Citation : 1974 Latest Caselaw 146 Del
Judgement Date : 31 May, 1974
JUDGMENT
B.C. Misra, J.
(1) This writ petition has been filed by the Management against the Award of -the Industrial Tribunal dated 28th January, 1973, made on a Reference dated December 13, 1971, by which the Tribunal has decided the preliminary issues against the petitioner and has set down the dispute for decision on merits.
(2) The material facts of the case are that respondent No. 3, Mr. B. D. Mathur, joined employment of the petitioner as Sub Editor in 19510 and was in May, 1965 made a special representative He was admittedly a 'working journalist' within the meaning of the terms in Section 2(f) of the Working Journalists Conditions of Service) & Miscellaneous Provisions Act, 1956 (which is hereinafter referred to as the Act). On his assignment as a special representative, the respondent claimed certain perquisities and benefits, which were denied to him. This raised an industrial dispute which was referred by the Lt. Governor, Delhi by his order dated December 13, !971 for adjudicatioa to the Industrial Tribunal. The terms of reference were as follows:
1.(a) Did Shri Mathur become entitled to the convenated grade when he was appointed as Chief Sub-Editor and cotinued in the said grade thereafter and is the management justified in denying his grade to him ?
(B)What relief if any, is Shri Mathur entitled to and with effect from which date, and what directions are necessary in this behalf?
2.Whether the management in justified in transferring Shri Mathur from Lucknow to Delhi without his consent and what relief, if any, is he entitled to ?
3.Whether the management in justified in denying Shri Mathur his per-quisities and benefits during his leave period in 1969, and what relief, if any is he entitled to ?
4.What are the terms and conditions of service applicable to Shri Mathur on his transfer to Delhi and what directions are necessary in this behalf ?
When the dispute proeecded for adjudication before the Industrial Tribunal, the anegentent (petitioner) herein raised number of objections inter alia that Mr. Mathur was not a workman within the meaning of Industrial Disputes Act,the reference was without jurisdiction, and that the trade union hed net espoused his cause, so the reference was not competent. On the pleadings of the parlies, the Tribunal framed the following issues:-
1. Whether Shri Mathur is a workman within the meaning of Section 2(s) of the Industrial Disputes Act ?
2.Whether the Delhi Union of Journalists has no locus standi to espouse the cause of Shri Mathur?
3.Whether the said Union has espoused the cause of Shri Mathur?
4.Whether the reference is' not in acc.Jrdance with the Working Journalists Act ?
5.Whether the dispute regarding wages claimed in the reference is not maintainable under the Industrial Disputes Act, 1947?
The Tribunal by the impugned order recorded the findings on the aforesaid issues in favor of the workman and against the Management/ petitioner. Aggrieved by the said findings the petitioner has filed this writ petition assailing them A counter affidavit on behalf of the workman has been filed. The other two respondents in the writ petition are Lt. Governor, who made the reference, and the Industrial Tribunal, who made the award and naturally they are not interested in contesting the writ petition and so have not entered appearance. Mr.G.B. Pai, Advocate, appearing to support the writ petition, has raised the following contentions;
(1)Respondent No. 3 is not a workman within the meaning of Section 2(s) of the Industrial Disputes Act 1947 and as such the reference under the Industrial Disputes Act was without jurisdiction and the finding of the Tribunal on issue No. 1 is contrary to law
(2)The Working Journalists Act is a comprehensive statutory provision on the subject and so instrumentality of the Industrial Disputes Act cannot be used to give relief to the respondent, by way of additional remedy and the reference is without jurisdiction
(3)The reference postulates the dispute of individual workman and not an industrial dispute ; since the finding of the Tribunal was that 19 workmen had espoused the cause of the respondent which would be sufficient if the espousal is confined to the Working Journalists which had a small membership but the reference would be invalid if the union of all the workman concerned as taken into consideration.
(3) Mr Pai has advanced able arguments at length. In substance the controversy is this; In respondent No. 3 admittedly a Working Journalist covered by the Act. As such whether or not be is a workmen within the meaning of Industrial Disputes Act and whether or not the provisions of the Industrial Disputes Act can be utilised to obtain the denied relief to him from the Industrial Tribunal ?
(4) The answer to this question would depend on the construction of the provisions of the Journalists Act and the Industrial Disputes Act. Section 3 of the Journalists Act reads as follows : - "THEprovisions of the Industrial Disputes Act, 1947 (14 of 1947), as in force for the time being, shall subject to the modification specified in sub-section (2), apply to, or in relation to, working journalists as they apply to, or in, relation to workmen within the meanig of that Act." Section 5 (2) of the Journalists Act reads as under : - Any dispute whether a working journalist has voluntarily resigned, from service in any newspaper establishment on the ground of conscience shall bs deemed to be an industrial dispute within the meaning of the Industrial Dispates Act, 1947 (14 of 1947), or any corresponding law relating to investigation and settlement of industrial disputes in force in any State." Section 14 of Act reads as follows :- THEprovisions of the Industrial Employment (Standing Orders) Act, 1946 (20 of 1 46), as in force for the time being, shall apply to every newspaper establishment wherein twenty or more newspaper employee are employed or were employed on any day of the proceeding twelve months as if such newspaper establishment were an industrial establishment to which the aforesaid Act has been applied by a notification under sub-section (3) of Section 1 thereof, and as if a newspaper employees were a workman within the meaning of that Act." Section 17 of the Act thus reads :-
WHEREany amount is due under this Act to a newspaper employee from an employer, the newspaper employee himself, or any person authorised by him inwriting in this behalf or in the case of the death of the employee, any member of his family may, without prejudice to any other mode of recovery, make an application lo the State Government, for the recovery of the amount due to him, and if the State Government, or such -authority, as the State Government, may specify in this behalf, is satisfied that any amount is so due. it shall issue a certificate for that amount to the Collector, and the Collector shall, proceed to recover that amount in the same manner as an arrear of land revenue."
BESIDESthe above provisions Sections to 13A contained in chapter 2 make provision that the Central Government shall as and when necessary constituts a Wage Board for fixing and revising the wages, and then the recommendations of the Board are considered by the Central Government which ultimately passes an order accepting their recommendations or modifying them and such order is enforceable in accordance with the procedure prescribed in Section 17. The Central Government has also got the power to fix interim rates of wages. The Industrial Disputes Act 1947 gives definition of" Workman " as meaning any person employed including an apprentice in any industry to do any skilled, manual or clerical work for hire or reward and includes, for 'the' purpose of any proceedings under this Act in relation to an industrial dispute, a workman discharged during that dispute but does not include any person employed in the naval, military or air service of the Crown."
(5) The question raised in whether respondent No, 3 is a workman within the definition laid down by the Industrial Disputes Act, Section 2(s) of the Industrial Disputes Act defines workmen as any person employed in any industry to do any skilled, unskilled, manual, supervisory, technical or clerical work. This expressly excludes managerial or administrative officers and naturally would not apply to literaiy or intellectual workers In -case Mitra Parkashan Ltd v. Brahma Dutt Vidyarthi. Sub Editor of a story magazine was considered to be not included in the definition of workmen. The answer does not turn merely on the definition of workman. The working Jouralists (Industrial Disputed Act I of. l955 was passed on March 12,1955. The Objects of the Act as given in the Objects and Reasons are : " One of the matters referred to the Press Commission was the settlement of disputes affecting working journalists the Press Commission ex.imined the position in the light of judicial pronouncements and found that working journalists did not come within the scope of the Industrial Disputes Act. The Commission, however, considered it essential that they should be entitled to the benifits of the procedure for the invesuigation and settlement of disputes envisaged in that Act and the Bill was designed to achieve the same object by extending the provisions of Industrial Disputes Act. " The provisions of the Act have given the definition of the working journalist as employed in, or in relation to, any establishment for the production or publication of a newspaper or in, or in relation to, any news agency. Section 3 of this Act reads : "The provisions of Industrial Disputes Act 1947. shall apply to. or in relation to, working journalists as they apply to, or in relation to workman within the meaning of that Act. This Act was repealed by The Working Journalists (Conditions of Service) and Miscellaneous Provisions Act 45 of 1955. Section 3 of this Act has maintained the provisions of Section 3 of Act I of 1955. The result is that by a fiction of law, the provisions of Industrial Disputes Act have been extended to and applied to, or in relation to the working journatists, in the same manner and to the same extent as they apply to, or in relation to, workman defined in Industrial Disputes Act." Consequently the working journalists are fully entitled to take advantage of the provisions 'of the Industrial Disputes Act like any other workman without their being labelled workman as such. The modification of the Industrial Disputes Act in its application to working journalists is indicated by Sub-section 2 of Section 3 and other provisions of the Act but subject to them the Industrial Disputes Act mutates and mutants applies to the working journalists. It is, therefore, not necessary to decide whether they are really workmen as such but they do rank with them for the benefits of the Act. The preliminary issue No. 1 decided by the Tribunal is, therefore, not open to challange.
(6) Mr. Pai has laid consdierable emphasis on the fact that the Working Journalists Act was a complete code and by necessary intendment excluded instrumentality of the Industrial ADisputes Act. The argument as advanced is very attractive. It has, however, no substance. Machinery provided by the Act relates to fixation and revision of rates of wages besides a few other matters like retrenchment, gratutiy and leave etc. procedure of fixation and revision of wages consists in constitution of a ware Board and the Government is required to consider and decide upon its recommendations. The provision also entities the Government to fix interim rate of wages (Section 13-A). The reliefs claimed by the third respondent from the petitioner/management in the instant case are not covered by the relief envisaged by the provisions of the Act. The respondent is not seeking... fixation or revision of any rates of wages. Apparently he was condended by the grant of the same in his capacity as Sub Editor. The dispute has arisen with regard to the denial of the same grade to the respondent on his being transferred as special representative. The right of the respondent to continue to get the same raises a dispute which cannot he settled by the Wage Board or by the Government under the Act. Mr. Pai. learned counsel for the petitioner was asked to point out any machinery contained in the Act for of the dispute raised in the instant case, but he was unable to lay his hands on any provision except Section 17. Section 17 deals with the recovery of the amount due by coercive measures as well as the decision of some questions in dispute by Labour Court under the Industrial Disputes Act. This provision again points to the fact that the dispute between the parties is to be determined under the provisions of the 'Industrial Dispates Act and there is nothing contained in Section 17 or any other provision of the Act to debar the reference of the dispute between the parties for adjudication by an Industrial Tribunal or Labour Court as the case may be. Again if the contentions of of Mr. Par were accepted, the provisions of Section 3 of the Act applying the provisions of the Industrial Disputes Act to the Working Journalists as it applies to the workman would become redundant. Both the provisions must harmoniously be construed. So construed, they do not leave any room for doubt that the provisions of Industrial Disputes are certainly ancilliary and are to be used in aid of rights and disputes of the working journalists Act. In Express Newspaper Ltd vs. U O.I. the Court observed in paragraph 215 that "There was no industrial dispute as such which had arisen or was apprehended to arise as between the employers and the working journalists in general, though it could have possibly arisen as between the employers in a particular news. appear establishment and its own working journalists. What was contemplated by the provisions of the impugned Act however, was a general fixation of rates of wages .of working journalists which would ameliorate the conditions of their service and the constitution of a wage board for this purpose." The Supreme Court considered the contention that the Working Journalists Act was discrimininatory and void on the ground that there was a special legislation for its benefit for fixing the rates of wage different from the machinary arid approach other workman in the industrial Disputes Act. This contention was rejected. It was also observed in this case that the provisions of the Industrial Disputes Act, which was a general Act, had been made applicable to the Working Journalists, there would have been no quarrel with the same. Mr. Pai has cited MIs- Sarighvi Jeevral GhewarChand v. Secretary. Madras -Chillies, Grains and Kirana Chand Merchants Workers Union. Vegoils Private Ltd. v. Workmen. Sarat Chatterjee & Co. (Private) Ltd. v -Central Government Industrial Tribunal. G. M. Telang v. Shaw Wallacs and Co. Ltd . Mr. Pai cites them to show where a statue be a complete code, the other provisions of law would not be attracted to it For instance in Mls.Sanghvi Jeevral Ghewar Chand (Supra), it was held that in the establishments to which Bonus Act did not apply, benefit of the Act could not be extended. Similarly in Vegoils Private Ltd. (Supra), reference is made to the contract labour. I am unable to find any assistance from the said authorities. In the present statute under consideration. Section 3 of the Act expressly applies the provisions of the Industrial Disputes Act to the Working Journalists. The Journalist Act even taking as a complete code for the sake of argument, would include within its ambit Section 3 and the provisions of the Industrial Disptes Act extended to it by a fiction created by provisions of law. There is nothing in the Journalists Act which expressly or by necessary intendment excludes the application of the Iudustrial Disputes Act, to matters which are expressly not covered by the Journalists Act. The, contention of the learned counsel therefore, falls.
(7) The last contention of the learned counsel is acoroliary from his earlier contentions. The Tribunal has found that although the disputes raised and referred to the Tribunal for adjudication by the referring order raised an individual dispute, the same had been expensed by the Union of the Working Journalists This Union, according to the findings of the Tribunal, had. 40 members who were not defaulters and were active members entitled to vote and out of them 19 had espoused-the cause of their respondent.They Certainly constitute a substantial number of the journalists who decided to take up the case of the respondent. According to Mr. Pai, if the respondent were treated only as working journalist, the espousel by the Union was sufficient in the instant case. On the other hand if he were treated as a workman under lndustrnal Disputes Act, he needed a larger number of workmen from amongst other trade unions to espouse his cause. The finding, I have returned, is that the respondent No. 3 is a working journalist governed by the Journalists Act and he is not a workman within the meaning of Industrial Disputes Act but all the provisons of the indiistrial Disputes Act. fully apply to him. as they apply to a workman so he is entitled to take advantage of the provisions of the industrial Disputes Act and the machinery for adjudication of disputes provided by. it. in view of this findiHg the espousal of the cause of the tresponent is sufficient to convert individual dispute of the workman into an industrial dispute. The contention of the counsel has no force and the finding of the Tribunal on the preliminary issues does not suffer from any legal infirmity. As a result the wirt petition fails and is dismissed but in the circumstances of the case the parties will bear their respective costs,
--- *** ---
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!