Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arvindbhai P Patel vs Standard Material Agency Pvt Ltd
2021 Latest Caselaw 7779 Guj

Citation : 2021 Latest Caselaw 7779 Guj
Judgement Date : 6 July, 2021

Gujarat High Court
Arvindbhai P Patel vs Standard Material Agency Pvt Ltd on 6 July, 2021
Bench: J.B.Pardiwala
     C/LPA/1151/2017                           ORDER DATED: 06/07/2021




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

               R/LETTERS PATENT APPEAL NO. 1151 of 2017

                                  In
             R/SPECIAL CIVIL APPLICATION NO. 4506 of 2017
                                 With
              CIVIL APPLICATION (FOR STAY) NO. 1 of 2017
                                   In
              R/LETTERS PATENT APPEAL NO. 1151 of 2017
==========================================================
                 ARVINDBHAI P PATEL & 19 other(s)
                             Versus
           STANDARD MATERIAL AGENCY PVT LTD & 2 other(s)
==========================================================
Appearance:
MR P C CHAUDHARI(5770) for the Appellant(s) No.
1,10,11,12,13,14,15,16,17,18,19,2,20,3,4,5,6,7,8,9
MR PRABHAKAR UPADYAY(1060) for the Respondent(s) No. 1
RULE SERVED(64) for the Respondent(s) No. 2,3
==========================================================

 CORAM:HONOURABLE MR. JUSTICE J.B.PARDIWALA
       and
       HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI

                           Date : 06/07/2021

                             ORAL ORDER

(PER : HONOURABLE MR. JUSTICE J.B.PARDIWALA)

1. This appeal under Clause 15 of the Letters Patent is at the instance of the original writ applicants and is directed against the impugned order passed by a learned Single Judge of this Court dated 17th March, 2017 in the Special Civil Application No.4506 of 2017, by which, the learned Single Judge rejected the writ application and thereby affirmed the order passed by the Labour Court rejecting the application under Section 33C(2) of the Industrial Disputes Act, 1947 (for short "the I.D. Act").

C/LPA/1151/2017 ORDER DATED: 06/07/2021

2. The facts, giving rise to this appeal, may be summarized as under;

2.1 The appellants herein are the original writ applicants. The appellants preferred an application before the Labour Court under Section 33C(2) of the I.D. Act on the premise that the respondent-employer had closed its unit, and as a consequence thereof, it had a statutory liability under Section 25FFF of the I.D. Act to pay compensation with notice in accordance with the provisions of Section 25F of the Act. The application came to be rejected on the ground that the criteria prescribed under Section 25B of the Act was required to be established in some substantial proceedings and the proceedings under Section 33C(2) of the Act being in the nature of the execution proceedings, such issue cannot be determined. In such circumstances, referred to above, the writ applicants had to come before this Court by filing the Special Civil Application No.4506 of 2017.

2.2 The learned Single Judge, while adjudicating the writ application, took notice of the fact that the closure of the unit by the respondent was not disputed but the jurisdiction of the Labour Court under Section 33C(2) of the Act was contested by the employer. The learned Single Judge rejected the application thereby affirming the award passed by the Labour Court substantially on the ground that the claim made by the workman is by placing reliance on Section 25FFF of the Act. The learned Single

C/LPA/1151/2017 ORDER DATED: 06/07/2021

Judge laid much emphasis on the phrase "workman who has been in continuous service for not less than one year". The learned Single Judge took the view that the pre- requirement of Section 25FFF is "continuous service" as defined in Section 25B of the Act, and only if such criteria is satisfied, the workman would be entitled to compensation as indicated in Section 25F of the Act. According to the learned Single Judge, whether the workman was in continuous service for not less than one year would be a question of fact and the entitlement of the workman would depend upon the proof of such fact. Therefore, ultimately, the learned Single Judge, while affirming the award passed by the Labour Court held that as under;

"4.2 True, in the instant case, the employer has not disputed certain factual aspects. The closure was not disputed but the jurisdiction of the Labour Court under section 33C(2) of the Act was contested by the employer.

4.3 Claim is made by the workmen while relying upon section 25FFF of the Act. The said provision employs phrase "workman who has been in continuous service for not less than one year". Thus, pre-requirement of section 25FFF is "continuous service" as defined in section 25B of the Act. If the said criteria is satisfied the workmen would be entitled to compensation as indicated in section 25F of the Act. Whether or not, the workman has been in continuous service for not less than one year is a question of fact and the "entitlement" of the workmen would depend upon the proof of this fact.

Such proof can be tendered to the judicial forum having the jurisdiction to adjudicate upon the fact in

C/LPA/1151/2017 ORDER DATED: 06/07/2021

issue. Depending upon the facts and circumstances of the case, the fact in issue may be proved by tendering cogent oral or documentary evidence in support of it or by non-denial by the adversary against whom the proof is so tendered; by adverse inference or by such mode permissible under law. The question is not whether how and in what manner the undenied fact in issue may constitute evidence; but the real question is that of jurisdiction of the adjudicating authority. If a provision of law confines the jurisdiction of the statutory authority only to certain aspects, and the provision does not confer upon the statutory authority, a jurisdiction to adjudicate upon the question of fact, a mere non- denial of the fact would not bestow upon it the adjudicatory jurisdiction. In other words, an authority lacking adjudicatory jurisdiction cannot adjudicate and rule upon the fact on the mere ground that it has been not denied by the person who may be interested in denying such fact. It may be noted that the very Act provides for substantial remedy as well where the industrial dispute can be raised and the question of fact like the question as to whether the workmen is in continuous service can be addressed. It is in those proceedings that the adjudicatory forum would draw inference about the existence or non- existence of the fact in issue by applying necessary rules of evidence. The word `adjudication' or `adjudicated' would normally contemplate a situation where the court has jurisdiction and is called upon to pronounce its judgement on the facts which may or may not be disputed. In absence of the dispute, the adjudicatory authority may while adjudicating that fact, take into consideration the non-denial as one of the factors for arriving at a conclusion as to whether the fact in issue has been proved or not. This entire exercise can be subject matter in an adjudicatory jurisdiction and cannot be made subject matter in the proceeding in the nature of execution.

5. No doubt, under the provisions of the Payment of Gratuity Act, the petitioners succeeded unopposed

C/LPA/1151/2017 ORDER DATED: 06/07/2021

as contended by the learned counsel for the petitioner. That fact itself again would not justify the exercise of jurisdiction under section 33C(2) of the Act; that may be a good consideration in the substantial proceedings under section 7 read with section 10 or other relevant provisions of the Act.

6. Under the circumstances, this court is of the opinion that the petitioners have invoked wrong forum and no jurisdictional error has been committed by the Labour Court in rejecting the application under section 33C(2) of the Act. There being no substance in the petition, the same is rejected accordingly, summarily."

2.3 Being dissatisfied with the impugned order passed by the learned Single Judge, the appellants (original writ applicants) are here before this Court with the present appeal.

3. We have heard Mr. P.C. Chaudhari, the learned counsel appearing for the appellants and Mr. Prabhakar Upadhyay, the learned counsel appearing for the respondent (employer). Mr. Upadhyay, at the outset, clarified that, as on date, he has no papers with him as the Company has pulled down its shutters. However, having regard to the fact that a neat question of law is involved in the matter, we requested Mr. Upadhyay to assist us as an officer of the Court.

4. We are of the view that the learned Single Judge committed an error in taking the view that the Labour Court was right while not entertaining the application filed by the appellants herein under Section 33C(2) of the Act.

C/LPA/1151/2017 ORDER DATED: 06/07/2021

The issue is no longer res integra. We may first refer to a Division Bench decision of this very High Court in the case of Dahyabhai Ranchhodbhai Shah vs. Jayantilal Mohanlal & Ors., (1973) 1 LLJ 604 Guj. In the said case, the main question that was raised in the writ application was about the jurisdiction of the Labour Court under Section 33C(2) of the Act. The writ applicant therein had made an application to the Labour Court at Ahmedabad alleging that the respondents who were carrying on business had closed the undertaking and consequently discharged the writ applicant from service. The writ applicant therein requested the Labour Court to compute his retrenchment compensation, to which, he was entitled in accordance with Section 25FFF of the I.D. Act. The respondent contested the writ application, inter alia, contending that the writ applicant was not discharged from service as contended by him, but his services were terminated because of his old age and, therefore, was not entitled to compensation under Section 25FFF of the I.D. Act. It was also contended before the Labour Court that as the closure of the undertaking was not admitted, the issue would arise whether the services of the writ applicant were terminated on account of the closure of the undertaking and the Labour Court would have no jurisdiction to decide such issue in an application made under Section 33C(2) of the I.D. Act. The Labour Court rejected the application observing that as closure of the undertaking was not admitted by the respondents and

C/LPA/1151/2017 ORDER DATED: 06/07/2021

unless it was admitted, the computation of the benefit could not be made. This Court while allowing the writ application and remitting the matter to the Labour Court, held as under;

"2. Industrial Disputes Act was enacted, as its preamble and long title show, to provide machinery and forum for the investigation of industrial disputes and for the settlement thereof and for the purpose analogous and incidental thereto. Emergence of the concept of welfare State implied and end to exploitation of workmen and as a corollary thereto collective bargaining came into its own and lest the conflicting interests of the workmen and employer disturb the industrial peace and harmony, a machinery for adjustment peace and conflicting interests became the felt needs of time. Industrial Disputes Act was enacted to provide machinery and forum for adjustment of such conflicting and seemingly irreconcilable interests without disturbing the peace and harmony in the industry, assuring industrial growth which was the pre-requisite for a welfare State. The Act in its broad outlines provides a method for bringing to the notice of the Government, which in a welfare State cannot afford to look askance at the industrial unrest, industrial disputes and once what are broadly described as industrial disputes came to the notice of the Government, the Government could compel the parties to resort to arbitration and for that purpose different forums were set up for the resolution of such disputes. The Act did not provide for any set of social and economic principles for adjustment of conflicting interests. Such norms had to be evolved and devised keeping in view social and economic conditions, the needs of the workmen, the requirements of the industry, social justice, relative interests of the parties and national good. Once these norms for adjustment of conflicting interests were evolved or devised by awards of the Industrial Tribunals, or by

C/LPA/1151/2017 ORDER DATED: 06/07/2021

terms of settlement between workmen and employer, those norms become rights. Rights in themselves mean nothing, unless they enjoyable, and if enjoyment of a right after its acquisition is denied, there must be machinery for its enforcement.

Rights without machinery for their enforcement in case of denial are mere platitudes.

3. Before the introduction of Chapter V and S. 33C therein, there was no provision in the Industrial Disputes Act for enforcement of rights or benefits acquired under the awards of the Industrial Tribunals, or terms of settlement between workmen and employers or rights conferred by the very Act or by some other Acts, or acquired in some other manner.

In order to do away with this glaring lacuna, S. 33C was introduced in the Industrial Disputes Act. The purpose behind introduction of S. 33C has been noticed by the Supreme Court in The Central Bank of India Ltd. v. Rajagopalan, [1963 - II L.L.J. 89]; A.I.R. 1964 S.C. 743. At page 747, their Lordships observed as under :

"The legislative history to which we have just referred clearly indicates that having provided broadly for the investigation and settlement of industrial disputes on the basis of collective bargaining, the Legislature recognised that individual workmen should be given a speedy remedy to enforce their existing individual rights, and so inserted S. 33A in the Act in 1950 and added S. 33C in 1956. These two provisions illustrate the cases in which individual workmen can enforce their rights without having to take recourse to S. 10(1) of the Act, or without having to depend upon their union to espouse their cause. Therefore, in construing S. 33C we have to bear in mind two relevant considerations ........

Similarly having regard to the fact that the policy of

C/LPA/1151/2017 ORDER DATED: 06/07/2021

the Legislature in enacting S. 33C is to provide a speedy remedy to the individual workmen to enforce or execute their existing rights, it would not be reasonable to exclude from the scope of this section cases of existing rights which are sought to be implemented by individual workmen."

The Act having set up machinery for collective bargaining provided for enforcement of rights thus acquired by collective bargaining at the hands of individual workmen by introducing S. 33C. Therefore, whenever a workman is entitled to receive from his employer any money or any benefit which is capable of being computed in terms of money, and is denied such benefit, he can approach the labour Court under S. 33C(2) for recovering both monetary or non- monetary benefit which can be computed in terms of money and which he is entitled to receive from his employer. The benefit sought to be recovered must necessarily be a pre-existing benefit or benefit flowing from a pre-existing right. While construing the scope and ambit of S. 33C(2), it is necessary to bear in mind the vital difference between a pre- existing right or benefit, or the right or benefit which is considered just and must, therefore, be acquired or granted by the employer. The workman approaching the Labour Court under S. 33C(2) for enforcement of right or benefit must be able to point to some pre-existing right or benefit which he seeks to enforce. If he seeks some new rights or change in conditions of service, or some new benefit, neither acquired not granted nor conferred by the statute, he must pursue his remedy under S. 10. He cannot approach the Labour Court under S. 33(2). If the workman is in a position to show that there is right in his favour or there existed some right to which he is entitled, the case would squarely fall under S. 33C(2). If, on the other hand, he claims what ought to be the relation between him and his employer, remedy does not lie under S. 33C(2).

4. The contention, however, is that S. 33C(2) merely

C/LPA/1151/2017 ORDER DATED: 06/07/2021

confers jurisdiction to quantify or compute the monetary benefit in respect of pre-existing benefit or right, but where the benefit or right itself is in dispute, the Labour Court has no jurisdiction to decide whether the right or benefit exists. In other words, it was contended that S. 33C(2) merely confers jurisdiction to enforce rights which are admitted by the employer for their quantification in money value and for recovery of the money. But whenever such right or benefit is disputed or denied, the workman must take recourse to the collective bargaining under S. 10. We need not examine the contention on merits because exactly an identical contention was taken in Central Bank's case (supra) and has been negatived. In this connection it has been observed as under, at page 748, para 16 :

"It seems to us that the opening clause of sub-s. (2) does not admit of the construction for which the appellant contends unless we add some words in that clause. The clause 'Where any workman is entitled to receive from the employer any benefit' does not mean 'such workman is admittedly, or admitted to be, entitled to received such benefit'. The appellant's construction would necessarily introduce the addition of the words 'admittedly' or 'admitted to be' in that clause, and that clearly is not permissible. Besides, it seems to us that if the appellant's construction is accepted, it would necessarily mean that it would be at the option of the employer to allow the workman to avail himself of the remedy provided by sub-s. (2), because he has merely to raise an objection on the ground that the right claimed by the workman is not admitted to oust the jurisdiction of the Labour Court to entertain the workman's application. The claim under S. 33C(2) clearly postulates that the determination of the question about computing the benefit in terms of money may, in some cases, have to be preceded by an inquiry into the existence of the right and such an enquiry must be held to be incidental to the main determination which has been assigned to the

C/LPA/1151/2017 ORDER DATED: 06/07/2021

Labour Court by sub-s. (2) ............

We must accordingly hold that S. 33C(2) takes within its purview cases of workmen who claimed that the benefit to which they are entitled should be computed in terms of money, even thought the right to the benefit on which their claim is based is disputed by their employers."

The Court in that case finally concluded that :

"On a fair and reasonable construction of sub-s. (2), it is clear that if a workman's right to received the benefit is disputed, that may have to be determined by the Labour Court. Before proceeding to compute the benefit in terms of money, the Labour Court inevitably has to deal with the question as to whether the workman has right to received that benefit. If the said right is not disputed, nothing more needs to be done and the Labour Court can proceed to compute the value of the benefit in terms of money, but if the said right is disputed, the Labour Court must deal with that question and decide whether the workman has the right to receive the benefit as alleged by him and it is only if the Labour Court answers this point in favour of the workman that the next question of making the necessary computation can arise."

5. It was, however, contended that the expression "workman entitled to receive any benefit from his employer" would unmistakably show that the title of the workman to the benefit is not in dispute and there is some controversy between the parties at a stage subsequent to the workman having acquired title to the benefit. Consequently it was urged that the Labour Court functioning under S. 33C(2), being a Tribunal of limited jurisdiction, cannot proceed to examine the very title which is the foundation of its jurisdiction. In our opinion, expression "entitled to receive" means no more than this that the claim is referable to a pre-existing right or liability already

C/LPA/1151/2017 ORDER DATED: 06/07/2021

acquired by the workman or incurred by the employer to his workman. In New Taj Mahal Cafe (Private) Ltd. v. Labour Court, Hubli, [1970 - II L.L.J. 51], it was contended before the Supreme Court that the entitlement to some amount claimed by the workman is a condition precedent to an application being presented under S. 33C(2) and consequently if the right of the workman to claim any amount at all is itself not admitted by the employer, the Labour Court cannot proceed under S. 33C(2). After observing that the point is concluded by a decision of the Supreme Court in Chief Mining Engineer, M/s. East India Coal Co. Ltd., Dhanbad v. Rameshwar and others, [1968 - I L.L.J. 6], it was observed as under :

"This decision plainly lays down that, if the money or the benefit is claimed by a workman on the basis that the right is denied, it is competent for the Labour Court in proceeding under S. 33C(2) to decide whether the right does or does not exist."

Incidentally, we may point out that same view of the jurisdiction of the Labour Court under S. 33C(2) has been taken by the Division Bench of this Court in Ambalal Shivlal v. D. M. Vin and others, V Guj. L.R.

609.

6. Mr. Shelat next contended that a bare perusal of S. 10 and Schedules II and III of the Industrial Disputes Act would show that there is a well-demarcated division of jurisdiction between the Labour Court and Industrial Tribunal, and one cannot trench upon the jurisdiction of the other. Proceeding further it was urged that item No. 10, "Retrenchment of workmen and closure of establishment", is in the Third Schedule, and any dispute in respect of the said claim cannot be entertained by the Labour Court. It was urged that if there is any industrial dispute in respect of items mentioned in the Second Schedule, that dispute has to be referred to the Labour Court for its settlement and similarly if there is any industrial dispute with reference to any of the items

C/LPA/1151/2017 ORDER DATED: 06/07/2021

mentioned in Third Schedule, recourse has to be taken to the Industrial Tribunal for its resolution. It was further contended that there is thus a very well- demarcated division of functions and powers between the Labour Court and Industrial Tribunal and that, therefore, it would be beyond the competence of the Labour Court to decide any question which has reference to any of the items mentioned in Schedule III and vice versa. Consequently, it was contended that if the Labour Court has jurisdiction to decide the very existence of a right or benefit claimed, and if the right or benefit is in respect of any items in the Third Schedule over which the Labour Court has no jurisdiction and Industrial Tribunal alone has exclusive jurisdiction, the Labour Court would thereby trespass upon the jurisdiction exclusively vested in the Industrial Tribunal. There is a two-fold fallacy in this submission.

7. Sections 10 and 33C(2) operate in entirely different fields. Section 10 enables the Government to refer the existing or apprehended industrial dispute to Labour Court, if the disputes are with regard to any of the items mentioned in Second Schedule and to the Industrial Tribunal, if the disputes are in respect of any of the items mentioned in the Third Schedule, for their resolution. In respect of disputes relating to items mentioned in the Second Schedule, reference would ordinarily be made to the Labour Court and if the disputes are in respect of items set out in Third Schedule, reference would ordinarily be made to the Industrial tribunal. This scheme is devised for deciding forums for resolution of disputes. Section 7 confers power upon the appropriate Government to set up Labour Courts. Section 7A confers similar power upon the Government to constitute Industrial Tribunals. Section 10 enables the Government to refer certain disputes to Labour Court and certain other disputes to the Industrial Tribunal as discussed above. Jurisdiction is thus conferred upon the Industrial Tribunal and Labour Court to adjudicate upon the

C/LPA/1151/2017 ORDER DATED: 06/07/2021

dispute thus referred to them. Division of functions is with regard to resolution of the industrial disputes referred by the appropriate Government under S. 10. But this scheme does not preclude the Parliament from conferring upon the Labour Court some additional functions. While conferring additional functions on the Labour Court, it is not necessary to keep in view division of functions between the Industrial Tribunal and the Labour Court. Jurisdiction conferred on the Labour Court by S. 33C is an additional function for the enforcement of rights conferred by the Act or acquired under the awards of the Labour Court or the Industrial Tribunal or under the settlement between the workmen and employer. As the workman may acquire right from any of the aforementioned sources, one single machinery for enforcement of right was set up by conferring the power of enforcement on the Labour Court. At the time of enforcement or execution of a right by praying for computation of monetary benefit the original source from where the right was acquired or accrued becomes irrelevant.

8. Again, it is not correct to say that there is a well- demarcated division of functions or carving out of exclusive jurisdiction between the Industrial Tribunal and the Labour Court with regard to resolution of industrial disputes for their settlement referable to items mentioned in Schedule II and Schedule III. This becomes clear from the first proviso to S. 10, which enables the appropriate Government to refer the dispute relating to any matter specified in the Third Schedule, which are ordinarily referable to the Industrial Tribunal, to the Labour Court for resolution, if the dispute is not likely to affect more than 100 workmen. The provision contained in the first proviso would show that there is nothing like well-de- marcated division of jurisdiction or functions between the Labour Court and the Industrial Tribunal. Even in respect of a dispute relating to matters set out in Schedule III, if the workmen affected thereby do not exceed 100, reference can as well be made to the

C/LPA/1151/2017 ORDER DATED: 06/07/2021

Labour Court. Undoubtedly for the purpose of resolution of an industrial dispute, the appropriate Government, while making reference under S. 10, would ordinarily refer industrial dispute either to the Labour Court or to the Industrial Tribunal, as the case may be, keeping in view the nature of the dispute, the matters which are in dispute and number of workmen affected by the industrial dispute. But it would not be correct to say that the Labour Court would be wholly precluded from examining any dispute if it is in respect of matters falling under Third Schedule and vice versa.

9. Mr. Shelat, however, in this connection invited our attention to U.P. Electric Supply Co. Ltd. v. R. K. Shukla and another, [1969 - II L.L.J. 728]; (1969) 2 S.C.C. 400. In that case, applications were made by the employees of the U.P. Electric Supply Co. Ltd. after the company was taken over by the State Electricity Board, U.P., for retrenchment compensation under S. 6H(2) of the U.P. Industrial Disputes Act, 1947. It must at once be stated that S. 6H(2) of the U.P. Industrial Dispute Act,1947 is in pari materia with S. 33C(2) of the Industrial Disputes Act, 1947. There were number of applications and all these applications were contested inter alia contending that the Labour Court had no jurisdiction to entertain these applications because retrenchment of workmen and closure of establishment are matters falling within Second Schedule of the U.P. Industrial Disputes Act, 1947, and in respect of which, the Industrial Tribunal has exclusive jurisdiction. This contention found favour with the Supreme Court. In this connection it has been observed as under :

"Matters which do not fall within the terms of S. 33C(1) may, if the workman is shown to be entitled to receive the benefits, fall within the terms of S. 33C(2). If the liability arises from an award, settlement or under the provisions of Chapter V-A, or by virtue of a statute or a scheme made thereunder,

C/LPA/1151/2017 ORDER DATED: 06/07/2021

mere denial by the employer may not be sufficient to negative the claim under S. 33C(2) before the labour Court. Where, however, the right to retrenchment compensation which is the foundation of the claim is itself a matter which is exclusively within the competence of the Industrial Tribunal to be adjudicated upon on a reference, it would be straining the language of S. 33C(2) to hold that the question whether there has been retrenchment may be decided by the Labour Court. The power of the Labour Court is to compute the compensation claimed to be payable to the workmen on the footing that there has been retrenchment of the workmen. Where retrenchment is conceded, and the only matter is dispute is that by virtue of S. 25FF no liability to pay compensation has arisen the Labour Court will be competent to decide the question. In such a case the question is one of computation, and not of determination, of the conditions precedent to the accrual of liability. Where, however, the dispute is whether workmen have been retrenched and computation of the amount is subsidiary or incidental, in our judgment, the Labour Court will have no authority to trespass upon the powers of the Tribunal with which it is statutorily invested."

The ratio of the decision would seem to indicate that where the benefit claimed is with reference to some matters mentioned in Schedule III and the right itself is disputed, if the Labour Court entertains an application under S. 33C(2) and proceeds to decide the existence of the right, it would be trespassing upon the jurisdiction exclusively vested in the Industrial Tribunal by the statute. This would considerably narrow down the jurisdiction of the Labour Court under S. 33C(2). Right contemplated by S. 33C(2) may have been acquired anywhere and may be in respect of any matter falling for the purpose if S. 10 either under Second Schedule or Third Schedule. If a right in respect of any of such matters has yet to be acquired, the workman has to proceed under S. 10, but if it is once acquired, and its

C/LPA/1151/2017 ORDER DATED: 06/07/2021

existence is disputed, the Labour Court would have jurisdiction to decide whether the right exists or not. Controversy on this point has been finally set at rest by the latest decision of the Supreme Court in which the aforementioned observation of the Supreme Court in U.P. Electric Supply Co. Ltd., [1969 - II L.L.J. 728], has not been approved. In R. B. B. A. Mills Co. Ltd. v. Labour Court, Nagpur, [1972 - I L.L.J. 231] : A.I.R. 1972 S.C. 451, the question raised was about the jurisdiction of the Labour Court to entertain an application for lay-off compensation under S. 33C(2). Right to lay-off compensation is conferred by S. 25KKK, which finds its place in Chapter V. That right was disputed and denied. The question arose whether the Labour Court can inquire into the question whether there was in fact lay-off, if it was disputed and its computation denied. The Supreme Court in terms held that the Labour Court has jurisdiction to decide existence of that right, meaning thereby, to decide the question whether there was in fact lay-off or not, and once it is held that the workers were laid off, then to proceed to compute the benefit to which they would be entitled by way of lay-off compensation. The employer had questioned the jurisdiction of the Labour Court to decide the question whether the workmen were in fact laid off. In support of it, reliance was placed by the counsel upon the ratio of the U.P. Electric Supply Co. Ltd., case, G. K. Mitter is party to both these decisions. Speaking for the Court in the latest case, after referring to the observations quoted by us above from U.P. Electric Supply Co. Ltd., case, (supra), it has been in terms observed that these observations cannot be considered binding on the Court, as all the aspects were not placed before the Court then. Thus, the ratio of the earlier case was in terms disapproved. In the case which we are just considering, it is finally observed as under :

"In substance the point urged by the appellants was that if a claim is made on the basis of a lay-off and the employer contends that there was no lay-off but

C/LPA/1151/2017 ORDER DATED: 06/07/2021

closure, it is not open to a Labour Court to entertain an application under S. 33C(2). The more so, it was stated, when the dispute was not between a solitary workman on the one hand and the employer on the other but a whole body of workmen ranged against their employer who was faced with numerous applications before the Labour Court for computation of benefit in terms of money. As has been said already, the Labour Court must go into the matter and come to a decision as the whether there was really a closure or a lay-off. If it took the view that there was a lay-off without any closure of the business, it would be acting within its jurisdiction if it awarded compensation in terms of the provisions of Chapter V-A."

It was also observed that "the Labour Court's jurisdiction could not be ousted by a mere plea denying the workman's claim to the computation of the benefit in terms of money. The Labour Court had to go into the question and determine whether, on the facts, it had jurisdiction to make the computation. It could not, however, give itself jurisdiction by a wrong decision on the jurisdictional plea." We may incidentally say that whether the workman is entitled to receive benefit from the employer is a collateral question, on the decision of which the jurisdiction of the Labour Court would depend, as would seem to be the view of the Supreme Court in the R.B.B.A. Mills Co., case or it is a question, determination of which is entrusted by the Legislature to the Labour Court on a question in issue under S. 33, as would appear to be the view gathered from Central Bank's case, [1963 - II L.L.J. 89]; A.I.R. 1964 743. It is not necessary for us to decide in this case.

10. It is, however, crystal clear that where a workman claims benefit flowing from a preexisting right and approaches the Labour Court for computation of the right in money, and the employer disputes existence of the right, the Labour Court will

C/LPA/1151/2017 ORDER DATED: 06/07/2021

have jurisdiction to determine the question whether the right existed and if existence of the right is established, then to proceed to compute the benefit flowing therefrom into money and on its decision recovery proceeding can start.

11. Turning to the facts of this petition, the petitioner applied for compensation on the allegation that the undertaking, of which he was the workman, was closed down and therefore, he is entitled to retrenchment compensation under S. 25FFF. The employers appeared and contested the application inter alia urging that the petitioner was not discharged on account of closure of the undertaking, but his services were terminated on account of his old age, the petitioner on the date of discharge being over 70 years of age.

On these rival pleadings, the issue would necessarily arise whether the undertaking was closed down and the petitioner was discharged from service on account of the closure of the undertaking. The learned Judge of the Labour Court declined to examine this question on the ground that under S. 33C(2) he had no jurisdiction to do it. The Labour Court has jurisdiction to determine the question whether the right from which benefit is claimed does or does not exist. That question has to be decided. Therefore, the only thing that we can do in the matter is to quash and set aside the order of the learned Judge of the Labour Court dated 6th August, 1970 and remand the application to the Labour Court for disposal according to law. Rule made absolute with costs."

5. The ratio discernible from the above referred judgment of this Court is that the Labour Court has jurisdiction to determine the question whether the right from which the benefit is claimed does or does not exist. Applying the ratio of the aforesaid decision to the facts of

C/LPA/1151/2017 ORDER DATED: 06/07/2021

the present case, it could be said that the Labour Court committed an error in holding that the issue like whether the case is one of closure or whether the necessary ingredients of Section 25FFF of the I.D. Act are satisfied or not could not have been gone into while looking into application under Section 33C(2) of the I.D. Act. The learned Single Judge, in our opinion, could be said to have overlooked the correct position of law or rather failed to apply the correct position of law in the facts of the case.

6. The Supreme Court, in Inland and Steam Navigation Works' Union & Ors. vs. Union of India & Ors., (2001) 3 SCC 47, has observed in Para-10 as under;

"10. This Court in Central Inland Water Transport Corporation Ltd. [supra] took the view that the liability of the Corporation would not arise in the case because the question as to whether the transferee of an undertaking is a successor or not involves several factors. So far as the claim against the Corporation is concerned this Court made it clear that the workers who were taken over by the Corporation were given fresh appointments from June 5, 1967 with different conditions of service and there was break in the condition of service. Even assuming that on such investigation, conclusion could be drawn that the Corporation is a successor the matter will not be settled because, the transferee even as a successor would be liable neither to pay compensation nor to re- employ the workmen whose employment stood automatically terminated on the transfer. Where by operation of law the employment of workmen stands terminated, it may be difficult to sustain it on the basis of a term in a settlement prohibiting retrenchment, though statutorily binding on the transferee as a successor. Therefore, the view taken

C/LPA/1151/2017 ORDER DATED: 06/07/2021

by the Tribunal that the Corporation is not liable to pay either compensation or to absorb the workmen in question is unexceptionable. As rightly held by the High Court, the workmen in question are entitled to compensation in case of closing down of an undertaking. Here there has been no transfer of the undertaking from the company to the Corporation as found by the Tribunal and upheld by the High Court because by order made by the company court the scheme of arrangement was to close down the company and what was taken over by the Corporation was a separate arrangement. Therefore, in the eye of law what is to be held is that the undertaking is closed down on account of unavoidable circumstances beyond the control of the employer and every workman who has been in service for more than ten years in that undertaking immediately before such closure shall be entitled to notice and compensation in accordance with the provision of Section 25F as if the workman has been retrenched. In case where an undertaking is closed down by reason of financial difficulties as was the position in the present case it cannot be deemed to have been closed down on account of unavoidable circumstances beyond the control of the employer. Therefore, if an application is made by the workmen or by the union on their behalf before a Labour Court under Section 33C(2) of the ID Act it will be proper for the Labour Court to examine the claims under Section 25FFF of the ID Act, of each of these workmen and award compensation accordingly which shall be payable by the Union of India and to those proceedings the erstwhile company and the Union of India shall be parties."

7. We have, to our advantage, a direct decision on the point, of this very High Court in the case of Lallubhai Bapujibhai Parmar vs. Panchmahal District Panchayat, (2005) 3 GLR 1907, wherein also what had weighed with the learned Single Judge for allowing the

C/LPA/1151/2017 ORDER DATED: 06/07/2021

petitions of the District Panchayat and setting aside orders of the Labour Court was that there was no pre-existing right in favour of the workman and, therefore, without any adjudication in a reference under Section 10(1) of the I.D. Act, the Labour Court could not have made any order for issuance of recovery certificates for the benefits arising out of a Government Resolution. We quote the relevant observations as under;

"The question of maintainability of the recovery applications would have been of any consequence and relevance only if the district panchayat had contended that the Government Resolution dated 17.10.1988 was not applicable to the district panchayat or that the workmen were not employed by the district panchayat for any activity like construction and maintenance. Apart from the fact that the district panchayat had not raised any such dispute in any previous round of litigation, the case of the district panchayat itself is that the Government Resolution dated 17.10.1988 is applicable to the appellant-workmen, but they were entitled to the benefits under the said resolution only with effect from 1.4.2000. Even according to the district panchayat, the workmen were paid the benefits under the said Government Resolution dated 17.10.1988 with effect from 1.4.2000 and the controversy between the parties, therefore, merely was whether the workmen were entitled to the benefits of the said Government Resolution for the period from 1990-91 to 1993-94 or any other period between 1990-91 and 31.12.1999. The pre-existing right of the workmen flowing from the Government Resolution dated 17.10.1988 was, therefore, not disputed. Since the said Government Resolution stipulated that in order to get the minimum of the pay-scale the workman should have completed atleast five years' service with minimum 240 days'

C/LPA/1151/2017 ORDER DATED: 06/07/2021

service in each year as contemplated by Section 25B of the Industrial Disputes Act, 1947, such provision did not detract from the fact that the workmen had pre-existing right to get the benefit of the Government Resolution dated 17.10.1988 upon fulfillment of the requirements stipulated in the said Government Resolution. When the specific jurisdiction is conferred on the Labour Court for passing an order under Section 33C(2) in favour of the workmen for recovery of dues and such jurisdiction is conferred in order to provide expeditious and inexpensive remedy to the workmen, the very object of such expeditious and inexpensive remedy under Section 33C(2) cannot be defeated by holding that the Labour Court could not have considered the question of implementation of the Government Resolution dated 17.10.1988 in case of the appellant-workmen without their first getting adjudication under Section 10(1) of the Act. The workmen were employed by the district panchayat way back in the year 1973. When the workmen completed five years' service with minimum 240 days' service in each year between 1973 and 1990 or similar inquiry would be made on the basis of such material as may be produced by the authorities before the Labour Court. Such inquiry does not require any adjudication of the question whether the Government Resolution dated 17.10.1988 was applicable to the district panchayat or whether the workmen were covered by the said Government Resolution, when admittedly the district panchayat itself has given the benefits of the said Government Resolution to the appellant-workmen, albeit with effect from a subsequent date and not from the date from which such benefits were claimed by the workmen. As per the settled legal position, Section 33C(2) is more comprehensive than Section 33C(1). Section 33C(2) applies not only to cases of settlement or award or cases under Chapter VA of the Act, but to other cases as well. By a process of computation or calculation to be applied by it, the Labour Court has to determine the amount due. We

C/LPA/1151/2017 ORDER DATED: 06/07/2021

are, therefore, clearly of the view that the recovery applications filed by the appellant-workmen were certainly maintainable under Section 33C(2) of the Industrial Disputes Act, 1947 and that the applications were certainly not premature."

8. In view of the aforesaid, we are convinced that the learned Single Judge was not right in rejecting the writ application summarily. The learned Single Judge fell in error while holding that the writ applicants had invoked wrong forum and that no jurisdictional error could be said to have been committed by the Labour Court in rejecting the application under Section 33C(2) of the Act.

9. We hold that the application filed by the appellants herein under Section 33C(2) of the Act before the Labour Court is maintainable and the Labour Court is obliged to consider the same in accordance with law, more particularly, in view of the observations made by this Court in this judgment.

10. In the result, this appeal succeeds and is hereby allowed. The impugned order passed by the learned Single Judge is hereby set aside. The Special Civil Application No.4506 of 2017 is hereby allowed. The order passed by the Labour Court dated 15.10.2016 in the Recovery Application No.2611 of 2001 is hereby quashed and set aside. The matter is remitted to the Labour Court for fresh consideration of the Recovery Application No.2611 of 2001 in accordance with law. The Labour Court is directed to undertake the fresh exercise at the

C/LPA/1151/2017 ORDER DATED: 06/07/2021

earliest and dispose of the said application within a period of four weeks from the date of the receipt of the writ of this order. The civil application also stands disposed of.

(J. B. PARDIWALA, J)

(VAIBHAVI D. NANAVATI,J)

Vahid

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter