Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abbott Healthcare Private Limited vs Federation Of Medical And Sales ...
2025 Latest Caselaw 2016 Cal/2

Citation : 2025 Latest Caselaw 2016 Cal/2
Judgement Date : 25 August, 2025

Calcutta High Court

Abbott Healthcare Private Limited vs Federation Of Medical And Sales ... on 25 August, 2025

Author: Arindam Mukherjee
Bench: Arindam Mukherjee
OD-35 & 36                                                ORDER SHEET



                IN THE HIGH COURT AT CALCUTTA
              ORDINARY ORIGINAL CIVIL JURISDICTION

                       IA NO. GA/1/2024
                               IN
                          CS/207/2024

             ABBOTT HEALTHCARE PRIVATE LIMITED
                              VS
       FEDERATION OF MEDICAL AND SALES REPRESENTATIVES
                ASSOCIATIONS OF INDIA AND ORS.

                       IA NO. GA/3/2024
                               IN
                          CS/207/2024

             ABBOTT HEALTHCARE PRIVATE LIMITED
                              VS
       FEDERATION OF MEDICAL AND SALES REPRESENTATIVES
                ASSOCIATIONS OF INDIA AND ORS.



The Hon'ble JUSTICE ARINDAM MUKHERJEE
Date: 25th August, 2025.

                                                                 Appearance:
                                          Mr. Arindam Banerjee, Sr. Adv.(VC)
                                                  Mr. Arik Banerjee, Adv.(VC)
                                                  Mr. Pujon Chatterjee, Adv.
                                                     Mr. Altamash Alim, Adv.
                                                 Mr. Aniket Choudhury, Adv.
                                           Mr. Sutosom Bhattacharyya, Adv.
                                                             For the plaintiff.

                                                    Mr. Aninda Lahiri, Adv.
                                                     Ms. Dipika Banu, Adv.
                                            Mr. Subhadip Chakraborty, Adv.
                                                      Ms. Bolivia Roy, Adv.
                                                        For the defendants.
                                     2




        The Court:- GA/1/2024 is an application by the plaintiff, the

prayers whereof are set out hereunder:-

         "(a) An order of temporary injunction be passed restraining

         the Respondents, its office bearers, men, agents, members,

and assigns from creating any sort of obstruction or

hindrance in the running of the business and the working of

the petitioner company and its employees in Kolkata and

throughout the State of West Bengal;

(b) An order of injunction be passed restraining the

Respondents, its office bearers, men, agents, members, and

assigns from carrying on any agitation or demonstration for

the purpose of restraining and/or preventing the Petitioner

company and its employees from carrying on their business

activities in Kolkata as well as in the State of West Bengal.

(c) An order of temporary injunction be passed restraining

the Respondents, its office bearers, men, agent, members,

and assigns from threatening the managers and other

employees of the Petitioner company from carrying out their

daily field work as representatives of the petitioner company;

(d) An order of temporary injunction restraining the

Respondents, its office bearers, men, members, agents and

assigns from spreading rumours and allegations against the

Petitioner company among any hospitals, nursing homes

and doctors in Kolkata as well as in the State of West

Bengal;

(e) An order of temporary injunction restraining the

Respondents, its office bearers, men, agents, members and

assigns from restraining the Petitioner company and its

employees from meeting doctors in Kolkata as well as in the

State of West Bengal in their respective chambers or

elsewhere in the course of their daily field work;

(f) Ad interim orders in terms of prayers made above;

(g) Such further or other order or orders as this Hon'ble

Court may deem fir and proper."

This application on being moved ex parte an order was passed

on 7th October, 2024, the operative portion whereof is as follows:-

"Accordingly, the defendants, its office bearers, men, agents,

members and assigns are restrained from creating any obstruction or

hindrance in the running of the business and working of the plaintiff

company and its employees in Kolkata and throughout the State of

West Bengal."

This order has been extended from time to time in the

presence of the defendants and is still in subsistence.

The defendants have taken out an application for vacating the

order dated 7th October, 2024 on 20th November, 2024. This

application is numbered as GA/3/2024. Both the applications are

taken up for hearing together.

The plaintiff says that the interim order passed on 7th

October, 2024 should be confirmed so that the plaintiff does not face

any impediment in smooth functioning, due operation and from

carrying on its day-to-day business.

The plaintiff says that due to the illegal and wrongful

activities, the particulars whereof are provided in the said application

and will be further borne out from the various annexures to the said

application it will be evident that the defendants, its men, agents,

members and assigns have caused detriment to the running of the

plaintiff's business. The plaintiff says that the sales representatives of

the plaintiff company while working in the field and visiting the

individual doctors and the doctors at various hospitals, nursing homes

and medical center have been not only harassed but also prevented

from carrying on and discharging their regular duties. The order of

injunction is, therefore, according to the plaintiff is necessary to

prevent such illegal and wrongful activities.

The defendants on the other hand denies the allegations

made by the plaintiff and say that the defendant no.1 being a

registered trade union under the Trade Unions Act, 1926 (in short

1926 Act) is entitled to ventilate the grievances of the staff and

employees, particularly of those who are its members. The defendants

also say that the plaintiff has acted in violation of the provisions of the

Sales Promotion Employees (Conditions of Service) Act, 1976 which not

only safeguards the interest of the Sales Promotion Employees but also

protect their right of collective bargaining through a registered trade

union. The defendants also say that the act and activities of the

plaintiff is in violation of the provisions of Industrial Disputes Act,

1947. The defendants further say that by using the ad interim order

dated 7th October, 2024 as a tool of oppression, the plaintiff has

prevented even normal trade union activities which includes protest,

demonstration and dharnas by observing the limits and restrictions

provided under the 1926 Act. The defendants, therefore, say that the

order dated 7th October, 2024 should be discharged and/or varied.

In reply, the plaintiff says that an interim order of injunction

can be vacated only if the grounds available under Order XXXIX Rule 4

of the Code of Civil Procedure, 1908 (CPC) are available and fulfilled by

the party seeking the discharge or variance of the order of injunction.

In the instant case the defendants have not been able to show

any ground for which the interim order of injunction dated 7 th October,

2024 is required to be vacated. There is no suppression of material fact

or subsequent change in situation.

After hearing the parties and considering the materials on

records, I find that there is no dispute as to the defendant no.1 being a

registered trade union under the 1926 Act. It is, however, in dispute

whether defendant no.1 is a recognized trade union of the plaintiff

company.

Be that as it may, a trade union and its members under the

1926 Act have certain privilege and protection. These rights, privilege

and protection under the 1926 Act have fallen for consideration in

several judgments of the Hon'ble Supreme Court and of various High

Courts. At the end of the day unless there is any illegal and wrongful

activity like criminal intimidation, physically assaulting any willing

member from joining the regular office or by directly causing loss to

the business of the employer company, the rights, privilege and

protection available under the 1926 Act are not interfered with. On a

close study of the 1976 Act, I do not find any pari materia condition as

contained in Section 36AD of the Banking Regulation Act, 1949 which

clearly provides for punishment for certain activities in relation to

banking company which denudes an employee from the protection

available under the 1926 Act.

In the instant case the allegations and counter allegations

clearly show that the plaintiff company is trying to protect its willing

employees and any hindrance to its regular business activities while

the defendant no.1 is protesting against illegal and wrongful activities

of the management including alleged illegal transfer and unlawful

termination of service of the employees. These allegations and counter

allegations cannot be either held to be true or correct or false at the

interlocutory stage without their being any clinching evidence to that

effect. It is at the same correct that the willing employees of the

plaintiff company should not be intimidated or terrorized or subjected

to any harassment or assault in course of discharging their regular

duties while it is also correct that a registered trade union should be

permitted to ventilate its grievances through protest, dharna, rally,

demonstration etc strictly in accordance with the provisions of 1926

Act and other applicable Acts statutory provisions.

It cannot also be said at this stage without further

ascertainment that the version of one party is true and correct while

that of the other is false and incorrect. It is also settled provision of law

that in a deserving case even if the parameters laid down in Order

XXXIX Rule 4 of the CPC are not strictly complied with then also the

Court for the ends of justice vary or discharge the order under its

inherent jurisdiction.

In the instant case, the interim order was passed on 7th

October, 2024 and the vacating application was made on 20 th

November, 2024 and, as such, it cannot be said that the vacating

application was made after a long delay, particularly, keeping in mind

that the puja vacation for the year 2024 intervened for a considerable

period between 7th October, 2024 and 20th November, 2024.

In the aforesaid facts and circumstances, to strike a balance,

I clarify the order dated 7th October, 2024 by permitting the defendants

no.1 and its members from carrying out normal trade union activities

like protest, rally and dharna but the same should be beyond 50

meters from the office premises of the plaintiff company. The

defendants, however, will be permitted to display protest materials or

posters in the notice board maintained in the offices of the plaintiff

company. The defendants and/or the members of the defendant no.1

company should not intimidate or terrorize any willing employee of the

plaintiff company from either joining the work or in carrying out the

same or from visiting the doctors at their chambers, hospital and other

places.

It is further classified that the plaintiff shall not be entitled to

take any steps or enforce any ban on the protest gatherings, rally,

demonstration or dharna if the same are carried out by the members of

the defendant no.1 in a responsible manner and strictly in accordance

with the provisions of 1926 Act.

It is also clarified that the plaintiff shall not make use of any

force or carry out any oppressive act in preventing lawful trade union

activities in and around the precincts of the office of the plaintiff

company by using the order dated 7th October, 2024 or even otherwise.

With the aforesaid clarification, GA/1/2024 and GA/3/2024

stand disposed of.

Disposal of these two applications will not stand in the way in

the individual employees from approaching the authority under the

1947 Act.

The point of maintainability of the suit as raised by the

defendants are kept open.

(ARINDAM MUKHERJEE, J.)

Sb/

 
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