Citation : 2021 Latest Caselaw 2987 Guj
Judgement Date : 22 February, 2021
C/SCA/12998/2009 JUDGMENT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 12998 of 2009
With
MISC. CIVIL APPLICATION (FOR DIRECTION) NO. 2 of 2018
In
R/SPECIAL CIVIL APPLICATION NO. 12998 of 2009
FOR APPROVAL AND SIGNATURE: Sd/-
HONOURABLE DR. JUSTICE A. P. THAKER
================================================================
1 Whether Reporters of Local Papers may be allowed No
to see the judgment ?
2 To be referred to the Reporter or not ? Yes
3 Whether their Lordships wish to see the fair copy No
of the judgment ?
4 Whether this case involves a substantial question No
of law as to the interpretation of the Constitution
of India or any order made thereunder ?
================================================================
PRESIDENT, THE VADODARA GUJARATI CATHOLIC CO OPERATIVE & 1
other(s)
Versus
MARTIN M PARMAR & 1 other(s)
================================================================
Appearance:
MR RD RAVAL(716) for the Petitioner(s) No. 1,2
DECEASED LITIGANT(100) for the Respondent(s) No. 1
MR PJ MEHTA(467) for the Respondent(s) No. 1,1.1,1.2
RULE SERVED(64) for the Respondent(s) No. 1
================================================================
CORAM: HONOURABLE DR. JUSTICE A. P. THAKER
Date : 22/02/2021
ORAL JUDGMENT
C/SCA/12998/2009 JUDGMENT
1. By filing the present petition under Articles 226 and
227 of the Constitution of India, the petitioners have
challenged the award dated 09.10.2009 passed by the
learned Labour Court, Vadodara in Recovery Application
No.384 of 2002, whereby, the application of the workman
came to be partly allowed and the petitioners were
directed to pay Rs.87,000/- (Rupees Eighty Seven
Thousand Only) to the respondent - workman towards the
dues of the salary.
2. For the sake of brevity and convenience, the parties
are referred to as "petitioner" and "respondent".
3. It is contended that the employer is the Cooperative
Society and is established by the educated Christian and
a retired teacher. It is further contended that the
respondent was not employee of the society, but he was
being paid honorarium for his services. It is also
contended that the respondent has committed a fraud and
misappropriation of huge amount of Rs.1,56,324/-
(Rupees One Lakh Fifty Six Thousand Three Hundred
C/SCA/12998/2009 JUDGMENT
Twenty Four Only) and, therefore, the Registrar of the
Cooperative Society has lodged the complaint against the
respondent. It is further contended by the society that the
respondent himself has tendered his resignation and it
was accepted and at that time, he had assured to make
good any amount which is to be paid back to the society.
It is also contended that the respondent was not a
workman within the meaning of the Industrial Disputes
Act, 1947 (hereinafter be referred to as the "I.D. Act.")
as he was a retired teacher who was a promoter of the
society and was officer bearer of the society in honorary
capacity and was drawing Rs.500/- as honorarium. It is
further contended that the Labour Court has failed to
appreciate the fact that there was no master and servant
relationship between the society and the workman. It is
contended that no proof of payment of any sort of wages
was placed on record and in absence of such documents,
no order ought to have been passed by the Labour Court.
It is contended that the Labour Court has committed
serious error of facts and law in holding that the office
bearer under the Cooperative Societies Act working on
C/SCA/12998/2009 JUDGMENT
honorary basis be treated as a workman. It is contended
that the Labour Court has failed to appreciate the fact that
the recovery application under Section 33-C(2) of the I.D.
Act can be filed only against a pre-existing right which
could be examined in a proper reference. It is further
contended that in the present case, there was no pre-
existing right and as such, the respondent was not being a
workman, the I.D. Act itself was not applicable. According
to the society, the Labour Court has no jurisdiction and it
has exercised its power without any jurisdiction. It is
contended that the award is bad-in-law and it deserves to
be quashed and set aside and more so because such a
fake recovery application had been created after
inordinate and unexplained delay. On all these grounds,
the society has prayed to pass appropriate writ, order or
direction or writ in the nature of certiorari to quash and
set aside the award passed in Recovery Application
No.384/2002.
4. The original respondent - workman has filed the
affidavit-in-reply wherein he has categorically stated that
C/SCA/12998/2009 JUDGMENT
he was the promoter of the society and working on
honorary service has disputed the question of facts and,
has taken any stand that the version of the society is not
tenable. He has stated that in Annual Report of Second
Anniversary of the society 2000-2001 whereby the title
headings of the cover page discloses the fact that the
workman is included in the list of employees as secretary
which was produced before the Labour Court in Recovery
Application. He has further stated that there is no dispute
that in the balance sheet, Loss and Profit, Credit and Debit
Account, Rs.12,000/- has been shown towards the
expenses of salary which is also the part of the said
Annual Report of the society. According to him, the
version of the honorarium as alleged by the society is not
based on good foundation. He has further stated that the
allegation of misappropriation of huge amount is not
proved after police complaint and subsequent
investigation. He has stated that he was a paid employee.
He has stated that the dispute raised by the society
regarding non-existence of the employer and employee
relationship is not proved before the Labour Court and the
C/SCA/12998/2009 JUDGMENT
Labour Court has clearly held against the society. It is
further stated that the society has every record, but it has
not been believed by the Labour Court and the same has
not been properly proved by the society before the Labour
Court. It is stated by the respondent in the affidavit-in-
reply that the amount arrived at by the Labour Court on
the basis of the workman regarding monthly salary of
Rs.2000/- as well as unpaid salary of Rs.87,000/- as
against 53 working months in the society and Rs.93,000/-
towards the house rent allowance is proper. It is stated
that the claim of the recovery amount, as put up by the
workman, has not been controverted by the society. It is
also stated that the point raised regarding the powers of
the society under the Gujarat Cooperative Society's Act,
1961 has not been raised before the Labour Court and it
cannot be, now, agitated by the society.
4.1 While referring to Section 33(C)(2) of the I.D. Act, it
is further stated by the respondent that it is based on two
counts (i) on the basis of pre-existing rights which can be
counted on the basis of agreement, award and settlement
C/SCA/12998/2009 JUDGMENT
between employer and employee as contemplated under
Section 10(1) Conciliation proceedings, Section 18 and
Section 2(P) of the I.D. Act and (ii) on consideration of
recovery based on continuous flowing rights based on
regular monthly salaries during the course of
employment. It is stated that the calculations of unpaid
salary for recovery proceeding cannot be removed from
the zone of consideration of Section 33(C)(2) of the
recovery proceedings of the I.D. Act. It is narrated that
the Labour Court has taken into consideration all these
aspects and has properly passed the award in his favour.
5. The society has also filed affidavit-in-rejoinder
denying the stand put up by the respondent and
reiterated its stand in the petition.
6. The respondent has also filed affidavit-in-
surrejoinder against the affidavit-in-rejoinder of the
society relating to the same facts and the counter affidavit
against the sur-rejoinder by the society reiterating his
stand.
C/SCA/12998/2009 JUDGMENT
7. Heard Mr.R. D. Raval, learned advocate for the
petitioner - society and Mr.P. J. Mehta, learned advocate
for the respondent through video conferencing at length.
8. Mr.R. D. Raval, learned advocate for the petitioner -
society has vehemently submitted the same facts which
are narrated in the memo of petition, affidavit-in-rejoinder
and additional affidavit. He has submitted that the
respondent was not servant of the society and he was
working on honorary basis, cannot be treated as a
respondent. He has submitted that respondent is one of
the person who has created the society. He has submitted
that the respondent was working as secretary of the
society and the secretary cannot be an employee of the
society. According to him, the respondent has heavily
relied upon the first page of the annual report wherein his
name is printed in the title of the society, but this cannot
give any right to the respondent to file recovery
application. While referring to the documentary evidence
on record, Mr.Raval, learned advocate has submitted that
C/SCA/12998/2009 JUDGMENT
he was discharging his duty by paying the amount and
that fact has not been challenged by the respondent
before any Court and straightway filed the recovery
application, which is not tenable in the eyes of law. He has
submitted that as per Section 33-C (2) of the I.D. Act,
there must be some pre-existing right in his favour. He
has submitted that there cannot be any pre-existing right
to file the recovery application. He has submitted that the
respondent ought to have first approached the Labour
Court for establishment of his right as a respondent and,
thereafter, if award is passed in his favour, he could have
filed appropriate application under Section 33-C(2) of the
I.D. Act.
8.1 Mr.Raval, learned advocate for the petitioner has
submitted that considering the definition of the
"employer" and "workman" in the provisions of the I.D.
Act, those characteristics are not proved in the case and
the Labour Court has committed serious error of facts and
law in this regard. According to him, the entire award is
based on the assumption and presumption which cannot
C/SCA/12998/2009 JUDGMENT
be sustainable in the eyes of law.
8.2 Mr.R. D. Raval, learned advocate for the petitioner
has submitted that as there was misappropriation on the
part of the respondent, the Registrar has already filed the
criminal complaint against him. He has submitted that
there is no evidence as to the respondent being the
respondent and there is no clinching evidence. He has
further submitted that the respondent was retired teacher,
who is one of the promoters of the society. He has
submitted that in view of the interim order of this Court,
the society has already deposited the amount in the High
Court. He has submitted that considering the material
facts on record and the legal aspects, the present petition
may be allowed and the amount which has been deposited
by the society be refunded to the society.
8.3 Mr.Raval, learned advocate for the petitioner has
relied upon the following decisions, in support of his
arguments.
C/SCA/12998/2009 JUDGMENT
(1) Municipal Corporation of Delhi Vs. Ganesh Razak,
(1995) 1 SCC 235;
(2) Manilal Khimjibhai Makwana Vs. Commissioner,
Ahmedabad Municipal Corporation in Special Civil Application No.2243/2019 dated 5.2.2019 passed by the Coordinate Bench of this Court (Coram: Hon'ble Mr.Justice C. L. Soni)
9. Per contra, Mr.P. J. Mehta, learned advocate for the
respondent has submitted that the Labour Court has
properly appreciated the facts and has not committed any
error of facts and law in granting the recovery application.
He has submitted that nobody has appeared on behalf of
the petitioner - society and has not produced any oral and
documentary evidence and, therefore, no fault could be
found in the award of the Labour Court. While referring to
the criminal complaint filed against the respondent by the
Registrar of the society, he has submitted that there is
specific averment to the effect that the the respondent of
the recovery application i.e. respondent herein was
appointed as secretary and during his service as
secretary, he has not committed any fraud. According to
him, this averment itself suggests that the respondent
C/SCA/12998/2009 JUDGMENT
was workman and there is subsistence of the relationship
of employer and employee between the parties.
9.1 Mr.Mehta, learned advocate for the respondent has
submitted that the "secretary" is a workman and even the
present petitioner - society has not produced any
documentary evidence and management has also not
produced the same before the Labour Court. He has
submitted that the management has having every power,
but no such power has been vested to the secretary. He
has submitted that the receipt of the rent paid to the wife
of the secretary is also admitted facts. He has submitted
that as the society did not produce any documentary
evidence, the adverse inference needs to be drawn
against the society.
9.2 Mr.Mehta, learned advocate for the respondent has
submitted that the petition is filed under Articles 226 and
227 of the Constitution of India under the supervisory
jurisdiction of the High Court. According to him, no finding
of facts of the Labour Court can be disturbed as the
C/SCA/12998/2009 JUDGMENT
Labour Court has appreciated the facts and law in its
proper perspective. He has submitted that having a
revisonal power, this Court cannot act as an appellate
forum. He has submitted that it is held in catena of
decisions of the Apex Court that Section 33-C(2) of the
I.D. Act is wide enough which includes every claim of the
respondent which was available to him as of right. He has
submitted that there is no question of application of
Section 10A of the I.D. Act in the present case. He has
submitted that the dues of the society has already been
paid and the ground raised by the petitioner - society in
the present petition was never raised before the Labour
Court and, therefore, in absence of such ground, the
Labour Court has passed the impugned award. He has
submitted that the document which has been produced by
the society, in the present case, was not produced before
the Labour Court and the salary ledger has not been
produced by the society. He has prayed to dismiss the
present petition.
9.3 Mr.Mehta, learned advocate for the respondent has
C/SCA/12998/2009 JUDGMENT
relied upon the following decisions.
(1) Deepak Kumar Vs. Presiding Officer, Labour Court and others in Civil Writ Petition No.7066/1992 dated 3.6.1992 passed by the Division Bench of Punjab and Haryana High Court;
(2) Khalil Ahmed Bashir Ahmed Vs. Tufelhussein Samasbhai Sarangpurwala, AIR 1988 SC 184; (3) Mohd. Yunus Vs. Mohd. Mustaqim and others, AIR 1984 SC 38;
9.4 In rejoinder, Mr.Raval, learned advocate for the
petitioners has submitted that the observation of the
Labour Court is not proper and the decisions cited by the
learned advocate for the respondent is not applicable to
the facts of the present case and the entire case is based
on legal aspects which needs to be decided by this Court.
He has submitted that it was the duty of the Labour Court
to decide the matter as per the provisions of the I.D. Act.
He has prayed to allow the present petition.
10. In the case of Municipal Corporation of Delhi
(supra), the Apex Court has observed in relation to the
C/SCA/12998/2009 JUDGMENT
jurisdiction of the Lanbour Court under Section 33-C(2) of
the I.D. Act that where very basis of claim or entitlement
of the workmen regarding certain benefits is disputed, the
dispute is not incidental to the benefit claimed and,
therefore, outside the scope of Section 33-C(2), the
Labour Court will have no jurisdiction to entertain the
matter. It is further observed by the Apex Court therein
that it can only interpret the award or the settlement on
the rights of the workmen. In that case the question
involved was maintainability of the claim of the workmen
under Section 33-C(2) of the Act and the workmen were
claiming computation of arrears of their wages on the
basis of 'Equal Pay for Equal Work'. The maintainability of
the proceeding were challenged on the ground that their
claim being disputed, the proceedings under Section 33-
C(2) was not maintainable. The Apex Court has ultimately
observed in the said case that the Labour Court has no
jurisdiction to first decide the workmen's entitlement and
then proceed to compute the benefits so adjudicated on
that basis in exercise of powers under Section 33-C(2) of
the Act. It is also observed by the Apex Court that it is
C/SCA/12998/2009 JUDGMENT
only when the entitlement has only been adjudicated or
recognised by the employer and thereafter for the
purpose of enforcement thereof some ambiguity required
interpretation that the application to the Labour Court can
be filed under Section 33-C(2) like an executing Court.
11. In the case of Deepak Kumar (supra), the Division
Bench of Punjab and Haryana High Court has held in
relation to Section 33-C(2) of the I.D. Act wherein it has
been observed that the Labour Court has got jurisdiction
to decide the question whether the applicant was a
"workman" as defined in the aforesaid Act because the
Labour Court can proceed with an application for
computation of the benefits claimed only on proof of the
facts that the applicant was workman. This was inherent
in the provisions of Section 33-C(2) to invest the Labour
Court with the jurisdiction to compute arrears of pay or
wages.
12. In the case of Khalil Ahmed Bashir Ahmed
(supra), the Apex Court, regarding the powers of the High
C/SCA/12998/2009 JUDGMENT
Court under Article 227 of the Constitution, has observed
in para-13 which reads as under:-
"13. The intention here is manifest. In any event this is a possible view that could be taken. This Court in Venkatlal G. Pittie v. Bright Bros. (Pvt.) Ltd. (1987) 2 Scale 115 : (AIR 1987 SC 1939) and Beopar Sahayak (P) Ltd. v. Vishwa Nath (1987) 2 Scale 27 : (AIR 1987 SC 2111) held that where it cannot be said that there was no error apparent on the face of the record, the error if any has to be discovered by long process of reasoning and the High Court should not exercise jurisdiction under Art. 227 of the Constitution. See in this connection the observations of this Court in Satyanarayan Laxminarayan Hegde v. Mallikarjun Bhavanappa Tirumale, AIR 1960 SC 137. Where two views are possible and the trial court has taken one view which is a possible and plausible view merely because another view is attractive, the High Court should not interfere and would be in error in interfering with the finding of the trial court or interfering under Art. 227 of the Constitution over such decision."
13. In the case of Mohd. Yunus (supra), while dealing
with the powers of the High Court under Article 227 of the
Constitution, has observed in para-7 which reads as
under:-
"7. The supervisory Jurisdiction conferred on the High Courts under Article 227 of the Constitution is limited "to seeing that an inferior Court or Tribunal functions within the limits of its authority," and not to correct an error apparent on the face of the record, much less an error of
C/SCA/12998/2009 JUDGMENT
law. In this case, there was, in our opinion, no error of law much less an error apparent on the face of the record. There was no failure on the part of the learned Subordinate Judge to exercise jurisdiction nor did he act in disregard of principles of natural justice. Nor was the procedure adopted by him not in consonance with the procedure established by law. In exercising the supervisory power under Art. 227, the High Court does not act as an Appellate Court or Tribunal. It will not review or reweigh the evidence upon which the determination of the inferior Court or Tribunal purports to be based or to correct errors of law in the decision."
14. In the case of Mahilal Kimjibhai Makwana (supra),
the Coordinate Bench of this Court (Hon'ble Mr.Justice
C.L. Soni) has, while considering the factual aspects,
observed that "it is not the case where the petitioner got
reinstatement in service by virtue of any order made by
either Labour Court or the Industrial Tribunal or any other
Court. Even if, there is any such order of reinstatement
but without relief for the back wages, it will not be open
to the petitioner to claim recovery of the salary/wages for
the interregnum period, by resorting to the provision of
section 33(C)(2), of the Act. What is being claimed by the
petitioner is to hold that since the Commissioner made
order dated 29.01.2007 for taking him back in service to
his original post, he has automatically become entitled to
C/SCA/12998/2009 JUDGMENT
the benefits of salary/wages, which could be referred as
back wages, for the period from the date of his
termination from service till the date he was taken back in
service pursuant to the order made by the Commissioner.
Such is not permissible in the proceedings under section
33C(2) of the Act and, in that context, the Labour Court
has recorded that the petitioner has no pre-existing right
to claim recovery of the salary/wages for the period
between the date of termination of his services and the
date of his getting back in service pursuant to the order
made by the Commissioner".
15. Considering the submissions made on behalf of both
the sides as well as legal provisions as referred to by both
the parties and having considered the materials placed on
record, it appears that the contentions made by the
respondent to the effect that he was serving as secretary
and getting Rs.2,000/- as wages from the society and his
house is rented to the society and there is arrears of
salary and house rent on the part of the society are
contentious issues. According to the respondent, the
C/SCA/12998/2009 JUDGMENT
society has not paid him the wages as agreed between the
parties and has also not paid the rent of the house to him.
On that basis, the respondent has filed Recovery
Application No.384/2002 under Section 33-C(2) of the I.D.
Act. It also appears that the present society has taken the
stand that there is no employer or employee relationship
between the parties and the respondent was serving as
honorary secretary and he was not staff member of the
employee of the society.
16. It also appears that the respondent has examined
himself on oath and has also produced documentary
evidence where the society has not led any oral evidence
nor any documentary evidence is placed on record. On the
basis of the fact available and the evidence on record, the
Labour Court has granted the prayer of the respondent
and directed the petitioner - society to pay Rs.87,000/-.
17. On perusal of the impugned award, it appears that
the Labour Court has heavily relied on the material printed
on the front page of the report wherein the respondent
C/SCA/12998/2009 JUDGMENT
has been shown as an employee of the society. Except
that document, there is no other document on record to
suggest that the respondent was employee of the society.
On perusal of the oral evidence of the respondent herein,
it appears that he has admitted that he was serving as
secretary and he has already resigned from that post. The
petitioner - society has also raised the claim of the
respondent on the ground that the respondent was not a
employee of the society. At this stage, it is worthwhile to
referred to Section 33-C(2) of the I.D. Act which reads as
under:-
"33-C (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.]"
18. On analysis of the aforesaid provisions, it is crystal
C/SCA/12998/2009 JUDGMENT
clear found that this provision applies only in the case
where there is pre-existing right available to the
respondent. It is also well settled by the Apex Court in the
very decisions that in recovery petition, the Labour Court
is competent to interpret the award passed in the
concerned matter and functioning of the Labour Court in
such matter would like an Executing Court and the power
of the Labour Court under Section 33-C(2) extends to
interpretation of the award or settlement on which the
respondent's right rests, like the Executing Court's power
to interpret the decree for the purpose of execution,
where the basis of the claim is referable to the award or
settlement, but it does not extend to determination of the
dispute of entitlement or the basis of the claim if there be
no prior adjudication or recognition of the same by the
employer. Further, the right to get benefits as alleged by
the petitioner needs and prior existence. Admittedly, in
this case, there is no prior adjudication upon claim made
by the respondent herein. When there is no pre-
adjudication of the right of the respondent earlier or there
is genuine dispute regarding the same, raised by the
C/SCA/12998/2009 JUDGMENT
employer, then, the jurisdiction of the Labour Court to
entertain and decide the recovery application under
Section 33-C(2) of the I.D. Act is not available.
19. Considering the factual as well as legal aspects of the
present case, this Court is of the considered view that
since there was no pre-existing right in existence as
employer has already raised the dispute regarding
entitlement of the respondent as to alleged salary of
Rs.2000/- per month, the exercise taken by the Labour
Court in entertaining and adjudicating the claim of the
respondent in recovery application under Section 33-C(2)
of the I.D. Act is erroneous on facts and law. Thus, when
there is inherent lack of jurisdiction on the part of the
Labour Court, under Article 227 of the Constitution of
India, the High Court has power to interfere with such
finding of facts as well as legal aspect. In the present
case, it is crystal clear that the Labour Court has acted
upon without any jurisdiction and has passed the
impugned award which is not tenable in the eyes of law.
C/SCA/12998/2009 JUDGMENT
20. In view of the above discussions, the present petition
deserves to be allowed and the impugned award passed
by the Labour Court deserves to be set aside.
21. Accordingly, the present petition is allowed. The
impugned award dated 09.10.2009 passed by the Labour
Court, Vadodara in Recovery Application No.384 of 2002 is
hereby quashed and set aside. The amount, if any,
deposited by the petitioner - society be refunded to the
petitioner - society, after due verification by the registry
along with the interest accrued thereon, if any. Rule is
made absolute to the aforesaid extent.
21. In view of the disposal of the main petition, the Misc.
Civil Application No. 2/2018 stands disposed of
accordingly.
Sd/-
(DR. A. P. THAKER, J) V.R. PANCHAL
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!