Citation : 2024 Latest Caselaw 1697 Bom
Judgement Date : 22 January, 2024
2024:BHC-AS:3377
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 9522 OF 2023
Electropneumatics And Hydraulics India Pvt. Ltd.
A Company Duly Incorporated
Under the Companies Act, 1956
Having Its Registered Office
at Kharabwad Gat No. 254/255,
Chakan Talegaon Road, Chakan,
Tal. Khed, Dist. Pune - 410509
Through Its Authorized Representative
Mr. D. Raman,
Age. 55 Years, Occupation - Service,
O/At - Kharabwad Gat No. 254/255,
Chakan Talegaon Road, Chakan,
Tal - Khed, Dist. Pune - 410509. .. Petitioner
Versus
1. Appasaheb M. Todmal
Age - 45 Years, Occ. - Nil
R/At - Jeetramala, At Post Chakan,
Tal - Khed, Dist Pune.
2. Lahu Yallapa Narayankar
Age- Adult Years, Occ.- Nil
Indraprashtha Nagar. Chakan
Shankarnagar. Tal- Khed.Dist- Pune
3. Ashok Kumar Sharma
Digitally
signed by
1/31
MANE
MANE SONALI
SONALI DILIP
DILIP Date:
2024.01.23
15:54:26
+0530
::: Uploaded on - 23/01/2024 ::: Downloaded on - 18/02/2024 17:04:05 :::
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
Age- Adult Years, Occ.- Nil
Ekatanagar. At Post Chakan
Tal- Khed. Dist.- Pune
4. Bhimraj N Gurav
Age- Adult Years, Occ.- Nil
Ranubaimala. At Post Chakan
Tal - Khed, Dist - Pune
5. Shailesh Veerkutu
Age- Adult Years, Occ.- Nil
30 Balajinagar. At Post Chakan
Tal Khed, Dist - Pune
6. Raghunath Kashinath Kad
7. Lahu Yallappa Narayankar
8. Ravindra Sakharam Chorge
9. Tanaji Tukaram Shinde
10. Prakash Ganpat Sutar
Respondent Nos.6 to 10 Age - Adult Years, Occ. - Nil
Respondent Nos. 6 to 10 residing at
C/O Appasaheb M. Todmal
R/At Jeetraimala, At Post Chakan,
Tal.- Khed, Dist.- Pune .. Respondents
2/31
::: Uploaded on - 23/01/2024 ::: Downloaded on - 18/02/2024 17:04:05 :::
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
WITH
WRIT PETITION (ST) NO. 16992 OF 2023
WITH
INTERIM APPLICATION NO. 18266 OF 2023
IN
WRIT PETITION (ST) NO. 16992 OF 2023
Electropneumatics And Hydraulics India Pvt. Ltd.
A Company Duly Incorporated
Under the Companies Act, 1956
Having Its Registered Office
at Kharabwad Gat No. 254/255,
Chakan Talegaon Road, Chakan,
Tal. Khed, Dist. Pune - 410509
Through Its Authorized Representative
Mr. D. Raman,
Age. 55 Years, Occupation - Service,
O/At - Kharabwad Gat No. 254/255,
Chakan Talegaon Road, Chakan,
Tal - Khed, Dist. Pune - 410509. .. Petitioner
Versus
1. Chandrakant Budhaji Gurav
Age - 42 Years, Occ. - Nil
C/O Appasaheb Maruti Todmal
Jeetraimala, At Post Chakan,
Tal. - Khed, Dist. - Pune
2. Ramesh Vasudev Lad
3/31
::: Uploaded on - 23/01/2024 ::: Downloaded on - 18/02/2024 17:04:05 :::
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
3. Rangarao Ganpati Ravul
4. Sanjay Rajaram Mistry
5. Ashok Gunaji Gurav
6. Sunil Gopinath Engle
7. Ramkumar Shripuran Vishwakarma
8. Madan Singh Waldiya
9. Vishwas Damodar Patil
10. Dinesh Kumar Sharma
11. Laxman Ratnu Agare
12. Ashley Peter D Souza
13. Pandurang D. Kambale
14. Ramashankar D. Yadav
15. Suryakant K. Gawas
16. Nandlal D. Ram
17. Bhikaji R. Gurav
18. Ramayan G. Yadav
19. Sham D. Sisodiya
20. Chandra P. Poojary
21. Sanjay M. Shinde
22. Mallanna S. Reddy
23. Ravindra T. Gurav
24. Shambhu Thakur
25. Ramesh Baji Gurav
26. Sudam P. Dhore
27. Prakash G. Sutar
28. Deepchand S. Ram
29. Hiralal Ram
30. Sunil R. Adagale
31. Vishvanath K. Gurav
4/31
::: Uploaded on - 23/01/2024 ::: Downloaded on - 18/02/2024 17:04:05 :::
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
32. Nagendra Banbare
33. Sebastian Mascarenhas
34. Mahendra Sitaram Warekar
35. Yashwant Raghu Kadu
36. Surendra R. Devadiga
37. Sanjay Devji Gurav
38. Appasaheb Maruti Todamal
39. Santosh Harichandra Fulambrikar
40. Jayakara Bhoja Poojary
41. Shantaram Pandurang Thakur
42. Machhindra Bhaurao Patil
43. Vijayakumar Kanteppa
44. Shailesh Arun Virkud
45. Ajay Subhashsingh Pardeshi
46. Vishwanath Manohar Chadigaonkar
47. Balu Vittal Gaikwad
48. Lalappa S. Urke
49. Ramesh Balkrishna Parkar
50. Vilas Yeshwant Jathar
51. Babaji Tukaram Kudtarkar
52. Ravindra Sakharam Choraghe
53. Jerome Vincent Lobo
Respondent Nos. 2 to 53 Age.- Adult, Occ.- Nil
Respondent Nos. 2 to 53 residing at
C/O Appasaheb Maruti Todmal
Jeetraimala, At Post Chakan,
Tal.- Khed, Dist. - Pune.
54. Surya Bhan Ram
5/31
::: Uploaded on - 23/01/2024 ::: Downloaded on - 18/02/2024 17:04:05 :::
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
Since Deceased Legal Heirs
54A. Lalsadevi Suryabhan Ram
R/a: Pandav Dagar Co. No. 3,
Chandrapani Vasahat Road,
Bhosari, Pune - 411 039
55. Avinash Pandurang Pednekar
Age.- Adult, Occ.- Nil
C/O Appasaheb Maruti Todmal
Jeetraimala, At Post Chakan,
Tal.- Khed, Dist. - Pune.
56. Anant Gunaji Gurav
Since Deceased Legal Heirs
56A. Anita Anant Gurav
R/o: P-1, Flat No. 201, 2nd Floor,
Swapnanagari, Zagade Wasti,
Ambedhan Chowk, Charan, Pune
57. Lal Bhadur Ramachandra Yadav
58. Chandrsh Aithappa Shettigar
59. Raghav Balu Salvi
60. Nathu Krishna Dubal
61. Simon John Rodrigues
62. Tanaji Tukaram Shinde
63. Sanjeevan Bharadwaj
Respondent Nos. 57 to 63 Age.- Adult, Occ.- Nil
Respondent Nos. 57 to 63 residing at
C/O Appasaheb Maruti Todmal
Jeetraimala, At Post Chakan,
6/31
::: Uploaded on - 23/01/2024 ::: Downloaded on - 18/02/2024 17:04:05 :::
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
Tal.- Khed, Dist. - Pune.
64. Sadanand L. Phophe
Since Deceased Legal Heirs
64A. Surekha Sadanand Phopde
R/o. B3, Room No. 14,
Saibaba Paradise, At Post - Chakan
Ambedhan Road, Taluka - Khed, Dist. Pune.
65. Gajanan Govind Parab
Since Deceased Legal Heirs
65A. Smt. Savita Gajanan Parab
R/o. Teleo Colony, Behind Shani Mandir
At Shubhash Chowk, Bazarpeth,
Chakan, Taluka Khed, District Pune.
66. Ramdarsh Yadav
67. Lavhu Y. Narayankar
68. Ragunath Kashinath Kad
69. Datta Mahadeo Shinde
70. Prakash Budhaji Gurav
Respondent Nos. 66 to 70 Age.- Adult, Occ.- Nil
Respondent Nos. 66 to 70 residing at
C/O Appasaheb Maruti Todmal
Jeetraimala, At Post Chakan,
Tal.- Khed, Dist. - Pune.
71. Vishwanath Moolya
Since Deceased Legal Heirs
71A. Vinoda Vishwanath Moolya
Age - Adult, Occ. - Nil
7/31
::: Uploaded on - 23/01/2024 ::: Downloaded on - 18/02/2024 17:04:05 :::
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
R/o : Sumbre Nagar, Waki Khurd,
Chakan, Taluka Khed,
District Pune.
72. Madhava B. Kotian
73. Mahabaleshwar B. Patil
Respondent Nos. 72 to 73 Age.- Adult, Occ.- Nil
Respondent Nos. 72 to 73 residing at
C/O Appasaheb Maruti Todmal
Jeetraimala, At Post Chakan,
Tal.- Khed, Dist. - Pune.
74. Dharmendra Kumar J. Thakur
Since Deceased Legal Heirs
74A. Maya Dharmendra Thakur
R/o. Sumbre Nagar, Waki Khurd,
Chakan, Taluka- Khed, Dist. Pune.
75. Asslam Ismail Mokashi
76. Rajesh Kotian
77. Ashok Kumar Sharma
78. Hanmareddy B. Kudalikar
79. Chitanandayya B. Mathapati
80. Bhimraj Narayan Gurav
Respondent Nos. 75 to 80 Age.- Adult, Occ.- Nil
Respondent Nos. 75 to 80 residing at
C/O Appasaheb Maruti Todmal
Jeetraimala, At Post Chakan,
Tal.- Khed, Dist. - Pune.
8/31
::: Uploaded on - 23/01/2024 ::: Downloaded on - 18/02/2024 17:04:05 :::
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
...
Mr. J. P. Cama, Senior Advocate a/w Mr. Varun Rajiv Joshi and Mr. Chetan
Arvind Alai for the Petitioner in both Petitions.
Mr. A. S. Rao for Respondents in both Petitions.
...
CORAM : SANDEEP V. MARNE J.
RESERVED ON : 15 JANUARY, 2024.
PRONOUNCED ON : 22 JANUARY, 2024.
JUDGMENT:
-
1) These Petitions are filed by Electropneumatics and Hydraulics India Pvt. Ltd. challenging two separate Judgments and Orders passed by Industrial Court Pune, on 2 May 2023, by which Petitioner-Company is directed to give wage rise to the Respondents as per settlement dated 30 June 2010 and 7 September 2013 alongwith arrears from the date of respective settlement agreements. Writ Petition No. 9522 of 2023 arises out of dispute relating to Memorandum of Settlement dated 30 June 2010 executed with the recognized union relating to the period from 1 July 2010 to 30 June 2013. Writ Petition (St) No.16992 of 2023 arises out of the Memorandum of Settlement dated 4 September 2013 executed with recognized union in respect of period from 1 September 2013 to 31 August 2016. The issue is about entitlement of the Respondents, who are not members of the recognized union, to receive the benefits under the Memorandum of Settlement without signing the undertakings provided for in the settlement.
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
2) Briefly stated, facts of the case are that the Petitioner-Company is engaged in the activities of manufacture of machine tools and operates a factory at Chakan, District Pune. Petitioner had apparently engaged 280 workmen. The workers of Petitioner have formed a union name Electropneumatics & Hydraulics Workers Union, which is duly recognized under the provisions of Maharashtra Recognition of Trade Unions and Prevention of Unfair Labour Practices Act 1971 (MRTU & PULP Act). Petitioner had signed a Settlement dated 3 May 2005 with the said recognized Union, which was binding on all the workmen employed in the establishment and was in force upto 30 April 2008. It appears that some of the workers formed another union named Bhartiya Kamgar Karmachari Mahasangh which Union, according to the Petitioner, resorted to illegal strike from 5 September 2009 to 23 April 2010.
3) It is Petitioner's case that based on the Charter of Demands submitted by the recognized Union prolonged negotiations took place. Bhartiya Kamgar Karmachari Mahasangh (BKKMS) filed Complaint (ULP) No. 161 of 2010 for restraining the Petitioner and the recognized Union from arriving at and signing any settlement. Petitioner and the recognized Union arrived at a Settlement on 30 June 2010, under which, Petitioner agreed to give average rise of Rs.3,200/- per month from 1 July 2010 to 30 June 2011, Rs.700/- from 1 July 2011 to 30 June 2012 and Rs.700/- from 1 July 2012 to 30 June 2013. The Memorandum of Settlement contained a covenant for execution of Letter of Acceptance/Undertaking by the workmen as a precondition for grant of benefits flowing out of Memorandum of Settlement. According to the Petitioner, the members of the recognized Union submitted such undertakings and 160 workmen were granted the benefits flowing out of the Memorandum of Settlement.
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
4) After the Settlement was signed, the said BKKMS submitted Notice of Documents on 7 September 2010 demanding copy of the Settlement. It is Petitioner's case that all the workmen were already provided with the copies of the Settlement and one copy thereof also displayed on the notice board. Respondents, who are members of BKKMS, refused to sign the acceptance letters/undertakings, on which count Petitioner refused to extend them the benefits flowing out of the settlement. In the above background, Respondents in Writ Petition No. 9522 of 2023 filed Complaint (ULP) No. 210 of 2012 before Industrial Court, Pune for grant of wage rise as per Memorandum of Settlement dated 30 June 2010. The Complaint was resisted by Petitioner by filing Written Statement.
5) During the pendency of Complaint (ULP) No. 210 of 2012 relating to Memorandum of Settlement dated 30 June 2010, it appears that another Settlement dated 7 September 2013 was executed of between Petitioner and the recognized Union. While members of the recognized Union signed the necessary undertakings as per the Settlement were granted wage rise and other benefits flowing therefrom, the members of BKKMS were not willing to sign the Undertakings. However, they submitted a letter dated 14 September 2013 showing willingness to accept the settlement without prejudice to their objection to the Settlement. The Petitioner-Company however refused to act on such conditional acceptance and called upon the members of BKKMS to sign the undertakings unconditionally. The Respondents in Writ Petition (St) No. 16992 of 2023 filed one more Complaint (ULP) No. 249 of 2013 before Industrial Court, Pune for grant of wage rise as per the Settlement dated 7 September 2013. The said Complaint was also resisted by Petitioners by filing Written Statement.
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
6) The Industrial Court decided both Complaint (ULP) No. 210 of 2012 relating to Memorandum of Settlement dated 30 June 2010 as well as Complaint (ULP) No. 249 of 2013 relating to Memorandum of Settlement dated 7 September 2013 by two separate Judgments delivered on 2 May 2023. The Industrial Court has allowed both the Complaints and has directed the Petitioner to grant wage rise to Respondents as per Settlements dated 30 June 2010 and 7 September 2013 from the dates of execution of the respective Settlements. Petitioner is aggrieved by the Judgments and Orders dated 2 May 2023 passed by Industrial Court and has filed the present Petitions.
7) Mr. Cama, the learned Senior Advocate appearing for Petitioner would submit that both the Complaints filed by respective Respondents were barred by limitation and could not have been entertained by the Industrial Court. He would submit that the Industrial Court has erred in holding that the cause of action for Respondents is continuous in nature. According to Mr. Cama, the injury to the Respondents was complete on the date of execution of Settlement and therefore payment lesser wages did not give any continuous or recurring cause of action for them. That refusal/failure to sign the requisite undertakings resulted in denial of wage rise and other benefits flowing out of Settlement and that therefore the cause of action for filing complaints arose on such refusal on the part of Petitioner to grant benefits of Settlement. That, in respect of Complaint (ULP) No. 210 of 2012 the same was filed more than two years after the Settlement dated 30 June 2010 was executed and the same was thus clearly barred by limitation. Alternatively, Mr. Cama would contend that even if the cause of action is treated as recurring, the Industrial Court, could not have granted arrears of pay in respect of period presiding three months of filing of complaint by Respondents. In support of his contention, he would place reliance of
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
judgment of this Court in Jaihind Sahakari Pani Purvatha Mandali Limited, Shirdhon, Kolhapur1.
8) Mr. Cama would invite my attention to relevant clause of the Memorandum under which signing of Letter of Acceptance/Undertaking as per Annexure-I was a precondition for grant of benefits of Settlement. That, only such employees who submitted such Undertakings/Letter of Acceptance became entitled to grant of benefits under the Settlement. He would invite my attention to the format of Letter of Acceptance/Undertaking, under which the concerned workmen were to undertake not to raise any issue/demand contrary to the Settlement during the tenure thereof. Relying on the judgment of the Apex Court in ANZ Grindlays Bank Ltd. 2, Mr. Cama would contend that the Apex Court has upheld prescription of such a condition of signing Undertaking for grant of benefits flowing out of Settlement.
9) Mr. Cama would then take me through the findings recorded by the Industrial Court to submit that the same are perverse. That the judgment of this Court in Bennett Coleman & Company Ltd. & Anr.3 cannot be said to lay down good law in view of subsequent judgment of the Apex Court in ANZ Grindlays Bank. He would pray for setting aside the Orders passed by the Industrial Court.
10) Per contra, Mr. Rao the learned counsel appearing for the Respondents would oppose the Petitions and support the Orders passed by Industrial Court in both the Petitions. Mr. Rao would submit that non-payment of correct amount of wages gives rise to fresh cause of action
Jaihind Sahakari Pani Purvatha Mandali Ltd., Shirdhon, Kolhapur Vs. Rajendra Bandu Khot & Ors. 2020 I CLR 556
ANZ Grindlays Bank Ltd. Vs. Union of India & Ors. 2006 I CLR 6
Bennett Coleman & Company Ltd. & Anr. Vs. Narayan Atmaram Sawant & Ors. 2002 (3) Mh.L.J. 732
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
every month and that therefore no period of limitation is applicable in respect of such continuous cause of action. He would therefore submit that both the complaints are filed within limitation.
11) Mr. Rao would further rely on provisions of Section 18 the Industrial Disputes Act (ID Act) providing in that Settlement would bind all the employees. He would therefore submit that the benefits of Settlement cannot be withheld from a section of employees on the ground that they are not members of the recognized Union. That the Settlement being binding on all workers, irrespective of which Union they are members of, it was erroneous on the part of Petitioner to restrict the benefits of settlement only the workers of recognized Union.
12) Mr. Rao would further submit that the judgment of Apex Court in ANZ Grindlays Bank is clearly distinguishable and the same is delivered while determining the validity of Order of reference. That the Judgment of the Apex Court does not flow out of complaint of unfair labour practices filed under the provisions of MRTU and PULP Act. That on the other hand, the judgment of this Court in Bennett Coleman & Company Ltd. arising out of complaint of unfair labour practices under the MRTU and PULP Act and that therefore the Judgment of this Court would apply to the facts and circumstances of the present case. He would also rely upon the judgment of this Court in Walchandnagar Industries Limited4. Mr. Rao would submit that the Industrial Court has recorded findings of fact on the issue of Respondents' entitlement to get benefits arising out of Settlement. That this Court therefore would be loathe to interfere in such well-considered decision of the Industrial Court. He would therefore pray for dismissal of the Petitions.
Walchandnagar Industries Limited Vs. Dattusingh Lalsing Pardeshi (2005) 6 Bom CR 733
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
13) Rival contentions of the parties now fall for my consideration.
14) The short issue that arises for consideration is whether an employer is entitled to prescribe condition of executing Undertaking/Letter of Acceptance as precondition for grant of benefits flowing out of Settlement executed with recognized Union. In the present case, both the Settlements executed with recognized Union on 30 June 2010 and 7 September 2013 contain identical clause requiring submission of Letter of Acceptance/Undertaking. The relevant clause in Settlement dated 30 June 2010 reads thus:
"1.1. It is agreed by and between the parties that this settlement shall apply to those permanent daily rated workmen who are on the muster rolls of the Company in its plant at Gat No. 254/255, Kharabe Wadi, Taluka Rajguru Nagar, Chakan Talegaon Road, Chakan - 410501 as on 30 June 2010 and who accept said settlement by signing letter of acceptance/undertaking referred to therein (Annexure - I) before 10 July 2010. Those who sign the letter of acceptance thereafter, will not be entitled for any Adhoc Payment, but will be entitled for the benefits of the settlement only with effect from the date of signing the letter of acceptance.
15) Similarly, the relevant clause in Settlement dated 7 September 2013 reads thus:
"1.1. It is agreed by and between the parties that this settlement shall apply to those permanent daily rated workmen who are on the muster rolls of the Company in its plant at Gat No. 254/255, Kharabe Wadi, Taluka Rajguru Nagar, Chakan Talegaon Road, Chakan - 410501 as on 01 September 2013 and who accept said settlement by signing letter of acceptance/undertaking referred to threin (Annexure - I) before 15 September 2013. Those who sign the letter of acceptance thereafter, will not be entitled for any Adhoc Payment, but will be entitled for the benefits of the settlement only with effect from the date of signing the letter of acceptance.
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
16) Thus, Clause 1.1 in both the Settlements required the permanent daily rated workmen on the muster rolls of the Company to sign the Letter of Acceptance/Undertaking as per Annexure - I before 10 July 2010 / 15 September 2013. The format of Letter of Acceptance/Undertaking in Annexure - I for both the Settlements is as under:
"To: The Head -- HR & IR, Electropneumatics And Hydraulics (India) Pvt. Ltd., Gat No. 254/255, Kharabe Wadi, Chakan -- Talegaon Road, Taluka: Rajgurunagar, Chakan, 410 501, District: Pune.
Sub: Acceptance to the Settlement / Undertaking
I -------------------- the undersigned, Employee No.--------------, a permanent workman of M/s. Electropneumatics And Hydraulics (India) Pvt. Ltd., Chakan, Pune410501, hereby submitting this declaration / undertaking on my own with free will that I am aware of the terms and conditions of the wages settlement dated 30/06/2010 between my representative Union, Electropneumatics Hydraulics Workers Union, Registration No.:
PN 3663 and the Management of the Company M/s. Electropneumatics And Hydraulics (India) Pvt. Ltd., Chakan, Pune.
I have read all the terms and conditions of the said wages settlement / all the terms,and conditions are read and explained to me in the language understood by me. The terms and conditions of the settlement including the revised and agreed set production norms and the settlement are agreed and accepted by me. I further declare that I will abide by the same in total during the tenure of this settlement. I also declare that I will not raise any issue / demand resulting in direct or indirect financial burden to the company, during the tenure of this settlement. Any deviation from my side in observing the terms and conditions of this settlement will disqualify me to receive the benefits extended to me by this settlement.
In view of my accepting all the terms and conditions of this settlement, I hereby declare and agree that this settlement shall be in full arid final settlement of all the claims / demand and disputes, whatsoever, between me and the Company, whether in Court or otherwise.
I have affixed my signature as hereuncler in token of my acceptance if this settlement.
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
Signature/Thumb Impression of the Workman Name :
Employee No :
Date :
17) It is thus relying on Clause 1.1 of the Settlement that the Petitioner has refused to grant wage rise to such workmen who failed to sign Letter of Acceptance/Undertaking on or before 10 July 2010 or 15 September 2013. Section 18 of the ID Act deals with the persons on whom settlement and awards are binding and reads thus:
"18. Persons on whom settlements and awards are binding.-
(1) A settlement arrived at by agreement between the employer and workman otherwise than in the course of conciliation proceeding shall be binding on the parties to the agreement.
(2) Subject to the provisions of sub-section (3), an arbitration award which has become enforceable shall be binding on the parties to the agreement who referred the dispute to arbitration.] (3) A settlement arrived at in the course of conciliation proceedings under this Act [or an arbitration award in a case where a notification has been issued under sub-section (3-A) of section 10-A] or [an award of a Labour Court, Tribunal or National Tribunal] which has become enforceable shall be binding on-
(a) all parties to the industrial dispute;
(b) all other parties summoned to appear in the proceedings as parties to the dispute, unless the Board, [arbitrator,] [Labour Court, Tribunal or National Tribunal] as the case may be, records the opinion that they were so summoned without proper cause;
(c) where a party referred to in clause (a) or clause (b) is an employer, his heirs, successors or assigns in respect of the establishment to which the dispute relates;
(d) where a party referred to in clause (a) or clause (b) is composed of workmen, all persons who were employed in the establishment or part of the establishment, as the case may be, to which the dispute relates on the date of the dispute and all persons who subsequently become employed in that establishment or part."
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
18) Thus, as per Section 18 of the ID Act, when a Settlement is arrived by agreement between employer and the workmen otherwise than in course of conciliation proceedings becomes binding on all parties to the Settlement. However, in its application to the State of Maharashtra, following Proviso has been added to sub-section 1 of Section 18 of the ID Act and it reads thus:
"Provided that, where there is a recognized union for any undertaking under any law for the time being in force, then such agreement (not being an agreement in respect of dismissal, discharge, removal, retrenchment, termination of service, or suspension of an employee) shall be arrived at between the employer, and the recognized union only; and such agreement shall be binding on all persons referred to in clause
(c) and clause (d) of sub-section (3) of this section."
19) Thus in respect of the State of Maharashtra in every establishment where there is recognized union, the Agreement for Settlement must be arrived at between the employer and recognized Union only and such Agreement becomes binding on all persons referred to in clauses (c) and (d) of sub-section 3 of Section 18. The Agreement thus becomes binding on all workmen in an establishment.
20) Thus, there is no dispute and Mr. Cama has rightly not disputed the position that the settlement dated 30 June 2010 and 7 September 2013 applies to all the workmen in the establishment of Petitioner. Once the settlement becomes applicable to all workmen, the issue is whether the employer can defeat application of Settlement to any workman on the ground of refusal on the part of workman to sign the prescribed Letter of Acceptance/Undertaking.
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
21) Mr. Rao has relied upon judgment of Single Judge of this Court (R.J. Kochar, J.) in Bennett Coleman & Company Ltd. (supra) wherein this Court has held as in para-13 as under:
"13. No recognized union can say that a workman will be allowed the benefits of the settlement only if he signs a declaration or that he is or becomes the member of such union as the law extends all the benefits to all the employees covered by such settlement between the employer and the recognized union. In these circumstances the Industrial Court was right in holding that the insistence of the union on the respondents J to 10 to sign a declaration was not legal and proper. It is, therefore, not necessary and not required under the law for either the employee or workman covered by the settlement between the employer and the recognized union to give or for the employer and the union to insist or seek any declaration that he was bound by such settlement before he is extended or given the benefits of the settlement. He is not only entitled to get all the benefits of the settlement but he is also bound by the obligations and responsibilities prescribed thereunder. If under the settlement he is required to pay any amount by way of levy or donation mentioned before he is given the advantage of such settlement he will have to comply with the same without demur as laid down by the Supreme Court in the case of Balmer Lawrie (supra). No separate undertaking or declaration from the workmen is required. The recognized union cannot and should not, however, compel any workmen to become its member as a condition to get the benefits of the settlement as such a condition would defeat the provisions of the settlement to be binding on all the workmen as a matter of law under section 18 of the Industrial Disputes Act, 1947. Nor the recognized union can insist upon the employer to get a declaration, like in the present case, from the workmen that they are bound by the settlement to be eligible to get the benefits under the settlement. There can be no other condition, direct or indirect, except a condition of payment of reasonable amount of donation or levy payable to the recognized union, for the workmen to get the benefits of the settlement. The employer is per se bound to extend such settlement to all the workmen covered by the settlement unconditionally as per the law. Even if such conditions to the effect of depriving or threatening to deny the benefits of the settlement to the workmen unless they fulfill such conditions like the declarations by them are mentioned in the settlement they are to be treated as directory or optional and are to be ignored as otherwise it would violate section 18 of the Act. If the employer extends the benefits of such settlement without getting the declarations as prescribed in the settlement in the present case, he will not be guilty of the unfair labour practice under Item 9 of Schedule IV of the MRTU and PULP Acct. If he does so he
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
would be violating the mandate of section 18 of the Industrial Disputes Act.
To summarize the legal position :
(a) A settlement between the employer and a recognized union is binding on all the workmen whether members or not of the union;
and the employer and the union, both are bound by the settlement and are bound to give all the benefits of such settlement to all the workmen unconditionally;
(b) The recognized union cannot put any preconditions on the workmen to become eligible to get the benefits of the settlement. viz. membership of the union or giving of a declaration directly or indirectly making it obligatory for workmen to become its members under compulsion to get the benefits of the settlement as has exactly happened in the present case.
(c) Such a settlement may provide for condition of payment of union's levy or donation on some reasonable basis as laid down in the case of Balmer Lawrie (supra) and it is certainly obligatory for the workmen to pay such levy or donation to the recognized union to get the benefits or advantage of such settlement. A quid-pro-quo principle to be accepted by the workmen to get the fruits of the struggle of the Union.
(d) If the workmen do not give such declaration though demanded by the employer under the settlement neither the workmen nor the employer can be accused of violating the settlement. The employer cannot be held guilty of unfair labour practice under Item 9 of Schedule IV of the MRTU and PULP Act at the instance of the recognized union if the employer applies such settlement to such workmen who do not give the prescribed declarations as has been done in the present case."
22) However, Mr. Cama has placed reliance on judgment of the Apex Court in ANZ Grindlays Bank (supra), which is delivered at a latter point of time. The issue before the Apex Court was about validity of Order of reference. In that case, the Appellant Bank had executed Settlement with the Association. The Settlement contained a stipulation that the benefits thereof would also be applicable to workmen who were not members of the association, subject to the condition of they signing a receipt in enclosed format. The Apex Court held that the Bank was entitled to require signing of a receipt to protect its interests. The Apex Court held in para 5, 9 and 11 of the judgment as under:
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
"5. At the instance of All India Grindlays Bank Employees Federation (second respondent) the Central Government, by order dated 29.12.1997, made a reference under Section 10(1) of the Act for adjudication by the Industrial Tribunal. After issuance of a corrigendum on 17.12.1998, the reference reads as under: -
"Whether the terms of bipartite settlement dated 18.8.1996, between the management of ANZ Grindlays Bank Limited, and All Indian Grindlays Bank Employees Association which bound withholding of benefits of settlement to workmen who are not members of All India Grindlays Bank Employees Association until the individual gives acceptance of the settlement in the given format is legal and justified? If not, to what relief are the workmen entitled to?"
Feeling aggrieved by the aforesaid reference made by the Central Government the ANZ Grindlays Bank filed a writ petition under Article 226 of the Constitution before the Bombay High Court for quashing and setting aside the same. The writ petition was dismissed by a learned single Judge and the appeal preferred against the said decision before the Division Bench also failed. The present appeal has been filed by the Bank challenging the aforesaid orders.
9. Mr. S.N. Bhat, learned counsel for the Federation (second respondent), has submitted that under the settlement such employees of the bank, who were not members of the Association (third respondent), were required to give a receipt in writing in order to avail of the benefits of the settlement and this was clearly illegal. We are unable to accept the submission made. As already stated, the settlement was arrived at between the Bank and the Association (third respondent) and by virtue of sub-section (1) of Section 18 of the Act it bound only the members of the Association (third respondent). However, the Bank also extended the benefit of settlement to such other employees, who were not members of the Association. In order to avail of the benefit they had to give a receipt that they were accepting the settlement and the same shall be binding upon them and the format of the receipt, which has been reproduced earlier, does not contain any such term, which may be of detriment to them. To protect its interest the Bank was perfectly justified in asking for a receipt from those employees, who were not members of the Association (third respondent), but wanted to avail of the benefit of the settlement. Therefore, we do not find anything wrong in the Bank asking for a receipt from the aforesaid category of employees.
11. A plain reading of the reference made by the Central Government would show that it does not refer to any dispute or apprehended dispute between the Bank and the Federation (second respondent). It does not
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
refer to any demand or claim made by the Federation or alleged refusal thereof by the Bank. In such circumstances, it is not possible to hold that on account of the settlement dated 18.8.1996 arrived at between the Bank and the Association (third respondent), any dispute or apprehended dispute has come into existence between the Bank and the Federation (second respondent). The action of the Bank in asking for a receipt from those employees, who are not members of the Association (third respondent) but wanted to avail of the benefit of the settlement, again does not give rise to any kind of dispute between the Bank and the Federation (second respondent). Thus, the reference made by the Central Government by the order dated 29.12.1997 for adjudication by the Industrial Tribunal is wholly redundant and uncalled for."
23) I am thus faced with two judgments, one of single Judge of this Court and the other of the Apex Court taking divergent views about entitlement of employer to prescribe condition for extending the benefits flowing out of Settlement to a section of employees. In ordinary circumstances, this Court is bound to follow the view taken by the Apex Court over the one expressed by Single Judge of this Court. However careful scrutiny the judgment of Apex Court in ANZ Grindlays Bank would indicate that the same is rendered by taking into consideration provisions of Section 18 of the ID Act as applicable outside the State of Maharashtra. In para-7 of the Judgment, the Apex Court has considered provisions of Section 18 and its interpretation in the judgment in M/s. Tata Chemical Limited Vs. The Workmen under M/s. Tata Chemical Limited AIR 1978 SCC 828 and which reads thus:
"7. It may be mentioned at the very outset that the appellant-Bank had entered into the settlement dated 18.8.1996 with the Association (third respondent) and members of the Grindlays Bank Employees Union, Calcutta, after holding discussions and negotiations. The settlement had not been entered into either before a conciliation officer or labour court or industrial tribunal. In view of Section 18(1) of the Act the settlement was binding only upon the parties thereto. Section 18 of the Act reads as under: -
"18. Persons on whom settlements and awards are binding.- (1) A settlement arrived at by agreement between the employer and
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
workman otherwise than in the course of conciliation proceeding shall be binding on the parties to the agreement.
(2) Subject to the provisions of sub-section (3), an arbitration award which has become enforceable shall be binding on the parties to the agreement who referred the dispute to arbitration.
(3) A settlement arrived at in the course of conciliation proceedings under this Act or an arbitration award in a case where a notification has been issued under sub-section (3-A) of Section 10-A or an award of a Labour Court, Tribunal or National Tribunal which has become enforceable shall be binding on--
(a) all parties to the industrial dispute;
(b) all other parties summoned to appear in the proceedings as parties to the dispute, unless the Board arbitrator, Labour Court, Tribunal or National Tribunal, as the case may be, records the opinion that they were so summoned without proper cause;
(c) where a party referred to in clause (a) or clause (b) is an employer, his heirs, successors or assigns in respect of the establishment to which the dispute relates;
(d) where a party referred to in clause (a) or clause (b) is composed of workmen, all persons who were employed in the establishment or part of the establishment, as the case may be, to which the dispute relates on the date of the dispute and all persons who subsequently become employed in that establishment or part."
A plain reading of the provisions of Section 18 would show that where a settlement is arrived at by agreement between the employer and the workman otherwise than in the course of conciliation proceeding shall be binding on the parties to the agreement in view of the clear language used in sub-section (1) thereof. Sub-sections (2) and (3) of Section 18 contemplate different situations where an arbitration award has been given or a settlement has been arrived at in the course of conciliation proceedings. In M/s. Tata Chemicals Ltd. vs. The Workmen employed under M/s. Tata Chemicals Ltd. AIR 1978 SC 828, it was held as under: -
"Whereas a settlement arrived at by agreement between the employer and the workman otherwise than in the course of conciliation proceeding is binding only on the parties to the agreement, a settlement arrived at in the course of conciliation proceeding under the Act is binding not only on the parties to the industrial dispute but also on other persons specified in Cls. (b), (c) and (d) of sub-sec. (3) of S. 18 of the Act."
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
24) Thus on account of absence of Proviso to Section 18, as is applicable to the State of Maharashtra, the Apex Court held that settlement is arrived at by the agreement between employer and workman otherwise then in the course of conciliation proceedings, the same binds only the parties to the agreement. It is on account of its conclusion in para-7 that the Apex Court has held in para-9 of the Judgment that the Bank had extended the benefit of Settlement to other employees, who were not members of the Association and that in order to avail the benefit, they had to give a receipt of accepting the Settlement. Thus the validity of Bank's action in insisting on submission of Receipt is determined by the Apex Court in the light of voluntary offer by Bank to extend the benefit of settlement to even non-members of Association. In absence of statutory mandate for uniform application of settlement to all workmen in ANZ Grindlays Bank, the Apex Court upheld conditional extension of benefits of settlement to those who were not signatories to it.
25) However, in the instant case, Proviso added to sub-section 1 of Section 18 of ID Act changes the picture altogether. Under Proviso to Section 18 (1), the Settlement executed with recognized Union becomes binding on all workmen. It thus does not lie in the discretion of the employer not to extend the benefit of settlement to non-members of recognized union. It is the statutory right in favour of every workman under the Proviso to Section 18 (1) to avail the benefit of the Settlement irrespective of whether he/she is member of recognized Union or not. Thus, the observation of the Apex Court in para-9 of Judgment in ANZ Grindlays Bank that "as already stated, the settlement was arrived at between the bank and the Association (third respondent) and by virtue of sub-section (1) of Section 18 of the Act it bound only the members of the Association (third respondent)" cannot be
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
made applicable to the present case as Proviso added to sub-section (1) of Section 18 is attracted in the present case and therefore the Settlement applies and is binding on all workmen.
26) In my view therefore the judgment of the Apex Court in ANZ Grindlays Bank would not apply to facts and circumstances of the present case. On the contrary, the law expounded by Kochar, J. in Bennett Coleman & Company Ltd. after considering the Proviso to Section 18 (1) would apply to the instant case. Therefore Respondent cannot be denied the benefits flowing out of settlement on the ground of non-signing of Letter of Acceptance/Undertaking. No error can be traced in the Orders of the Industrial Court which has followed the dicta of judgment of Kochar, J. in Bennett Coleman & Company Ltd.
27) The next issue is about limitation. It is sought to be urged by Mr. Cama that Complaint (ULP) No. 210 of 2012 filed on 20 July 2010 for enforcement of Settlement dated 30 June 2010 was barred by limitation. Respondents are not members of the recognized Union which signed the Settlement. They were agitating before the Industrial Court by filing Compliant (ULP) No. 161 of 2010 on 28 June 2010 to restrain Petitioner and recognized Union from entering into any Settlement. During pendency of that complaint, the Settlement was signed on 30 June 2010, to which Respondents and their Union was not a party. It is Petitioner's contention that in addition to the Settlement being displayed on notice board of the Company, the same was read out and explained to some of the Respondents on 6 August 2010. It appears that the Petitioner did not grant the benefits flowing out of the Settlement to workmen who failed to sign the Letter of Acceptance /Undertaking as per Annexure - I. It is therefore difficult to hold that the cause of action for filing the ULP Compliant arose for Respondents
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
on 30 June 2010. The same arose much after August 2010 when some of the Respondents became aware of the terms and conditions of the settlement.
28) In M.R. Gupta5 the Apex Court has that denial of pay fixation of an employee, while he is in service, not in accordance with the rules resulting in payment of a quantum of salary not computed in accordance with the rules can give rise to assertion of a continuing wrong against such act giving rise to the cause of action each time he is paid less than his entitlement and so long as such employee is in service, a fresh cause of action arises every month when he is paid his monthly salary on the basis of such wrong computation. It is held as under:
"The claim to be paid the correct salary computed on the basis of proper pay fixation, is a right which subsists during the entire tenure of service and can be exercised at the time of each payment of the salary when the employee is entitled to salary computed correctly in accordance with the rules. This right of a Government servant to be paid the correct salary throughout his tenure according to computation made in accordance with rules, is akin to the right of redemption which is an incident of a subsisting mortgage and subsists so long as the mortgage itself subsists, unless the equity of redemption is extinguished. It is settled that the right of redemption is of this kind. (See Thota China Subba Rao and Others vs. Mattapalli Raju and Others, AIR 1950 Federal Court 1)."
29) In Tarsem Singh.6 the Apex Court held in para-7 as under:
"7. To summarise, normally, a belated service related claim will be rejected on the ground of delay and laches (where remedy is sought by filing a writ petition) or limitation (where remedy is sought by an application to the Administrative Tribunal). One of the exceptions to the said rule is cases relating to a continuing wrong. Where a service related claim is based on a continuing wrong, relief can be granted even if there
M.R. Gupta Vs Union of India 1995 (SCC) 628
Union of India & Ors. Vs. Tarsem Singh 2008 SCC 648
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
is a long delay in seeking remedy, with reference to the date on which the continuing wrong commenced, if such continuing wrong creates a continuing source of injury. But there is an exception to the exception. If the grievance is in respect of any order or administrative decision which related to or affected several others also, and if the re-opening of the issue would affect the settled rights of third parties, then the claim will not be entertained. For example, if the issue relates to payment or re-fixation of pay or pension, relief may be granted in spite of delay as it does not affect the rights of third parties. But if the claim involved issues relating to seniority or promotion etc., affecting others, delay would render the claim stale and doctrine of laches/limitation will be applied. In so far as the consequential relief of recovery of arrears for a past period, the principles relating to recurring/successive wrongs will apply. As a consequence, High Courts will restrict the consequential relief relating to arrears normally to a period of three years prior to the date of filing of the writ petition."
30) Thus as held by the Apex Court in M. R. Gupta and Tarsem Singh in cases of continuing wrong, relief can be granted even if there is delay in seeking remedy. In Tarsem Singh, the Apex Court held that the consequential relief relating to arrears can be restricted normally to a period of three years prior to the date of filing of Petition.
31) Mr. Cama has placed reliance on judgment of Single Judge of this Court (S.C. Gupte, J.) in Jaihind Sahakari Pani Purvatha Mandali Ltd. (supra), this Court took note of the ratio of the judgment of the Apex Court in M. R. Gupta and Tarsem Singh and held that arrears are required to be restricted in the complaint of unfair labour practices under MRTU and PULP Act to three months prior to the date of filing of complaint. This Court held in para 14, 15 and 16 are as under:
"14. The Division Bench of our court in Warden & Co. (India) Ltd. vs. Akhil Maharashtra Kamgar Union 6 was concerned with a workmen's complaint of unfair labour practice of non-payment of wages from February 1992, and bonus, leave travel allowance, encashment of privilege and causal leave for the years 1990-91 and 1991-92. The
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
complaint was filed on 29-3-1993 under MRTU & PULP Act. Though the main controversy before the court was whether an unrecognised union was entitled to appear and act on behalf of workmen of an industry governed by the Industrial Disputes Act in a complaint relating to unfair labour practice other than those specified by Items 2 and 6 of Schedule IV of the MRTU & PULP Act, the Division Bench did consider the other issue involved in the matter, namely, whether the complaint was barred by limitation. From the 6 2001 (3) Bom.C.R. 375 sat wp 563-2017.doc employer's side, the same provision of limitation was pressed into service, namely, Section 28 of the Act, providing for three months' period. The Division Bench observed that the complaint was of an unfair labour practice under Item 9 of Schedule IV of the Act, namely, "failure to implement award, settlement or agreement"; Section 28 enabled a complainant to file a complaint where "any person has engaged in or is engaging in any unfair labour practice" and every time wages were not paid when due, it could be averred that the employer was engaging in an unfair labour practice under Item No.9 of Schedule IV. That was the basis on which the Division Bench did not find merit in the submission of the employer based on limitation of three months. The Division Bench, with respect, correctly held the complaint as not barred under Section 28, but that was on the basis of a recurring cause of action - every time wages were not paid, the employer could certainly be said to have engaged in an unfair labour practice. The Division Bench, however, does not appear to have considered the further question, namely, what should be the period for which arrears of wages should be ordered or in other words, which arrears, calculated on the basis of difference in pay, were recoverable as within time and which were time-barred. The decision of the Supreme Court in M. R. Gupta's case (supra) was not brought to the notice of the Division Bench. The Supreme Court in M.R. Gupta, as we have noted above, made it clear that so long as an employee was in service, a fresh cause of action arose every month when he was paid his monthly salary on the basis of a wrong computation; if the employee's claim of computation was found to be correct on merits, he would be entitled to be paid according to the properly fixed pay scale "in the future" and "the question of limitation would arise for recovery of the arrears for the past period. In other words, the appellant's claim, if any, for recovery of arrears calculated sat wp 563-2017.doc on the basis of difference in the pay which has become time barred would not be recoverable". This has now been fully explained and reiterated by the Supreme Court, by making out a clear distinction between a continuing cause of action and recurring causes of action particularly from the stand- point of service jurisprudence in Tarsen Singh's case (supra). After this latter decision, it is impermissible to argue that since each time wages are not paid when due there is a resultant unfair labour practice, arrears could be ordered to be paid for any length of time, that is to say, without reference to any time-bar. The judgments of two learned Single
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
Judges of our court in Indian Smelting & Refining Co.Ltd. vs. Sarva Shramik Sangh 7, Maharashtra State Electricity Board Vs. Suresh Ramchandra Parchure 8 and Cipla Ltd. Vs. Anant Ganpat Patil 9, also, with utmost respect, do not state the law correctly to the extent they allow the claims of arrears of wages without reference to the bar of limitation for claiming past dues. The decisions could be said to be per incuriam for not considering the law laid down in M. R. Gupta's case (supra) and, in any event, now impliedly overruled by the Supreme Court decision in Tarsen Singh's case (supra).
"15. Ms.Singh also relies on a Full Bench decision of our court in Maharashtra State Road Transport Corporation vs. Premlal Khatri Gajbhiye10 in support of her submission on limitation. The Full Bench in that case was considering whether a particular clause in an earlier settlement was replaced by another clause of a subsequent settlement, and particularly, whether the two concerned clauses operated in different fields or the same field. The clauses related to time scale of pay.
The case of the complainants was that the original clause of the earlier settlement operated 7 2009 (121) FLR 310 8 2005 (1) Bom.C.R. 820 9 2008 (1) Bom.C.R. 78 10 2004(2) Bom.C.R. 338 sat wp 563-2017.doc in a different field and was not replaced by the new settlement. They claimed that the employer should continue to enforce it. One of the objections of the employer (respondent to the complaint) was based on the bar of limitation. It was submitted that admittedly ephemeral time scale was granted to the complainants, but that was prior to three years preceding filing of the complaints. The complainants' answer was based on Section 23 of the Limitation Act providing for a continuous cause of action. The Full Bench held that the obligation of the employer to honour the time scale was a recurring obligation. It held that in the context of such recurring obligation, the term 'making of an illegal change' could never have the same meaning as change made once for all so that what continued was only its effect in the context of recurring obligation to pay month to month the wages or value of such amenities. It held that an illegal change would be made afresh every month when the employer would refuse to carry out that continuous obligation. The Full Bench, accordingly, recognised the principle of recurring causes of action. It held that non- compliance of terms of settlement concerning service conditions of employees amounted to a recurring cause of action, rather than a continuous cause of action. The Full Bench merely decided the point in principle, holding a complaint for enforcement of a settlement as not barred. The question of actual relief, which would include actual grant of benefits under the settlement, was left to the Division Bench to decide. That question was not part of the reference. One does not know how this question was actually decided by the concerned Division Bench. As noted in Tarsen Singh's case (supra), it is whilst considering actual relief of past arrears that the question of
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
application of the principle of recurring cause of action would assume importance. The Full Bench decision, accordingly, does not support Ms. Singh's case; it recognises the principle of recurring sat wp 563-2017.doc cause of action without considering its actual application. So far as actual application is concerned, it does not state the law otherwise that what we have discussed above.
16. Accordingly, for the reasons stated above, the impugned order of the Industrial Court cannot be sustained to the extent of past arrears beyond three months prior to the date of the complaint and will have to be set aside to that extent and the matter remanded to the Industrial Court for considering the claim of past arrears in the light of its discretion to order recovery beyond three months prior to the complaint for good and sufficient reasons."
32) Relying on the judgment of this Court in Jaihind Sahakari Pani Purvatha Mandali Ltd, Mr. Cama has submitted that the Industrial Court could not have directed payment of arrears arising out of wage rise from 30 June 2010. In my view considering the peculiar facts and circumstance of the case, where the exact date of cause of injury cannot be ascertained coupled with the recurring cause of action on account of payment of lesser wages to the Respondents every month, the benefit of arrears cannot be restricted to three years prior to the date of filing of Petition. As matter of fact in Tarsem Singh, the Apex Court has held that normally the arrears can be restricted with three years before filing of complaint. Also of relevance is the fact that the action of Petitioners in imposing arbitrary condition of signing Letter of Acceptance/Undertaking is found to be invalid. In such circumstances, Respondents, who were always vigilant of about their rights, cannot be declined the benefit of arrears of wages in respect of their recurring cause of action. So far as Complaint (ULP) No. 249 of 2013 (Writ Petition (St) No. 16992 of 2023) is concerned, the issue of limitation does not apply as the Complaint was filed on 21 October 2013 immediately after signing of Settlement on 4 September 2013.
Sonali Mane WP-9522-2023 and WP(L)-16992-2023+(1).doc
33) I therefore do not find any valid reason to interfere in the Orders passed by the Industrial Court in both the Petitions. The Writ Petitions are accordingly dismissed without any Order as to costs.
34) In view of the disposal of the Writ Petition (St) No. 16992 of 2023 and Interim Application No.18266 of 2023 do not survive and the same are also disposed of.
[SANDEEP V. MARNE J.]
After the Judgment is pronounced, Mr. Joshi the Learned counsel appearing for the Petitioner would pray for continuation of the interim Order passed by this Court on 1 August 2023. Considering the fact that the Order passed by the Industrial Court directs grant of wage rise only to small section of employees (Respondents) which is due from the year 2013, the request for continuation of interim Order is rejected.
[SANDEEP V. MARNE 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!