG WITH
WRIT PETITION STAMP NO.13981 OF 2014
The Managing Director ]
Solapur Zilla Sahakari Dudh Utpadak ]
Sangh, Solapur, having office at ]
24/1/A, Morarji Peth, ]
Near Kalpana Talkies, Solapur. ]..... Petitioner.
Versus
Shri Dadasaheb Sudhakar Patil ]
Age 31 years, Occupation - Nil ]
Residing at Post Ladole ]
Taluka - Barshi, District - Solapur. ]..... Respondent.
Mr. Kiran Bapat i/by Mr. S S Aradhye for the Petitioner in all Petitions.
Mr. Neel G Helekar for the Respondents in all Petitions.
CORAM : R. M. SAVANT, J.
DATE : 16th SEPTEMBER, 2016
ORAL JUDGMENT
mmj 5 of 25
wp-11-16& companion matters
1 Rule in all the Petitions. With the consent of the Learned Counsel
for the parties made returnable forthwith and heard.
2 The above Writ Petitions take exception to the identical orders all
dated 16-1-2014 passed by the Learned Judge of the Labour Court, Solapur, by
which orders the applications under Section 33-C(2) of the Industrial Disputes
Act (hereinafter referred to as the said Act), filed by the Respondent in each of
the above Petitions, came to be allowed and resultantly the Respondents were
held to be entitled to the encashment of leave to the extent of the amounts
mentioned in the operative part of each of the orders. Since the Petitions
involve common facts and an identical challenge, they are all heard together.
By the consent of the Learned Counsel for the parties Writ Petition No.11 of
2016 is treated as the lead matter.
3 The facts giving rise to the said Petition can in brief be stated thus:
The Petitioner is a Co-operative Society established under the
Maharashtra Co-operative Societies Act and is the Zilla Dudh Utpadak Sangh.
The Respondent herein was working as a Senior Supervisor with the Petitioner
from the year 1987. The Petitioner with a view to rationalise its work force
announced a Voluntary Retirement Scheme on 30-6-2010 and issued a circular
in that respect which was displayed on the notice board of the Petitioner. The
terms and conditions of the said Voluntary Retirement Scheme were
mmj 6 of 25
wp-11-16& companion matters
mentioned in the said circular. The payments that the employees were entitled
to was segregated on the basis of the number of years of services that an
employee had put in. The maximum amount towards wages that an employee
was entitled to under the said Voluntary Retirement Scheme was payment of
wages for 36 months. The scheme also envisaged payment of gratuity for every
completed year of services as also encashment of one month leave. The
employees were informed as to the manner in which they had to opt for the
said scheme by filing an application, affidavit etc., and that the manner in
which the payment would be made was also mentioned. It seems that to the
said scheme, a proforma of the calculation as regards the payment that would
be made to an employee was also displayed including the payment on account
of gratuity as also on account of encashment of leave.
4 The Respondent abovenamed by his letter dated 7-7-2010
addressed to the Managing Director applied for availing of the benefits of the
said Voluntary Retirement Scheme. The said application was processed and the
Respondent was communicated by letter dated 3-12-2010 that his application
was accepted and that his services would come to an end on 7-12-2010 and
that he should execute a receipt on Rs.100 stamp paper and that he should
remain present in the head office for perusing the statement of account on 24-
12-2010. There is no dispute about the fact that the Respondent was paid the
amount due to him under the Voluntary Retirement Scheme and that the
mmj 7 of 25
wp-11-16& companion matters
Respondent has executed a bond in favour of the Petitioner wherein it has
been stated that after the receipt of the amount he has no grievance in respect
of his employment or in respect of any payment that is due from the Petitioner.
The said bond it appears has been executed in or about 3-12-2010.
5 The Respondent long after accepting the benefits of the Voluntary
Retirement Scheme addressed a letter dated 27-6-2011 to the Managing
Director of the Petitioner stating that there was leave balance to the extent of
296 days and since it had been encashed for 50 days, the encashment for 246
days remained to be granted. The Respondent therefore called upon the
Petitioner to make the payment towards leave encashment within 7 days as
otherwise he would be constrained to approach the court of law. The said
letter dated 1-7-2011 was replied to on behalf of the Petitioner by letter dated
7-7-2011 and the claim made by the Respondent was rejected on the ground
that the Respondent having availed of the benefit of the Voluntary Retirement
Scheme he would not be entitled to the encashment of leave. On account of
the refusal of the Petitioner to grant the Respondent encashment of the leave
balance to his credit which was communicated by the said reply dated 7-7-
2011, the Respondent invoked jurisdiction of the Labour Court under Section
33-C(2) of the said Act and sought the relief that he is entitled to the amount
of Rs.91,777.22 paise which was the amount, which would be due to the
Respondent on account of the encashment of 246 days leave. The Respondents
mmj 8 of 25
wp-11-16& companion matters
in the companion Petitions claimed the amounts on the basis of the leave
which was standing to their credit. The said application was founded on the
fact that the Respondent was entitled to the said encashment in terms of the
standing orders. The said application filed by the Respondent under Section
33-C(2) was replied to on behalf of the Petitioner. The Petitioner in its reply
took a preliminary objections as regards the maintainability of the said
application under Section 33-C-(2) of the said Act, as according to the
Petitioner the Respondent was not entitled to the encashment of leave under
the Voluntary Retirement Scheme save and except to the extent of 30 days. It
was also contended that the Respondent having accepted the benefits of the
said Voluntary Retirement Scheme is now estopped from claiming the amount
on the basis of the encashment of leave. In the light of the pleadings of the
parties, the Trial Court framed the issues, amongst which was the issue
whether the Respondent was entitled to the difference on account of the
encashment of leave. The parties led evidence in respect of their respective
assertions. The Petitioner led evidence of one of its employee Mr. Patekar,
whereas the Respondents led their respective evidence in each of their
applications. In so far as the Respondent abovenamed is concerned, he
adduced his own evidence in respect of the instant application being IDA No.9
of 2011. In so far as the evidence of the Respondent - Mr. More is concerned,
it has come in his evidence that the circular was put up on the notice board as
also the calculation. It has further come in his evidence that he had seen the
mmj 9 of 25
wp-11-16& companion matters
circular Exhibit C-22 which is the circular on which the Respondent relies. It
has further come in his evidence that he has opted for the Voluntary
Retirement Scheme on the basis of the said circular Exhibit C-22. In so far as
the other Respondents are concerned, their evidence seems to have been taken
after the evidence of Mr. More and therefore some improvement was sought to
be made by denying the fact that they had opted for the Voluntary Retirement
Scheme on the basis of the said circular Exhibit C-22.
The Learned Judge of the Labour Court proceeded to adjudicate
upon the said application filed under Section 33-C(2) and by the impugned
order dated 16-1-2014 has allowed the said application and in so far as the
Respondent is concerned, has directed the payment of amount of Rs.70,887/-
as the amount towards encashment of leave. What has weighed with the
Learned Judge of the Labour Court is the fact that though in the Voluntary
Retirement Scheme encashment of 30 days leave was provided in fact the
Respondent was paid on the basis of encashment of 50 days leave. The
Learned Judge held that the cessation of employment under the Voluntary
Retirement Scheme would be akin to the cessation of employment on account
of resignation or retirement and since the employee on resignation or
retirement is entitled to encashment of leave, a person who ceases to be an
employee on acceptance of the Voluntary Retirement Scheme would also be
entitled to encashment of leave. The Learned Judge therefore held that the
mmj 10 of 25
wp-11-16& companion matters
Respondent would be entitled to the encashment of the leave balance to his
credit excluding the leave for which he has already received the payment. As
indicated above it is the said judgment and order dated 16-1-2014 which is
taken exception to by way of the above Petition.
7 The principal contention urged by the Learned Counsel Mr. Bapat
appearing for the Petitioner is as regards the jurisdiction of the Labour Court
to adjudicate the matter in respect of the encashment of leave under Section
33-C(2) of the said Act, in the light of the fact that no such encashment was
contemplated under the Voluntary Retirement Scheme. It was the submission
of Mr. Bapat that the contours of the jurisdiction of the Labour Court under
Section 33-C(2) of the said Act are well settled by the Judgments of the Apex
Court that an application under Section 33-C(2) of the said Act would lie only
if there is a pre existing right in an employee. Reliance was sought to be placed
on the judgment of the Apex Court in the matter of Municipal Corporation of
Delhi Vs. Ganesh Razak & Anr. 1. The Learned Counsel would next contend
that the Learned Judge of the Labour Court has misdirected himself and
misconstrued the essence of the Voluntary Retirement Scheme whilst making
the observation that a person who retires under the Voluntary Retirement
Scheme would be entitled to the encashment of leave. The Learned Counsel
sought to place reliance on the judgment of the Apex Court in the matter of
HEC Vounltary Retd. Employees Welfare Society & Anr. Vs. Heavy 1 (1995) 1 Supreme Court Cases 235
mmj 11 of 25
wp-11-16& companion matters
Engineering Corpn. Ltd. & Ors.2 which judgment sets out the salient features
of a Voluntary Retirement Scheme. The Learned Counsel would contend that
since there is a dispute as regards the entitlement of the Petitioner to the
encashment of leave, the said dispute requires adjudication which cannot be
done under Section 33-C(2) of the said Act.
8 Per contra the Learned Counsel Mr. Helekar appearing for the
Respondent in the above Petition and for the other Respondents in the
companion matters, would support the impugned order. The Learned Counsel
would seek to question the manner in which the bonds were got executed by
the Respondent by referring to the date of the purchase of the stamp paper.
The Learned Counsel would contend that the Respondents are relying on
another circular in which no reference is made as regards encashment of any
leave. It was the submission of the Learned Counsel that the said circular
coupled with the evidence of the official of the Petitioner Mr. Patekar, would
prove that the Respondent is entitled to the encashment of leave remaining
balance to his credit. The Learned Counsel would contend that the dispute as
regards the Respondent's entitlement to the encashment of leave is an
incidental issue and can be gone into by the Court whilst exercising
jurisdiction under Section 33-C(2) of the said Act. The Learned Counsel sought
to place reliance on the judgment of this court in the matter of Agriculture
2 (2006) 3 Supreme Court Cases 708
mmj 12 of 25
wp-11-16& companion matters
Produce Market Committee Vs. Parshuram Gopalji Kore 3 and the judgment
of the Apex court in the matter of State of U.P. And Anr. VS. Brijpal Singh4.
9 Having heard the Learned Counsel for the parties I have
considered the rival contentions. The challenge in the instant Petition has to be
looked at from two perspectives, firstly whether having accepted the benefits
of the Voluntary Retirement Scheme, it was open for the Respondent to claim
encashment of leave beyond what is contemplated in the said Voluntary
Retirement Scheme and secondly from the aspect as to whether the claim
made by the Respondent could have been adjudicated under Section 33-C(2)
of the said Act. In so far as the first aspect is concerned, certain facts are
required to be revisited. There is no dispute about the fact that the Petitioner
herein announced a Voluntary Retirement Scheme which was comprised in the
circular dated 30-6-2010 which was put on the notice board along with a
proforma of the calculation made on an hypothetical basis in respect of an
employee. The Petitioner does not dispute the fact that the Voluntary
Retirement Scheme is comprised in the said circular marked as Exhibit C-22
was seen by him and he accepted the said Voluntary Retirement Scheme which
he communicated by his letter dated 7-7-2010. The said acceptance by the
Respondent was also accepted by the Petitioner and hence there was a
concluded contract between the parties on account of the offer and acceptance
3 2011(5) All M.R. 714 4 (2005) 8 Supreme Court Cases 58
mmj 13 of 25
wp-11-16& companion matters
of the said scheme. There is no dispute about the fact that the Respondent has
accepted the amount which was paid to him under the said scheme as also
executed a bond in favour of the Petitioner in which bond as indicated above
he has stated that he has now no grievance as regards his employment nor in
respect of any amount due from the Petitioner. In the context of the Voluntary
Retirement Scheme the judgment of the Apex Court in the case of HEC
Voluntary Retd Employees Welfare Society & Anr. (Supra) is eloquent. The said
judgment has gone into the nature, object, effect and the mechanism by which
the scheme comes into being. The Apex Court has held that the Voluntary
Retirement Scheme is a special scheme as contrasted with the general
scheme / contract of employment governing the terms and conditions of
service or which is part of the statutory rules governing service of employees.
The Apex Court held that acceptance of the Voluntary Retirement Scheme
amounts to contracting out of the general terms and conditions of the contract.
The Apex Court further held that the amount payable under the Voluntary
Retirement Scheme is a package one either takes it or rejects it. Paragraphs
11, 18, 19, 20 and 22 of the said judgment are material and reproduced
hereinunder for the sake of ready reference:-
11. An offer for voluntary retirement in terms of a scheme, when accepted, leads to a concluded contract between the employer and the employee.
In terms of such a scheme, an employee has an option either to accept or not to opt therefor. The scheme is purely voluntary, in terms whereof the tenure of service is curtailed which is permissible in law. Such a scheme is ordinarily floated with a
mmj 14 of 25
wp-11-16& companion matters
purpose of downsizing the employees. It is beneficial both to the employees as well as to the employer. Such a scheme is issued for effective
functioning of the industrial undertakings.
Although the Company is a "State" within the
meaning of Article 12 of the Constitution, the terms and conditions of service would be governed by the contract of employment. Thus, unless the terms and conditions of such a contract are governed by a statute or statutory rules, the
provisions of Contract Act would be applicable both at the formulation of the contract as also the determination thereof. By reason of such a scheme only an invitation of offer is floated.
When pursuant to or in furtherance of such a voluntary retirement scheme an employee opts
therefor, he makes an offer which upon acceptance by the employer gives rise to a contract. Thus, as the matter relating to voluntary
retirement is not governed by any statute, the provisions of Contract Act, 1872, therefore, would be applicable too.
18. The voluntary retirement scheme speaks of a package. One either takes it or rejects it. While
offering to opt for the same, presumably the employee takes into consideration the future implication also.
19. It is not in dispute that the effect of such voluntary retirement scheme is cessation of jural relationship between the employer and the employee. Once an employee opts to retire voluntarily, in terms of the contract he cannot raise a claim for a higher salary unless by reason
of a statute he becomes entitled thereto. He may also become entitled thereto even if a policy in that behalf is formulated by the Company.
20. We have indicated hereinbefore that before floating such a scheme both the employer as also the employee take into account financial implications in relation thereto. When an invitation to offer is floated by reason of such a
mmj 15 of 25
wp-11-16& companion matters
scheme, the employer must have carried out exercises as regard the financial implication thereof. If a large number of employees opt
therefor, having regard to the financial constraints an employer may not accept offers of
a number of employees and may confine the same to only a section of optees. Similarly when an employer accepts the recommendations of a Pay Revision Committee, having regard to the financial implications thereof it may accept or
reject the whole or a part of it. The question of inclusion of employees who form a special class by themselves, would, thus, depend upon the object and purport thereof. The appellants herein
do not fall either in clauses 3.2 or 3.3 expressly. They would be treated to be included in clause
3.2, provided they are considered on a par with superannuated employee. They would be excluded if they are treated to be discharged
employee.
22. Financial considerations are, thus, a relevant factor both for floating a scheme of voluntary
retirement as well as for revision of pay. Those employees who opted for voluntary retirement,
make a planning for the future. At the time of giving option, they know where they stand. At that point of time they did not anticipate that they would get the benefit of revision in the
scales of pay. They prepared themselves to contract out of the jural relationship by resorting to "golden handshake". They are bound by there own act. The parties are bound by the terms of contract of voluntary retirement. We have noticed
hereinbefore that unless a statute or statutory provision interdict, the relationship between the parties to act pursuant to or in furtherance of the voluntary retirement scheme, is governed by contract. By such contract, they can opt out for such other terms and conditions as may be agreed upon. In this case the terms and conditions of the contract are not governed by a statute or statutory rules.
mmj 16 of 25
wp-11-16& companion matters
10 A reading of the aforesaid paragraphs therefore discloses that in
so far as the Voluntary Retirement Scheme is concerned, it is not governed by
any statute and that the provisions of the Contract Act would be applicable. It
is further held by the Apex Court that on acceptance of the Voluntary
Retirement Scheme the jural relationship of employer and employee comes to
an end and once an employee opts to retire voluntarily in terms of the
contract, he cannot raise a claim of a higher salary unless by reason of a
statute he becomes entitled thereto. The Apex Court observed that the
employees who opt for Voluntary Retirement Scheme make a planning for
future and they know where they stand and the financial implications thereof.
Hence the Apex Court has in terms observed that the entitlement of the
employee would be within the frame work of the Voluntary Retirement
Scheme and not outside it, even if there is a change or revision in wages etc,
thereafter. In the instant case as indicated above Exhibit-C-22 which is the
circular issued in respect of the said Voluntary Retirement Scheme the same
contemplates encashment of leave to the extent of 30 days only. Hence the
employees like the Respondent herein cannot be heard to say that
notwithstanding the Voluntary Retirement Scheme they would be entitled to
encashment of leave beyond the said 30 days leave. The Apex Court in HEC
Voluntary Retd Employees Welfare Society's case (Supra) has held that the
emoluments offered under a Voluntary Retirement Scheme are a package on
the basis of which a contract is reached between the parties. In my view,
mmj 17 of 25
wp-11-16& companion matters
having received the benefits under the Voluntary Retirement Scheme and
being fully aware of the fact that the encashment would not be beyond 30
days of leave, it was not open for the Respondent to file proceedings under
Section 33-C(2) of the said Act to claim an amount based on the encashment
of leave beyond 30 days. To extricate himself from the said position wherein
he had accepted the terms and conditions of the Voluntary Retirement Scheme,
on behalf of the Respondent reliance was sought to be placed on the case of
one Janak Shankar Kharade who according to the Respondent was granted
encashment of leave which was balance to his credit. In so far as the said
Kharade is concerned, it has come in the evidence of one of the Respondents
i.e. the Respondent in Writ Petition No.2442 of 2016 which is the companion
matter that the said Kharade had not opted for the Voluntary Retirement
Scheme but had resigned voluntarily and was not granted the encashment of
leave. This resulted in the said Kharade filing the proceedings under Section
33-C(2) of the said Act in which proceedings a compromise was reached
between the Petitioner and the said Kharade. Hence the illustration of the said
Kharade would not further the case of the Respondent in the present Petition
or the Respondents in other Petitions as the fact situation was not identical as
the said Kharade had not accepted the Voluntary Retirement Scheme but had
resigned.
The Respondents are also seeking to rely upon an identical
circular which according to them was in fact issued prior to the circular
mmj 18 of 25
wp-11-16& companion matters
Exhibit-C-22 but was withdrawn. The circular on which the Respondent relies
does not contain any clause as regards encashment of leave. Hence the said
circular cannot aid the Respondent in his endeavour to seek encashment of
leave and in fact goes against the Respondent, if the said circular is taken to be
the circular encompassing the correct Voluntary Retirement Scheme then there
is absolutely no encashment of leave which is contemplated. Hence the
Respondent herein and the Respondents in the companion Petitions would not
be entitled to the encashment of leave as claimed by them. This is in so far as
whether the Respondent would be entitled to claim encashment of the leave
lying to his credit notwithstanding the fact that he has accepted the Voluntary
Retirement Scheme which contemplates only encashment to the extent of 30
days.
11 Now coming to the second aspect as regards whether the Labour
Court had the jurisdiction to adjudicate upon the issue as to the entitlement of
the Respondent to encashment of leave in the proceedings filed under Section
33-C(2) of the said Act. There can be no dispute about the fact that the
provisions of Section 33-C(2) can be invoked to claim a benefit or relief based
on an existing right. In so far as the instant case is concerned, as indicated
hereinabove, the Voluntary Retirement Scheme contemplates only encashment
to the extent of 30 days leave and not beyond it. The Respondent in the instant
case as also the Respondents in the companion Petitions are claiming the
mmj 19 of 25
wp-11-16& companion matters
encashment of leave beyond the said 30 days. The said fact is seriously
disputed on behalf of the Petitioner on the basis of the terms and conditions
which are encompassed within the said Voluntary Retirement Scheme. In so
far as the jurisdiction of the Labour Court is concerned, the Judgment of the
Apex Court in Municipal Corporation of Delhi (Supra) is material. It has been
held by the Apex Court in the said judgment that the Labour Court whilst
exercising jurisdiction under Section 33-C(2) of the said Act cannot adjudicate
a dispute of entitlement or basis of the claim of the workman. It can only
interpret the award or settlement on which the claim is based and the
jurisdiction of the Labour Court is akin to that of the Executing Court in civil
proceedings. Paragraph 8 of the said judgment is relevant and is reproduced
hereinunder:
8.Reference may be made first to the Constitution
Bench decision in Central Bank of India Ltd. v. PS. Rajagopalan on which Shri Rao placed heavy reliance. That was a case in which the question of maintainability of proceedings under Section 33-
C(2) of the Act was considered in a claim made by the workmen on the basis of the Sastry Award.
The employer disputed the claim of the workmen on several grounds including the applicability of Section 33-C(2) of the Act. It was urged that since
the applications involved a question of interpretation of the Sastry Award, they were outside the purview of Section 33-C(2) because interpretation of awards or settlements has been expressly provided for by Section 36-A . This objection was rejected. This Court pointed Out the difference in the scope of Section 36-A and Section 33-C(2) indicating that the distinction lies in the fact that Section 36-A is not concerned with the implementation or execution of the
mmj 20 of 25
wp-11-16& companion matters
award whereas that is the sole purpose of Section 33-C(2); and whereas Section 33-C(2) deals with cases of implementation of individual rights of
workmen falling under its provisions, Section 36- A deals merely with a question of interpretation
of the award where a dispute arises in that behalf between the workmen and tile employer and the appropriate Government 'Is satisfied that the dispute deserves to be resolved by reference under Section 36-A. In this context, this Court
also indicated that the power of the Labour Court in a proceeding under Section 33- C(2) being akin to that of the Executing Court, the Labour Court is competent to interpret the award or
settlement on which a workman bases his claim under Section 33-C(2), like the power of the
Executing Court to interpret the decree for the purpose of execution. Relevant extract from that decision is as under: (SCR pp. 154-155)
"Besides, there can be no doubt that when the Labour Court is given the power to allow an individual workman
to execute or implement his existing individual rights, it is virtually
exercising execution powers in some cases, and it is well settled that it is open to the Executing Court to interpret the decree for the purpose of
execution. It is, of course, true that the Executing Court cannot go behind the decree, nor can it add to or subtract from the provision of the decree. These limitations apply also to the Labour
Court; but like the Executing Court, the Labour Court would also be competent to interpret the award or settlement on which a workman bases his claim under Section 33-C(2). Therefore, we feel no difficulty in holding that for the purpose of making the necessary determination under Section 33-C(2), it would, in appropriate cases, be open to the Labour Court to interpret the
mmj 21 of 25
wp-11-16& companion matters
award or settlement on which the workman's right rests."
12 The proposition of law as regards the jurisdiction of the Labour
Court has been reiterated by the Apex Court in its judgment in the matter of
State of U.P. & Anr (Supra) as also by this Court in the Judgment of Agriculture
Produce Market Committee (Supra). Hence the jurisdiction of the Labour
Court under Section 33-C(2) extends to the interpretation of the award or
settlement on which the workmans right rests and where the basis of the claim
is referable to the award or settlement, but it does not extend to determination
of the dispute of entitlement on the basis of the claim if there be no prior
adjudication or recognition of the same by the employer. In the instant case,
the Voluntary Retirement Scheme as accepted by the Respondent does not
contemplate encashment of leave beyond 30 days. The claim of the
Respondent is seriously disputed once that be so, it was not open for the
Labour Court to embark upon the exercise of adjudicating the said dispute
under Section 33-C(2) of the said Act. The lack of jurisdiction in the Labour
Court cannot be got over by contending that what the Labour Court in fact has
done is to go into an incidental issue. The entitlement of the Respondent to
encashment of leave beyond 30 days cannot be an incidental issue and in fact
the denial of the same by the Petitioner gives rise to a dispute between the two
parties which obviously cannot be adjudicated under Section 33-C(2) of the
said Act.
mmj 22 of 25
wp-11-16& companion matters
13 Now coming to the impugned judgment of the Labour Court, as
indicated above, the Labour Court has held against the Petitioner inter alia on
the ground that though only 30 days encashment of leave was contemplated
under the Voluntary Retirement Scheme, the Respondent has been granted
encashment to the extent of 50 days which is beyond what is contemplated in
the said scheme and secondly on the ground that it makes little difference
whether a person retires pursuant to acceptance of a Voluntary Retirement
Scheme or tenders his resignation or retires in the normal course. The Learned
Member has gone to the extent of holding that in all three eventualities the
workman would be entitled to the encashment of leave. In my view, the
Learned Member has not appreciated the essence of a Voluntary Retirement
Scheme and the finer nuances thereof. The different facets of the Voluntary
Retirement Scheme have been succinctly set out by the Apex Court in the
Judgment of HEC Voluntary Retd. Employees Welfare Society (supra). The
cessation of the employer and employee relationship on the acceptance of a
Voluntary Retirement Scheme cannot be equated with the cessation of
employment on account of resignation or retirement in normal course. In fact
in the judgment in HEC Voluntary Retd Employees Welfare Society's case
(supra) the Apex Court has held that an employee who has accepted a
Voluntary Retirement Scheme stands part from a terminated, superannuated
or discharged employee. The workman i.e. the Respondent in the instant case
has with open eyes as well as knowing the implications has accepted the
mmj 23 of 25
wp-11-16& companion matters
Voluntary Retirement Scheme. The amount paid under the Voluntary
Retirement Scheme is by way of a package and therefore the cessation of the
relationship between the employer and employee under the Voluntary
Retirement Scheme is on the basis of the acceptance of the benefits under the
said scheme. The Learned Judge of the Labour Court has therefore fallen in
error in holding that the workman who has accepted the benefits under the
Voluntary Retirement Scheme would also be entitled to the benefits of the full
encashment of leave which an employee who has resigned or who has retired
would be entitled to. The fact that the amount was paid to the Respondent on
the basis of encashment of 50 days leave would not impinge upon the said
Voluntary Retirement Scheme. The payment for the extra 20 days may be by
way of gratis or may be as and by way of benevolence by the Petitioner, but
that would not amount to deviating from the said Voluntary Retirement
Scheme so as to create a right in the Respondent to claim the full encashment
of the balance leave to his credit. The evidence of the witness Mr. Patekar
would also not further the case of the Respondent in the instant matter. The
evidence in my view is sought to be wrongly interpreted by the Learned
Counsel appearing on behalf of the Respondent. The evidence if read only
indicates that the said witness deposed that the benefits under the Voluntary
Retirement Scheme were better than the statutory benefits that the
Respondent would be entitled to. The said evidence therefore cannot be read
to mean, that apart from the amount under the Voluntary Retirement Scheme
mmj 24 of 25
wp-11-16& companion matters
the workman would be entitled to all other statutory benefits which are
available under various labour legislations.
14 In my view, therefore, the Learned Judge of the Labour Court has
erred in exercising jurisdiction when none was vested in him as the
proceedings under Section 33-C(2) involved a dispute as regards the
entitlement of the Respondent to the encashment of the balance leave to his
credit. The impugned order dated 16-1-2014 would therefore have to be
quashed and set aside and is accordingly quashed and set aside, as also the
impugned orders in the companion Petitions are quashed and set aside.
However, it is clarified that it would be open for the Respondent in the above
Petition and the Respondents in the companion Petitoins to file appropriate
proceedings under the Industrial Disputes Act by raising a dispute as regards
their entitlement to the encashment of leave balance to their credit, or such
other proceedings as advised. If any such proceedings are filed, needless to
state that the same would be considered on their own merits and in
accordance with law.
15 The above Petition and the companion Petitions are allowed to the
aforesaid extent. Rule in all the Petitions is accordingly made absolute with
parties to bear their respective costs of the Petitions.
[R.M.SAVANT, J]
mmj 25 of 25
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!