Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri. Suresh Shridhar Borkar vs The Senior Regional Manager Food ...
2017 Latest Caselaw 1064 Bom

Citation : 2017 Latest Caselaw 1064 Bom
Judgement Date : 27 March, 2017

Bombay High Court
Shri. Suresh Shridhar Borkar vs The Senior Regional Manager Food ... on 27 March, 2017
Bench: Z.A. Haq
                                      1                                                                wp1520.16

                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             NAGPUR BENCH : NAGPUR


                        (1) WRIT PETITION NO.1520/2016

Shri Diwakar Kushabrao Waghmare,
aged 41 Yrs., Occu. Labour, 
R/o At Post Paunar, Wardha, 
Tahsil & Distt. Wardha.                                                                    ..Petitioner.

          ..Vs..

1.   The Senior Regional Manager, 
     Food Corporation of India
     (Maharashtra Region),  5th Floor, 
     Rajendra Nagar, Dattapada Raod, 
     Borivali (E), Mumbai 400 066. 

2.   The District Manager, 
     Food Corporation of India, 
     Ajni, Nagpur - 440 015.                                                          ..Respondents.

                    (2) AND WRIT PETITION NO.1519/2016

Shri Rajesh S/o Wamanrao Bokade,
aged 41 Yrs., Occu. Labour, 
R/o Anjana Mata Mandir,
Balaji Layout, Alodi, Wardha, 
Tahsil & Distt. Wardha.                                                                    ..Petitioner.

          ..Vs..

1.   The Senior Regional Manager, 
     Food Corporation of India
     (Maharashtra Region),  5th Floor, 
     Rajendra Nagar, Dattapada Raod, 
     Borivali (E), Mumbai 400 066. 

2.   The District Manager, 
     Food Corporation of India, 
     Ajni, Nagpur - 440 015.                                                          ..Respondents.




       ::: Uploaded on - 05/04/2017                                 ::: Downloaded on - 27/08/2017 21:08:16 :::
                                       2                                                                wp1520.16

                    (3) AND WRIT PETITION NO.1546/2016

Shri Narendra S/o Ramdasji Kashimpure,
aged 40 Yrs., Occu. Labourer, 
R/o Borgaon Meghe, Wardha, 
Tahsil & Distt. Wardha.                                                                    ..Petitioner.

          ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                         ..Respondents.

                    (4) AND WRIT PETITION NO.1558/2016

Shri Sudhakar S/o Namdeo Khandate,
aged 46 Yrs., Occu. Labourer, 
R/o Satyadev Nagar, Chitoda Road, 
Ward No.6, Borgaon Meghe, Wardha, 
Tahsil & Distt. Wardha.                                                                    ..Petitioner.

          ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                         ..Respondents.

                    (5) AND WRIT PETITION NO.1646/2016

Shri Gajanan Daduji Chahande,
aged 44Yrs., Occu. Labourer, 
R/o Peth, Post Aanji (Mothi), 

       ::: Uploaded on - 05/04/2017                                 ::: Downloaded on - 27/08/2017 21:08:16 :::
                                        3                                                                wp1520.16

Tahsil & Distt. Wardha.                                                                     ..Petitioner.

           ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                          ..Respondents.

                     (6) AND WRIT PETITION NO.1647/2016

Shri Kureshkumar Sukha Bramhawanshi,
aged 40 Yrs., Occu. Labourer, 
R/o Near Indra Sut Girni, 
Mahsulnagar,Tahsil & Distt. Wardha.                                                         ..Petitioner.

           ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                          ..Respondents.

                     (7) AND WRIT PETITION NO.1648/2016

Shri Homraj Santoshrao Ashtankar,
aged 43 Yrs., Occu. Labourer, 
R/o Burkuni, Tah. Hinganghat, 
Distt. Wardha.                                                                              ..Petitioner.

           ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India

        ::: Uploaded on - 05/04/2017                                 ::: Downloaded on - 27/08/2017 21:08:16 :::
                                        4                                                                wp1520.16

      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                          ..Respondents.

                     (8) AND WRIT PETITION NO.1649/2016

Shri Martandsingh Zanaklal Jangila,
aged 55 Yrs., Occu. Labourer, 
R/o Gadge Nagar, Mhasla, Wardha, 
Tah. & Distt. Wardha.                                                                       ..Petitioner.

           ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                          ..Respondents.

                     (9) AND WRIT PETITION NO.1650/2016

Shri Rajesh Shriramji Bambodkar,
aged 52 Yrs., Occu. Labourer, 
R/o Navin Tar File, Akola, 
Distt. Akola.                                                                               ..Petitioner.

           ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 

        ::: Uploaded on - 05/04/2017                                 ::: Downloaded on - 27/08/2017 21:08:16 :::
                                        5                                                                wp1520.16

      Ajni, Nagpur - 440 015.                                                          ..Respondents.

                    (10) AND WRIT PETITION NO.1651/2016

Shri Harishchandra Tulsiramji Ukale,
aged 47 Yrs., Occu. Labourer, 
R/o Sonegaon (Mustafa), 
Tah. Karanja, Distt. Wardha.                                                                ..Petitioner.

           ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                          ..Respondents.

                    (11) AND WRIT PETITION NO.1652/2016

Shri Sunil Krushnaji Mankar,
aged 42 Yrs., Occu. Labourer, 
R/o Shirpur, Wardha, 
Tah. and Distt. Wardha.                                                                     ..Petitioner.

           ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                          ..Respondents.

                    (12) AND WRIT PETITION NO.1653/2016

Shri Suresh Shridhar Borkar,
aged 53 Yrs., Occu. Labourer, 

        ::: Uploaded on - 05/04/2017                                 ::: Downloaded on - 27/08/2017 21:08:16 :::
                                        6                                                                wp1520.16

R/o Navin Tar File, Akot, 
Tah. and Distt. Akola.                                                                      ..Petitioner.

           ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                          ..Respondents.

                    (13) AND WRIT PETITION NO.1654/2016

Shri Ashok Harichandraji Maliye,
aged 48 Yrs., Occu. Labourer, 
R/o Sonegaon (Abhaji),
Tah. Deoli, Distt. Wardha.                                                                  ..Petitioner.

           ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                          ..Respondents.

                    (14) AND WRIT PETITION NO.1655/2016

Shri Rajesh Yadavrao Warkhade,
aged 45 Yrs., Occu. Labourer, 
R/o C/o Babaraoji Thakre, 
Gond Plot, Wardha, 
Tah. and Distt. Wardha.                                                                     ..Petitioner.

           ..Vs..


        ::: Uploaded on - 05/04/2017                                 ::: Downloaded on - 27/08/2017 21:08:16 :::
                                        7                                                                wp1520.16

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                          ..Respondents.

                    (15) AND WRIT PETITION NO.1656/2016

Shri Ashish Kisanrao Raipure,
aged 45 Yrs., Occu. Labourer, 
R/o Paili (Bhatadi), Post Urja Nagar, 
Tah. and Distt. Chandrapur.                                                                 ..Petitioner.

           ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 

2.    The District Manager, 
      Food Corporation of India, 
      Ajni, Nagpur - 440 015.                                                          ..Respondents.

                    (16) AND WRIT PETITION NO.1827/2016

Shri Bhaiyya S/o Ganpat Dhanvije,
aged 56 Yrs., Occu. Nil, 
R/o At Post Palasgaon (Jat), 
Taluka Chandrapur, Distt. Chandrapur.                                                       ..Petitioner.

           ..Vs..

1.    The Senior Regional Manager, 
      Food Corporation of India
      (Maharashtra Region),  5th Floor, 
      Rajendra Nagar, Dattapada Raod, 
      Borivali (E), Mumbai 400 066. 


        ::: Uploaded on - 05/04/2017                                 ::: Downloaded on - 27/08/2017 21:08:16 :::
                                                                                   8                                                                wp1520.16

2.             The District Manager, 
               Food Corporation of India, 
               Ajni, Nagpur - 440 015.                                                                                                             ..Respondents.
  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - 
               Shri V.S. Kukday, Advocate for the petitioner. 
               Shri S.R. Deshpande, Advocate for respondent Nos.1 and 2.                                                                                  ..(in all petitions)
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - 


                                                                 CORAM :  Z.A.HAQ, J.
                                                                 DATE  :     27.3.2017.



ORAL JUDGMENT

1. All these writ petitions are being disposed by the common judgment

as common issue is involved in the writ petitions.

2. Heard Shri V.S. Kukday, learned Advocate for the

petitioners-employees and Shri S.R. Deshpande, learned Advocate for the

respondents-employer.

3. Rule. Rule made returnable forthwith.

4. The employees have challenged the orders passed by the Central

Government Industrial Tribunal answering the reference against them,

concluding that the reference is bad in law as the Contractor through whom

the employees are alleged to have been employed, has not been impleaded as

party to the proceedings.

5. According to the employees, they were appointed as Security

9 wp1520.16

Guards with the respondents - employer and continued to be in the

employment till March 1999. It is the case of the employees that the employer

made a show that they are engaged through the Contractor and that they are

the employees of the Contractor, though infact they had been employees of the

respondents. The tenor of the statement of claim filed by the employees before

the Tribunal reflects this stand and the grounds are culled out in paragraph

No.7 of the statements of claim filed by the employees before the Tribunal, as

under :

"7. The Party No.1 has shown new contract after every 2 years. It was merely a farce to deny the claim of the Party No.2 of being regularised in service. In fact the Food Corporation of India is a corporation having huge material to stock. For watch and ward purposes, they need their own guards. If they want to allot this work of watch and ward to contractor, as per Contract Act, it is necessary to get first the corporation registered as a Principal Employer. The Party No.1 has no such Certificate of Registration. Similarly the so-called contractor has also no Licence of contract required under Contract Labour Act. These facts go to show that the Party No.1 has made only show that the Party No.2 is engaged through the Contractor. Thus the Party No.2 is the employee of Party No.1. Therefore, in such a situation also the workman became the direct employee of the Food Corporation of India management, and the management was an employer of the workman. No doubt, even though the work is done initially under the contract, the Food Corporation of India has to supervise also whether the work is done or not. However, there is a difference between the nature of supervision. If the security guards are employed by the Food Corporation of India then the security guard are to be supervised so also the work, whereas if it is given on contract basis the Food Corporation of India has to only see whether the work is properly done or not, and if it is not done properly, then to inform the contractor. But in the matter of workman the supervision work is done by the Food Corporation of India management through their officers. Therefore, the oral termination of the workman, is illegal, unlawful and against the

10 wp1520.16

principle of natural justice."

6. The respondents-employer opposed the claim of the employees by

filing their reply. The respondent pleaded that the employers were employed

by the contractor and they were not the employees of the respondent. The

respondents contended that the contractor was a necessary party and as the

contractor was not impleaded, the complaints were liable to be dismissed for

non-joinder of necessary party.

7. The Tribunal proceeded with the matter and after completing the

trial of the proceedings, by the impugned orders, recorded that the reference is

bad in law for non-joinder of the contractor as party to the proceedings.

8. After hearing the learned Advocates for the respective parties and

considering the documents placed on the record of the petitions, I find that the

Tribunal has dealt with the matters under the misconception that the

employees/workmen have themselves come out with the case that they were

engaged by the contractor, as reflected from the observations of Tribunal in

last paragraph of the impugned orders, as follows :-

"It is the own case of the workman that he was engaged by the contractor. So the contractor, who had engaged the workman, is a necessary party in the reference. The said contractor has not been added as a party in this reference. Due to non-joinder of necessary party, the reference is bad in law."

11 wp1520.16

9. Writ Petition No.1986/2014 and other connected matters, in which

same points were raised, are decided by the judgment given on 12 th January,

2016. The learned Advocates for the respective parties submit that these writ

petitions can also be disposed on the same considerations.

10. Writ Petition No.1986/2014 and connected writ petitions were filed

by similarly placed employees as the petitioners in the present writ petitions

i.e. by the persons who were appointed as Security Guards by the respondents -

employers and continued to be in the employment till March, 1997. Writ

Petition No.1986/2014 and connected writ petitions are allowed and the

matters are remitted to the Central Government Industrial Tribunal for

deciding the reference afresh. In the judgment given in Writ Petition

No.1986/2014 and connected writ petitions, in paragraph No.9 it is recorded

that the employees (petitioners in those writ petitions) had pleaded in the

statement of claim that the respondents - employer were not having certificate

of registration as required by Section 7 of the Contract Labour (Regulation and

Abolition) Act, 1970 and the contractor was not having license issued by the

Regional Labour Commissioner under the Contract Labour (Regulation and

Abolition) Act, 1970, however, the Tribunal had not considered the challenges

raised on behalf of the employees in the light of the above submissions.

As claim of the present petitioners is similar to the claim of the

12 wp1520.16

petitioners in Writ Petition No.1986/2014 and connected writ petitions, in my

view, it would be appropriate that these writ petitions should also be allowed

and the matters should be remitted to the Central Government Industrial

Tribunal for fresh decision on all the points raised by the parties. It would be

further appropriate to direct the Central Government Industrial Tribunal to

dispose these matters alongwith matters remanded by the judgment given in

Writ Petition No.1986/2014 and connected writ petitions.

11. In my view, the interests of justice would be sub-served by passing

the following order :

(i) The orders passed by the Central Government Industrial Tribunal,

Nagpur which are challenged in all these writ petitions, are set

aside.

(ii) The matters are remitted to the Central Government Industrial

Tribunal, Nagpur for deciding the reference, afresh.

(iii) The learned Advocates for the respective parties submit that as the

matters are being remanded, the parties may be granted an

opportunity to amend the pleadings, produce documents and lead

evidence, if required. The submission made on behalf of the

petitioners and the respondents is accepted. The Central

Government Industrial Tribunal, Nagpur shall grant an opportunity

to the parties, if requested, accordingly.

                                                   13                                                                wp1520.16

             (iv)         As   the   matters   are   very   old,   the   Central   Government   Industrial

Tribunal, Nagpur is directed to dispose the matters expeditiously.

(v) The petitioners and the representatives/Advocates of the

respondent shall appear before the Central Government Industrial

Tribunal, Nagpur on 5th May, 2017 and abide by the further orders

in the matters.

(vi) The Central Government Industrial Tribunal is directed to dispose

these matters alongwith the matters remanded by the judgment

given in Writ Petition No.1986/2014 and connected writ petitions.

Rule is made absolute in the above terms in all these writ petitions.

In the circumstances, the parties to bear their own costs.

It is clarified that the issues raised in the matters on merits, are not

considered and they are left open for consideration by the Central Government

Industrial Tribunal, Nagpur.

JUDGE

Tambaskar.

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter