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 2, Cited by 0]

Madhya Pradesh High Court

Manganese Ore India Limited (Moil) Jan ... vs Union Of India on 17 January, 2019

                               1
   THE HIGH COURT OF MADHYA PRADESH
              W.A. No.851/2012


JABALPUR
17.01.2019

       Shri Rajendra Tiwari, Shri Naman Nagrath and
  Shri S. K. Rao, learned Senior Counsel with Shri Jubin
  Prasad, Shri Uma Shankar Rawat and Shri T. K.
  Khadka for the appellants.
       Smt. Indira Nair, learned Senior Counsel with Ms.
  Shikha Sharma for the respondent Management.

Shri Vikram Singh learned counsel for the respondent Union of India.

Shri S. D. Thakur and Shri K. C. Ghildiyal learned counsel for the respondent no.5.

Heard.

This order shall govern the disposal of W.P No.316/2018 as the issue involved in both these cases is identical.

This writ appeal has been filed by the appellants being aggrieved by order dated 19.6.2012 passed in W.P Nos.9002/2010 (S) and 860/2012(S), whereby the learned Single Judge has dismissed the petitions filed by the petitioners/appellants praying for a direction to conduct the proceedings for recognition of the Union through secret ballot and for directing the respondent Management not to treat the respondent no.5 as the recognized Union.

The appeal has been filed by the appellants in the backdrop of the fact that the respondent no.5 had previously been recognized through the process of 2 THE HIGH COURT OF MADHYA PRADESH W.A. No.851/2012 secret ballot in the year 2004 and thereafter in the year 2008 through the check of system. The appellants or some of them had assailed the 2008 proceedings for recognition before this Court by filing W.P Nos.4415/2008 and 631/2008 which was ultimately disposed of by this Court and subsequently the order passed in W.P No.631/2008 was modified by this Court in MCC No.460/2008 by deleting the words "through secret ballot" mentioned therein as well as by issuing a direction for quashing all steps, if any, taken by the authorities by adopting the secret ballot system.

The learned Single Judge, after taking all the aspects into consideration including the code of discipline as well as the decision of the Supreme Court rendered in the case of Food Corporation of India Staff Union vs. Food Corporation of India and others, 1995 Supp (1) SCC 678 as well as the Full Bench decision of the Bombay High Court in the case of Air India Employees' Guild vs. Air India Limited, 2007 (2) LLJ 217, has rejected the prayer made by the petitioners/appellants for taking up proceedings for recognition by adopting the secret ballot system.

The learned Single Judge has also dismissed the prayer of the petitioners/appellants to the effect that the Management should not negotiate with the respondent no.5 Union.

3

THE HIGH COURT OF MADHYA PRADESH W.A. No.851/2012 We have extensively heard the learned Senior Counsels for the parties. Having done so and having taken into consideration the previous litigation between the parties including dismissal of W.P No.4415/2008, wherein similar prayer has been made by the appellants and some others, we do not find any reason to interfere with or modify the order passed by the learned Single Judge rejecting the prayer of the petitioners/appellants praying for a direction to take recourse to the secret ballot system for recognition.

We, however, cannot ignore the fact that status- quo in respect of the dispute between the parties is continuing as it is, as well as the fact that the authorities have not undertaken the process of verification and recognition since the last 10 years and such a situation definitely cannot be said to be in the interest of Industrial or Labour relations.

At this stage, looking to the long lapse of time between 2008 and 2018, we asked the learned Senior Counsel for the respondent Management as to whether they were and are consistently negotiating with the respondent no.5 Union.

The learned Senior Counsel for respondent Management submits that as on date, looking to the serious dispute between the parties, the Management is not negotiating with any of the representative or recognized Unions.

4

THE HIGH COURT OF MADHYA PRADESH W.A. No.851/2012 In such circumstances, while we do not find any reason to interfere with the order passed by the learned Single Judge, at the same time, taking note of the statement made by the learned Senior Counsel for the respondent Management regarding not negotiating with any representative of the Unions as on date and keeping in mind the object and purpose of the provisions governing Industrial Relations and Disputes, we dispose of the present appeal with a direction to the respondent nos.2 & 3; Chief Labour Commissioner, Ministry of Labour and Employment, New Delhi and Regional Labour Commissioner, Central, Nagpur to immediately take up proceedings for supervising the process of registration and verification of membership and for recognition of the Union and to complete the same within three months strictly in accordance with the Code of Discipline prevailing in the establishment.

For this purpose, necessary steps shall be immediately initiated by the respondent nos.2 & 3. The members of the Union shall also be permitted to take all steps for registration of membership which exercise shall be completed within a period of one month. In case the Unions have any difficulty in that regard, they shall approach the respondent nos.2 & 3 who shall thereafter see that the process of registration and verification of membership is carried out in accordance with law as early as possible and, 5 THE HIGH COURT OF MADHYA PRADESH W.A. No.851/2012 thereafter the process of recognition of a representative Union shall be completed within the time frame fixed by this Court.

As undertaken by the learned Senior Counsel for the respondent Management, in the meantime, for the intervening period, they shall continue with their practice of not negotiating with any of the representative Unions till the exercise of recognition of the Union and registration and verification of the membership is completed by the respondent nos.2 &

3. With the aforesaid direction, the appeal filed by the petitioners stand disposed of.

A copy of this order be placed in the record of W.P No.316/2018.

C.C as per rules.

           ( R. S. JHA )                          ( SANJAY DWIVEDI )
             JUDGE                                     JUDGE


 mms/-


Digitally signed by MONSI M
SIMON
Date: 2019.01.22 11:59:25 +05'30'