Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Karnataka High Court

M/S. Tamura Elcomponics vs The Commissioner Of Labour on 25 September, 2023

Author: G.Narendar

Bench: G.Narendar

                                              -1-
                                                     NC: 2023:KHC:34795-DB
                                                          WA No.696 of 2023




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                         DATED THIS THE 25TH DAY OF SEPTEMBER, 2023
                                           PRESENT
                             THE HON'BLE MR. JUSTICE G.NARENDAR
                                              AND
                         THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                             WRIT APPEAL NO.696 OF 2023 (L-RES)
                   BETWEEN:

                   1.    M/S. TAMURA ELCOMPONICS
                         TECHNOLOGIES PVT. LTD.,
                         (EARLIER KNOWN AS M/S ROMARSH
                         ELCOMPONICS INDIA PVT. LTD.,)
                         PLOT NO.29-P1
                         HIREHALLI INDUSTRIAL AREA
                         TUMKUR, INDIA, 572 168
Digitally signed         REPRESENTED BY ITS
by RUPA V                GENERAL MANAGER - OPERATIONS
Location: HIGH           MR. AZAM PASHA
COURT OF                 NOW MS. ANU SHARMA
KARNATAKA                COMPANY SECRETARY.
                                                                 ...APPELLANT
                   (BY SRI. K. KASTURI, SR. ADV., FOR
                       SRI. SUBHA ANANTHI K, ADV.,)

                   AND:

                   1.    THE COMMISSIONER OF LABOUR
                         KARMIKA BHAVANA
                         BANNERGHATTA ROAD
                         BANGALORE-560 029.

                   2.    TAMURA ELCOMPONICS
                         EMPLOYEES' ASSOCIATION
                         PLOT NO.29 - P1
                         HIREHALLI INDUSTRIAL AREA
                         TUMKUR - 572 168
                             -2-
                                  NC: 2023:KHC:34795-DB
                                       WA No.696 of 2023




    REPRESENTED BY ITS
    GENERAL SECRETARY
    MR. GIRISH R.
                                            ...RESPONDENTS
(BY SRI. S.S. MAHENDRA, AGA)


      THIS WRIT APPEAL IS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT PRAYING TO SET ASIDE THE ORDER DATED
10/04/2023 PASSED BY THE LEARNED SINGLE JUDGE IN WP
NO.54347/2017.    QUASH THE ORDER DATED 04/10/2017
PASSED BY THE ASSISTANT COMMISSIONER OF LABOUR,
DIVISION-I,        BENGALURU         IN        NO.DLCB-
1/RECOVERY/CR06/2016-17 UNDER SECTION 33(C)(1) OF THE
I.D. ACT, 1947 AND DIRECT HIM TO PROVIDE OPPORTUNITY
TO THE APPELLANT TO PLACE ALL RELEVANT MATERIAL
BEFORE HIM AND DECIDE THE MATTER AFRESH. PASS SUCH
OTHER ORDERS.

     THIS APPEAL, COMING ON FOR PRELIMINARY HEARING,
THIS DAY, G.NARENDAR J., DELIVERED THE FOLLOWING:

                       JUDGMENT

Heard the learned Senior counsel for the appellant.

2. The appellant is before this Court in this intra Court appeal being aggrieved by the order of the learned Single Judge dated 10.04.2023 passed in W.P.No.54347/2017, whereby the learned Single Judge has been pleased to reject the writ petition impugning the proceedings of the Labour Commissioner directing the payment of variable Dearness Allowance as determined -3- NC: 2023:KHC:34795-DB WA No.696 of 2023 under the settlement arrived at between the Management and the Employees and further proceeded to issue a recovery certificate in terms of Section 33C(1) of the Industrial Disputes Act, 1947 directing the recovery of Rs.25,74,810/-.

3. The singular argument canvassed by the learned Senior counsel for the appellant is that though there were several orders by this Court and an order of injunction by the civil Court, the striking workers did not permit the Management to enter the factory premises and thereby the Management was disabled from placing on record before the adjudicating authority such material as would negate the claim of the employees. The learned Senior counsel would take this Court through Annexure-O1 being a letter dated 03.04.2017 whereby the Management has pleaded for 10 days time to submit their reply to the reference taken up for consideration by the Labour Commissioner. The representation dated 03.04.2017 reads as under:

-4-

NC: 2023:KHC:34795-DB WA No.696 of 2023 "To, Date:03/04/2017 Deputy Labour Commissioner Div 01, Karmika Bhavana, Bannerughatta Road, Bangalore.
Sub: Request to grant 10 days time to submit details for Notice CR-06/2016-17 & CR- 05/2016-17.
With reference to the above subject we Tamura Elcomponcis Technologies Pvt. Ltd., Hirehalli Industrial area, Tumkur. We have received your notice Dated: 09/03/2016 on 25th Mar 2017, we requesting to grant another 10 days time to submit reply with related documents as per notice, please do the needful.
Thanking you, Authorised Signature Sd/-
Tamura Elcomponcis Technologies Pvt. Ltd."

4. Learned Senior counsel would then take us through Annexure-O2 dated 17.04.2017, which is yet again one more representation by the appellant/Management seeking two weeks time to collect the details and submit it before the adjudicating authority. The Annexure-O2 reads as under:

-5-

NC: 2023:KHC:34795-DB WA No.696 of 2023 "To, Date: 17/04/2017 Deputy Labour Commissioner Div 01, Karmika Bhavana, Bannerughatta Road, Bangalore.
Sub: Request to grant 2 weeks time to submit details for Notice CR-06/2016-17.
With reference to the above subject we Tamura Elcomponcis Technologies Pvt. Ltd., Hirehalli Industrial area, Tumkur. We have received your notice Dated 09/03/2016 on 25th Mar 2017 and we have taken 10 days extension time on 04/04/2017, as we have to collect almost 60 workers details and we need to consult our legal advisor hence we request to grant another 2 weeks time to submit reply with related documents as per notice, please do the needful.
Thanking you Authorized Signature Sd/-
Tamura Elcomponcis Technologies Pvt. Ltd."

5. Lastly learned Senior counsel would take this Court through Annexure-O3 dated 16.06.2017 which is yet again a request praying for 30 days time to place before the Commissioner the details of the workers. -6-

NC: 2023:KHC:34795-DB WA No.696 of 2023

6. We have perused the Annexure-F series i.e., Annexure-F1 to F10, being the photographs dated 03.09.2012 to 18.07.2017. A perusal of Anneure-F8 dated 17.06.2017, Annexure-F9 dated 07.06.2017 and Annexure-F10 dated 18.07.2017 belies the contention canvassed by the learned Senior counsel, it does not demonstrate the blockage of the passage for either the employers or the managing cadre of the employers to enter the premises. On the contrary, the Annexures-F1, F8, F9 and F10 would clearly reveal the presences of the Management within the premises. In that view of the matter, we have put the same to the learned Senior counsel and the learned Senior counsel would submit that the appellant has nothing more to add to the submissions placed before this Court.

7. Having perused the records and having examined the decision of the learned Single Judge, we do not find any error in the order of the learned Single Judge, which warrants interference even as per the case -7- NC: 2023:KHC:34795-DB WA No.696 of 2023 canvassed by the appellant. The last request made by the appellant/employer seeking for extension of time is dated 16.07.2017 and the documentary evidence i.e., in the form of photograph is dated 18.07.2017, the order impugned before the learned Single Judge is dated 04.10.2017. Even otherwise the sequence of dates would clearly reveal that the appellant had nearly 2 1/2 months period of time before the impugned order came to be passed by the Labour Commissioner. In that view of the matter, the appeal is devoid of merits and is accordingly dismissed.

Sd/-

JUDGE Sd/-

JUDGE BSR