Citation : 2017 Latest Caselaw 3461 Bom
Judgement Date : 22 June, 2017
1 907-W.P-6699-2000
Shailaja
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 6699 OF 2000
M/s. Carbon Everflow Limited ] Petitioner
Vs.
Arun Ramdas Mahajan ] Respondent
WITH
WRIT PETITION NO. 6700 OF 2000
M/s. Carbon Everflow Limited ] Petitioner
Vs.
Gurudas Vasantrao Kulkarni ] Respondent
WITH
WRIT PETITION NO. 6705 OF 2000
M/s. Carbon Everflow Limited ] Petitioner
Vs.
Sahebrao Tukaram Baviskar ] Respondent
......
Mr. Atul Damle i/b Ms. Leena Patil, for petitioner in all Writ
Petitions.
Mr. Susheel Mahadeshwar, for respondents in all Writ Petitions.
......
CORAM : R.G. KETKAR, J.
DATE : 22ND JUNE, 2017.
JUDGMENT:
Heard Mr. Damle, learned Senior Counsel for the
petitioner and Mr. Mahadeshwar, learned Counsel for the
respondents at length.
2 907-W.P-6699-2000
2. These Writ Petitions filed under Article 227 of the
Constitution of India take exception to the judgment and Award
dated 20th July, 2000 made by the learned Presiding Officer,
Labour Court, Nashik [for short 'Labour Court']. By that order,
Labour Court held that Arun Ramdas Mahajan, Gurudas Vasantrao
Kulkarni and Sahebrao Tukaram Baviskar respondents, hereinafter
referred to 'second party workmen' are entitled to be reinstated in
their original position posts with continuity of service with effect
from 4th September, 1988. Labour Court declined to award any
back wages to the second party workmen. The relevant and
material facts giving rise to filing of these Petitions, briefly stated,
are as under.
3. Second party workmen were working as 'Machinist
Operator' [Writ Petition No. 6699 of 2000], 'Operator' [Writ
Petition No. 6700 of 2000] and 'Machine Operator' [Writ Petition
No. 6705 of 2000] since 1984. It is the contention of the petitioner
that on 24th May, 1987, it had displayed notice intimating all the
workmen that 25th May, 1987 would be observed as a weekly off.
Second party workmen and one Mr. Deshmukh came to the gate
of the factory at about 7.00 a.m on 25.05.1987 in order to sabotage
3 907-W.P-6699-2000
activities of the Company and opened 1"valve of the autoclave
whereby 600 kgs of resin amounting to Rs. 42,000/- was
completely drained out and was spoiled.
4. The petitioner-Company, therefore, issued charge-
sheets, inter alia, on following charges.
(I) Disobedience of any lawful and reasonable order
of the superior.
(ii) Dishonesty in connection with the employer's
property within the premises of the
establishment;
(iii)Wilful damage to the property of the
establishment.
(iv) Commission of an act subversive of discipline;
(v) Committing an act prejudicial to the interest of
the company.
(vi) Aiotous, disorderly or indecent behaviour in the
premises of the establishment;
(vii)Committing an act prejudicial to the company.
5. In pursuance of the charge-sheet, enquiry was held
4 907-W.P-6699-2000
against the second party workmen. Enquiry Officer held that
charges levelled against the second party were established. After
considering the report submitted by the Enquiry Officer, petitioner
dismissed the second party workmen from the service of the
Company. Deputy Commissioner of Labour Nashik Division, Nashik
made three references for adjudication of industrial disputes
between the petitioner-Company and three workmen. At the
request of the parties, common evidence was recorded and
references were heard together and were disposed of by common
Award. After considering the evidence on record, Labour Court
held that findings of the Enquiry Officer are justified and that
action of termination of services is not by way of victimization.
Labour Court held that action of termination is illegal mainly on
two grounds. One under Section 11-A and on the ground namely
violation of Section 33 (2) (b) of the Industrial Disputes Act, 1947
[for short Áct']. Labour Court observed in para 29 that guilt of the
second party workmen has been proved. The acts committed by
the second party workman were objectionable and amounted to
misconduct and at the most in the nature of mischief. There was
no concrete evidence to show that the loss of resin was to the tune
of Rs. 42,000/- though some loss bound to have been caused.
5 907-W.P-6699-2000
Labour Court also recorded a finding that past record of the second
party workmen was clean as also for non compliance of mandatory
provisions of Section 33 (2) (b) held that dismissal is harsh
punishment on higher side and unjustified. Labour Court,
therefore, ordered reinstatement of these three workmen to their
original post but declined to award back wages. It is against these
Awards, petitioner has instituted above Petitions.
6. In support of these Petitions, Mr. Damle strenuously
contended that Labour Court having held that findings recorded by
the Enquiry Officer during enquiry are justified and borne out from
the evidence on record as also action of termination of service of
second party workmen was not by way of victimization was not
justified in interfering with the order of dismissal. He submitted
that once misconduct is proved, Labour Court has to sustain order
of punishment unless it was harsh, indicating victimization. If a
proper enquiry is conducted by employer and correct finding is
recorded regarding misconduct, Labour Court even though it has
power to differ from the conclusions arrived at by the Management
will have to give very cogent reasons for not accepting the view of
the employer.
6 907-W.P-6699-2000
7. Mr. Damle further submitted that Section 11-A of the
Act cannot be considered as conferring an arbitrary power on the
Tribunal or the Labour Court. The power under Section 11-A of
the Act has to be exercised judiciously and the Industrial Tribunal
or Labour Court is expected to interfere with the decision of a
management under Section 11-A of the Act only when it is satisfied
that the punishment imposed by the management is highly
disproportionate to the degree of guilt of the workman concerned.
The Industrial Tribunal or the Labour Court has to give reasons for
its decision. In support of this proposition, he relied on a decision
of the Apex Court in the case of Bharat Heavy Electricals Ltd. Vs.
Mr. Chandrashekhar Reddy and others, (2005) Supreme Court
Cases 481.
8. Mr. Damle further submitted that Labour Court also
held that the petitioner violated provisions of Section 33 (2) (b) of
the Act. He submitted that as provided under Section 31, workmen
could have made complaint for contravention of Section 33.
Workmen could have also invoked Section 33 (A) by making
complaint in writing in the prescribed manner under clause (a) and
clause (b). In the present case, second party workmen neither
7 907-W.P-6699-2000
made complaint under Section 31 nor under section 33(A). He,
therefore, submitted that Labour Court committed serious error in
holding that petitioner violated provisions of Section 33 (2) (b) of
the Act. He, therefore, submitted that impugned Awards are liable
to be set aside.
9. On the other hand, Mr. Mahadeshwar supported the
Awards. He has relied on decision of the Constitution Bench of the
Apex Court in Jaipur Zila Sahakari Bhoomi Vikas Bank Ltd Vs.
Ram Gopal Sharma and others, (2002) 2 Supreme Court Cases,
244. He submitted that Constitution Bench has considered
provisions of Section 33 (2) (b) and held that said provisions are
mandatory and the conditions laid down in Section 33 (2) (b) are
required to be complied with. In the present case, the petitioner
did not make any application seeking approval while terminating
services of the second party workmen. He has taken me through
the impugned Award and submitted that no case is made out for
interfering with the impugned Awards.
10. I have considered rival submissions advanced by
learned Counsel for the parties. I have also perused the material
8 907-W.P-6699-2000
on record. A perusal of the impugned order shows that second
party workmen are members of Sarva Shramik Seva Sangh . The
said Sangh has raised general demands as also bonus. These two
demands were separately admitted into conciliation. Conciliation
failed and disputes were referred to Industrial Court, Nashik for
adjudication. This position is an admitted position. Second party
workmen had also produced copy of the reference order dated 3 rd
November, 1989 pertaining to general demands of the Sangh. A
perusal of paragraph 26 of the impugned order further shows that
it was an admitted fact that Sangh had raised demand for payment
of bonus and the said demand was admitted in conciliation and
proceedings were pending before the Conciliation Officer till 15 th
October, 1988. When failure report was submitted to the Company,
the said report was annexed to the application for amendment
Exhibit U-11 in Reference (I.D.A) No. 20 of 1989. In paragraph 27,
Labour Court recorded that undisputed conciliation report dated
15th October, 1988 indicates that industrial dispute regarding
bonus for the year 1986-1987 raised by Sangh was admitted in
conciliation and the said conciliation proceedings were pending on
the date of dismissal of second party workmen i.e on 14 th
September, 1988.
9 907-W.P-6699-2000
11. Section 33 (2) (b) of the Act reads thus:
33. Conditions of service, etc., to remain unchanged under certain circumstances during pendency of proceedings.-
"(1)..........
2(b) for any misconduct not connected with the dispute, discharge or punish, whether by dismissal or otherwise, that workman:
provided that no such workman shall be discharged or dismissed, unless he has been paid wages for one month and an application has been made by the employer to the authority before which the proceeding is pending for approval of the action taken by the employer".
12. A perusal of Section 33(2) (b) of the Act shows that no
workman shall be discharged or dismissed, unless approval is
obtained for any misconduct not connected with the dispute,
discharge or punish by way of dismissal or otherwise. This
provision came for consideration before the Constitution Bench of
the Apex Court in case of Jaipur Zila Sahakari Bhoomi Vikas
Bank Ltd Vs. Ram Gopal Sharma and others, [supra].
13. In paragraph 3, Apex Court referred to the decision of
three learned Judges in the cases of:
10 907-W.P-6699-2000
[1]Strawboard Mfg. Co. v. Govind, AIR 1962 SC
1500.
[2]Tata Iron & Steel Co. Ltd. v. S.N. Modak, AIR
1966 SC 380.
In these decisions, three learned Judges had taken a view that if
the approval is not granted under Section 33(2) (b) of the Act, the
order of dismissal becomes ineffective from the date it was passed.
Another Bench of three learned Judges in the case of Punjab
Beverages (P) Ltd Vs. Suresh Chand, (1978) 2 SC, 144 had
expressed a contrary view that non approval of the order of
dismissal or failure to make application under Section 33 (2) (b)
would not render the order of dismissal inoperative; failure to
apply for approval under Section 33(2) (b) would only render the
employer liable to punishment under Section 31 of the Act and the
remedy of the employee is either by way of a complaint under
Section 33-A or by way of reference under Section 10 (1) (d) of the
Act.
14. In paragraph 13 and 15, the Apex Court observed thus:
"13.The proviso to Section 33 (2) (b), as can be seen from its very unambiguous and clear language, is mandatory. This apart, from the object of Section 33 and
11 907-W.P-6699-2000
in the context of the proviso to Section 33 (2) (b), it is obvious that the conditions contained in the said proviso are to be essentially complied with. Further, any employer who contravenes the provisions of Section 33 invites a punishment under Section 31 (1) with imprisonment for a term which may extend to six months or with fine which may extend to Rs. 1000 or with both. This penal provision is again a pointer of the mandatory nature of the proviso to comply with the conditions stated therein. To put it in another way, the said conditions being mandatory, are to be satisfied if an order of discharge or dismissal passed under Section 33 (2) (b) is to be operative. If an employer desires to take benefit of the said provision for passing an order of discharge or dismissal of an employee, he has also to take the burden of discharging the statutory obligation placed on him in the said proviso. Taking a contrary view that an order of discharge or dismissal passed by an employer in contravention of the mandatory conditions contained in the proviso does not render such an order inoperative or void, defeats the very purpose of the proviso and it becomes meaningless. It is well-settled rule of interpretation that no part of statute shall be construed as unnecessary or superfluous. The proviso cannot be diluted or disobeyed by an employer. He cannot disobey the mandatory provision and then say that the order of discharge or dismissal made in contravention of Section 33 (2) (b) is not void or inoperative. He cannot be permitted to take advantage of his own wrong. The interpretation of statute must be such that it should advance the legislative intent and serve the purpose for which it is made rather than to frustrate it. The proviso to Section 33 (2) (b) affords protection to a workman to safeguard his interest and it is a shield against victimization and unfair labour practice by the employer during the pendency of industrial dispute when the relationship between them is already strained. An employer cannot be permitted to use the provision of Section 33(2) (b) to ease out a workman without complying with the conditions contained in the said proviso for any alleged misconduct said to be
12 907-W.P-6699-2000
unconnected with the already pending industrial dispute. The protection afforded to a workman under the said provision cannot be taken away. If it is to be held that an order of discharge or dismissal passed by the employer without complying with the requirements of the said proviso is not void or inoperative, the employer may with impunity discharge or dismiss a workman.
15.The view that when no application is made or the one made is withdrawn, there is no order of refusal of such application on merit and as such the order of dismissal or discharge does not become void or inoperative unless such an order is set aside under Section 33-A, cannot be accepted. In our view, not making an application under Section 33(2) (b) seeking approval or withdrawing an application once made before any order is made thereon, is a clear case of contravention of the proviso to Section 33(2) (b). An employer who does not make an application under Section 33(2) (b) or withdraws the one made, cannot be rewarded by relieving him of the statutory obligation created on him to make such an application. If it is so done, he will be happier or more comfortable than an employer who obeys the command of law and makes an application inviting scrutiny of the authority in the matter of granting approval of the action taken by him. Adherence to and obedience of law should be obvious and necessary in a system governed by rule of law. An employer by design can avoid to make an application after dismissing or discharging an employee or file it and withdraw before any order is passed on it, on its merits, to take a position that such order is not inoperative or void till it is set aside under Section 33-A notwithstanding the contravention of Section 33 (2) (b) proviso, driving the employee to have recourse to one or more proceedings by making a complaint under Section 33-A or to raise another industrial dispute or to make a complaint under Section 33-A or to raise another industrial dispute or to make a complaint under Section 31(1). Such an approach destroys the protection specifically and expressly given to an employee under the said proviso as against possible victimization, unfair
13 907-W.P-6699-2000
labour practice or harassment because of pendency of industrial dispute so that an employee can be saved from hardship of unemployment.
15. In paragraphs 18 and 19 Constitution Bench observed
that they agree with and endorse the view taken in the case of
Strawboard and Tata Iron & Steel Co.[ supra] and held that the
view expressed in Punjab Beverages (P) Ltd [supra] is not the
correct view.
16. As noted earlier, Sangh has raised demand for payment
of bonus and the said demand was admitted in conciliation and the
proceedings were pending before the Conciliation Officer till
15.10.1988. In paragraph 27, Labour Court recorded that un-
disputed conciliation report dated 15.10.1988 indicates that
industrial dispute regarding bonus for the year 1986-1987 raised
by Sangh was admitted in conciliation and the said conciliation
proceedings were pending on the date of dismissal of the second
party i.e on 14.09.1988.
17. Applying the principles laid down by the Apex Court in
the case of Jaipur Zila Sahakari Bhoomi Vikas Bank Ltd [supra]
14 907-W.P-6699-2000
to the facts of the present case as also having regard to the fact that
petitioner did not make any application seeking approval under
Section 33 (2) (b) of the Act, I do not find that Labour Court
committed any error in passing the impugned Awards. While
issuing reinstatement, Labour Court declined to award back wages
though observed that about 12 years, second party workmen forced
unemployment.
18. Mr. Damle relied upon paragraphs 23 and 24 of the
decision in the case of Bharat Heavy Electricals Ltd [supra]
dealing with Section 11-A of the Act. Said paragraphs read thus:
23. With reference to Section 11-A of the Act, in the case of Workmen v. Firestone Tyre & Rubber Co. of India (P) Ltd, this Court held:
Once the misconduct is proved, the Tribunal had to sustain the order of punishment unless it was harsh, indicating victimisation. [SCC pp. 828-29, Para 32 (9)]
"If a proper enquiry is conducted by an employer and a correct finding arrived at regarding the misconduct, the Tribunal, even though it has now power to differ from the conclusions arrived at by the management, will have to give very cogent reasons for not accepting the view of the employer". (SCC p. 835, para 53)
24. In CMC Hospital Employees' Union this Court held:
(SCC p. 708, para 14)
15 907-W.P-6699-2000
"Section 11-A... cannot be considered as conferring an arbitrary power on the Industrial Tribunal or the Labour Court. The power under Section 11-A of the Act has to be exercised judicially and the Industrial Tribunal or the Labour Court is expected to interfere with the decision of a management under Section 11-A of the Act only when it is satisfied that the punishment imposed by the management is highly disproportionate to the degree of guilt of the workman concerned. The Industrial Tribunal or the Labour Court has to give reasons for its decision.
19. Mr. Mahadeshwar did not dispute the proposition laid
down in Bharat Heavy Electricals Ltd. [supra]. He submitted that
petitioner did not make any application seeking approval under
Section 33(2) (b) of the Act and Labour Court was, therefore,
justified in passing the impugned order.
20. Even if, I accept submission of Mr. Damle based on
Section 11-A of the Act, none the less, it is not in dispute that
petitioner did not make any application seeking approval under
Section 33(2) (b) of the Act. In view thereof, no fault can be find
with the impugned order passed by the Labour Court.
21. In view thereof, no case is made out for invoking
powers under Article 227 of the Constitution of India. Petitions fail
16 907-W.P-6699-2000
and the same are dismissed. Rule is discharged with no order as to
costs.
22. At this stage, Mr. Damle orally applies for stay of this
order for a period of eight weeks from today. He assures that the
petitioner will not seek further extension of interim order. Mr.
Mahadeshwar opposes oral application on the ground that by the
impugned Award, the Labour Court has ordered reinstatement and
declined back wages.
23. Having regard to the fact that interim order is operating
since 4th December, 2000 as also having due regard to the fact that
the petitioner wants to challenge this order before the higher
Court, I find that the request made by Mr. Damle is reasonable.
Hence, notwithstanding dismissal of the Petitions, ad-interim order
dated 4th December, 2000, which was confirmed on 27th February,
2001, shall remain in force for a period of eight weeks from today,
with express understanding that no further application for
extension of ad-interim order shall be made and entertained.
Order accordingly.
[R.G. KETKAR, 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!