Citation : 2009 Latest Caselaw 1637 Del
Judgement Date : 24 April, 2009
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CS(OS) No. 688/2004 and CS(OS) No. 814/2004
% Date of decision: 24th April, 2009
BHARAT SANCHAR NIGAM LTD. ....... Plaintiff
Through: Mr. R.V. Sinha and Mr. A.S.
Singh, Advocates for the plaintiff.
Versus
SANCHAR NIGAM EXECUTIVES
ASSOCIATION (INDIA) LTD. & ANR. ....... Defendants
Through: None.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may No
be allowed to see the judgment?
2. To be referred to the reporter or not? No
3. Whether the judgment should be reported No
in the Digest?
RAJIV SAHAI ENDLAW, J.
1. Both suits are between the same parties and are taken
together for disposal. CS(OS) No. 688/2004 was instituted first, for
the relief of permanent injunction restraining the defendants and the
other office bearers, members of the defendant No. 1 from resorting
to strike, rallies, dharnas, demonstrations, gherao or any other
unwarranted activities in and around the office premises of the
plaintiff at Statesman House, Barakhamba Road, New Delhi and at
Kidwai Bhawan, Janpath, New Delhi or at any other office premises
of the plaintiff in Delhi or at the residential premises of any of the
officers of the plaintiff. Relief was also sought of restraining the
defendants from interfering in the ingress and egress of the officers,
staff or public in and from the aforesaid offices of the plaintiff and/or
residences of the officers of the plaintiff. The cause of action for the
CS(OS) Nos. 688/2004 & 814/2004 Page 1 of 8 institution of this suit was stated to be the letter dated 16th June,
2004 of the defendants threatening dharna/demonstration.
2. Vide interim order dated 28th June, 2004 in this suit the
defendants were restrained from holding rallies, dharnas,
demonstrations, gheraos within the radius of 100 meters of the
premises known as Statesman House, Barakhamba Road, New Delhi
and Kidwai Bhawan, Janpath New Delhi and also from holding any
demonstration at the residential premises of the officers of the
plaintiff. The defendants were also restrained from interfering with
the ingress and egress of the employees of the plaintiff willing to
work or employees of other organizations occupying the aforesaid
buildings.
3. On the next date i.e. 26th July, 2004, the counsel for the
defendants stated before this Court that the defendants will not act
pursuant to the impugned notice dated 16th June, 2004. On 29th July,
2004, the Court was informed that all issues involved in the suit had
been settled between the plaintiff and the defendants in terms of the
Minutes of Meeting dated 30th June, 2004. Accordingly, this Court
feeling that no cause made for continuance of the interim order
dated 28th June, 2004 vacated the same. The counsel for the plaintiff,
however, stated that the suit needs to continue because of the
further threats by the defendants. The pleadings were thereafter
completed in this suit.
4. CS(OS) No. 814/2004 was filed by the same plaintiff against
the same defendants, as in CS(OS) No. 688/2004. The plaint and the
reliefs claimed in this subsequent suit are also identical as in the
earlier suit. It was stated in the plaint that after the vacation of the
interim order in CS(OS) No. 688/2004, the defendants had
threatened dharnas/demonstrations vide letter dated 15th July, 2004
necessitating the institution of the subsequent suit. The application
CS(OS) Nos. 688/2004 & 814/2004 Page 2 of 8 of the plaintiff for interim relief in the subsequent suit was disposed
of by a detail order dated 14th October, 2004 and in terms whereof
the defendants were restrained from resorting to the threatened
action impugned in the subsequent suit except in accordance with
the said order. It was ordered that the demonstration and dharna
shall be entirely peaceful and shall not in any manner bar or impede
the ingress and egress of the officers, staff and visitors of Kidwai
Bhawan, Janpath, New Delhi and such action of the defendants
should not disturb functioning of the plaintiff. It was further clarified
that the lunch hour demonstration will not be held inside the Kidwai
Bhawan building but only outside the building but in the compound
comprising of 2000 sq. yds. The order was made with respect to
Kidwai Bhawan only on the statement of the counsel for the
defendants that they did not intend to hold demonstration at any
other location. An appeal being FAO(OS) No. 252/2004 was
preferred by the plaintiff against the said order dated 14th October,
2004 but the same was dismissed with the modification that in the
event of any demonstration proposed to be held it may be so held
within 100 meters away from the building.
5. The pleadings in the subsequent suit were also completed.
6. It may be mentioned that even though in CS(OS) No. 688/2004,
the interim order dated 28th June, 2004 had been vacated on 29th
July, 2004 but in order dated 19th January, 2006, therein, without
reference to the order dated 29th July, 2004, the order dated 28th
June, 2004 was confirmed during the pendency of the suit.
7. Identical issues were framed in both the suits on 19th January,
2006 as under:-
"(1) Whether the present suit is liable to be dismissed for want of cause of action? OPD (2) Whether the activities of the defendants were
CS(OS) Nos. 688/2004 & 814/2004 Page 3 of 8 carried out in a peaceful manner without hampering ingress/egress and without breach of peace? OPD (3) Whether the defendants were justified in issuing the letter dated 16.6.2004 as the management of the plaintiff company failed to redress the issues and grievances raised by the defendants? OPD (4) Whether the plaintiff is entitled to a decree of permanent and mandatory injunction against the defendants, as prayed? OPP (5) Whether the program/action carried out by the defendants in terms of the letter dated 16th June, 2004 is illegal? OPP (6) Whether the complaint submitted by the Association Editor of the Statesman or the complaint submitted by M/s. Jhonson Control India relate to any activities of the defendants who are group B Officers in the plaintiff Company? OPP (7) Whether the defendants have a right in law to hold dharnas/demonstration etc. as pleaded in the plaint without keeping any distance from the premises of the plaintiff? OPP (8) Relief."
8. Though there is no order consolidating the two suits or the
trial therein but the two suits were listed on the same date from time
to time. The plaintiff has examined the same witnesses in both the
suits who have filed their affidavits by way of examination in chief.
There affidavits are also identical.
9. The defendants failed to appear before the Joint Registrar for
cross-examination of the witnesses of the plaintiff and have been
proceeded against ex parte.
10. Though the cause of action for the two suits were the notices
dated 16th June, 2004 and 15th July, 2004 respectively and which
cause of action has disappeared during the pendency of the suit itself
but the suits were continued by the plaintiffs, it appears on the
CS(OS) Nos. 688/2004 & 814/2004 Page 4 of 8 larger issue as to the entitlement at all of the defendants to strike
work and engage themselves in dharnas/demonstrations. A reading
of the order dated 14th October, 2004 (supra) in CS(OS) No.
814/2004 discloses that it was the contention of the counsel for the
plaintiff that in view of the judgment of the Apex Court in T.K.
Rangarajan vs. Govt. of Tamil Nadu 2003 (6) SCALE 84 and in
Railways Board, New Delhi vs. Niranjan Singh AIR 1969 SC 966,
the employees have no fundamental or statutory right to resort to
strike. Per contra, the counsel for the defendants had relied upon
Punjab National Bank Ltd. vs. All India Punjab National Bank
Employees' Federation AIR 1960 SC 28 to contend that the right to
strike was a part of the freedom of speech and expression and a
fundamental right under the Constitution of India.
11. However, during final hearing, the counsel for the plaintiff has
not addressed on this aspect. The defendants having been proceeded
ex parte and the cause of action for the suits being as aforesaid and
which appears to be not surviving now, I do not deem it expedient to
adjudicate the said controversy in the present proceedings.
However, so as not to prejudice the plaintiff and or to debar them
from raising the said plea at any point of time, liberty is granted to
them to the said effect.
12. Otherwise, I find that the courts including this Court have from
time to time in suits of such nature, while not prohibiting the
employees/their associations form holding strikes, dharnas,
demonstrations, etc, have been making orders to ensure that such
actions of the employees/their associations do not bring the
functioning and services of the corporate/institutions to a standstill
and do not force persons willing to work to join in such agitations. In
my opinion, the present suits can also be disposed of on the same
lines.
CS(OS) Nos. 688/2004 & 814/2004 Page 5 of 8
13. Though issues were framed as aforesaid, but the defendants
having been proceeded against ex parte, need is not felt to deal
issuewise. Suffice it is to state the affidavits of evidence of the
witnesses of the plaintiff and which remain uncontroverted disclose
that there was a cause of action for institution of both the suits and
the plaintiff had also received complaints from the other occupants
of the buildings in which the offices of the plaintiff are located. The
defendants cannot be permitted to hold dharnas/demonstrations
wheresoever they may desire. If the defendants are given such
liberty, the same is definitely likely to interfere with the functioning
business activities of the plaintiff and is likely to inconvenience the
visitors and other persons to the offices of the plaintiff.
14. The plaintiff had sought the relief with respect to three
categories of premises i.e. Statesman House, Kidwai Bhawan and the
residences of the officers of the plaintiff. The counsel for the
defendants while addressing on the application for interim relief in
CS(OS) No. 814/2004 had confined the right to hold demonstrations
dharnas, etc at Kidwai Bhawan only. Even otherwise considering the
location of Statesman House at Barakhamba Road, abutting outer
circle of the Connaught Place and the dense commercial activities in
the buildings surrounding the same and the volume of traffic on the
roads/lanes around the said building and further considering the fact
that the plaintiff is merely one of the occupants of the said building,
and any activities of the defendants are likely to disturb/effect the
functioning of the other occupants of the building, as well as the free
flow of traffic around the said building, the plaintiff is found entitled
to absolute injunction qua the said Statesman House. Similarly, the
defendants have no right to hold any demonstrations at the
residences of the officers of the plaintiff. The officers of the plaintiff
act in discharging of their own functions/duties and have no personal
CS(OS) Nos. 688/2004 & 814/2004 Page 6 of 8 interest in the disputes/issues, if any, with the defendants and no
disturbances at the residences of the said officials which also house
the other family members of the said officials can be permitted.
15. As far as Kidwai Bhawan located on Janpath is concerned, the
defendants have no right to hold demonstrations/dharnas on the
public roads/pavements. Vide interim order they were permitted to
demonstrate within open compound of the said building, at a
distance of 100 meters from the building. In my opinion, the same
order which appears to have served the purpose during pendency of
the suit can be made final order in the suit as well.
16. The suit of the plaintiff is, therefore, decreed in the following
terms:-
(1) A decree for permanent injunction is passed in favour of
the plaintiff and against the defendants and the office
bearers and members of the defendant No. 1,
restraining/prohibiting them from holding any
demonstration, dharna, rally, gherao or any other similar
activity in and around the office premises of the plaintiff
at Statesman House, Barakhamba Road, New Delhi or in
and around the residential premises of the officers of the
plaintiff.
(2) A decree for permanent injunction is also passed in
favour of the plaintiff and against the defendants and the
office bearers and members of the defendant No. 1,
restraining/prohibiting them from holding any
demonstration, dharna, rally, gherao within a distance of
100 meters from the building known as Kidwai Bhawan.
It is, however, clarified that the said distance is to be
measured not from the outer boundary wall of the
CS(OS) Nos. 688/2004 & 814/2004 Page 7 of 8 property known as Kidwai Bhawan but from the building
within the compound of the property.
(3) The defendants are also restrained from interfering in
any manner whatsoever with the entry and exit of any
person to and fro the said building and/or from the
functioning of the affairs/business of the plaintiff in any
manner whatsoever and/or from stopping any
employee/worker/officer of the plaintiff, if so willing,
from discharging his functions/duties in terms of his
employment.
17. However, in the facts of the case, the parties are left to bear
their own costs. Decree sheet be drawn up.
RAJIV SAHAI ENDLAW,J
April 24, 2009
rb
CS(OS) Nos. 688/2004 & 814/2004 Page 8 of 8
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!