Citation : 2023 Latest Caselaw 9243 Mad
Judgement Date : 31 July, 2023
W.P.Nos.2275 to 2286 of 2014
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 31.07.2023
CORAM:
THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN
W.P.Nos.2275 to 2286 of 2014
and M.P.Nos. 1 of 2014 (12 Nos)
W.P.No.2275 of 2014 :-
The Superintending Engineer
Thiruvannamalai EDC,
Tamil Nadu Electricity and
Distribution Corporation Limited,
Thiruvannamalai. ...Petitioner
-Vs-
1. B.Jaisankar
2. The Presiding Officer,
Additional Labour Court,
Vellore. ... Respondents
Prayer: Writ Petition filed under Article 226 of the Constitution of India praying to issue a Writ of Certiorari, calling for the records relating to the order passed by the second respondent made in Claim Petition No.72 of 2008 dated 13.07.2010, quash the same.
In all W.Ps.
For Petitioner : Mr.A.P.Venkatesh Prasad For M/s.T.S.Gopalan & Co.
For Respondents
For R1 : No appearance
R2 : Court
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
COMMON ORDER
All these writ petitions have been filed challenging the
common award dated 13.07.2010 passed by the second respondent in
C.P.No.138 of 2007 ect., batch, thereby directing the petitioner board to
pay ex-gratia amount of Rs.200/- for the year 1996-1996 and a sum of
Rs.250/- for the year 1996-1997 to the first respondent in all the writ
petitions.
2. The case of the first respondent in all the writ petitions
(herein after called as “the claimants”) is that they were employed as
contract labourers on daily wages in the petitioner board. The claimants
were employed to do the work permanent in nature of the petitioner
board. As per the decision taken during wage revision, the petitioner
board agreed to pay ex-gratia for those who have completed five years of
service in the petitioner board as on 31.03.1996. To identify those
persons, the petitioner board had constituted a verification committee and
ordered payment of Rs.200/- as ex-gratia for the year 1995-1996 and
Rs.250/- as ex-gratia for the year 1996-1997 by the memo dated
03.08.1998.
3. Though the claimants are eligible to get ex-gratia amount, https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
the petitioner board had not paid the same. Hence, they preferred the
computation petitions before the second respondent viz., the Additional
Labour Court, Vellore. After considering their case, the second
respondent by the impugned award dated 13.07.2010, allowed all the
petitions thereby directing the petitioner board to pay ex-gratia amount of
Rs.200/- for the year 1996-1996 and a sum of Rs.250/- for the year 1996-
1997. Aggrieved by the same, the petitioner board is before this Court
with the above said prayer.
4. According to the petitioner board, the claimants were not the
direct contract labourers of the petitioner board and they were not
considered for ex-gratia payment by the committee constituted by the
petitioner board. There was no employee and employer relationship
between the claimants and the petitioner board. Further, the memo dated
03.08.1998 of the petitioner board contains stipulations governing the ex-
gratia payment. However, the second respondent viz. Labour Court
without considering the memo, ordered for ex-gratia payment for the year
1995-1996 and 1996-1997.
5. Heard the learned counsel appearing on either side and
perused the materials produced before this Court. https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
6. In the similarly placed writ petition in W.P.No.34449 of
2004, claiming ex-gratia amount for the year 1995-96, this Court by an
order dated 21.10.2019 set aside the order passed by the Labour Court
based on the order dated 09.09.2019 passed by this Court in
W.P.No.1611 of 2015. The relevant paragraphs are extracted here
under:-
“3. Ex-gratia payments were granted based on the request made by the Union. While extending the benefit of ex-gratia payment, certain conditions were imposed and paragraph-4 of the memo dated 13.12.1996 reads as under:
“?4. Based on the above decision, all officers of the Board are requested to identify the Contract Labourers who have completed 5(Five) years of regular service as on 31.3.96 and send the above particulars for the year 1995-96 within a month from the date of receipt of this memo. After verifying all the records and identifying the Contract Labourers who have completed 5(Five) years of regular service as on 31.3.96, a list showing the particulars of Contract Labourers as prescribed and enclosed along with this Memo, should be prepared and ensured and certified by the Officers
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
concerned that the Contract Labourers have served in Tamil Nadu Electricity Board regularly and contemplated 5(Five) years of service as on 31.3.96.?”
4. The learned counsel for the petitioner states that there was no pre-existing right, enabling the Labour Court to entertain a claim petition under Section 33-C(2) of the Industrial Disputes Act, 1947. Even in case, where the benefit of ex-gratia payments, claimed by the contract labourers, have to adjudicate the matter and establish that they are entitled for ex- gratia payment with reference to the conditions stipulated in the order issued by the Board on 13.12.1996.
5. This Court also considered the scope of entertaining a claim petition under Section 33-C(2) of the Industrial Disputes Act, a claim petition can be entertained, only if there is a pre-existing right or the rights of the workman are already crystallized. In the absence of any such right, no petition under Section 33- C(2) can be entertained by the Labour Court.
6. This Court passed an order dated 09.09.2019 in W.P.No.1611 of 2015 and the relevant paragraphs
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
are extracted hereunder:
“?6. In respect of maintainability of the computation petition before the Labour Court under Section 33C(2) of the Industrial Disputes Act, 1947, the same is to be construed as a preliminary issue in the present writ petition. Learned counsel for the writ petitioner- Corporation contended that the other points raised in the impugned CP order cannot be taken into consideration in view of the fact that there was no pre-existing right for the purpose of filing the CP before the Labour Court under Section 33C(2) of the Industrial Disputes Act. The entire adjudication of the merits cannot be undertaken in the petition filed under Section 33C(2) of the Industrial Disputes Act. The very section stipulates that ?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
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
appropriate Government?.
7. Thus, there must be an entitlement before entertaining a petition under Section 33C(2) of the Industrial Disputes Act. In other words, there must be a pre-existing right which is a precondition for entertaining a petition under Section 33C(2) of the Industrial Disputes Act. In the absence of any such right or entitlement, no petition can be entertained for the purpose of computing the monetary value or benefits.
8. It is further to be construed that by way of fresh adjudication, monetary benefits cannot be computed. The merits and the demerits of the issues raised cannot be adjudicated in a petition filed under Section 33C(2) of the Industrial Disputes Act. All such adjudications are to be done in the manner prescribed before the Competent Court of Law and only if the rights and entitlements are crystallised, then alone a petition under Section 33C(2) can be entertained and not otherwise. The petition under Section 33C(2) is more or less like an execution petition and therefore, the petition under Section 33C(2) of the Act cannot be entertained for the purpose
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
of complete adjudication of the issues. The very scheme of the Industrial Disputes Act is constituted in such a manner that there must be an adjudication, which resulted in establishing a right and only after establishing the right or entitlement, a petition can be filed for computation or claiming the benefits. When the initial Sections of the Act enumerates for adjudication of the issues, then the adjudication of the disputed issues are to be undertaken at the first instance and only thereafter, a petition for claim or computation can be filed.
9. This being the legal principles to be followed, admittedly, there was no such adjudication. In the present case, the writ petitioner-Corporation has disputed the issues. The writ petitioner-Corporation even disputed the eligibility of the workman for the rest salary. Under those circumstances, the factual aspects as well as the relevant Rules are to be adjudicated and only after such process, the claim petition can be entertained and not otherwise.
10. In this regard, it is relevant to cite a judgment of the three Judges Bench of the Hon'ble Supreme Court of India in the case of
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
State of U.P and Another vs. Brijpal Singh [2005- III-LLJ 1003]. The relevant paragraphs-10 and 12 of the judgment cited supra are extracted as under:
?''10. It is well settled that the workman can proceed under Section 33-C(2) only after the Tribunal has adjudicated on a complaint under Section 33-A or on a reference under Section 10 that the order of discharge or dismissal was not justified and has set aside that order and reinstated the workman. This Court in the case of Punjab Beverages (P) Ltd. v. Suresh Chand [(1978) 2 SCC 144 : 1978 SCC (L&S) 165] held that a proceeding under Section 33- C(2) is a proceeding in the nature of execution proceeding in which the Labour Court calculates the amount of money due to a workman from the employer, or, if the workman is entitled to any benefit which is capable of being computed in terms of money, proceeds to compute the benefit in terms of money. Proceeding further, this Court held that the right to the money which is sought to be calculated or to the benefit which is sought to be computed must be an existing one, that is to
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
say, already adjudicated upon or provided for and must arise in the course of and in relation to the relationship between the industrial workman, and his employer. This Court further held as follows: (SCC p. 150, para 4)
?It is not competent to the Labour Court exercising jurisdiction under Section 33-C(2) to arrogate to itself the functions of an Industrial Tribunal and entertain a claim which is not based on an existing right but which may appropriately be made the subject-matter of an industrial dispute in a reference under Section 10 of the Act.?
In the case of Municipal Corpn. of Delhi v. Ganesh Razak [(1995) 1 SCC 235 : 1995 SCC (L&S) 296 : (1995) 29 ATC 93] this Court held as under: (SCC pp. 241-42, paras 12-13) ?12. The High Court has referred to some of these decisions but missed the true import thereof. The ratio of these decisions clearly indicates that where the very basis of the claim or the entitlement of the workmen to a certain benefit is disputed, there being no earlier adjudication or recognition thereof by the
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
employer, the dispute relating to entitlement is not incidental to the benefit claimed and is, therefore, clearly outside the scope of a proceeding under Section 33-C(2) of the Act. The Labour Court has no jurisdiction to first decide the workmen's entitlement and then proceed to compute the benefit so adjudicated on that basis in exercise of its power under Section 33-C(2) of the Act. It is only when the entitlement has been earlier adjudicated or recognised by the employer and thereafter for the purpose of implementation or enforcement thereof some ambiguity requires interpretation that the interpretation is treated as incidental to the Labour Court's power under Section 33-C(2) like that of the executing court's power to interpret the decree for the purpose of its execution.
13. In these matters, the claim of the respondent workmen who were all daily- rated/casual workers, to be paid wages at the same rate as the regular workers, had not been earlier settled by adjudication or recognition by the employer without which the stage for computation of that benefit could not reach. The workmen's claim of doing the same kind of work
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
and their entitlement to be paid wages at the same rate as the regular workmen on the principle of ?equal pay for equal work? being disputed, without an adjudication of their dispute resulting in acceptance of their claim to this effect, there could be no occasion for computation of the benefit on that basis to attract Section 33-C(2). The mere fact that some other workmen are alleged to have made a similar claim by filing writ petitions under Article 32 of the Constitution is indicative of the need for adjudication of the claim of entitlement to the benefit before computation of such a benefit could be sought. Respondents' claim is not based on a prior adjudication made in the writ petitions filed by some other workmen upholding a similar claim which could be relied on as an adjudication enuring to the benefit of these respondents as well. The writ petitions by some other workmen to which some reference was casually made, particulars of which are not available in these matters, have, therefore, no relevance for the present purpose. It must, therefore, be held that the Labour Court as well as the High Court were in error in treating as
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
maintainable the applications made under Section 33-C(2) of the Act by these respondents.''
12. Thus, it is clear from the principle enunciated in the above decisions that the appropriate forum where question of back wages could be decided is only in a proceeding before a forum to whom a reference under Section 10 of the Act is made. Thereafter, the Labour Court, in the instant case, cannot arrogate to itself the functions of an Industrial Tribunal and entertain the claim made by the respondent herein which is not based on an existing right but which may appropriately be made the subject-matter of an industrial dispute in a reference under Section 10 of the ID Act. Therefore, the Labour Court had no jurisdiction to adjudicate the claim made by the respondent herein under Section 33-C(2) of the ID Act in an undetermined claim and until such adjudication is made by the appropriate forum, the respondent workman cannot ask the Labour Court in an application under Section 33- C(2) of the ID Act to disregard his dismissal as wrongful and on that basis to compute his wages. It is, therefore, impossible for us to accept the arguments of Mrs Shyamla Pappu that the
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
respondent workman can file application under Section 33-C(2) for determination and payment of wages on the basis that he continues to be in service pursuant to the said order passed by the High Court in Writ Petition No. 15172 of 1987 dated 28-10-1987. The argument by the learned counsel for the workman has no force and is unacceptable. The Labour Court, in our opinion, has erred in allowing the application filed under Section 33-C(2) of the ID Act and ordering payment of not only the salary but also bonus to the workman although he has not attended the office of the appellants after the stay order obtained by him. The Labour Court has committed a manifest error of law in passing the order in question which was rightly impugned before the High Court and erroneously dismissed by the High Court. The High Court has also equally committed a manifest error in not considering the scope of Section 33-C(2) of the ID Act. We, therefore, have no hesitation in setting aside the order passed by the Labour Court in Misc. Case No. 11 of 1993 dated 23-8- 1995 and the order dated 9-1-2002 passed by the High Court in CMWP No. 36406 of 1995 as
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
illegal and uncalled for. We do so accordingly.?”
11. In the case of Tara and Others vs. Director, Social Welfare and Others [(1998) 8 SCC 671], the Hon'ble Supreme Court observed as follows:-
“?2. There is no infirmity in the conclusion reached by the Labour Court on the basis of the decision of this Court in Ganesh Razak [(1995) 1 SCC 235 : 1995 SCC (L&S) 296 : (1995) 29 ATC 93] that the claim made by the appellants is not maintainable under Section 33-C(2) of the Act. This is obvious from the fact that the status and nature of employment of the appellants is itself disputed and unless there is a prior adjudication on merits of the status which is the foundation for making the claim for wages at the specified rates, the question of moving an application under Section 33-C(2) for computation of the wages does not arise. We find that the Labour Court has recorded some findings which may be relevant for the disputed status of the appellants as anganwadi workers/helpers even though it has rightly reached the conclusion that the applications do not lie under Section 33-C(2) of the Act. It is clear that the question of
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
maintainability of the applications under Section 33-C(2) was required to be determined at the threshold and the question of examining the appellants' claim on merits relating to their status could have been gone into thereafter if the applications were held to be maintainable under Section 33-C(2). In view of the conclusion rightly reached by the Labour Court that the applications were not maintainable under Section 33-C(2), its other findings relating to the status and nature of employment of the anganwadi workers/helpers were wholly uncalled for. All such findings are, therefore, not to be construed as deciding any point relating to the status of the appellants.”
14. Thus, the petition under Section 33C(2), which is in the nature of execution proceedings, cannot be utilised for the purpose of adjudicating the disputed issues raised between the parties. In such an event, every such disputed facts were raised under the petition under Section 33C(2) and this will create an anomaly and further would be in violation of the very scheme of adjudication contemplated under the
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
Industrial Disputes Act.?”
7. In view of the fact that the Labour Court adjudicated the rights of the workman in the claim petition and granted the benefit of ex-gratia payment with reference to the orders of the Tamil Nadu Electricity Board dated 13.12.1996, this Court is of the considered opinion that the Labour Court has exercised the jurisdiction under Section 33-C(2) erroneously and accordingly, the writ petitions are to be considered.
8. This being the factum of the case, this Court has no hesitation in coming to the conclusion that the Labour Court has committed an error in entertaining claim petitions and adjudicated the merits and demerits in respect of the rights of the workman with reference to the order passed by the Tamil Nadu Electricity Board.”
7. In view of the above facts and circumstances, the order
passed by the second respondent cannot be sustained and it is liable to be
quashed. Accordingly, the common award dated 13.07.2010 passed by
the second respondent in C.P.No.138 of 2007 ect., batch is hereby
quashed and all the Writ Petitions are allowed. Consequently, connected
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
miscellaneous petitions are closed. There shall be no order as to cost.
31.07.2023 Internet: Yes Index : Yes/No Speaking/Non Speaking order
rts
To
1. The Presiding Officer, Additional Labour Court, Vellore.
https://www.mhc.tn.gov.in/judis
W.P.Nos.2275 to 2286 of 2014
G.K.ILANTHIRAIYAN. J,
rts
W.P.Nos.2275 to 2286 of 2014 and M.P.Nos. 1 of 2014 (12 Nos)
31.07.2023
https://www.mhc.tn.gov.in/judis
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!