Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Madan Trading Co.P.Ltd. vs Govt. Of Nct Of Delhi & Ors.
2022 Latest Caselaw 3247 Del

Citation : 2022 Latest Caselaw 3247 Del
Judgement Date : 6 December, 2022

Delhi High Court
M/S Madan Trading Co.P.Ltd. vs Govt. Of Nct Of Delhi & Ors. on 6 December, 2022
                                     NEUTRAL CITATION NO: 2022/DHC/005359




                      $~
                      *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                      %                                            Reserved on: 31.10.2022
                                                                Pronounced on: 06.12.2022
                      +       W.P.(C) 2846/2005 and C.M. No. 2051/2005
                              M/S MADAN TRADING CO.PVT. LTD.            ..... Petitioner
                                           Through: Mr. Akshit Sachdeva, Advocate.

                                                 versus

                              GOVT. OF NCT OF DELHI & ORS.              ..... Respondents
                                            Through: Mr.     Gautam      Narayan      and
                                                      Ms.Asmita Singh, Advocates for
                                                      respondent Nos.1 to 3.
                              CORAM:
                              HON‟BLE MR. JUSTICE GAURANG KANTH
                                                      JUDGMENT

GAURANG KANTH, J

1. The present writ petition has been preferred under Article 226 of the Constitution of India, against the (i) Recovery order dated 23.09.2004 ("the impugned order") and (ii) notice dated 12.10.2004 ("the impugned notice"), both issued by Respondent no.2.

2. By virtue of the impugned order, Respondent No.2 concluded that the Petitioner had retrenched 55 workmen of Respondent No.4/Union in violation of Section 25N of the Industrial Disputes Act, 1947 (hereinafter referred to as "I.D. Act"). Hence in view of the same, Respondent No.2 directed Respondent No.3 to recover from the Petitioner the earned wages accrued to these 55 workmen for the period from 14.04.2004 to 31.05.2004 as land revenue arrears.

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

3. Vide the impugned notice, Respondent no.2 directed the Petitioner to appear before him on 20.10.2004 for discussing about the non- payment of balance wages of Rs.5,67,000/- to the 54 workers of Respondent No.4/Union for the period from 01.06.2004 to 31.08.2004. The allegation against the Petitioner was that they retrenched these workmen in violation of Section 25-N of the I.D. Act. FACTS RELEVANT FOR ADJUDICATION OF THE MATTER

4. The present dispute originates from the complaint filed by the workmen of the Petitioner before the Assistant Labour Commissioner, GNCTD, inter alia, alleging the non-payment of minimum wages by the Petitioner. During the pendency of the aforesaid dispute, the Petitioner allegedly terminated the services of 55 workmen.

5. Respondent No. 4/Union filed a complaint dated 13.04.2004 to the Labour Commissioner alleging illegal termination of services and non- payment of earned wages to these 55 workmen for the period from period 01.03.2004 to 13.04.2004.

6. Acting upon the afore-stated complaint, the Labour officer and Labour inspector from the office of Respondent nos. 1 and 2 along with the representative of Respondent no.4/Union visited the premises of the petitioner. During the said visit, a Memorandum dated 15.04.2004 was signed by the parties. As per the said Memorandum, the Petitioner, agreed to pay earned wages to 42 workers for the period 01.03.2004 to 13.04.2004 as per the attendance marked and maintained by the office of the Petitioner. Regarding the rest of the 7 employees, it was decided that the payment will be made after due verification of the record of the Petitioner. Respondent No.2 communicated the aforesaid settlement to

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

Respondent No.4 vide letter dated 19.04.2004. It was further stated in the said letter dated 19.04.2004 that Respondent No.4/Union can file a claim for conciliation in case the workmen are still aggrieved by the illegal termination at the hands of the petitioner.

7. Respondent no. 4 filed a complaint before the Assistant Labour Commissioner/ Conciliation Officer alleging the illegal termination of 55 workmen. Subsequently, a show cause notice dated 27.04.2004 was issued by the Office of the Assistant Labour Commissioner / Conciliation officer along with the complaint filed by Respondent No.4/Union to the Petitioner and asked them to file written explanation by 07.05.2004. It is the case of the Petitioner that they responded to the show cause notice dated 27.04.2004, whereas it is the case of the Respondents that the Petitioner failed to respond to the said show cause notice.

8. Respondent No.2, vide the impugned order dated 23.09.2004, directed the Respondent No.3 to recover the earned wages accrued to the 55 workmen for the period from 14.04.2004 to 31.05.2004 from the Petitioner as land revenue arrears. The Impugned order, inter alia, reads as follows:

"Your kind attention is drawn on the above subject and in this matter, it is informed that above said establishment has failed to make the payment of earned wages for the month of 14.04.2004 to 31.05.2004, as per under Section -25(N) of Industrial Dispute Act- 1947. Section-25N Sub-Section-VII stipulates that if no permission has been obtained for retrenchment of workers by the management such retrenchment of workmen shall be deemed to be illegal and workmen shall be entitled to all the benefits from the date of such retrenchment.

Adequate opportunities were afforded to the above management notice dated 27.04.2004, 07.05.2004 and 12.05.2004 and Show-

Cause-Notice dated 11.05.2004 were also served upon the

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

management seeking their clarification /contention with regard to the retrenchment 54 workers without seeking permission of Appropriate Govt. The said Show-Cause Notice was duly served upon the management but they failed to appear before the Assistant Labour Commissioner on 28.05.2004 as directed. Labour Inspector was also deputed to ensure joining: of duties by the concerned workmen but Labour Inspector vide his report dated 19.04.2004 also informed that the management has refused to take back workmen on duty, and also did not furnish any clarification regarding retrenchment of workmen without approval of appropriate Govt.

In view of the above, workmen Sh. Rajender Prasad and 53 others are entitled for full wages from 14.04,2004 to 31.05.2004 onwards. The said amount of wages in respect of retrenched workmen can be recovered as arrears of land revenue under Section 33-C(l) of Industrial Disputes Act-1947, because the management has not paid the wages in respect of concerned workmen from 14.04.2004 to 31.05.2004. Details of the workmen are attached in Annexure-A herewith or reference regarding, the dues of amount"

9. Respondent No.4 initiated another complaint dated 25.09.2004 alleging non-payment of the wages for the period from 01.06.2004 to 31.08.2004 and prayed for the issuance of recovery certificate under Section 33-C(1) of the I.D. Act. In pursuance of the said complaint dated 25.09.2004, Respondent no. 2 issued impugned show cause notice dated 12.10.2004 to the Petitioner seeking its response on the complaint filed by Respondent No.4. The said impugned show cause notice dated 12.10.2004, reads, inter alia, as follows:

"Please refer to this office letter dated 1.10.2004 vide- which you were required to appear before the undersigned on 8.10.2004 at 12.00 O'clock in respect of payment of wages for the period 1.6.2004 to 31.8.2004 amounting to Rs.5,67,000/- and Recovery certificate under Section 33~C of. Industrial Disputes Act, 1947 is to issue but nobody has appeared on your behalf and no reply thereto was-filed. You have not assisted in the proceedings- Now the date of hearing, is fixed as 20.10.2004 at 12.00' clock. You are required to appear on the above date and give reply whether you went to make payment of wages of workers and in this respect you submit your reply otherwise we would be constrained to issue

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

Recovery certificate, for recovery under Section 33-C of the Industrial Disputes Act, 1947 and you will be held responsible for costs."

10.The Petitioner approached this Court in the present writ Petition being aggrieved by the impugned order dated 23.09.2004 and impugned notice dated 12.10.2004.

11.This Court vide its order dated 16.02.2005 had directed that impugned order shall not be enforced against Petitioner. SUBMISSIONS ON BEHALF OF THE PETITIONER

12. Mr. Akshit Sachdeva, learned counsel appearing for the Petitioner has vehemently argued against the validity of the impugned order. It was argued by the learned counsel for the Petitioner that the impugned order is prima facie illegal as there exists no award, settlement or any adjudication secured by the workmen against the Petitioner.

13.Learned counsel for the Petitioner further submitted that even in case wherein the Petitioner did not respond to the communication made by the Respondents with regards to the conciliation proceedings, the appropriate measure on behalf of the Respondents would have been to refer the matter for adjudication to the learned Labour court as per Section 10 or 12(4) & (5) of the I.D. Act. Learned Counsel draws the attention of this Court to Section 33-C(1) of the I.D. Act which can be invoked by the appropriate government only where there exists "money due" in favour of the workmen under an "award or settlement or under provisions of Chapter V-A or V-B" of the I.D. Act. Therefore, in the absence of any adjudication and prior existing right in favour of the workmen, it is highly improper, arbitrary and illegal for Respondent no.2 to issue recovery order under Section 33-C(1) of the I.D. Act.

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

14.It is the contention of the learned counsel for the Petitioner that under the provisions of Section 33-C(1) of the I.D. Act is in the nature of an execution Petition and no recovery can be made unless and until there is a "right entitling" such recovery under an award or settlement or under provisions of Chapter V-A and V-B of the I.D. Act. Under the scheme of the I.D. Act, the appropriate government has not been bestowed with adjudication power but with mere administrative function of forming prima facie opinion as to whether there exists bonafide Industrial dispute or not. Respondent no. 2 by passing the impugned recovery order has attempted to usurp/hijack the functions or powers given to a Labour court/Tribunal for adjudication of an industrial dispute, thereby defeating the whole scheme of the legislation. It is only and only for the Labour court to adjudicate as to whether there exists violation of Section 25-N of the I.D. Act and decide the matter upon the merits of the case.

15.To buttress the contentions raised, learned counsel for the Petitioner has placed reliance upon Indian Refrigeration Industries v. Lt. Governor, 1991 SCC OnLine Del 299; Bombay Union of Journalists v. State of Bombay (1964) 6 SCR 22; M.P. Irrigation Karamchari Sangh v. State of M.P. (1985) 2 SCC 103; Telco Convoy Driver's Mazdoor Sangh v. State of Bihar (1989) 3 SCC 271. It is his submission that the Respondents shall not be permitted to invoke the provisions of Section 33-C(1) of the I.D. Act by assuming the role of an adjudicatory body.

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

16.With these submissions, learned counsel for the Petitioner prays for setting aside of the impugned order dated 23.09.2004 and impugned notice dated 12.10.2004.

SUBMISSIONS ON BEHALF OF THE RESPONDENTS

17.Per contra, Mr. Gautam Narayan, learned counsel representing respondent nos. 1 to 3 has submitted in favour of the impugned order dated 23.09.2004 and impugned notice dated 12.10.2004. It was argued by Mr. Narayan that the action of Respondent no.2 of passing an order under Section 33-C(1) of the I.D. Act is justified since there exists no dispute at all regarding the retrenchment of the workmen. The petitioner failed miserably to raise any bonafide dispute regarding the allegation of retrenchment. Petitioner did not respond to the numerous show cause notices dated 27.04.2004, 07.05.2004, 11.05.2004, 12.05.2004, 01.10.2004 and 12.10.2004.

18. It has further been submitted on behalf of Respondent Nos.1-3 that any retrenchment without permission of the appropriate Government under Section 25N (1) (b) of the I.D. Act is deemed to be null and void under Section 25N (7) of the I.D. Act. Since such retrenchment is null and void, the employer-employee relationship between the workmen and the employer does not cease to exist. Hence the workmen is deemed to be in continuous employment of the employer and entitled to the wages. Therefore, following this rationale, impugned order is legal and justified as it seeks to recover such wages which are pre- existing right of the workmen for which there can be no dispute.

19.Further, Mr. Narayan has submitted that legislative history of Section 33-C(1) of The I.D. Act demonstrates that provisions of Chapter V-A

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

and V-B of the I.D. Act forms an independent ground in addition to a settlement or award in exercise of powers under Section 33C of the I.D. Act.

20.By placing reliance on judgment delivered in Central Bank of India Ltd. v. PS Rajagopalan (1964) 3SCR 140, learned counsel for Respondent Nos.1 to 3 put forward his argument that Section 33-C of the I.D. Act excludes from its purview such disputes which have to be adjudicated by way of reference under Section 10 of the I.D. Act, however no reference under Section 10 can be made in case of violation of statutory procedure laid down in Section 25N of the I.D. Act.

21.Mr. Narayan further placed reliance upon the judgments delivered by the Hon‟ble Supreme Court in Board of Directors of the South Arcot Electricity Distribution Co. Ltd. V. NK Mohammed Khan (1969) 1 SCC 192 ; U.P. Electric Supply Co. Ltd. V. RK Shukla (1969) 2 SCC 400; Sawtram Ramprasad Mills Co.Ltd. V. Baliram Ukandaji (1966) 1 SCR 764 ; Empire Industries Ltd. V. State of Maharastra (2010) 4 SCC 272; Lal Mohammad v. Indian Rly. Construction Co. Ltd. (1999) 1 SCC 596.

22.With these submissions, learned counsel for Respondent Nos.1 to 3 prayed for the dismissal of the present Writ Petition. LEGAL ANALYSIS

23.This Court had heard the arguments advanced by the learned counsel for both the parties and perused the documents on record and Judgments relied upon by the parties.

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

24.The question before this court is "Whether Respondent no. 2 was justified in invoking the executory mechanism under Section 33C (1) of the Act for issuing recovery order, in absence of there being any award or settlement or adjudication under provisions of Chapter V-A and V-B of the I.D. Act?"

25.It is an undisputed fact that impugned order dated 23.09.2004 issued by the office of Respondent no.2 is a recovery order directed against the Petitioner. A perusal of this order suggests that Respondent no.2 by invoking power given under Section 33-C(1) of the I.D. Act directed Respondent no. 3 that the full wages for period of 14.04.2004 to 31.05.2004 onwards can be recovered as arrears of land revenue from the Petitioner as the Petitioner failed to make payments of wages as per Section 25-N of the I.D. Act.

26.For effective adjudication of present matter in hand, it would be relevant to break the dispute into two sub-parts, namely:

(a) Interpretation of provision of Section 33-C(1) of the I.D. Act for understanding the scheme and purpose behind introduction of this provision in the legislation;

(b) Examination of the impugned order and notice in the present case to determine whether the „appropriate government‟, judiciously exercised the power vested in it under Section 33- C(1) of the I.D. Act.

I. SCOPE OF SECTION 33-C(1) OF THE I.D. ACT

27.Before advancing with further discussion, it is pertinent to scrutinize the provision of Section 33-C of the I.D. Act for gaining insights. Said Provision has been reproduced as follows:

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

"33C. Recovery of money due from an employer.--(1) Where any money is due to a workman from an employer under a settlement or an award or under the provisions of [Chapter VA or Chapter VB], the workman himself or any other person authorised by him in writing in this behalf, or, in the case of the death of the workman, his assignee or heirs may, without prejudice to any other mode of recovery, make an application to the appropriate Government for the recovery of the money due to him, and if the appropriate Government is satisfied that any money is so due, it shall issue a certificate for that amount to the Collector who shall proceed to recover the same in the same manner as an arrear of land revenue:

Provided that every such application shall be made within one year from the date on which the money became due to the workman from the employer:

Provided further that any such application may be entertained after the expiry of the said period of one year, if the appropriate Government is satisfied that the applicant had sufficient cause for not making the application within the said period.

(2) Where any workman is entitled to receive from the employer any money or any benefit which is capable of being computed in terms of money and if any question arises as to the amount of money due or as to the amount at which such benefit should be computed, then the question may, subject to any rules that may be made under this Act, be decided by such Labour Court as may be specified in this behalf by the appropriate Government; [within a period not exceeding three months:] [Provided that where the presiding officer of a Labour Court considers it necessary or expedient so to do, he may, for reasons to be recorded in writing, extend such period by such further period as he may think fit.]

(3) For the purposes of computing the money value of a benefit, the Labour Court may, if it so thinks fit, appoint a commissioner who shall, after taking such evidence as may be necessary, submit a report to the Labour Court and the Labour Court shall determine the amount after considering the report of the commissioner and other circumstances of the case.

(4) The decision of the Labour Court shall be forwarded by it to the appropriate Government and any amount found due by the Labour Court may be recovered in the manner provided for in sub-section (1).

(5) Where workmen employed under the same employer are entitled to receive from him any money or any benefit capable of being computed in terms of money, then, subject to such rules as may be made in this behalf, a single application for the recovery of the amount due may be made on behalf of or in respect of any number of such workmen.

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

Explanation.--In this section Labour Court includes any court constituted under any law relating to investigation and settlement of industrial disputes in force in any State.]"

28.At this juncture, it is relevant to examine the observation made by this Hon‟ble court in Weston Electroniks case (supra) pertaining to scope of Section 33-C(1) of the I.D. Act:

"38. From the aforesaid discussion, we conclude that the proceedings under Section 33-C(1) are in the nature of execution proceedings providing an additional mode of speedy recovery of money due to a workman from an employer under a settlement or an award of the provisions of Chapter V-A or Chapter V-B. Section 33-C(1) does not vest any power of adjudication on the appropriate government except to the limited extent of examining the facts to find out whether objections to jurisdiction of the appropriate government has been taken by the employer simply with a view to oust the jurisdiction of the appropriate government under the said Section and deprive the workman of money due to him. On the interpretation of Section 33-C(1) of the Act and scope of power of the appropriate government under this Section, we summarise our conclusions as follows:--

(i) Proceedings under Section 33-C(1) of the Act are in the nature of execution proceedings.

(ii) The appropriate government has not been invested with powers of a Labour Court or Industrial Tribunal to hold a formal enquiry.

(iii) In case the management raises bona fide dispute/s on the right of a workman to claim of money due under a settlement or an award or under the provisions of Chapter V-A or V-B, the appropriate government has no right of adjudication of such dispute/s.

(iv) in case of bonafide dispute about the right of a workman of the money claimed as due from the management, the workman will have to raise an industrial dispute for reference being made for adjudication by the Labour Court/Industrial Tribunal.

(v) The appropriate government has however, a limited right of examining the objection of the management to the claim of the workman, only to form a prima facie opinion whether the objection of the management is perverse, frivolous or malafide taken with a view to deprive the workman of the money due to him.

(vi) The appropriate government is required to afford a reasonable opportunity complying with the principles of natural justice to the management and the workman before taking a decision under Section 33-

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

C(1) and is also required to make a speaking order giving reasons to that the aggrieved party-- management or workman may seek judicial review of the decision of the appropriate government in accordance with law."

29.In case of Central Bank of India Ltd. (Supra), The Apex court observed that:

"6. It is common ground that Section 33-C(1) provides for a kind of execution proceedings and it contemplates that if money is due to a workman under a settlement or an award, or under the provisions of Chapter V-A, the workman is not compelled to take resort to the ordinary course of execution in the civil court, but may adopt a summary procedure prescribed by this sub-section. This sub-section postulates that a specific amount is due to the workman and the same has not been paid to him. If the appropriate Government is satisfied that the money is so due, then it is required to issue a certificate for the said amount to the Collector and that leads to the recovery of the said amount in the same manner as an arrear of land revenue. The scope and effect of Section 33- C(1) are not in dispute before us."

The court also went to differentiate between the scope of sub-section (1) and (2) of the Section 33-C of the I.D. Act "19. We have already noticed that in enacting Section 33-C the legislature has deliberately omitted some words which occurred in Section 20(2) of the Industrial Disputes (Appellate Tribunal) Act, 1950. It is remarkable that similar words of limitation have been used in Section 33-C(1) because Section 33-C(1) deals with cases where any money is due under a settlement or an award or under the provisions of Chapter V- A. It is thus clear that claims made under Section 33-C(1), by itself can be only claims referable to the settlement, award, or the relevant provisions of Chapter V-A. These words of limitations are not to be found in Section 33-C(2) and to that extent, the scope of Section 33-C(2) is undoubtedly wider than that of Section 33-C(1). It is true that even in respect of the larger class of cases which fall under Section 33-C(2), after the determination is made by the Labour Court the execution goes back again to Section 33-C(1). That is why Section 33-C(2) expressly provides that the amount so determined may be recovered as provided for in sub- section (1). It is unnecessary in the present appeals either to state exhaustively or even to indicate broadly what other categories of claims can fall under Section 33-C(2). There is no doubt that the three categories of claims mentioned in Section 33-C(1) fall under Section 33- C(2) and in that sense, Section 33-C(2) can itself be deemed to be a kind of execution proceeding; but it is possible that claims not based on settlements, awards or made under the provisions of Chapter V-A, may also be competent under Section 33-C(2) and that may illustrate its wider scope. We would, however, like to indicate some of the claims which would not fall under Section 33-C(2), because they formed the subject-

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

matter of the appeals which have been grouped together for our decision along with the appeals with which we are dealing at present. If an employee is dismissed or demoted and it is his case that the dismissal or demotion is wrongful, it would not be open to him to make a claim for the recovery of his salary or wages under Section 33-C(2). His demotion or dismissal may give rise to an industrial dispute which may be appropriately tried, but once it is shown that the employer has dismissed or demoted him, a claim that the dismissal or demotion is unlawful and, therefore, the employee continues to be the workman of the employer and is entitled to the benefits due to him under a pre-existing contract, cannot be made under Section 33-C(2). If a settlement has been duly reached between the employer and his employees and it falls under Section 18(2) or (3) of the Act and is governed by Section 19(2), it would not be open to an employee, notwithstanding the said settlement, to claim the benefit as though the said settlement had come to an end. If the settlement exists and continues to be operative, no claim can be made under Section 33- C(2) inconsistent with the said settlement. If the settlement is intended to be terminated, proper steps may have to be taken in that behalf and a dispute that may arise thereafter may to be dealt with according to the other procedure prescribed by the Act. Thus, our conclusion is that the scope of Section 33-C(2) is wider than Section 33-C(1) and cannot be wholly assimilated with it, though for obvious reasons, we do not propose to decide or indicate what additional cases would fall under Section 33- C(2) which may not fall under Section 33-C(1). In this connection, we may incidentally state that the observations made by this Court in the case of Punjab National Bank Ltd. [1962 (1) LLJ 234] that Section 33-C is a provision in the nature of execution should not be interpreted to mean that the scope of Section 33-C(2) is exactly the same as Section 33- C(1)"

30.It is the prime contention of the petitioner that powers under Section 33-C(1) of the I.D. Act is executory in nature i.e. it can be put into action only when there is a „pre-existing' right in favour of workmen by way of an adjudication or settlement or an award. Perusal of the language of this provision cogently indicates that a workman shall have a pre-determined right with respect to money due from the employer under an award or a settlement. It is, therefore, adequately clear that invocation of power under Section 33-C(1) of the I.D. Act must be preceded by an award or settlement under which right of payment of sum is bestowed upon the workman.

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

II. Examination of the impugned order and notice in the present case, to determine whether the „appropriate government‟, judiciously exercised the power vested in it under Section 33- C(1) of the ID Act

31. A settlement dated 15.04.2004 was reached between the petitioner and Respondent no. 4 under which it was agreed by the petitioner to pay earned wages to 42 members of Respondent no. 4 for a period of 01.03.2004 to 13.04.2004, while the rest 7 members were to be paid only after verification of the petitioner‟s record. However, the impugned order has been issued for recovery of wages for period of 14.04.2004 to 31.05.2004. Therefore, payment of earned wages after 13.04.2004 was a matter of dispute that required judicial consideration of an adjudicatory authority as per the provisions of the I.D. Act. However, Respondent no. 2 by issuing the impugned order completely overlooked this fact that dispute regarding violation of Section 25-N of the I.D. Act is meant to be decided by the Labour Court, and rather proceeded hastily by assuming functions of an adjudicatory body and concluding that petitioner acted in violation of Section 25-N of the I.D. Act.

32.Co-ordinate Bench of this Court in Indian Refrigation Industries case (supra), while dealing with a similar matter wherein it was prayed by management to quash the recovery order, held that application under Section 33-C (1) of I.D. Act is not maintainable as there exists a dispute between parties as to whether workmen are entitled to any wages after the date of award. It is an established principle of law that the „appropriate government‟ under Section 33C (1) is vested only with an executory function, and must confine itself to the same and

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

refer the dispute under Section 10 and 12 of the act for adjudication on merits. The appropriate government must not arrogate to itself the function of adjudicating the dispute.

33.Observation regarding limited and specific power of an appropriate government under the scheme of the Industrial Disputes Act, 1947, in M.P. Irrigation Karamchari Sangh v. State of M.P. (1985) 2 SCC 103 at page 108 was made. In this case, The Hon‟ble Supreme Court of India held that State government indirectly adjudicated the matter wherein it declined to refer the dispute for adjudication on grounds that granting of dearness allowance equal to that of the employees of the Central Government would cost additional financial burden on the Government "5. We have considered the rival contentions raised before us. The High Court apparently has relied upon the following passage in Bombay Union of Journalists v. State of Bombay [AIR 1964 SC 1617 : (1964) 6 SCR 22 : (1964) 1 LLJ 351 : (1964-65) 26 FJR 32] :

"But it would not be possible to accept the plea that the appropriate Government is precluded from considering even prima facie the merits of the dispute when it decides the question as to whether its power to make a reference should be exercised under Section 10(1) read with Section 12(5), or not. If the claim made is patently frivolous, or is clearly belated, the appropriate Government may refuse to make a reference. Likewise, if the impact of the claim on the general relations between the employer and the employees in the region is likely to be adverse, the appropriate Government may take that into account in deciding whether a reference should be made or not."

We find that the approach made by the High Court was wrong and the reliance on the above passage on the facts of this case, is misplaced and unsupportable. This Court had made it clear in the same judgment in the sentence preceding the passage quoted above that it was the province of the Industrial Tribunal to decide the disputed questions of fact.

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

"Similarly, on disputed questions of fact, the appropriate Government cannot purport to reach final conclusions, for that again would be the province of the Industrial Tribunal."

Therefore, while conceding a very limited jurisdiction to the State Government to examine patent frivolousness of the demands, it is to be understood as a rule, that adjudication of demands made by workmen should be left to the Tribunal to decide. Section 10 permits appropriate Government to determine whether dispute "exists or is apprehended" and then refer it for adjudication on merits. The demarcated functions are (1) reference, (2) adjudication. When a reference is rejected on the specious plea that the Government cannot bear the additional burden, it constitutes adjudication and thereby usurpation of the power of a quasi-judicial Tribunal by an administrative authority, namely, the appropriate Government. In our opinion, the reasons given by the State Government to decline reference are beyond the powers of the Government under the relevant sections of the Industrial Disputes Act. What the State Government has done in this case is not a prima facie examination of the merits of the question involved. To say that granting of dearness allowance equal to that of the employees of the Central Government would cost additional financial burden on the Government is to make a unilateral decision without necessary evidence and without giving an opportunity to the workmen to rebut this conclusion. This virtually amounts to a final adjudication of the demand itself. The demand can never be characterised as either perverse or frivolous. The conclusion so arrived at robs the employees of an opportunity to place evidence before the Tribunal and to substantiate the reasonableness of the demand."

34.The Hon‟ble Supreme Court in Namer Ali Choudhury v. Central Inland Water Transport Corpn. Ltd., (1977) 4 SCC 575 discussed regarding the function of appropriate government under Section 33- C(1) :

"6. Learned Counsel for the respondent company endeavoured to support the judgment of the High Court with reference to the provision of sub-section (1) of Section 33-C of the Act. Counsel submitted that if there is a dispute as to any amount due, it is to be decided by the appropriate Government under the said provision of law and not by the Labour Court under sub-section (2), which is mainly concerned with the computation of the amount. Such an

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

argument is too obviously wrong to be accepted. A detailed discussion is not necessary to reject it. The satisfaction of the appropriate Government which is spoken of in sub-section (1) is their prima facie satisfaction when a claim is made by any workman before the Government for issuance of a certificate by the Collector for realisation of the amount due. If the appropriate Government finds that the amount claimed by the workman is due and there is no such dispute which needs any adjudication by the Labour Court in accordance with sub-section (2) or the dispute raised is not bona fide, then the Government shall issue a certificate for the amount due to the Collector who shall proceed to recover the same in the manner as an arrear of land revenue. The decision of this Court in Punjab National Bank Limited v. K.L. Kharbanda [AIR 1963 SC 487 : 1962 Supp 2 SCR 977 : 22 FJR 171 : (1962) 1 LLJ 234] does not help the respondent at all in support of the interpretation sought to be put by it to sub-section (1) of Section 33-C."

35.It is, therefore, amply conveyed through examination of abovementioned judgements that appropriate government i.e. The Respondent no. 2 in present case, should not enter into merits of the dispute and should act only as an executory court. It should leave it to the tribunal/labour court to perform its adjudicatory function to determine if there is a violation of Section 25-N and whether workmen are entitled to the earned wages. If intention of the legislators was to allow the appropriate government to usurp function of a labour court/Industrial tribunal by passing orders, in such a case legislation would have provided special provisions with respect to that.

36. On the other hand, it is the case of Respondent no. 1 to 3 that there existed no bonafide dispute pertaining to violation of Section 25-N and retrenchment compensation since petitioner despite being provided numerous opportunity to defend its case, failed to raise a dispute before the authority. Therefore, in absence of there being any bonafide dispute, no reference under Section 10 of the act can be made.

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

However, this court perused the Annexure-C of the writ petition which appears to be a complaint filed by Respondent no.4 addressed to Respondent no. 2. In the aforesaid complaint, it is prayed that dispute be referred under provision of Section 12(4) of the act. Respondents have now departed from it earlier taken stance that „dispute‟ shall be referred to the higher adjudicatory authority.

37.This Court is of the considered view that the actual dispute in the present case is not regarding the computation of the retrenchment compensation under Section 33-C (1) & (2) of the Act, but rather revolves around the question that whether the services of the workmen were retrenched in contravention of Section 25 N of the Industrial Disputes Act. Therefore, the submission of the Respondents that absence of pre-determined sum will not per se exclude a dispute from the ambit of Section 33-C(1) is not relevant in this matter. Since there exists no pre-determined right at all in favour of members of Respondent no.4 with respect to „money due, let alone the absence of pre-determined sum. Therefore, judgement relied upon of Sawtram Ramprasad Mills Co. Ltd. (Supra) has no applicability here in this dispute.

38. In light of the above discussion, this court is of the opinion that Respondent no.2 misconstrued the requirement provided under Section 33-C(1) of the act. Therefore, in the absence of any award or settlement in support of the recovery order, the impugned order is illegal, perverse and arbitrary. Impugned notice also holds no force as no recovery certificate can be granted without meeting with the

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27 NEUTRAL CITATION NO: 2022/DHC/005359

requisites of the provision under the I.D. Act. The impugned order and impugned notice is hereby quashed/set aside.

39.The present petition is allowed with the liberty being granted to the parties to seek their remedy by raising an Industrial Dispute under Section 10 of I.D. Act. Pending application also stands disposed off. No orders as to the cost.

GAURANG KANTH, J.

DECEMBER 06, 2022 SD

Signature Not Verified Digitally Signed By:RITU DHIRANIA Signing Date:08.12.2022 17:50:27

 
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 : MAIMS

 
 
Latestlaws Newsletter