U.P. State Road Trasnport Corporation Vs. U.P. Rajya Sadak Parivahan Karamchari Union .. [2007] Insc 267 (9 March 2007)
S. B. Sinha & Markandey Katju
[Arising out of Special Leave Petition (Civil) No. 3735 of 2006] [with CA 1238/2007 @ SLP(Civil) Nos. 10406/2006 CA 1236/2007 @ SLP(Civil) Nos. 10407/2006 CA 1237/2007 @ SLP(Civil) Nos. 10408/2006 MARKANDEY KATJU, J.
Leave granted.
These appeals have been directed against the impugned judgment and order dated 6.9.2005 of the Uttaranchal High Court in Writ Petition No. 774 of 2002.
The appellant - U.P. Road Transport Corporation (hereinafter referred to as the 'Corporation'), has been constituted under the Road Transport Corporation Act, 1950. The respondent which is a Trade Union of the appellant-Corporation, filed an Application before the Labour Court, Dehradun under Section 11-C of the U.P. Industrial Disputes Act, 1947 read with Section 13A of the Industrial Employment (Standing Orders) Act, 1946, praying for a declaration that the 15 persons who were appointed on contract basis as 'drivers' and 'conductors' as shown in the annexed chart, be declared as regular and substantive workmen of the Corporation. It was also prayed in the said Application that the concerned workmen be given all the benefits and facilities of regular employees.
The aforesaid Application was allowed by the Labour Court, Dehradun by its order dated 19.9.2001. The Labour Court directed that the concerned workmen be given the minimum wages admissible to the regular employees in the pay scales of 'drivers' and 'conductors'. The Labour Court also held that the said workmen are employees of the Corporation.
It is not disputed that the concerned workmen were appointed on contract basis. Before the Labour Court, the Corporation had contended that Rule 2 of U.P.S.R.T.C Employees (Other than Officers) Service Regulations, 1981 (hereinafter referred to as the 'Regulations') clearly mentions that these regulations shall not apply to employees working on contract basis. The persons working on contract basis filed Writ Petition No. 41349/1999 Kanchi Lal and others vs. U.P.S.R.T.C before the Allahabad High Court for grant of same benefits as the regular employees of the Corporation, but the said writ petition had been dismissed. However, the objection of the Corporation was rejected by the Labour Court. It filed a writ petition thereafter before the High Court which was dismissed by the impugned judgment.
It was contended in the writ petition by the appellant that the concerned workmen had not been selected in terms of the process of selection required for appointment of regular employees and hence they cannot be directed to be given minimum pay scales of regular employees. It was also contended that the Labour Court acted beyond its jurisdiction by passing the impugned order dated 19.9.2001 since Section 11-A only permits interpretation and application of a standing order and not any particular relief which can only be given under the Industrial Disputes Act, 1947.
It may be noted that the scope of Section 11-C is much narrower than the scope of a regular reference under Section 10 of the Industrial Disputes Act or Section 4-K of the U.P. Industrial Disputes Act.
Section 11-C of the U.P. Industrial Disputes Act states:
"11-C. Interpretation, etc. of standing orders - If any question as to the application or interpretation of a standing order certified under the Industrial Employment (Standing Orders) Act, 1946, any employer or workman may refer the question to any one of the Labour Courts specified for the disposal of such proceeding by the State Government by notification in the Official Gazette, and the Labour Court to which the question is so referred shall, after giving the parties an opportunity of being heard, decide the question and such decision shall be final and binding on the parties"
Similarly Section 13-A of the Industrial Employment (Standing Orders) Act 1946 states:.
"13-A. Interpretation etc. of standing orders - If any question arises as to the application or interpretation of a standing order certified under this Act, any employer or workman or a trade union or other representative body of the workmen may refer the question to any one of the Labour Courts constituted under the Industrial Disputes Act, 1947, and specified for the disposal of such proceedings by the appropriate Government by notification in the Official Gazette, and the Labour Court to which the question is so referred shall, after giving the parties an opportunity of being heard, decide the question and such decision shall be final and binding on the parties".
In our opinion, the power of the Labour Court under Section 11-C of the UP Industrial Disputes Act or under Section 13-A of the Industrial Employment (Standing Orders) Act 1946 is much narrower than the power of the Labour Court on a reference under Section 10 of the Industrial Disputes Act which corresponds to Section 4-K of the U.P. Industrial Disputes Act.
In our opinion, the Labour Court could not have granted the relief it granted by the order dated 19.9.2001, as that could only have been granted on a regular reference under Section 4-K of the U.P. Industrial Disputes Act or under Section 10 of the Industrial Disputes Act.
A perusal of the order of the Labour Court dated 19.9.2001 shows that it has not referred to any standing order of the appellant. On the other hand, paragraph 3 of the said order refers to Rule 2 of the 1981 Regulations which clearly provides that the Regulations do not apply to employees engaged on contract basis. In our opinion, the Labour Court cannot amend the Regulations while hearing an application under Section 11-C of the Industrial Disputes Act.
As already stated above, the scope of Section 11-C is limited to decide a question arising out of an application or interpretation of a standing order and the Labour Court cannot go beyond the scope of Section 11-C of the U.P. Industrial Disputes Act.
For the reasons given above, the appeals are allowed. The impugned judgment of the High Court as well as the order of the Labour Court dated 19.9.2001 are set aside. However, it is open to the concerned workmen to raise their grievances before the concerned authority under Section 4-K of the U.P. Industrial Disputes Act or under Section 10 of Industrial Disputes Act, as the case may be, and if the State Government refers such a dispute to the Labour Court or Tribunal, we hope that the same will be decided expeditiously. No costs.

