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 0]

Gujarat High Court

United Phosphorus Ltd vs Commissioner Of Labour & 2 on 22 September, 2014

Author: Ks Jhaveri

Bench: Ks Jhaveri, A.G.Uraizee

          C/LPA/2204/2010                                   JUDGMENT




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                LETTERS PATENT APPEAL NO. 2204 of 2010

            In SPECIAL CIVIL APPLICATION NO. 11053 of 2008



FOR APPROVAL AND SIGNATURE:



HONOURABLE MR.JUSTICE KS JHAVERI


and
HONOURABLE MR.JUSTICE A.G.URAIZEE

================================================================

1     Whether Reporters of Local Papers may be allowed to see
      the judgment ?

2     To be referred to the Reporter or not ?

3     Whether their Lordships wish to see the fair copy of the
      judgment ?

4     Whether this case involves a substantial question of law as
      to the interpretation of the Constitution of India, 1950 or any
      order made thereunder ?

5     Whether it is to be circulated to the civil judge ?

================================================================
                 UNITED PHOSPHORUS LTD.....Appellant(s)
                               Versus
              COMMISSIONER OF LABOUR & 2....Respondent(s)
================================================================
Appearance:
MR KEYUR GANDHI, ADVOCATE FOR NANAVATI ASSOCIATES,
ADVOCATE for the Appellant(s) No. 1
MR MS MANSURI, ADVOCATE FOR MS HINA DESAI, ADVOCATE for the
Respondent(s) No. 3
RULE SERVED for the Respondent(s) No. 1 - 2


                                  Page 1 of 18
        C/LPA/2204/2010                             JUDGMENT



================================================================

        CORAM: HONOURABLE MR.JUSTICE KS JHAVERI
               and
               HONOURABLE MR.JUSTICE A.G.URAIZEE

                          Date : 22/09/2014


                          ORAL JUDGMENT

(PER : HONOURABLE MR.JUSTICE KS JHAVERI)

1. We have heard Mr. Keyur Gandhi, learned advocate appearing for Nanavati Advocates for the appellant and Mr. M.S. Mansuri, learned advocate appearing with Ms. Hina Desai, learned advocate for the respondent.

2. This intra-court Letters Patent Appeal has been filed challenging the judgement and order dated 26.04.2010 passed by the learned Single Judge in Special Civil Application No. 11053 of 2008 whereby the learned Single Judge has dismissed the writ petition filed by the appellant and confirmed the order passed by the Labour Court.

3. The facts of the case as averred in the appeal are set out in a nutshell as under:

3.1 There were two unions operating in the appellant Company viz. Rajya General Kamdar Sangh (RGKS) and Rasayanik Kamdar Sangh (RKS) and the appellant and RKS arrived at a settlement as per which a total number of 122 workmen out of 129 workmen agreed to abide by the terms of the settlement contract and had been paid benefits as per the agreed terms of the settlement dated 14.09.2005. Thereafter Page 2 of 18 C/LPA/2204/2010 JUDGMENT with a view to start fresh round of negotiations for the coming period, as the settlement period was about to lapse, RKS issued a notice under the provisions of Section 19 of the Industrial Disputes Act, 1947 (hereinafter referred to as 'the Act') for termination of settlement dated 14.09.2005. The RKS tendered a fresh charter of demands. During the pendency of the said fresh Charter of Demands, the Industrial Tribunal, Vadodara in Reference (IT) No. 10 of 2004 passed an order on 27.02.2007 holding that the settlement dated 14.09.2005 arrived at between the petitioner and RKS is just and fair. Thereafter, on 01.03.2007 RGKS filed termination notice as well as fresh Charter of Demand before the Assistant Labour Commissioner, Bharuch which was served on the appellant on 06.03.2007 and the appellant immediately vide letter dated 12.03.2007 replied that the RGKS had no right under Section 19(7) of the Act to terminate the settlement dated 14.09.2005 as there was no majority of workmen in the Sangh.
3.2 Thereafter, the appellant was called upon by the Assistant Labour Commissioner, Bharuch for conciliation proceedings with RGKS which was the union in Conciliation Case No. 9 of 2007. However, the conciliation proceedings failed between the appellant and RGKS and a report to that effect was sent to Commissioner of Labour. During the pendency of the matter before the Commissioner of Labour, the appellant arrived at a settlement with RKS which was recorded and signed by the parties. Thereafter, final settlement as per the provisions of Section 2(p) of the Act was also arrived at between the appellant and RKS.
Page 3 of 18
          C/LPA/2204/2010                                             JUDGMENT



3.3    RGKS thereafter filed writ petition before this Court
being Special Civil Application No. 6019 of 2008 whereby this Court directed the Government to decide the failure report of conciliation proceedings pending before it within a month from the date of receipt of the order. The concerned officer visited the appellant company and discussed the alleged unfair labour practice with them. The workers made statement that the appellant company had not undertaken any unfair labour practice. The Commissioner, Gandhingar on 31.05.2008 referred the matter to Industrial Tribunal, Vadodara and the Tribunal issued a notice calling upon the concerned parties including the appellant to make representation in respect of Charter of Demands as submitted in Reference (IT) No. 63 of 2008 which was challenged by the appellant by way of Special Civil Application No. 11053 of 2008. The learned Single Judge after hearing the parties dismissed the writ petition. Hence the present appeal.

4. Mr. Keyur Gandhi, learned advocate appearing for the appellant contended that the learned Single Judge as well as the Tribunal erred in not appreciating the fact that a settlement dated 17.03.2008 had already been arrived at between the appellant company and RKS wherein 98 workmen out of a total number of 110 workmen had accepted and signed the said settlement as per Section 2(p) of the Act read with Rule 62(4) of the Industrial Dipsutes (Gujarat) Rules, 1966. He contended that the learned Single Judge failed to note that by 04.04.2008, four more workmen had accepted the said settlement thereby leaving respondent no. 3 Union with only 8 workers as its members and that the said fact had been brought to the notice of the Labour Page 4 of 18 C/LPA/2204/2010 JUDGMENT Commissioner vide letter dated 04.04.2008.

4.1 Mr. Gandhi contended that by 04.04.2008, four more workmen had signed and accepted the said settlement and thus 102 workmen out of 110 accepted the said settlement and received the benefit flowing from the same. Mr. Gandhi contended that so far as the alleged termination of the workers is concerned, the same was done before the settlement was entered into and that only one worker was dismissed after the settlement.

4.2 Mr. Gandhi, in support of his submissions, has placed reliance on the following decisions :

(a) Herbertsons Limited vs. The workmen of Herbertsons Limited and Others reported in (1976) 4 SCC 736 wherein paras 15 and 16 read as under:
"15. Before we proceed further it is necessary to appreciate the implication of the order of this Court passed on December 19, 1974, set out earlier. This order was passed after hearing the parties for some time when the appeal was first called for hearing on December 19, 1974. From the recitals in the order it is apparent that the parties were prepared to abide by the settlement if the same was fair and just. We are not prepared to accept the position, as urged by the 2nd respondent, that even if the settlement is binding on the parties executing the document, namely, the company and the 3rd respondent representing a large majority of the workmen, since the same is not binding on the members of the Mumbai Majdoor Sabha Union, howsoever small the number, under section 18 (1) of the Industrial Disputes Act, the appeal should be heard on merits. On the other hand, we take the view that after Page 5 of 18 C/LPA/2204/2010 JUDGMENT hearing the parties this Court was satisfied when it had called for a finding of the Tribunal that if the settlement was fair and just it would allow the parties to be governed by the settlement substituting the award. The wording of the issue sent to the Tribunal for a finding clearly shows that there was an onus on the 2nd respondent to show how many workers of the appellant were their members upon whom they could clearly assert that the settlement was not binding under section 18(1) of the Indus- trial Disputes Act. It cannot be assumed that the parties were not aware of the implications of section 18(1) of the Industrial Disputes Act when the Court passed the order of December 19, 1974. This Court would not have sent the case back only to decide the legal effect of section 18(1) of the Industrial Disputes Act. Since a recognised and registered union had entered into a voluntary settlement this Court thought that if the same, were found to be just and fair that could be allowed to be binding on all the workers even if a very small number of workers were not members of the majority union. It is only in that context that after hearing the parties the case was remanded to the Tribunal for a finding on the particular issues set out above.
16. The numerical strength of the members of the 2nd respondent, who are workers of the company, would also have an important bearing as to whether the settlement accepted by the majority of the workmen is to be considered as just and fair. In that view of the matter we are unable to appreciate that the 2nd respondent did not choose it fit to produce evidence to show the actual number of the workers of the company having membership of the 2nd respondent. It is rather odd that not a single worker of the company claimed before the Tribunal 21 to be a member of the 2nd respondent and to assert that the settlement was not fair and just. This is particularly so when all the workers of the company have accepted the settlement and also received the arrears and emoluments in accordance with the same. "
Page 6 of 18
C/LPA/2204/2010 JUDGMENT
(b) Tata Engineering and Locomotive Company Limited vs. Their workmen reported in (1981) 4 SCC 627 wherein the Apex Court in para 10 held as under:
"10. The conclusion reached by the Tribunal that the settlement was not just and fair is again unsustainable. As earlier pointed out, the Tribunal itself found that there was nothing wrong with the settlement in most of its aspects and all that was necessary was to marginally increase the additional daily wage. We are clearly of the opinion that the approach adopted by the Tribunal in dealing with the matter was erroneous. If the settlement had been arrived at by a vast majority of the concerned workers with their eyes open and was also aecepted by them in its totality, it must be presumed to be just and fair and not liable to be ignored while deciding the reference merely because a small number of workers (in this case 71, i.e., 11.18 per cent) were not parties to it or refused to accept it, or because the Tribunal was of the opinion that the workers deserved marginally higher emoluments than they themselves thought they did. A settlement cannot be weighed in any golden scales and the question whether it is just and fair has to be answered on the basis of principles different from those which come into play when an 934 industrial dispute is under adjudication. In this connection we cannot do better than quote extensively from Herbertson Limited v. Workmen of Herbertson Limited and Others,(1) wherein Goswami, J., speaking for the Court observed.
"10. Besides, the settlement has to be considered in the light of the conditions that were in force at the time of the reference. It will not be correct to judge the settlement merely in the light of the award which was pending appeal before this Court. So far as the parties are concerned there will always be uncertainty with regard to the result of the litigation in a Court proceeding.
Page 7 of 18
C/LPA/2204/2010 JUDGMENT When, therefore, negotiations take place which have to be encouraged, particularly between labour and employer, in the interest of general peace and well being there is always give and take. Having regard to the nature of the dispute, which was raised as far back as 1968, the very fact of the existence of a litigation with regard to the same matter which was bound to take some time must have influenced both the parties to come to some settlement. The settlement has to be taken as a package deal and when labour has gained in the matter of wages and if there is some reduction in the matter of dearness allowance so far as the award is concerned, it cannot be said that the settlement as a whole is unfair and unjust. ... ... ... ... ... ... ... ... ... ...
We should point out that there is some misconception about this aspect of the case. The question of adjudication has to be distinguished from a voluntary settlement. It is true that this Court has laid down certain principles with regard to the fixation of dearness allowance and it may be even shown that if the appeal is heard the said principles have been correctly followed in the award. That, however, will be no answer to the parties agreeing to a lesser amount under certain given circumstances. By the settlement, labour has scored in some other aspects and will save all unnecessary expenses in uncertain litigation. The settlement, therefore, cannot be judged on the touch- stone of the principles which are laid down by this Court for adjudication.
There may be several factors that may influence parties to a settlement as a phased endeavour in the course of collective bargaining. Once cordiality is established between the employer and labour in arriving at a settlement which Page 8 of 18 C/LPA/2204/2010 JUDGMENT operates well for the period that is in force, there is always a likelihood of further advances in the shape of improved emoluments by voluntary settlement avoiding friction and unhealthy litigation. This is the quintessence of settlement which courts and tribunals should endeavour to encourage. It is in that spirit the settlement has to be judged and not by the yardstick adopted in scrutinising an award in adjudication. The Tribunal fell into an error in invoking the principles that should govern in adjudicating a dispute regarding dearness allowance in judging whether the settlement was just and fair.
... ... ... .... .... .... .... ... ... ... ... ... It is not possible to scan the settlement in bits and pieces and hold some parts good and acceptable and others bad. Unless it can be demonstrated that the objectionable portion is such that it completely outweighs all the other advantages gained the Court will be slow to hold a settlement as unfair and unjust. The settlement has to be accepted or rejected as a whole and we are unable to reject it as a whole as unfair or unjust. Even before this Court the 3rd respondent representing admittedly the large majority of the workmen has stood by this settlement and that is a strong factor which it is difficult to ignore. As stated elsewhere in the judgment, we cannot also be oblivious of the fact that all workmen of the company have accepted the settlement. Besides, the period of settlement has since expired and we are informed that the employer and the 3rd respondent are negotiating another settlement with further improvements. These factors, apart from what has been stated above, and the need for industrial peace and harmony when a union backed Page 9 of 18 C/LPA/2204/2010 JUDGMENT by a large majority of workmen has accepted a settlement in the course of collective bargaining have impelled us not to interfere with this settlement."

(c ) State of Uttaranchal vs. Jagpal Singh Tyagi reported in (2005) 8 SCC 49 wherein para 4 reads as under:

"4. We find that the approach of both the Labour Court and the High Court is clearly on wrong premises. If there was dispute on the question as to whether the settlement was bona fide or was obtained by fraud, misrepresentation or concealment of facts, the same can only be the subject matter of another industrial dispute. To substantiate the averments that such settlement could not have been arrived at, nothing was brought on record by the respondent employee to show that there was any pressure exercised or that he was subjected to undue influence. There is also no material to show that the settlement was intended to frustrate the order passed by the High Court. At no point of time, the respondent employee raised any dispute as regards the fairness of the settlement. Having obtained the benefit, it was not open to him to turn down without justifiable reasons to contend that the settlement was not fair."

(d) ANZ Grindlays Bank Ltd. vs. Union of India and Others reported in (2005) 12 SCC 738 wherein paras 11, 12 and 13 read as under:

"11. The principal issue, which requires consideration, is whether the Central Government was justified in making a reference to the Industrial Tribunal in terms set out earlier. Section 2(k) of the Act defines "industrial dispute" and it means any dispute or difference between employers and employers, or between employers and workmen, or between workmen and workmen, which is connected with the employment or non-
Page 10 of 18
C/LPA/2204/2010 JUDGMENT employment or the terms of employment or with the conditions of labour, of any person. The definition uses the word "dispute". The dictionary meaning of the word "dispute" is: to contend any argument; argue for or against something asserted or maintained. In Black's Law Dictionary the meaning of the word "dispute" is: a conflict or controversy, specially one that has given rise to a particular law suit. In Advance Law Lexicon by P. Ramanatha Iyer the meaning given is: claim asserted by one party and denied by the other, be the claim false or true; the term dispute in its wider sense may mean the ranglings or quarrels between the parties, one party asserting and the other denying the liability. In Gujarat State Cooperative Land Development Bank Ltd. Vs. P.R. Mankad and others (1979) 3 SCC 123, it was held that the term dispute means a controversy having both positive and negative aspects. It postulates the assertion of a claim by one party and its denial by the other.
12. A plain reading of the reference made by the Central Government would show that it does not refer to any dispute or apprehended dispute between the Bank and the Federation (second respondent). It does not refer to any demand or claim made by the Federation or alleged refusal thereof by the Bank. In such circumstances, it is not possible to hold that on account of the settlement dated 18.8.1996 arrived at between the Bank and the Association (third respondent), any dispute or apprehended dispute has come into existence between the Bank and the Federation (second respondent). The action of the Bank in asking for a receipt from those employees, who are not members of the Association (third respondent) but wanted to avail of the benefit of the settlement, again does not give rise to any kind of dispute between the Bank and the Federation (second respondent). Thus, the reference made by the Central Government by the order dated 29.12.1997 for adjudication by the Industrial Tribunal is wholly redundant and uncalled for.
13. There is another aspect of the matter, which deserves consideration. The settlement dated 18.8.1996 had already worked itself out and a fresh Page 11 of 18 C/LPA/2204/2010 JUDGMENT settlement had been arrived at between the Bank and the Association (third respondent) on 16.11.1999. The members of the Association (third respondent) and other employees, who availed of the benefit of the settlement, have received payments in terms thereof. Some of the employees have already retired from service. Even if the settlement is set aside the Federation (second respondent) would not gain in any manner as no enforceable award can be given in its favour, which may be capable of execution. On the contrary the appellant-Bank would be a big loser as it will not only be very difficult but almost impossible for the Bank to recover the monetary benefits already paid to its employees under the settlement. We are, therefore, of the opinion that the reference made by the Central Government is wholly uncalled for and deserves to be set aside. "

5. Mr. Mansuri, learned advocate appearing with Ms. Hina Desai, learned advocate for respondent no. 3 contended that the so called settlement does not deal with the industrial dispute and demands raised by respondent no. 3 which covers the terms of reference of an order dated 31.05.2008 passed by the Government and that none of the demands contained in Reference no. 63 of 2008 is considered and settled in the disputed settlement.

5.1 Mr. Mansuri contended that the settlement is said to have been signed on 17.03.2008 when conciliation proceedings in respect of the demands of respondent no. 3 being Conciliation Case No. 9 of 2007 was pending but neither the appellant company nor the other Union appeared and participated in conciliation proceedings at any date and time. He submitted that the award was passed only after writ petition was filed before this Court in Special Civil Application No. 6019 of 2008.

Page 12 of 18

C/LPA/2204/2010 JUDGMENT 5.2 Mr. Mansuri submitted that the union said to have signed the disputed settlement but has never proved its membership and representing capacity before the Conciliation Officer and also joined as party in the main petition by appellant company.

5.3 Mr. Mansuri has drawn the attention of this Court to clause 12 of the affidavit-in-reply filed by respondent no. 1 at page 182 of the appeal and submitted that the Deputy Labour Commissioner has filed the affidavit which is not in consonance with the records of the case.

5.4 Mr. Mansuri contended that the appellant has no cause of action to challenge the legality of the reference because the settlement on the basis of which the reference is challenged is admittedly a private agreement and not a conciliation settlement. He submitted that it is also an admitted fact that such settlement is not accepted by all the workers employed by the appellant and that there is no evidence that whoever accepted the same have done so voluntarily or by free consent.

5.5 In this context Mr. Mansuri has relied upon a decision of the Apex Court in the case of The Jhagrakhan Collieries (P) Ltd vs. G.C. Agrawal Presiding Officer, Central Govt. Industrial Tribunal cum Labour Court, Jabalpur and Others reported in AIR 1975 SC 171 wherein the Apex Court made the following observations:

"According to the scheme of s. 18, read with s.
Page 13 of 18
C/LPA/2204/2010 JUDGMENT 2(d), an agreement, made otherwise than in the course of conciliation proceedings, to be a settlement within the meaning of 879 the Act must be a written agreement signed in the manner prescribed by the Rules framed under the Act. As rightly pointed out by Mr. Ramamurthy, learned Counsel for the Respondents an implied agreement by acquiescence, or conduct such as acceptance of a benefit under an agreement in which the worker acquiescing or accepting the benefit was not a party being outside the purview of the Act, is not binding on such a worker either under sub-section (1) or under sub- section (3) of s. 18. It follows, therefore, that even if 99% of the workers have impliedly accepted the agreement arrived at on October 22, 1969, by drawing V.D.A., under it, it will not-whatever its effect under the general law-

put an end to the dispute before the Labour Court and make it functus officio under the Act."

5.6 Mr. Mansuri submitted that in the instant case the officer who conducted the conciliation proceedings was not duly appointed conciliation officer and so the settlement could not be deemed to be a settlement arrived at in the course of conciliation proceedings. He submitted that even if 99% of the employees had taken advantage of provisions of the settlement, the settlement shall not be binding on other employees not parties to the settlement.

5.7 Mr. Mansuri submitted that the order passed by the learned Single Judge refusing to go into the disputed question of facts as to if any binding and valid settlement exists between the parties or not was justified and fair. He has relied upon the decision of this Court in the case of Aditya Birla Insulators vs. Commissioner of Labour reported in 2013-IV-LLJ-122 wherein it is held as under:

Page 14 of 18

C/LPA/2204/2010 JUDGMENT "30. From the above observations, it appears that the Supreme Court partly accepted the submissions that for considering the question whether there was sufficient material on record for making Reference evidence is required to be adduced. In such case, disputed question of facts and law should not be adjudicated in a writ- application under Article 226 of the Constitution of India but in a case where no evidence is required to be considered for examining the issue and by mere reading of the Reference , it appears that the Reference that has been made does not relate to any industrial dispute, such question can be examined in proceedings under Article 226 of the Constitution.

31. In the case before us, for deciding the question whether there was a valid settlement binding between the parties or not requires giving of evidence and thus, even according to the decision of the Supreme Court in the case of ANZ GRINDLAYS BANK LTD. [supra], this is not a fit case where the High Court, sitting in the writ jurisdiction should investigate such disputed question of fact.

32. In the case of TATA CHEMICALS [supra], the matter went before the Supreme Court out of a proceeding under Article 226 of the Constitution of India where the subject-matter of such writ- application was an award dated February 21, 1977 of the Industrial Tribunal, Gujarat, and while considering the merit of the award, the Supreme Court made an observation as regards the effect of settlement during conciliation or otherwise and its binding nature. Therefore, in the case of TATA CHEMICALS [supra], the Supreme Court had no occasion to consider whether a Reference under section 10 of the Act could be successfully challenged under Article 226 of the Constitution of India for the purpose of showing that there was no existence of sufficient material before the authority making the Reference .

33. We, thus, find that in the case before us, the learned Single Judge rightly refused to enter into Page 15 of 18 C/LPA/2204/2010 JUDGMENT the said question and left it to the Industrial Tribunal to decide the question of settlement as a preliminary issue."

5.8 In support of his submissions, Mr. Mansuri has also relied upon an unreported decision of this Court dated 28.03.2014 passed by a co-ordinate Bench in Letters Patent Appeal No. 86 of 2014 with Civil Application No. 778 of 2014.

5.9 Mr. Mansuri has also relied upon another order dated 26.02.2013 passed by this Court (by one of us sitting as Single Judge : K.S. Jhaveri, J) in Special Civil Application No. 670 of 2013 which was carried in appeal before the Apex Court and confirmed by the Apex Court.

6. Having heard learned advocates for both the sides and having gone through the evidence on record, it is pertinent to record that the matter has been listed before this Court right from 12.02.2014 and this Court has till date given ample opportunities to both the sides to produce on record the membership details of respondent no. 3 Union but no such membership details have been placed on record. Even today, Mr. Mansuri is not in a position to establish that there is a single member except his contention that those members who were dismissed by the appellant company could have been members of the union. Therefore, the factual scenario which emerges is that the issue in the present case is required to be decided qua a union which has no membership.

6.1 The contention raised by Mr. Mansuri regarding non- issuance of writ of certiorari cannot be sustained inasmuch in Page 16 of 18 C/LPA/2204/2010 JUDGMENT the case of Letters Patent Appeal No. 86 of 2014, this Court dismissed the writ petition observing that as the learned Single Judge has no issued any writ of certiorari in favour of the appellant therein, the appeal could not be entertained. However on this point there is no final judgment by any competent court. It is only a reference. Therefore, the decision relied upon by Mr. Mansuri cannot be held to be applicable on the facts of the present case. The same shall fall on the administrative side.

6.2 Mr. Mansuri's contention regarding award having been passed after filing of writ petition before this Court also cannot be accepted inasmuch as while disposing of the writ petition no direction or opinion on merits has been issued or observed by the learned Single Judge other than to decide the matter expeditiously. Therefore the decision of the learned Single Judge seems to be exparte.

6.3 The contention raised by Mr. Mansuri regarding Deputy Labour Commissioner's affidavit at page 182 is concerned, we are of the opinion that in view of the finding by competent authority at page 173 and 174, the averments made in the affidavit do not seem to be in consonance which ought to have been looked into by the authority before filing the affidavit. Nevertheless the fact remains that today even if there was a coercion none of the workers have been brought on record before this Court. In fact a perusal of clause 16 of the settlement at page 123 shows that the workers are agreeable to the terms of settlement and they are signatory to the settlement and shall not press any demand which is raised by RGKM. It is also stated in clause 16 that the workmen Page 17 of 18 C/LPA/2204/2010 JUDGMENT have consented that they shall not press for making reference regarding demand notice by RGKM. Therefore, we are of the opinion that the reference came into existence only with a view to restrain the workers from raising a second demand. In view of the same we are of the opinion that the learned Single Judge committed an error in dismissing the writ petition.

7. In the premises aforesaid, appeal is allowed. The reference order and notice at Annexures A and B dated 31.05.2008 as well as 12.06.2006 respectively passed by the Industrial Tribunal, Vadodara are hereby quashed and set aside. The imposition of cost of Rs. 25000/- by the learned Single Judge is also quashed and set aside.

(K.S.JHAVERI, J.) (A.G.URAIZEE,J) divya Page 18 of 18