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 17, Cited by 7]

Bombay High Court

Bank Karmachari Sangh, Pune vs Cosmos Co-Operative Urban Bank Ltd. on 12 September, 1997

Equivalent citations: (1998)IILLJ372BOM

Author: S.S. Nijjar

Bench: S.S. Nijjar

JUDGMENT

1. This petition under Articles 226 and 227 of the Constitution of India has been filed for the issuance of a writ of certiorari or any other appropriate writ, order or direction to call for the record and proceedings of Complaint (ULP) No. 296 of 1983 quashing the impugned order dated July 11, 1988 passed by the Fourth respondent. A declaration is prayed for to the effect that the first respondent has engaged in unfair labour practices. A direction is sought to the first respondent to reinstate M/s. A. N. Shingre, G. M., Joshi S. L. Godbole and M. G. Shaligram with full back wages and continuity of service from the dates on which their services were respectively terminated.

2. The petitioner is a Trade Union registered under the Trade Unions Act, 1926 and also registered as the representative and approved Union under the Bombay Industrial Relations Act, 1946 in respect of employees employed in the Co-operative Bank Industry in the local area of Pune Cantonment and Pune Municipal Corporation limits. The first Respondent is a Co-operative Society registered under the provisions of the Maharashtra Co-operative Societies Act, 1960, carrying on the business of banking in its establishment in Pune. Second Respondent at the relevant time was appointed as the Administrator in charge of management of the first respondent Society, hereinafter referred to as, the Bank ". The third respondent at the relevant time was the Manager of the Bank. The fourth Respondent is the Member, Industrial Court, Maharashtra, constituted under Section 4 of the Maharashtra Recognition of Trade Unions & Prevention of Unfair Labour Practices Act, 1971, hereinafter referred to as the MRTU and PULP Act", at Pune. In the writ petition filed by the Board of Directors of the Bank, this Court on November 24, 1982 confirmed the election to the Board of Directors of the Bank held on March 16, 1982. The second respondent was appointed as Administrator of the Bank under Section 78(i)(a)(ii) of the Maharashtra Co-operative Societies Act, 1960 to manage the affairs of the Bank. Some of the employees of the Bank are also the shareholders of the Bank. Number of such employee shareholders is about 130. The last election of the Bank took place in the year 1982. At that time only agents and peons were called upon to do election duty. In the previous elections, apart from agents and peons only about 40 to 45 members of the clerical staff were required to do election duty. In the last week of March 1983 fresh elections to the Board of Directors of the Bank were notified to he held on May 1, 1983. The second respondent had, therefore, requisitioned the services of permanent employees in the clerical cadre, 13 peons and probationary employees for election work. Total number of clerical employees requisitioned for election work were 64, who in fact attended the election work on May 1, 1983. By a cyclostyled circular/leaflet the petitioners had called a meeting of its activists at Congress House, Pune on May 1, 1983 which was a Public holiday under the Negotiable Instruments Act on account of Maharashtra Day and May Day. The cyclostyled leaflet was distributed to the members of the Petitioner Union and a copy of the same was displayed on the Notice Board at the Head Office of the Bank. On April 26, 1983 the third respondent circulated a notice to about 40 activists of the Petitioner Union informing that they would have to perform election duties on May 1, 1983. Duties were assigned to these people by a circular dated April 29, 1983.

This circular was to be signed by the persons mentioned therein. It was not signed by M/s. G. M. Joshi and M. G. Shaligram. These circulars according to the petitioner, were issued malafide with the object of disrupting the meeting of the employees which were to be held on May 1, 1983. The election was to be held at the New English School, Tilak Road, Pune. The petitioner, therefore, states that it was not open to the first Respondent to force any employee to carry out any work in connection with the election at any premises other than its own establishment and that too on a public holiday. This action of the respondents caused resentment amongst the members of the petitioner. Before the petitioner could take any steps, late in the evening on April 28, 1993, the third respondent issued a back dated circular threatening the employees of the Bank against exercising their constitutional and legal right as shareholders of the Bank. By their letter dated April 29, 1983, the petitioner protested against the contents of the circular dated April 26, 1983. It was pointed out that every employee apart from his character as employee of the Bank was also a free citizen and shareholder of the society. As such they were entitled to exercise their legal right in connection with the election and the respondents had no right to attempt to curb or interfere with the exercise of such rights by the shareholder employees. It was pointed out that participation in the election or canvassing for any candidate, was not a misconduct under the Standing Orders as applicable to the establishment of the Bank. It is asserted that the circulars were issued mala fide to prevent the members of the Petitioner union from canvassing at the elections. A large number of employee shareholders who had earlier been requisitioned for election duty were not permitted to cast their votes. Out of the 40 activists who had been subsequently called for election duties about 31 were shareholders. Some of the activists did not go for election duty who attended the meeting at Congress House. After the meeting was over they went to the polling booth to cast their votes. The second respondent out of ill-will filed a totally false complaint with the police making false allegations against 7 of the petitioner's activists. He also caused an inspired report to be published in a local newspaper to denigrate the activities of the petitioner making false and disparaging remarks about their conduct. Some probationary employees were forced to make allegations against the petitioner. Even one permanent employee Shri Shingre made the statement which he subsequently retracted. He also filed a complaint with the police alleging that he had been coerced to sign the writing. On May 2, 1983 the Bank terminated the services of S. L. Godbole and J. B. Hejib, two activists of the petitioner Union. It was alleged in the order of termination that in view of the conduct of the employees the bank had lost confidence in them. In view of the fact that they were both protected workmen they were suspended and an application was to be made to the Labour Court for permission to terminate their services. The employees were informed that they would not be entitled to any wages or allowances during the period of suspension. On May 16, 1983, the services of A. N. Shingre were terminated. An application was made by the Bank to the Labour Court for permission to discharge or terminate services of M/s. M. G. Shaligram, G. M. Joshi and S. L. Godbole being the protected workmen. On February 6, 1984 the Bank terminated the services of the three persons.

This termination is said to be illegal as on February 6, 1984 there was no written permission of the Labour Court which came to be granted on September 1, 1984. The petitioner filed Complaint (ULP) No. 296 of 1983 before the Fourth Respondent alleging therein that the termination to services of M/s. A. N. Shingre, S. L. Godbole, M. G. Shaligram and B. N. Joshi amounted to unfair labour practice under Items 1, 2 and 4 of Schedule II and Items 5, 9 and 10 of Schedule IV of the MRTU and PULP Act. A prayer was made for reinstatement of the employees with continuity of service and back wages. Respondents Nos. 1 to 3 contested the plaint by filing written statement on July 20, 1983. It was contended that the Respondents Nos. 1 to 3 had not indulged in any unfair labour practices. It was also stated that May 1, 1983 was not a holiday under the Negotiable Instruments Act because of May day. Termination of services of M/s. Godbole and Hejib was admitted. It was, however, pleaded that they were offered retrenchment compensation. The amount is of compensation had been credited to the respective accounts of the employees. It was admitted that no enquiry was held before the Order of termination was passed. It was contended that in the cases of M/s. S. L. Godbole, J. B. Hejib, A. S. Kulkarni and A. N. Shingre the termination of service was complete and, therefore, no relief could be sought in the proceedings filed in the Labour Court. Further, it was stated that M/s. Naphad, A. S. Walimbe and M. G. Shaligram were only suspended pending receipt of permission from the Labour Court under Section 101(2-A) of the Bombay Industrial Relations Act as they were protected employees. Thus there was no cause of action in their respective complaints. Additional written statement was filed on September 19, 1983. It was pointed out that some of the employees mentioned in Annexure-H to the complaint had already either accepted their misconduct or had apologised. They have, therefore, been given lesser punishment short of removal from service. By an application dated April 15, 1988 Respondents Nos. 1 to 3 sought leave to amend the written statement. Paragraphs 7A and 11A were sought to be added to the written statement. In these two paragraphs it was stated that if the Court came to the conclusion that the orders of termination issued to the concerned employees were by way of punishment, then they may be permitted to lead evidence to justify the said orders on merits. It was further stated that M/s. S. L. Godbole, M. G. Shaligrarn and G. M. Joshi had ceased to be protected employees w.e.f. October 1, 1983. Therefore, their services were terminated by order dated February 6, 1984 although they were under suspension from May 2, 1983. Since their services had already been terminated it was stated that the Industrial Court had no diction to entertain the complaint under tee MRTU & PULP Act. The amendment with regard to paragraph 7A was rejected but the amendment by paragraph 11A was permitted. By an order dated April 15, 1985 the Industrial Court, Pune framed 16 issues which are as under :

"(1) Has this Court jurisdiction to try and decide all the matters involved in this proceeding ?
(2) Was the termination of any of the four employees concerned, by way of punishment ?
(3) Was the termination of each of these four employees concerned, by way of victimization ?
(4) Were these four employees concerned office bearers of the complainant Union or active members of the said Union ?
(5) Was the termination of each one of these four employees concerned on account of their Union activities as Union Office bearers or Union activists ?
(6) Was the termination of any or all of these four employees amounting to discrimination, with intent to discourage membership of the Complainant Union ?
(7) If the termination of each one or all of these four employees is only a discharge solicitor, amounting to retrenchment, have the requirements of the relevant provisions of law, like those of Section 25-F of the Industrial Disputes Act, 1947, been duly complied with ?
(8) Was there adequate and reasonable cause which could justify loss of confidence, on the part of the employer, in respect of any or all of these four employees ?
(9) Was the termination of each or any of these four employees concerned an act of force, attracting Item 10 in Schedule IV of the MRTU and PULP Act, 1971 ?
(10) Had the person, who has signed the complaint, due authority and competence to sign the complaint ?
(11) Has the Industrial Court jurisdiction to entertain this complaint ?
(12) Is the present complaint not maintainable in so far as it relates to Joshi, Godbole and Shaligram, due to the orders, passed in Application (BIR/LCP) No. 355 of 1983, by the Labour Court, Pune ?
(13) Did the Respondents have the authority under the Standing Orders, to terminate the four employees concerned, in the manner, in which they are terminated ?
(14) Does the complainant prove that the Respondents engaged in Unfair Labour Practices as specified in Items 1, 2 and 4 of Schedule II of MRTU and PULP Act, 1971 ?
(15) Does the Complainant prove that the Respondents engaged in unfair labour practices, as mentioned in Items 5, 9 and 10 of Schedule IV of MRTU & PULP Act, 1971 ?
(16) What relief, if any ?

Findings.

1. In the affirmative.

2. In the Negative.

3. In the Negative.

4. In the Negative.

5. In the Negative.

6. In the Negative.

7. In the affirmative.

8. In the affirmative.

9. In the Negative.

10. In the affirmative.

11. In the, affirmative.

12. In the affirmative.

13. In the affirmative.

14. In the Negative.

15. In the Negative.

16. Does not arise.

The parties led both oral and documentary evidence. The Industrial Court by consent of the parties permitted the examination-in-chief of the Petitioner to be recorded by way of affidavits subject to cross-examination by the other side. Oral evidence on behalf of the petitioner consisted of the depositions of M/s. A. N. Shingre, G. M. Joshi; M. G. Shaligram, S. L. Godbole, S. L. Ogale and E. M. D'Souza. On behalf of Respondents Nos. 1 to 3 M/s. S. V. Bughade, S. D. Thakare, D. S. Bafna and V. N. Joshi were examined. It is stated by the petitioner that the entire oral evidence of the witnesses had been recorded and completed before the 4th Respondent took charge of the case. Thus no witness was examined before the fourth respondent. Evidence was recorded over a period of 2 years between 1985 and 1987. Arguments were actually heard and concluded before the fourth Respondent on January 7, 1988. Thereafter the matter was posted for orders on January 21, 1988. Criminal Case No. 662 of 1983 was also pending before the Judicial Magistrate, First Class, Pune on the basis of the complaints filed by the second Respondent. The Court of J.M.F.C. had requested for certain original documents from the record of the complaint pending before the fourth respondent . Instead of concluding the order on January 21, 1988 the fourth respondent postponed the announcement of the order and sent some of the original documents to the J.M.F.C. Court. The petitioners were constrained to file Writ Petition No. 3334 of 1988 before this Court on June 28, 1988 praying that the fourth respondent be directed to pass final orders in the complaint on or before August 1, 1988. This Court on June 29, 1988 orally directed the petitioner to move an application before the President of the Industrial Court for an administrative order to be issued to the fourth respondent for deciding the matter by a specified date. The writ petition was adjourned to July 8, 1988. This application was filed by the petitioner on July 1, 1988 before the President of the Industrial Court. On the same date the President of the Industrial Court directed Respondent No. 4 to dispose of the complaint as early as possible, at any rate before July 12, 1988. The fourth respondent, therefore, made an order dated July 11, 1988 and held that the complaint itself was not maintainable and also that the petitioner had failed to prove the unfair labour practices alleged against Respondents Nos. 1 to 3. This order has been impugned in the present writ petition. Earlier writ petition was withdrawn by the petitioner.

3. It is submitted by Mr. Singhvi, learned Counsel appearing for the petitioner, that the impugned order is perverse, vitiated by misdirection in law and amounts to failure of exercise of jurisdiction. It is submitted that the Industrial Court has held that the services of Shaligram, Godbole, Joshi and Shingre were terminated for the misconduct of disobeying the orders of the third respondent to do election work. It has also been held that canvassing by the employees amounted to misconduct. Having held so, the Industrial Court committed an error of law in holding that no unfair labour practice has been committed. It is further submitted that the award has been given by the fourth respondent maliciously as the petitioner had complained to this Court and the President of the Industrial Court. Having refused the permission to amend the written statement by adding paragraph 7-A the Industrial Court wrongly permitted the first Respondent to adduce evidence to justify the order of termination on the ground of misconduct. The Industrial Court also erred while appreciating the evidence on the plea that the Respondents Nos. 1 and 3 had lost confidence in the employees. The findings of the Industrial Court are perverse as the same are not supported by any evidence. Having held that the services of the employees have been terminated on account of misconduct, the Industrial Court could not have held that no unfair labour practice had been committed. Referring to the Award, Mr. Singhvi has pointed out the finding in paragraph 34 wherein it is categorically held that Mr. Shaligrarn has twisted the facts to suppress his act of misconduct of taking part in canvassing for the candidates. Again in paragraphs 43 and 44 it is clearly held that the record shows that the four persons have disobeyed the lawful order issued by Respondent No. 3 and committed misconduct. It has also been held that the services had been terminated by following the necessary provisions of law. Again in paragraph 50 it is held as follows :

"An employer is within his right to issue legal directions to his employees to do and perform their legitimate duties. Vague averments were advanced that even though on May 1, 1983, it was declared holiday, under the Negotiable Instruments Act, the Respondents were not legally entitled to invite their employees to attend to the election duty. The submission advanced, does not hold water, for the simple reason that the duties assigned to the employees were pertaining to the business of the Bank i.e. electing the members on the Board of Directors, who, ultimately, have to manage the entire affairs of the Bank, as per the provisions of Maharashtra Co-operative Societies Act, 1960. There is nothing on record to suggest to remain absent from their election-duty, on the ground that they were required to attend the meeting, arranged by their Union, on the same day, at Congress House, Shivajinagar, Pune-5. The refusal, on the part of an employee, to do the legitimate duty, assigned to him, amounts to misconduct".

Mr. Singhvi then pointed out the findings recorded in paragraphs 12 and 13 wherein issue No. 2 was answered in the negative. Thus it is submitted by Mr. Singhvi that clearly the award is perverse and has been passed without due application of mind. Having held that the services of the four employees had been terminated on account of misconduct the Industrial Court could not have held that the orders have not been passed by way of punishment Issue No. 2 could not have been answered in the negative. It is further submitted that the misconduct could not he permitted to be proved in the Industrial Court for the first time unless the order of punishment was preceded at least by the issue of a charge sheet. For this proposition Mr. Singhvi relies on 1992 I CLR 474, Theatre Employees' Union and Orv. v. S. V. Kotnis and Ors. In paragraph 4 thereof it is clearly held that :

"the Labour Court was completely wrong in permitting the employer to lead evidence to establish the misconduct of the employees even when admittedly the employees were never served with any charge sheet or any enquiry was held. It was not open for the Labour Court to permit the employer to establish the misconduct for the first time by leading evidence before the Labour Court."

The next judgment relied upon by Mr. Singhvi is 1992 I CLR 637, Wai Taluka Sahakari Kharei Vikri Santh Ltd., Satara v. Bajirao Mahadeo Mahadik wherein Justice Srikrishna has clearly held in paragraph 5 as under :

"5. Having heard the Counsel for the petitioner at length, I am satisfied that the Award does not suffer from any infirmities. To start with, there is no doubt that the respondent was summarily removed from service by the Resolution which, without doubt, casts a stigma upon him. It is also not disputed that no semblance of charge-sheet was given to him nor was any enquiry held before the respondent was removed from service. The petitioner should have failed on this very ground. The Labour Court was, however, persuaded to accept the charge-sheet drafted by the Petitioner as the accusation upon which the petitioner wanted to lead evidence and justify its action against the Respondent. In my view, this was wholly impermissible. It is only if there is a charge-sheet in existence, with respect to which a defective enquiry has been held, that the liberty to satisfy the Tribunal upon material in support of the charge could be exercised. It is no function of the adjudicating Tribunal to frame the charges, suo motu or at the instance of the employer. As if this was not sufficient, the material produced on record by the petitioner is woefully short of establishing any of the allegations made in the so-called charge-sheet."

In view of the above it is submitted by Mr. Singhvi that the impugned Award deserves to be quashed on this short ground. Mr. Singhvi submits that once the Industrial Court had come to the conclusion that the services have been terminated on account of misconduct it has to consider as to whether or not the punishment is disproportionate to the proved misconduct. The Industrial Court ought to have considered whether the order of dismissal was justified on the principles analogous to Section 11-A of the Industrial Disputes Act. Even if the Industrial Court had come to the conclusion that the services had not been terminated on account of misconduct but they had been terminated on account of loss of confidence the same principles would apply. Reference in this case is made to . Therein, according to Mr. Singhvi, it has been held that when the services are terminated on account of loss of confidence the order would cause a stigma on the employee. Therefore, it would be necessary to follow the rules of natural justice before passing such an order. Here again the Industrial Court should have considered the question as to whether or not the punishment inflicted by the employees were justified or not. Mr. Singhvi has then referred to judgment of this Court reported in 1994 (2) CLR 453, Mohan Sugan Naik and Ors. v. National Textile Corporation (South Maharashtra) Ltd. and Ors. In this case in paragraph 6 it is held as under :

"6. Mrs. Doshi, learned Counsel appearing on behalf of the National Textile Corporation, submitted that the provisions of Section 11-A of the Industrial Disputes Act are not available and, therefore, it is not permissible to examine the sufficiency of punishment. It is undoubtedly true that the provisions of Section 11-A of the Industrial Disputes Act are not available to the Labour Court while hearing the complaint but principle analogous to provisions of Section 11-A are always available. The Labour Court, in our judgment, had given justice to the appellants and it was entirely unnecessary to disturb that order in exercise of writ jurisdiction. Mrs. Doshi also submitted that the appellants should not be granted back wages till this day. The learned Counsel urged that the appellants were directed to be reinstated in July, 1987 and more than 7 years had lapsed from that date and payment of back wages would be burden upon the Corporation. The submission cannot be entertained. Merely because, litigation has remained pending for seven years, that cannot deprive the appellants from claiming back wages from the date of grant of relief by the Labour Court."

4. It has been submitted by Mr. Shintre that the original complaint is not under Item 1 of Schedule IV of the MRTU & PULP Act. The complaint is in fact under Items 1, 2 and 4 of Schedule II and 5, 9 and 10 of Schedule IV of the MRTU & PULP Act. The substance of the complaint was that the Petitioner union and its activitsts were prohibited from carrying out its union activity. No grievance was made to the effect that election work could not be assigned to the workman. There is no grievance in the complaint that the charge-sheet was not issued or that the principles of natural justice were violated. There is no claim in the complaint that the order are punitive. Therefore, the petitioners must satisfy the Court that the Petitioners were prohibited from doing union work and such act constitutes an unfair labour practice as provided under Item Nos. 1, 2 and 4 of Schedule II and Item Nos. 5, 9 and 10 of Schedule IV of the MRTU & PULP Act Counsel has then submitted that if the Petitioners claim branch of natural justice or that the order are punitive then the exclusive jurisdiction is conferred under Section 7 read with Item 1 of Schedule IV on the Labour Court. Therefore, the Industrial Court could not have the jurisdiction to entertain the complaint. Counsel has further submitted that the three protected workman viz. Joshi, Godbole and Shaligram have not even challenged the order of termination dated February 6, 1984. Even otherwise it was permissible for the employer to discharge the employee to discharge the employee in case of loss of confidence and permissible to justify the action before the appropriate authority. With regard to the retrenchment compensation it is submitted that adequacy of the retrenchment compensation has never been disputed by the Petitioners. Counsel further submits that principles of Section 11-A would be applicable only if the complaint is under Item 1 of Schedule IV According to the Counsel, it is the admitted case of both the parties that the relation between the petitioner and the Respondent are strained. Therefore, even on the basis of principles of Section 11-A the Court would not be justifies in ordering reinstatement. The purpose of the Industrial Dispute Act is to promote industrial price. The reinstatement of these worker would lead to further disruption. With regard to the jurisdiction of the Industrial Court, Counsel has referred to paras 3.2, 3.3 and 3.4 of the complaint. On May 2, 1983 services of 8 employees were terminated. Show cause notice was also given to another 41 employees. Out of these, 8 were protected workers. Order of their suspension were issued pending approval under Section 101(2-A) of the Bombay Industrial Relations Act. In order to be treated as a protected workman, the name has to be sent to the employer on September 30, every year. In view of this, 8 person were protected which included Joshi, Godbole and Shaligram. Out of the eight protected workers, these three workmen and Shingre did not apologise. Other all apologised and were retained in service. In view of this at the time the complaint was heard the unfair labour practice did not service. The employees who had apologised and admitted their misconduct had been given minor punishment. The four employees who did not apologise, their service came to be terminated on February 6, 1984. Their service came to be terminated as they were no longer protected workman. Their names were not communicated to the employer before September 30, 1983. This fact is even admitted by four employees. If on the other hand the petitioner claims that the cause of action arose on the termination of he service of the service of the four employees on May 16, 1983 and February 6, 1984 then the Industrial Court had no jurisdiction as the case would fall under Item 1 of Schedule IV. In view of the order of termination an amendment was made in the complaint. It is submitted that by virtue of Section 7 it is the Labour Court which has the exclusive jurisdiction to decide complaints relating to unfair labour practice describe in Item 1 of Schedule IV. Under this Section the Labour Court has power only to decide two matters and that is complaints relating unfair labour practice describe in Item 1 of Schedule IV and secondly to try offence punishable under this Act. Counsel, therefore submits that if the Industrial Court is held to have concurrent jurisdiction the Labour Court will become defunct. Counsel further submits that the duties of the Industrial Court have been given under Section 5(d). This Section specifically excludes the power of the Industrial Court to decide complaints about the unfair labour practice falling in item 1 of Schedule IV of the Act. Thus after the service if the four employees came to be terminated they ought to have approached the Labour Court on the ground that their service had been terminated on account of misconduct and sought the necessary relief. For the proposition that the Industrial Court had no jurisdiction, counsel has relied on 1996 (72) FLR page 166, Dilip v. Industrial Court, Nagpur ana Ors. Therein it has been clearly held that the complaint with regard to Item 1 of Schedule IV is to be tried by the Labour Court. Counsel has relied on the following paragraph.

"There is no dispute that the jurisdiction to try the dispute as regards the termination is with the Labour Court, having regard to the provisions of Section 7 of the MRTU & 19 PULP Act. This Court has already held and I concur with the same that if the Industrial Court has no jurisdiction to give any direction in the matter of termination, it cannot have any jurisdiction even to grant interim relief in relation to that. The instant one is a case where a direction in the matter of termination was sought in the complaint and an interim relief was also sought in relation to that. Since it is for the Labour Court to entertain the complaint in relation to the termination, the Industrial Court could not have passed any order even at the time of final disposal of the complaint as regards the termination. Resultantly, it could not have granted any relief by way of the interim order under Section 30(2) of the MRTU & PULP Act, in relation to the termination of the complainant's services. The impugned order passed by the Industrial Court in the instant matter, therefore, has to be held as being without jurisdiction and, therefore, it is liable to be quashed and set aside".

Counsel further submits that Section 7 being 35 a special provision the general provisions contained in any other Act would have to give way. To support this proposition reference has been made to 1992 (64) FLR 898. In view of this the petitioners should have approached the Labour Court.

5. Even otherwise it is submitted by the Counsel that the Industrial Court was wholly wrong in law in assuming jurisdiction in entertaining the complaint. The activity complained of by the Union was not a Union activity. The so-called meeting was to be held on May 1, 1983. The purpose of the meeting did not have anything to do with the Union activities. Rather the meeting had been convened only to avoid the work of election duty. This work had always been done by the employees and is even now continuing to be done by the employees. All the employees knew about the schedule of the election in the last week of March, 1983. This is evident from the Union circular dated April 24, 1983 itself. Thus the circular has in fact been ante-dated. No function was held. All the Union activists participated fully in canvassing. Though the whole action had been taken by the members of the Union because the management had issued a circular on April 26, 1983 forbidding the employees from canvassing in the election. This circular was objected to by the Union on April 29, 1983. Thus the meeting was called on May 1, 1983 to protest against the circular dated April 26, 1983. In this letter the Union did not mention about the meeting to be held on May 1, 1983 nor was it stated that the employees were interested in canvassing. Thus in the end the employees neither attended the meeting nor attended to their work. Therefore, this activity will not constitute unfair labour practice under Items 1, 2 and 4 of Schedule II and 5, 9 and 10 of Schedule IV of the MRTU & PULP Act. In view of the above behavior of the employees, the employer lost the confidence and, therefore, was compelled to issue the order of termination. Dwelling on the point of loss of confidence Counsel has further stated that these employees have deliberately published certain articles in a sponsored newspaper known as "Satare". This newspaper has virtually no circulation. It was more or less like a hand bill circular. Thus it is submitted that these employees were in fact trying to destroy the institution. In these circumstances the management naturally lost confidence in these employees. Even the employees themselves have admitted that the relations between the parties are strained. If the services of these employees have been terminated on account of loss of confidence it was not necessary that the termination should have been preceded by a charge-sheet. Counsel has referred to (1997-II-LLJ-299) (SC), Sudhir Vishnu Panvalkar v. Bank of India. In that case an officer in the Bank had been removed from service on the ground of loss of confidence. No enquiry had been held and yet order terminating his services was passed. Counsel, therefore, submits that in view of the fact that there has been loss of confidence and the relationship between the employer and employee are strained even applying principles of Section 11-A this Court would not be justified in ordering reinstatement.

6. Countering these submissions Mr. Singhvi submits that Item 9 of Schedule IV of the Act relates to all conditions of service. The conditions of service of the employees are contained in the Standing Orders. Standing Order 21 describes what acts constitute misconduct. Punishment for misconduct is provided for in Standing Order No. 22. These punishments cannot be given without holding a departmental enquiry. Since the services of the employees have been terminated without holding an enquiry it would constitute an unfair labour practice as contained in Item 9 of Schedule IV of the MRTU & PULP Act. That being so, the Industrial Court had the jurisdiction.

7. I have carefully considered the arguments advanced by Counsel for both the sides. The Industrial Court was clearly in error in answering the issue Nos. 2 and 3 in the negative. Having held in the body of the judgment as pointed out by Mr. Singhvi that the refusal on the part of the employees to do the legitimate duty assigned to him amounts to misconduct, it could not be held that the services of the employees have not been terminated on account misconduct. If the services have been terminated on account of misconduct then the orders of termination have been passed by way of punishment. Thus obviously it was necessary for the management to observe the rules of natural justice before terminating the services of the employees. Admittedly no charge-sheet was issued. Thus it cannot be held that the management had observed the rules of natural justice when issuing the orders of termination. The service conditions of the employees of the Respondent establishment are governed by the Certified Standing Orders. Standing Order No. 21 describes what acts constitute misconduct. Punishment for misconduct is provided for in Standing Order No. 22. These punishments cannot be given without holding a departmental enquiry. Apart from this it has also been held by the Industrial Court that all the employees who apologised have been retained in service and have been given only minor punishment. Therefore, the Industrial Court was wrong in holding that the employees have not been subjected to victimisation. I am also of the view that since the services of the employees have been terminated without holding a departmental enquiry it would constitute an unfair labour practice as contained in Item No. 9 of Schedule IV of the MRTU & PULP Act. Thus the Industrial Court has also erred in answering issue No. 9 in the negative. In view of the finding given by the Industrial Court, it has not Considered the question as to whether the punishment was disproportionate to the misconduct. In view of the judgment of this Court given in the case of Mohan Sugan Naik (supra) the Industrial Court ought to have considered as to whether the punishment was disproportionate to the misconduct. It was incumbent on the Industrial Court to consider the propriety of the punishment given to the employees. Mr. Singhvi appears to be right in the submission that the Industrial Court fell into error in permitting the management to adduce evidence in the Court for the first time to establish the charge of misconduct against the employees. It has been held by this Court in the case of Theatre Employees Union and Ors. (supra) that the Labour Court was completely wrong in permitting the employer to lead evidence to establish the misconduct of the employees when admittedly the employees were never served with any charge sheet or any enquiry was held. This Court has further held in the case of Wai Taluka Sahakan Rharei Vikri Santh Ltd., Satara (supra) that it is only if there is a charge sheet in existence, with respect to which a defective enquiry has been held, that the liberty to the satisfy Tribunal upon material in support of the charge could be exercised. It is further held that it is no function of the adjudicating Tribunal to frame the charges, suo motu or at the instance of the employer. In view of the above statement of law, this Court is constrained to hold that the Industrial Court was clearly in error in permitting the management to adduce evidence for the first time in Court in support of the action of the employer. It is an admitted fact that the employees were never served with the charge-sheet. They were just simply issued the order of termination. Allegations of misconduct came to believed only in reply to the complaint filed by the Petitioner - Union. I am unable to agree with the Counsel for the respondent when he submits that the Industrial Court had no jurisdiction to entertain the complaint. I am also unable to accept the submission of the Counsel for the Respondent that the employees were not prohibited from carrying out its union activity. However, I find substance in the submission made by the Counsel that this would not be a submission of the Counsel for the Respondent that the employees were not prohibited from carrying out its union activity. However, I find substance in the submission made by the Counsel that this would not be a case in which reinstatement ought to be ordered. Counsel has rightly submitted that the purpose of the Industrial Disputes Act is to promote industrial peace. The reinstatement of these workers would lead to further disruption. It is admitted by both the sides that the relationship between the employees and the management are strained. In this view of the matter and in the peculiar circumstances of this case it is not in the interest of anybody to put the clock back. Though strictly speaking, once it has been found that the orders of termination are null and void the employees are entitled to reinstatement with full back wages. Considering the conduct of the employees, I am constrained to observe that part of the blame lies also with the employees for bringing about a situation in which the employer issued the orders of termination.

8. On the directions of the Court, M/s. M. G. Shaligram, A. N. Shingre and S. L. Godbole filed affidavits to the effect that they have not been gainfully employed and have been supported by their family members. In the affidavit of Shaligram it is also stated that G. M. Joshi has died during the pendency of the writ petition. It is also stated that he was also not gainfully employed after the termination of his service till his death. Copies of these affidavits have been served on the respondents. Due notice has been given to them by the Advocate for the Petitioner in her letter dated September 8, 1997. They have been informed that the matter is coming up for orders today i.e. September 12, 1997. None is present on behalf of the respondents.

9. Keeping the aforesaid facts and circumstances in view the relief of reinstatement is declined. The Petitioners shall in lieu of reinstatement be entitled to 50 percent of the back wages by way of compensation from the date their services were illegally terminated. They shall also be entitled to 12 per cent simple interest on the amount computed. The aforesaid amount shall be spread over from the date of termination till the date of payment for the purposes of Income-tax. The compensation which is due to Gopal M. Joshi should be paid to the legal heirs of the said deceased on the requisite affidavit being filed by the legal heirs before the management.

10. With the aforesaid observations the writ petition is partly allowed and the Rule is made absolute in the aforesaid terms. There shall be no order as to costs.

Certified copy expedited.