Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra Through ... vs Sarchitnis Marathwada Lalbawta ...
2021 Latest Caselaw 2651 Bom

Citation : 2021 Latest Caselaw 2651 Bom
Judgement Date : 10 February, 2021

Bombay High Court
The State Of Maharashtra Through ... vs Sarchitnis Marathwada Lalbawta ... on 10 February, 2021
Bench: R. G. Avachat
                                                                   WPs.1879 and 1936.odt


           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      BENCH AT AURANGABAD

                      WRIT PETITION NO.1879 OF 2019
                                   AND
                      WRIT PETITION NO.1936 OF 2019

The State of Maharashtra,
Through the Superintendent Engineer,
PWD, Osmanabad, Dist. Osmanabad
and ors.                                                 ..Petitioners

      Vs.

Sarchitnis,
Marathwada Lalbawta Kamgar Union,
TradeUnion Centre, Vidyanagar,
Jalkot Road, Ugdir,
Dist.Latur                                               ..Respondents

                                ----
Mr.S.N.Morampalle, AGP for petitioners
Mr.A.V.Indrale-Patil, Advocate for respondent
                                ----

                                  CORAM : R.G. AVACHAT, J.

DATE : FEBRUARY 10, 2021

ORDER :-

These Writ Petitions are being decided by this

common order since common questions of facts and law arise

therein.

2 WPs.1879 and 1936

2. Original respondent no.1 in both the Writ Petitions

filed complaints against the petitioners herein, being

Complaint/ULP Nos.147 of 2013 and 143 of 2013, before the

Industrial Court at Latur. Original respondent no.1 is a trade

union. The contentions in the complaints before the Industrial

Court were as follows -

The petitioners (respondents in the complaints)

indulged in unfair labour practice. The workmen/employees

named in the Annexure to the complaints, were working on

daily wages. Petitioner nos.3 and 4 extracted work from them

on holidays namely, second and fourth Saturdays and even on

public holidays. The details thereof were given in the annexure

to the complaints. It is also the case of the original respondent

that as per the Kalekar Committee report (Award), the workers

who have worked on holidays, have to be paid twice the

amount of daily wages. The respondent - Union had, therefore,

requested the petitioners to pay the workers their dues towards

the work they have done on the holidays.

3 WPs.1879 and 1936

3. The Industrial Court, on appreciating the evidence in

both the matters, partly allowed the complaints, holing that the

respondents to have engaged in unfair labour practices and

further directed to cease and desist in future from such unfair

labour practice. The respondents have been directed to pay

the monetary benefits, as claimed, within a period of one

month from the date of the order.

4. The original respondents in the complaint have,

therefore, preferred these Writ Petitions.

5. Learned AGP appearing for the petitioners in both

the Writ Petitions, would submit that the complaints were filed

by the respondent - Union on behalf of its so called members.

The burden of proof was on the respondent/Union. Instead of

calling upon the respondent/Union to discharge the burden,

Industrial Court found the petitioner nos.3 and 4 to have failed

to prove that the workers did not work on holidays. The

Industrial Court did not allow the petitioner to lead further

evidence. The complaints were abruptly kept for final

4 WPs.1879 and 1936

arguments in the matter. He, therefore, urged for setting aside

the impugned judgment and order.

6. Mr.A.V.Indrale-Patil, learned counsel for the

respondent, in both the petitions would, on the other hand,

submit that the issue is no longer res integra. Similarly placed

employees have been already granted relief. On the ground of

parity, the workers are entitled for their dues. Learned counsel

has placed reliance on following decisions:-

(i) The Superintending Engineer, Sarvajanik Bandhkam Mandal, Osamanabad and anr. Vs. General Secretary, Marathwada Lal Bavta Kamgar Union, Trade Union Centre, Jalkot Road, Dist. Latur (Writ Petition No.2955 of 2009 decided on 02.08.2010);

(ii) Writ Petition Nos.6674 of 2007 and Writ Petition No.6675 of 2007 decided on 30.04.2013.

7. I have considered the submissions made by learned

counsel for the respective parties.

8. The Industrial Court, on appreciating the evidence in

the matter, has partly allowed the complaints. It is not in

5 WPs.1879 and 1936

dispute that as per the recommendations of Kalekar

Committee, the workers who worked on holidays, are entitled

to receive wages twice the amount of daily wage. The question

was, whether the employees/members or original

respondent/Union had worked on holidays, as was averred in

the complaints. It is true that the claim for such wages dates

for the period from 1980-81 to the date of retirement of

respective employees/workers. The State of Maharashtra

accepted the recommendations of Kalekar Committee and

issued Government Resolution dated 31.08.1988 and

communication dated 28.11.2003.

9. The Industrial Court has observed in its judgment

that inspite of the direction, the original attendance registers,

pay registers, etc., were not produced on record. Those

registers were admittedly in the custody of the respondents.

The Assistant Engineer examined on behalf of the respondents/

petitioners, admitted in cross-examination that the attendance

registers of various workers were maintained. He had verified

original record. The witness had shown his readiness to file

6 WPs.1879 and 1936

original registers on record. He admitted that the workmen

had made representations asking for wages for the work done

on holidays. Inspite of undertaking to produce the original

attendance registers, the respondents did not produce the

same. Adverse inference was therefore drawn. The Industrial

Court found that the similarly situated workmen have been

granted such benefits. It is further found that that the

workmen had made representations in 2011 onward. The

claim cannot be defeated on the ground of limitation as it was

for compliance of terms of the Award, service conditions, rules.

The same respondents in other circles and Divisions have

extended same benefits to other workmen.

10. The aforesaid observations of the Industrial Court

have not been disputed before this Court. The judgment and

order dated 02.08.2010 passed in Writ Petition No.2955 of

2009 indicate that the similarly placed workmen have been

granted similar relief. Moreover, vide order dated 30.04.2013

passed by this Court in Writ Petition Nos.6674 of 2007 and

6675 of 2007, similar reliefs have been granted. The workmen

7 WPs.1879 and 1936

in this case, therefore, could not be denied the relief prayed for.

The Industrial Court, on facts and on the ground of parity as

well, allowed the complaints. No interference is called for with

the impugned orders.

11. The Writ Petitions, therefore, fail and stand

dismissed.

[R.G. AVACHAT, J.]

KBP

 
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