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 14, Cited by 47]

Supreme Court of India

Krishna District Co-Operative ... vs N.V. Purnachandra Rao & Ors on 3 August, 1987

Equivalent citations: 1987 AIR 1960, 1987 SCR (3) 728, AIR 1987 SUPREME COURT 1960, 1987 (4) SCC 99, 1987 LAB IC 1651, (1987) 2 CURLR 213, (1987) 3 SCJ 412, (1987) 55 FACLR 498, (1987) 2 LABLJ 365, (1987) 3 SERVLJ 68, (1987) 2 CURCC 616, (1987) 2 APLJ 57, (1987) 2 LAB LN 671, (1987) 2 SUPREME 282, (1987) 3 JT 197 (SC), 1987 SCC (L&S) 366

Author: E.S. Venkataramiah

Bench: E.S. Venkataramiah, K.N. Singh

           PETITIONER:
KRISHNA DISTRICT CO-OPERATIVE MARKETINGSOCIETY LIMITED, VIJA

	Vs.

RESPONDENT:
N.V. PURNACHANDRA RAO & ORS.

DATE OF JUDGMENT03/08/1987

BENCH:
VENKATARAMIAH, E.S. (J)
BENCH:
VENKATARAMIAH, E.S. (J)
SINGH, K.N. (J)

CITATION:
 1987 AIR 1960		  1987 SCR  (3) 728
 1987 SCC  (4)	99	  JT 1987 (3)	197
 1987 SCALE  (2)175


ACT:
    Andhra  Pradesh Shops and Establishments Act, 1966:	 ss.
40    &	   41:	  Retrenchment	  of	workmen	   by	 the
establishment--Nature of proceedings under the	Act--Employ-
er--Whether to comply with s. 25F of the Industrial Disputes
Act.
    Industrial	  Disputes    Act,   1947:   ss.    25F	   &
25J--Workmen-Services terminated under s. 40, A.P. Shops and
Establishments	Act-Whether  entitled to  relief  under	 the
Central Act.
    Constitution  of India, Art 254(2):	 Repugnancy  between
the  special  provisions  contained in an  earlier  law	 and
general provisions of later law--Implications of.



HEADNOTE:
     Sub-section (1) of s. 40 of the Andhra Pradesh Shops and
Establishments Act, 1966 interdicts the employer governed by
the Act from terminating the services of an employee without
complying  with the conditions laid therein. Section 25F  of
the  Industrial	 Disputes  Act, 1947  lays  down  conditions
precedent  to  retrenchment of	workmen	 noncompliance	with
which will be fatal to any order of retrenchment.
    The petitioner-society retrenched the respondents on the
ground	that the business of the management did not  warrant
the  continuance  of its heavy establishment. In  an  appeal
under s. 41(1) of the Act the appellate authority set  aside
the  orders and directed reinstatement of  the	respondents.
The  Labour  Court  set aside the orders  of  the  appellate
authority in respect of some of the respondents.
    A Single Judge of the High Court found that the respond-
ents were 'workmen' and the management was an 'industry'  as
defined	 in  the Industrial Disputes Act but  dismissed	 the
writ petition holding that they could not claim the  benefit
of  s.	25F of the Industrial Disputes Act in  a  proceeding
under  s. 41 of the State Act, being of the view that  there
was  no scope either in the language of s. 40 of  the  State
Act  or	 its implication making it obligatory  to  read	 the
condition of s. 25F of the Central Act as
729
part of s. 40 of the State Act, that the statutory  authori-
ties,  created under s. 41(1) and s. 41(3) of the State	 Act
being  creatures of the statute, had no right to  apply	 the
provisions  of	s.  25F of the Central	Act  to	 proceedings
before	them and that whereas the rights under	the  Central
Act  could be agitated by a reference to a Labour Court	 the
right  agitated under s. 41(1) and s. 41(3) was	 a  personal
right.
    The	 Division  Bench on appeal by the  respondents	held
that  the orders of termination were unsustainable. It	took
the  view that the question of their retrenchment  was	gov-
erned by s. 25F.
    In the special leave petition it was contended on behalf
of  the management that the provisions of s. 40, which	deal
with  termination  of  service in a  shop  or  establishment
contained  in  the State Act, which is a  later	 Act,  being
repugnant to the provisions contained in Chapter V-A of	 the
Central Act, which is an earlier law, should prevail as	 the
assent of the President has been given to the State Act.
Dismissing the special leave petition,
    HELD:  1.1 The High Court was right in holding  that  s.
25F of the Industrial Disputes Act having not been  complied
with,  all  the terminations were illegal.  The	 respondents
were,  therefore. entitled to be reinstated in service	with
full back wages. [743A]
    1.2 If the employees are 'workmen' and the management is
an 'industry' as defined in the Industrial Disputes Act	 and
the  action  taken by the management amounts  to  'retrench-
ment',	then the rights and liabilities of the	parties	 are
governed  by provisions of Chapter V-A of that Act  and	 the
said  rights  and liabilities may be  adjudicated  upon	 and
enforced  in  proceedings before the  authorities  under  s.
41(1)  and s. 41(3) of the Andhra Pradesh Shops	 and  Estab-
lishments  Act. In the instant case the Single Judge of	 the
High Court had found that the respondents were 'workmen' and
the  management was an 'industry' as defined in the  Central
Act. [741H-742A, 738C]
    1.3 Sub-section (1) of s. 25J of the Industrial Disputes
Act  lays down that Chapter V-A shall have  effect  notwith-
standing  anything inconsistent therewith contained  in	 any
other  law. The proviso to that sub-section, however,  saves
any  higher  benefit available to a workman under  any	law,
agreement or settlement or award. Sub-section (2) of s. 25J,
which makes a distinction between any machinery provided  by
any State law for settlement of industrial disputes and	 the
substantive
730
rights	and  liabilities arising under Chapter	V-A  of	 the
Central	 Act,  provides that while that	 section  would	 not
effect the provisions in a State law relating to  settlement
of  industrial disputes, the rights and liabilities  of	 em-
ployers	 and workmen insofar as they relate to lay  off	 and
retrenchment shall be determined in accordance with  Chapter
V-A  of the Central Act. It is thus apparent that  s.  41(1)
and s. 41(3) of the State Act prescribe alternative authori-
ties  to  settle a dispute arising out	of  a  retrenchment.
Those authorities may exercise their jurisdiction under	 the
State Act but they have to decide the rights and liabilities
arising	 out of retrenchment in accordance with	 the  provi-
sions  of Chapter V-A. The said rights can be enforced by  a
workman	 personally  by himself filing an  appeal  under  s.
41(1) of the State Act. It is not necessary that a reference
should be sought under the Central Act by collective  action
of workers. [739A-E]
    Sawatram  Ramprasad Mills Co. Ltd. v.  Baliram  Ukandaji
and  Another, [1966] 1 SCR 764 and Pest Control	 India	Pvt.
Ltd.  v.  The  Labour Court, Guntur and	 Another,  [1984]  1
Andhra Weekly Reporter 277, referred to.
    2.1	 There	is no repugnancy between the two  Acts.	 The
State  Act, which is a later law, does not contain  any	 ex-
press provision making the provisions relating to  retrench-
ment  in the Central Act ineffective insofar as Andhra	Pra-
desh is concerned. [740E]
    2.2 Where there is a conflict between the special provi-
sions contained in an earlier law dealing with	retrenchment
and the general provisions contained in a later law general-
ly  dealing with terminations of service, the  existence  of
repugnancy  between the two laws cannot easily be  presumed.
[740H]
    Chapter  V-A  of the Central Act, which is	the  earlier
law,  deals with rights and liabilities arising out of	lay-
off and retrenchment. Section 25J of that Act deals with the
effect of the provisions of Chapter V-A on other laws incon-
sistent	 with  that Chapter. Sub-section (2) of	 s.  25J  is
quite  emphatic about the provisions relating to the  rights
and liabilities arising out of lay-off and retrenchment.  By
enacting that provision Parliament intended that such rights
and liabilities should be uniform throughout India where the
Central	 Act was in force and did not wish that	 the  States
should	have  their own laws inconsistent with	the  Central
law.  These are special provisions and they do not apply  to
all kinds of termination of services. If the State  Legisla-
ture intended that it should have a law of its own regarding
the rights and liabilities arising
731
out of retrenchment it would have expressly provided for It.
The  State Legislature had not done so in the instant  case.
Section 40 of the State Act deals with termination of  serv-
ice  generally. In such a situation it cannot be  said	that
there was any implied repugnancy between the Central law and
the State law. [740F, 741F, 740G, 741FG]
    Maxwell on the Interpretation of Statutes, 12th Edn.  p.
196 referred to.
    [The  Act should be suitably amended making it  possible
to  an individual workman to seek redress in an	 appropriate
forum  regarding  illegal termination of service  which	 may
take the form of dismissal, discharge, retrenchment etc.  or
modification  of punishment imposed in a  domestic  enquiry.
There  is  also	 a great need to review and  to	 bring	into
existence an all-India Labour Appellate Tribunal with powers
to hear appeals against the decisions of all Labour  Courts,
industrial  Tribunals  and even of  authorities	 constituted
under  several labour laws enacted by the States so  that  a
body  of uniform and sound principles of labour law  may  be
evolved for the benefit of both industry and labour through-
out India.] [742B-G]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Special Leave Petition (Civil) Nos. 6887-88 of 1987.

From the Judgment and Order dated 5.2. 1987 of the Andhra Pradesh High Court in Writ Appeal Nos. 892 and 893 of 1983.

P.R. Ramachandra Rao, Dr. D.Y. Chandrachud, P.H. Parekh and M.K.S. Menon for the Petitioner.

V.J. Rao and Y. Prabhakara Rao for the Respondents. The Order of the Court was delivered by VENKATARAMIAH, J. The question arising for decision in this case is whether an employer whose establishment is governed by the Andhra Pradesh Shops & Establishments Act, 1966 (hereinafter referred to as 'the State Act') is re- quired, while retrenching any worker, to comply with the provisions of section 25F of the Industrial Disputes Act, 1947 (hereinafter referred to as' the central act') or with section 40 of the State Act.

The petitioner in this case is a co-operative society carry- ing on 732 business at Vijayawada in the State of Andhra Pradesh. It retrenched nine of its clerks--Respondents 1 to 9 herein. Respondents 1 to 4 Were retrenched on 1.10.1978 and Respond- ents 5 to 9 were retrenched on 22.9. 1978 on the ground that the business of the management did not warrant the continu- ance of its heavy establishment. All the respondents chal- lenged the orders terminating their services in an appeal filed under section 41(1) of the State Act before the appel- late authority. The appellate authority set aside the orders of retrenchment by nine separate judgments delivered on August 1, 1979 and directed the reinstatement of the re- spondents with full back wages. Aggrieved by the decision of the appellate authority the management, the petitioner herein, filed nine appeals before the Labour Court, Guntur under section 41(3) of the State Act. The Labour Court allowed the appeals filed against Respondents 5 to 9 and set aside the orders which had been passed by the first appel- late authority. It, however, dismissed the appeals filed against Respondents 1 to 4 holding that the orders of re- trenchment were bad in law since employees junior to these respondents had been retained in service. It, however, directed that any amount paid to Respondents 1 to 4 as notice pay and gratuity etc. under section 40 of the State Act on account of the termination of their services may be deducted from the back wages payable to them. Aggrieved by the decision of the Labour Court Respondents 5 to 9 filed Writ Petition No. 163 of 1981 on the file of the High Court of Andhra Pradesh and the management, the petitioner herein, filed Writ Petition No. 6151 of 1980 before the High Court against Respondents 1 to 4. The learned Single Judge who heard the said two writ petitions dismissed Writ Petition No. 163 of 1981 filed by Respondents 5 to 9 and allowed Writ Petition No. 6151 of 1980 filed by the management against Respondents 1 to 4. The learned Single Judge took the view that Respondents 5 to 9 could not claim the benefit of section 25F of the Central Act in a proceeding initiated under section 41 of the State Act and dismissed their writ petition. He, however, allowed the writ petition filed by the management and remanded the case to the Labour Court to reheat the case after permitting Respondents 1 to 4 to implead four other employees, namely, Seetharamaiah, Rajago- pal Rao, Krishna Murthy and Khader Hussain, who were alleged to be seniors to Respondents 1 to 4 and hearing them on the question of inter se seniority between them and the said four other employees. The learned Judge, however, observed that if section 25F of the Central Act was applicable to the cases 'I have no doubt that these orders of termination would have to be set aside, because section 25F denies the rights of the employer to terminate the service of an em- ployee without payment of retrenchment compensation' and that compensation had 733 not been paid in accordance with section 25F. But he found that section 25F of the Central Act was not applicable to proceedings under the State Act. Aggrieved by the decision of the learned Single Judge Respondents 1 to 4 and Respond- ents 5 to 9 filed Writ Appeal Nos. 892 Of 1983 and 893 of 1983 respectively before the Division Bench of the High Court. The common contention urged by both the groups of employees, who were appellants in these two appeals, was that the question of their retrenchment, was governed by section 25F of the Central Act and since the orders of retrenchment had not been passed in conformity with the provisions of section 25F of the Central Act the said orders were liable to be Set aside and they were entitled to be reinstated. The Division Bench accepted the above contention of Respondents 1 to 9 and allowed both the appeals holding that the orders of termination were unsustainable. Aggrieved by the decision of the Division Bench of the High Court the petitioner has filed these Special Leave Petitions under Article 136 of the Constitution.

The only question which arises for decision in this case, as mentioned above, is whether the retrenchment of an employee in an establishment governed by the State Act is governed by the provisions of section 40 of the State Act or by the provisions of Chapter V-A of the Central Act which deals with lay-off and retrenchment. For purposes of conven- ience section 40 of the State Act is set out below:

"40. Conditions for terminating the services of an employee and payment of gratuity:---(1) No employer shall without a reasonable cause and except for misconduct terminate the serv- ice of an employee who has been in his employ- ment continuously for a period of not less than six months without giving such employee, at least one month's notice in writing or wages in lieu thereof and in respect of an employee who has been in his employment con- tinuously for a period of not less than five years, a gratuity amounting to fifteen days' average wages for each year of continuous employment.
Explanation:-- For the purpose of this sub- section,
(a) the expression 'wages' does not include overtime wages;
(b) the expression 'average wages' means the daily average of wages for the days an employee actually worked during the thirty days immediately preceding the date of termi-

nation of service;

734

(c) an employee in an establishment shall be deemed to have been in continuous employment for a period of not less than six months, if he has worked for not less than one hundred and twenty days in that establishment within a period of six months immediately preceding the date of termination of the service of that employee;

(d) where the total continuous employment is for a fraction of a year or extends over a fraction of a year in addition to one or more completed years of continuous employment, such fraction, if it is not less than a half year shall be counted as a year of continuous employment in calculating the total number of years for which the gratuity is to be given.

(2) Where a gratuity is payable under sub-section (1) to an employee, he shall be entitled to receive his wages from the date of termination of his service until the date on which the gratuity so payable is actually paid subject to a maximum of wages for two months.

(3). An employee, who has completed the age of sixty years or who is physically or mentally unfit having been so declared by a medical certificate, or who wants to retire on medical grounds or to resign his service, may give up his employment after giving to his employer notice of at least one month in the case of an employee of sixty years of age, and fifteen days in any other case; and every such employee and the dependant of an employee who dies while in service shall be entitled to receive a gratuity as provided in sub-section (1). He shall be entitled to receive the wages from the date of giving up the employment until the date on which the gratuity so pay- able is actually paid, subject to a maximum of wages for two months.

(4) The services of an employee shall not be terminated for misconduct except, for such act or omissions and in such manner, as may be prescribed."

Sub-section (1) of section 40 of the State Act imposes a restriction on the right of the employer of an establishment governed by the State Act to terminate the services of an employee. It says that an employer shall not without a reasonable causes (except for miscon-

735

duct) terminate the service of an employee who has been in his employment continuously for a period of not less than six months without giving such employee, at least one month's notice in writing or wages in lieu thereof and in respect of on employee who has been in his employment con- tinuously for a period of not less than five years, a gratu- ity amounting to fifteen days' average wages for each year of continuous employment. In the case of misconduct neither one month's notice or wages in lieu thereof nor gratuity need be paid on the termination of his services. There are no other restrictions on the right of the management to terminate the services of an employee in an establishment governed by the State Act which is enacted by the State legislature in exercise of the powers conferred on it under Entry No. 22 of List III of the Seventh Schedule to the Consititution. The Central Act was enacted by the Central Legislature before the commencement of the Constitution and it is also traceable to an Entry in the Government of India Act, 1935 corresponding to Entry No. 22 of List III of the Seventh Schedule to the Constitution. When the Central Act was originally enacted, it merely provided for investigation and settlement of industrial disputes by establishing a machinery for collective bargaining, mediation and concilia- tion, investigation, arbitration, adjudication and other allied matters. Chapter V-A---lay-off and retrenchment, making provision for payment of compensation for lay-off, retrenchment and closure and on transfer of undertakings was not there. It was introduced by way of amendment in the year 1953. Sections 25F, 25G, 25H and 25J of the Central Act which are relevant for purposes of this case read as fol- lows:-

"25F. Conditions precedent to retrench- ment workmen.--No workman employed in any industry who has been in continuous service for not less than one year under an employer shall be retrenched by that employer until--
(a) the workman has been given one month's notice in writing indicating the reasons for retrenchment and the period of notice has expired, or the workman has been paid in lieu of such notice, wages for the period of the notice:
Provided that no such notice shall be necessary if the retrenchment is under an agreement which specifies a date for the termination of service;
(b) the workmen has been paid, at the time of retrenchment, compensation which shall be equivalent to fir-
736

teen days' average pay for every completed year of continuous service or any part thereof in excess of six months; and

(c) notice in the prescribed manner is served on the appropriate Government or such authority as may he specified by appro- priate Government by notification in the Official Gazette."

"25G. Procedure for retrenchment.--Where any workman in an indus- trial establishment, who is a citizen of India, is to be retrenched and he belongs to a particular category of workmen in that estab- lishment, in the absence of any agreement between the employer and the workman in this behalf, the employer shall ordinarily retrench the workman who was the last person to be employed in that category, unless for reasons to be recorded the employer retrenches any other workman."

"25H. Re-employment of retrenched workmen.Where any workmen are retrenched, and the employer proposes to take into his employ any persons, he shall, in such manner as may be prescribed, give an opportunity to the retrenched workmen who are citizens of India to offer themselves for re-employment, and such retrenched workmen who offer themselves for re-employment shall have preference over other persons."
"25J. Effect of laws inconsistent with this Chapter.(1) The provisions of this Chapter shall have effect notwithstanding anything inconsistent therewith contained in any other law [including standing orders made under the Industrial Employment (Standing Orders) Act, 1946].
Provided that where under the provi- sions of any other Act or rules, orders, notifications issued thereunder or under any standing orders or under any award, contract of service or otherwise, a workman is entitled to benefits in respect of any matter which are more favourable to him than those to which he would be entitled under this Act, the workman shall continue to be entitled to the more favourable benefits in respect of that matter, no withstanding that he receives benefits in respect of other matter under this Act.
737
(2) For the removal of doubts, it is hereby declared that nothing contained in this Chapter shall be deemed to affect the provi-

sions of any other law for the time being in force in any State insofar as that law pro-

vides for the settlement of industrial dis- putes, but the rights and liabilities of employers and workmen insorfar as they relate to lay-off and retrenchment shall be deter- mined in accordance with the provisions of this Chapter."

Section 25F of the Central Act deals with the conditions precedent to retrenchment of workmen non-compliance with which will be fatal to any order of retrenchment. Section 25G of the Central Act prescribes the procedure for re- trenchment and under it an employer shall ordinarily re- trench a workman in accordance with the rule of 'last come, first go' unless for reasons to be recorded the employer retrenches any other workman. Section 25H of the Central Act requires the management to show preference to retrenched workmen over others, where any workman is retrenched and the management proposes to take into its employ any person again for work, where the retrenched workman offers himself for re-employment. This indeed is a substantial right. Section 25J of the Central Act which is very material for our pur- pose provides that provisions of Chapter V-A of the Central Act shall have effect notwithstanding anything inconsistent therewith contained in any other law including standing orders made under the Industrial Employment (Standing Or- ders) Act, 1946. The proviso to sub-section (1) of section 25J of the Central Act provides that where under the provi- sions of any other Act or rules, orders, notifications issued thereunder or under any standing orders or under any award, contract of service or otherwise, a workman is enti- tled to benefits in respect of any matter which are more favourable to him than those to which he would be entitled under the Central Act, the workman shall continue to be entitled to the more favourable benefits in respect of that matter, notwithstanding that he receives benefits in respect of other matter under the Central Act. Sub-section (2) of section 25J of the Central Act is more categorical as re- gards the effect of Chapter V-A of the Central Act on any other law which may be in force in any State. It provides that nothing contained in Chapter V-A of the Central Act shall be deemed to affect the provisions of any other law for the time being in force in any State insofar as that law provides for the settlement of industrial disputes, but the rights and liabilities of employers and workmen insofar as they relate to lay-off and retrenchment shall be determined in accordance with the provisions of Chapter V-A of the Central Act.

738

The learned Single Judge who decided the writ petitions formulated three points for his consideration, namely, (i) whether Respondents 1 to 9 were 'workmen', (ii) whether the management could be treated as an 'industry' and (iii) whether the three conditions laid down by section 25F of the Central Act would be applicable to the proceedings under the State Act. He found that both the authority under section 41(1) of the State Act and the authority under section 41(3) of the State Act had proceeded on the assumption that the Central Act was applicable to proceedings under the State Act. On a consideration of the submissions made on behalf of the management, the learned Single Judge felt that it was not possible to hold that Respondents 1 to 9 were not 'wor- kmen' and, the management was not an 'industry' as defined in the Central Act. Having said so the learned Single Judge proceeded to decide the third question namely whether sec- tion 25F of the Central Act could be enforced under the provisions of the State Act. The learned Single Judge held that 'there is no scope either in the language of section 40 or its implication making it obligatory to read the condi- tion of section 25F as a part of section 40 of the Shops and Establishments Act.' Then he proceeded to hold that since the conditions under section 40 of the State Act had been fulfilled in the case of the Respondents 5 to 9, the termi- nation was legal. But in the case of Respondents 1 to 4 since it had been alleged that their juniors had been al- lowed to continue in service the learned Judge felt that the matter required further consideration and hence remanded the case because he was of the view that the above question had to be decided before recording a finding on the question whether the termination was for a reasonable cause. The learned Single Judge was however of the view that if section 25F of the Central Act was applicable 'I have no doubt that these orders of termination would have to be set aside because section 25F denies the right of the employer to terminate the services of an employee without payment of retrenchment compensation.' The learned Single Judge gave the following reasons for holding that section 25F was not applicable to proceedings under the State Act: (i) that the statutory authorities created under section 41(1) and sec- tion 41(3) of the State Act being creatures of the statute had no right to apply the provisions of section 25F of the Central Act to proceedings before them, and (ii) that where- as the rights under the Central Act could be agitated by a reference to a Labour Court, the right agitated under sec- tion 41(1) and section 41(3) was a personal right. We find it difficult to agree with the learned Single Judge on both these grounds. It is already seen that the learned Single Judge has found that the Respondents were 'workmen' and the management was an 'industry' as defind in the Central Act. We have explained earlier 739 the effect of section 25J of the Central Act. Sub-section (1) of section 25J of the Central Act lays down that Chapter V-A shall have effect notwithstanding anything inconsistent therewith contained in any other law. The proviso to that sub-section however saves any higher benefit available to a workman under any law, agreement or settlement or award. Sub-section (2) of section 25J however makes a distinction between any machinery provided by any State law for settle- ment of industrial disputes and the substantive rights and liabilities arising under Chapter V-A of the Central Act where a lay off or retrenchment takes place. It provides that while section 25J would not affect the provisions in a State law relating to settlement of industrial disputes, the rights and liabilities of employers and workmen insofar as they relate to lay off and retrenchment shall be determined in accordance with Chapter V-A of the Central Act. It is thus seen that section 41(1) and section 41(3) of the State Act prescribe alternative authorities to settle a dispute arising out of a retrenchment. Those authorities may exer- cise their jurisdiction under the State Act but they have to decide such dispute in accordance with the provisions of Chapter V-A. The learned Single Judge omitted to notice the effect of section 25J of the Central Act. Sub-section (2) of section 25J of the Central Act which makes the procedure for securing relief under section 41(1) and (3) of the State Act available to a workman emphasises that the rights and li- abilities arising out of retrenchment shall be decided in accordance with Chapter V-A of the Central Act. The said rights can be enforced by a workman personally by himself filing an appeal under section 41(1) of the State Act. It is not necessary that a reference should be sought under the Central Act by collective action of workers. The effect of section 25J(2) of the Central Act has been considered by this Court in Sawattain Ramprasad Mills Co. Ltd. v. Baliram Ukandaji and Another, [1966] 1 S.C.R. 764. In that case the question for decision was whether the C.P. and Berar Indus- trial Disputes (Settlement) Act, 1947 was applicable to the case involving the determination of the rights and liabili- ties of the management and workmen in the case of lay-off or whether the provisions of Chapter V-A of the Central Act were applicable. The Court found that the C.P. and Berar Industrial Disputes (Settlement) Act, 1947 contained no provisions either for recovery of money or for compensation for lay-off and held that if a workman had a claim arising in a lay-off it could only be dealt with under the Central Act. In that case no question similar to the one involved here was however in issue.

In Pest Control India Pvt. Ltd. v. The Labour Court, Guntur and Another, [1984] 1 Andhra Weekly Reporter 277 the Andhra Pradesh 740 High Court has very recently laid down that in considering whether the termination of service of an employee by way of retrenchment is legal or justified, it is open to the au- thority under section 41 of the State Act to determine whether section 25F and section 25G of the Central Act were complied with or not and to set aside the orders of termina- tion and to grant appropriate relief if it is found that there was no compliance with sections 25F and 25G of the Central Act. The Division Bench of the High Court while reversing the decision of the learned Single Judge has relied on the above decision.

We shall now proceed to consider the merits of the contention that the State Act which is a later Act and which has received the assent of the President should prevail over the provisions of Chapter V-A of the Central Act. The above contention is based on Article 254(2) of the Constitution and the argument is that the provisions of section 40 which deal with termination of service, in a shop or an establish- ment contained in the State Act which is enacted by the State Legislature in exercise of its powers under Entry 22 of List III of the Seventh Schedule to the Constitution being repugnant to the provisions contained in Chapter V-A of the Central Act which is an earlier law also traceable to Entry 22 of the List II1 of the Seventh Schedule to the Constitution should prevail as the assent of the President has been given to the State Act. It is true that the State Act is a later Act and it has received the assent of the President but the question is whether there is any such repugnancy between the two laws as to make the provisions of the Central Act relating to retrenchment ineffective in the State of Andhra Pradesh. It is seen that the State Act does not contain any express provision making the provisions relating to retrenchment in the Central Act ineffective insofar as Andhra Pradesh is concerned. We shall then have to consider whether there is any implied repugnancy between the two laws. Chapter V-A of the Central Act which is the earlier law deals with cases arising out of lay-off and retrenchment. Section 25J of the Central Act deals with the effect of the provisions of Chapter V-A on other laws incon- sistent with that Chapter. Sub-section (2) of section 25J is quite emphatic about the supremacy of the provisions relat- ing to the rights and liabilities arising out of lay-off and retrenchment. These are special provisions and they do not apply to all kinds of termination of services. Section 40 of the State Act deals generally with termination of service which may be the result of misconduct, closure, transfer of establishment etc. If there is a conflict between the spe- cial provisions contained in an earlier law dealing with retrenchment and the general provisions contained in a later law generally dealing with terminations of service, the existence 741 of repugnancy between the two laws cannot be easily pre- sumed. In Maxwell on the Interpretation of Statutes, (12th Edn. ) at page 196 it is observed thus:

"Now if anything be certain it is this, "said the Earl of Selborne L.C. in The Vera Cruz, (1884) 10 App. Cas, 59 at p. 68 "that where there are general words in a later Act capable of reasonable and sensible application without extending them to subjects specially dealt with by earlier legislation, you are not to hold that earlier and special legislation indirectly repealed, altered, or derogated from merely by force of such general words, without any indication of a particular inten-

tion to do so." In a later case, Viscount Haldane said: "We are bound ....... to apply a rule of construction which has been repeat- edly laid down and is firmly established. It is that wherever Parliament in an earlier statute has directed its attention to an individual case and has made provision for it unambiguously, there arises a presumption that if in a subsequent statute the Legislature lays down a general principle, that general principle is not to be taken as meant to rip up what the Legislature had before provided for individually, unless an intention to do so is specially declared. A merely general rule is not enough even though by its terms it is stated so widely that it would, taken by itself, cover special cases of the kind I have referred to."

We respectfully agree with the rule of construction expounded in the above passage. By enacting section 25J(2) Parliament, perhaps, intended that the rights and liabili- ties arising out of lay-off and retrenchment should be uniform throughout India where the Central Act was in force and did not wish that the State should have their own laws inconsistent with the Central law. If really the State Legislature intended that it should have a law of its own regarding the rights and liabilities arising out of re- trenchment it would have expressly provided for it and submitted the Bill for the assent of the President. The State Legislature has not done so in this case. Section 40 of the State Act deals with terminations of service general- ly. In the above situation we cannot agree with the conten- tion based on Article 254(2) of the Constitution since it is not made out that there is any implied repugnancy between the Central law and the State law.

The result of the above discussion is that if the employees are 742 'workmen' and the management is an 'industry' as defined in the Central Act and the action taken by the management amounts to 'retrenchment' then the rights and liabilities of the parties are governed by the provisions of Chapter V-A of the Central Act and the said rights and liabilities may be adjudicated upon and enforced in proceedings before the authorities under section 41(1) and section 41(3) of the State Act.

We may incidentally observe that the Central Act itself should be suitably amended making it possible to an individ- ual workman to seek redress in an appropriate forum regard- ing illegal termination of service which may take the form of dismissal, discharge, retrenchment etc. or modification of punishment imposed in a domestic enquiry. An amendment of the Central Act introducing such provisions will make the law simpler and also will reduce the delay in the adjudica- tion of industrial disputes. Many learned authors of books on industrial law have also been urging for such an amend- ment. The State Act in the instant case has to some extent met the above demand by enacting section 41 providing for a machinery for settling disputes arising out of termination of service which can be resorted to by an individual work- man. In this connection we have one more suggestion to make. The nation remembers with gratitude the services rendered by the former Labour Appellate Tribunal which was manned by some of our eminent Judges by evolving great legal princi- ples in the field of labour law, in particular with regard to domestic enquiry, bonus, gratuity, fair wages, industrial adjudication etc. The Industrial Disputes (Appellate Tribu- nal) Act, 1950 which provided for an all-India appellate body with powers to hear appeals against the orders and awards of Industrial Tribunals and Labour Courts in India was repealed in haste. If it had continued by now the labour jurisprudence would have developed perhaps on much more satisfactory lines than what it is today. There is a great need today to revive and to bring into existence an all- India Labour Appellate Tribunal with powers to hear appeals against the decisions of all Labour Courts, Industrial Tribunals and even of authorities constituted under several labour laws enacted by the States so that a body of uniform and sound principles of Labour law may be evolved for the benefit of both industry and labour throughout India. Such an appellate authority can become a very efficient body on account of specialisation. There is a demand for the revival of such an appellate body even from some workers' organisa- tions. This suggestion is worth considering. All this we are saying because we sincerely feel that the Central Act passed forty years ago needs a second look and requires a compre- hensive amendment.

743

It is not disputed that section 25F of the Central Act has not been complied with in this case and hence the Divi- sion Bench of the High Court was right in holding that all the terminations were illegal. All the respondents are, therefore, entitled to be reinstated in service with furl back wages as held by the authority under section 41(1) of the State Act.

These petitions are dismissed.

P.S.S				     Petitions dismissed.
744