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

Hindustan Aeronautics Ltd. Vs. The Workmen & Ors [1975] INSC 155 (4 August 1975)
1975 Latest Caselaw 153 SC

Citation : 1975 Latest Caselaw 153 SC
Judgement Date : 04 Aug 1975

    
Headnote :
The Government of West Bengal made a reference under section 10(1) of the Industrial Disputes Act, 1947, concerning five issues for adjudication by the Industrial Tribunal. The dispute involved the respondents, who were workers at the Barkeeper branch of the appellant company\'s workshop. The appellant\'s shares are entirely owned by the Central Government, and its Memorandum and Articles of Association highlight the significant role and control of the Central Government in the operation of the industry.

The Tribunal provided relief regarding three of the issues.

In an appeal to this Court, the validity of the Government\'s reference was contested on the basis that the appropriate Government to make the reference should have been either the Central Government, as the industry falls under its jurisdiction, or the State of Karnataka, since the Barkeeper branch operates under the Bangalore Divisional office of the Company.

The Court rejected this argument but allowed the appeal on its merits.
 

Hindustan Aeronautics Ltd. Vs. The Workmen & Ors [1975] INSC 155 (4 August 1975)

UNTWALIA, N.L.

UNTWALIA, N.L.

ALAGIRISWAMI, A.

GOSWAMI, P.K.

CITATION: 1975 AIR 1737 1976 SCR (1) 231 1975 SCC (4) 679

CITATOR INFO:

D 1988 SC1369 (13)

ACT:

Industrial Disputes Act (14 of 1947) s. 2(a)(u)- 'Appropriate Government, Scope of-Direction by Tribunal to make certain employees permanent- Propriety. '

HEADNOTE:

The Government of West Bengal referred under s. 10(1) of the Industrial Disputes Act, 1947, five issued for adjudication by the Industrial Tribunal. The dispute was between the respondents-workmen working at the Barkeeper branch of the appellant company's workshop. All the shares of the appellant are owned by the Central (Government. and its Memorandum and Articles of Association point out the vital role and control of the Central Government in the matter et carrying on of the industry.

The Tribunal granted relief with respect to three issues.

In appeal to this Court, the competency of the Government to make the reference was challenged on the ground that the appropriate Government to make the reference was either the Central Government, because the industry was under the authority of the Central Government, or the State of Karnataka, since the works of the Barkeeper branch is under the Bangalore Divisional office of the Company.

Rejecting the contention, but allowing the appeal to this Court on merits,

HELD: l (a) the submission regarding the competency of the Central Government is identical to the one made before this Court and repelled by this Court in the case of Heavy Engineering Mazdoor Union v. The State of Bihar [1969] 3 S.C.R. 995. [233C] (b) The fact that the Government company in the Heavy Engineering Mazdoor Union ease was carrying on an industry where Private Sector Undertakings were also operating, whereas, in the instant case, the Government alone was entitled to carry on to the exclusion of private operators.

would not make any difference. [234B] (c) The definition of "appropriate Government" in s. 2(a)(1) of the Industrial Disputes Act has been amended from time to time and certain statutory corporations were incorporated in the definition to make the Central Government the appropriate Government' in relation to the industry carried on by them. But no public company, even if the shares were exclusively owned by the Government, was brought within the definition. [234C] (2) Assuming that the Barkeeper branch was under the control of the Bangalore Division of the Company, it was a separate branch working as a separate unit. The workers were receiving their pay at Barkeeper, were under the control of the officers of the Company stationed there, their grievances were their own and the cause of action in relation to the industrial dispute arose there. If there was any disturbance of industrial peace at Barrackpore, the appropriate Government concerned in its maintenance was the West Bengal Government, [234D-F] M/s. Lipton Limited and another v. Their employees [1959] 2 Suppl. S.C.R. 150 distinguished.

(3) On the first issue relating to allowance for the education l employees' children the Tribunal directed the appellant to pay Rs. 12/- per month to each employees to meet the educational expenses of his children. This direction is in elect a revision of the pay structure of the Barrackpore employees and the Tribunal had no jurisdiction to change the ware structure in the garb of allowing educational expenses, [235A-C] 232 (4) On the issue regarding revision of lunch allowance, the award of the Tribunal was unnecessary because all members of the staff were getting such lunch allowance.

[235E-F] (5) As regards the directions of the Tribunal that certain canteen employees should be made permanent. it was not justified because those workman were casual workmen appointed temporarily. The workmen could be made permanent only against permanent vacancies and not otherwise, and there was no direction by the Tribunal for the creation of any new post. [235-H]

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1330 of 1969 Appeal by special leave from the Award dated the 5th March, 1969 of that Fifth Industrial Tribunal. West Bengal, in Case No. 26 of 1967. V S. Desai and R. B. Dater, for the appellant.

A. K. San and Sukumar Ghose, for respondent no. 1. C The Judgment of the Court was delivered by UNTWALIA, J.-This is an appeal by special leave filed by Hindustan Aeronautics Ltd. from the award dated 8-3-1969 made by the Fifth Industrial Tribunal, West Bengal. The Governor of West Bengal made the reference under section 10(1) of the Industrial Disputes Act, 1947-hereinafter called the Act, for adjudication on the following 5 issues:

"(1) Allowance for the education of employees' children, (2) House Building loan;

(3) Free conveyance or conveyance allowance;

(4) Revision of Lunch allowance;

(5) Whether the following canteen employees should be made permanent"-the names of 10 employees given.

The Tribunal granted no relief to the workmen on issues 2 and 3, allowed their claim in part in respect of issues 1, 4 and S. Feeling aggrieved by the said award the appellant which is a Government company constituted under section 617 of the Companies Act, the shares of which are entirely owned by the Central Government, has filed this appeal. The dispute relates to about 1,000 workmen working at the Barrackpore (West Bengal) branch of the Company's repairing workshop represented by the Hindustan Aeronautics Workers' Union, Barrackpore.

The competency of the Government of West Bengal to make the reference was challenged before the Tribunal as also here. Mr. V. S. Desai, learned counsel for the appellant, submitted that the appropriate government within the meaning of section 2(a) of the Act competent to make the reference was the Central Government, or, if a State Government, it was the Government of Karnataka where the Bangalore Divisional office of the Company is situated and under which works the Barrackpore branch. Counsel stressed the point that the Central 233 Government owned the entire bundle of shares in the company.

It appoints and removes the Board of Directors as well as the Chairman and the Managing Director. All matters of importance are reserved for the decision of the President of India and ultimately executed ill accordance with his directions. The memorandum and articles of association of the company unmistakably point out the vital role and control of the Central Government in the matter of carrying on of the industry owned by the appellant. Hence, counsel submitted that the industrial dispute in question concerned an industry which was carried on "under the authority of the Central Government" within the meaning of section 2(a) (i) of the Act and the Central Government was the only appropriate Government to make the reference under section

10. The submission so made was identical to the one made before and repelled by this Court in the case of Heavy Engineering Mazdoor Union v. The State of Bihar & ors.(1) wherein it has been said at page 1,000) "It is true that besides the Central Government having contributed the entire share capital, extensive powers are conferred on it, including the power to give directions as to how the company should function, the power to appoint directors` and even the power to determine the wages and salaries payable by the company to its employees. But these powers are derived from the company's memorandum of association and the articles of association and not by reason of the company being the agent of the Central Government. The question whether a corporation is an agent of the State must depend on the facts of each case. Where a statute setting up a corporation so provides, such a corporation can easily be identified as the agent of the State as in Graham v Public Works commissioners-(1901) 2 K.B. 781 where - Phillimore, J. said that the Crown does in certain cases establish with the consent of Parliament certain officials or hodies who are to be treated as agents of the Crown even though they have the power of contracting as principals. In the absence of a statutory provision, however. a commercial corporation acting on its own balefully even though it is controlled wholly or partially by a Government department. will be ordinarily presumed not to be a servant or agent of the State. The fact that a minister appoints the members or directors of a corporation and he is entitled to call for information, to give directions which are binding on the directors and to supervise over the conduct of the business of the corporation does not render the corporation an agent of the Government. (see the State Trading Corporation of India Ltd v. The Commercial Tax officer.

Visakhapatnam)-(1964) 4 S.C.R. 99 at 188 per Shah J.

and Tamlin v. Hannaford-(1950)1 K.B. 18 at 25, 26. Such an inference that the corporation is the agent of the Government may be drawn where it is performing in substance govern mental and not commercial functions.

(cf. London Country 234 Territorial and Auxiliary Forces Association v. Michale)- (1948) 2 All. E.R. 432." Mr. Desai made a futile and unsubstantial attempt to distinguish the case of Heavy Engineering Mazdoor Union on the ground that was the case of a Government company carrying on an industry where Private Sector. Undertakings were also operating It was not an industry, as in the instant case, which the Government alone was entitled to carry on to the exception of the private operators. The distinction so made is of no consequence and does not affect the ratio of the case in the least We may also add that by amendments in the definition of appropriate Government" in section 2(a)(i) from time to time certain statutory corporations were incorporated in the definition to make the Central Government an appropriate Government in relation to the industry carried on by them. But no public company even if the shares were exclusively owned by the Government was attempted to be roped in the said definition.

The other leg of the argument to challenge the competency of the West Bengal Government to make the reference is also fruitless. It may be assumed that the Barrackpore branch was under the control of the Bangalore division of the company. Yet it was a separate branch engaged in an industry of repairs of air craft’s or the like at Barrackpore. For the purpose of the Act and on the facts of this case the Barrackpore branch was an industry carried on by the company as a separate unit. The workers were receiving their pay packages at Barrackpore and were under the control of the officers of the company stationed there.

If there was any disturbance of industrial peace at Barrackpore where a considerable number of workmen were working the appropriate government concerned in the maintenance of the industrial peace was the West Bengal Government. The grievances of the workmen of Barrackpore were their own and the cause of action in relation to the industrial dispute in question arose there. The reference.

therefore, for adjudication of such a dispute by the Governor of West Bengal was good and valid. The facts of the case of M/s Lipton Limited and another v. Their employees(1) cited on behalf of the appellant are clearly distinguishable. The ratio of that case was pressed into service in vain on behalf of the appellant.

The first demand on behalf of the workmen as respects the education allowance of the children was chiefly based upon the educational facilities said to be available to the workmen of Bangalore. On behalf of the management it was pointed out that certain educational facilities were given to the employees living in the township of Bangalore out not in the city of Bangalore. The workmen working at Barrackpore had also been provided with certain educational facilities. We, however, do not propose to go into the merits of the rival contentions. In our opinion the award directing the company 235 to pay Rs. 12/- per month to each employee to meet educational expenses of their children irrespective of the number of children a particular workman may have is beyond the scope of the issue referred for adjudication. The Tribunal while discussing this issue felt constrained to think that strictly speaking claim for allowance for the education of employees' children could not form a subject matter of industry. dispute. Really it was a matter to be taken into consideration at the time of fixing their wages.

In substance and in effect the directions given by the Tribunal is by way of revision of the pay structure of the Barrackpore employees. No such reference was either asked for or made. The Tribunal, therefore, had no jurisdiction to change the wage structure in the garb of allowing educational expenses for the employees' children. We may add that on behalf of the appellant it was stated before us that the latest revised wage structure has taken the matter of education of the employees' children into consideration, while, Mr. A. K. San, appearing for the workmen, did not accept it to be so. If necessary and advisable a proper industrial 1) dispute may be raised in that regard in future but the award as it stands cannot be upheld.

Apropos issue no. 4 it was stated on behalf of the appellant that all staff and not only the supervisory staff were getting Rs. 1.50 as lunch allowance under circumstances similar to the ones under which the employees belonging to the supervisory staff were getting Rs. 1.50 as lunch allowance. The award of the tribunal, therefore, was unnecessary and superfluous in that regard. If that be so, the award may be a surplus age as it is conceded on behalf of the appellant that under the existing service conditions every employee eligible to get a lunch allowance was getting at the rate of Rs. 1.50 .

The 10 workmen sought to be made permanent under issue no. 5 were casual workmen before 4-1-1967 within the meaning of clause (b) (d) of Standing order I headed "Classification of workmen". They were appointed as temporary workmen within the meaning of clause (b)(b) of Standing order I on and from 4-1-1967. The 'Tribunal's direction to make them permanent on and from 4.1.1968 treating them as probationers appointed in permanent vacancies was not justified. The Tribunal did not go into the question as to whether more permanent workmen were necessary to be appointed in the canteen over and above the existing permanent strength to justify the making of the of workmen as permanent in the canteen where they II were working. No direction of creation of new posts was given. O,. the evidence as adduced before tic Tribunal and on the basis of the 236 findings recorded by it, it is plain that the 10 workmen or ally of them could be made permanent only against the permanent vacancies and not otherwise. On behalf of the appellant it was stated before us that all of them have been made permanent against such vacancies, while, on behalf of the workmen the assertion was that none of them has been made permanent so far. The management has no objection 13 in absorbing, the 10 workmen concerned in permanent vacancies as and when they occur if any of the has not been already absorbed. The workmen want nothing more than this.

In the result the appeal is allowed and substantially the award of the Tribunal is set aside but subject to the clarifications and observations made above. In the circumstances, there will be no order as to costs.

V.P.S. Appeal allowed.

 

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter