Supreme Court of India
Satyanarayan Sharma And Ors vs National Mineral Development ... on 6 August, 1990
Equivalent citations: 1990 AIR 2054, 1990 SCR (3) 618, AIR 1990 SUPREME COURT 2054, 1990 (4) SCC 163, 1990 LAB IC 1662, (1990) 2 LABLJ 596, 1991 BRLJ 35, (1990) 3 SERVLJ 47, (1990) 14 ATC 841, (1990) 2 LAB LN 1100, (1991) 78 FJR 98, 1991 SCD 26, (1991) CURLR 10, 1990 UJ(SC) 2 515, (1990) 3 JT 374 (SC), (1994) 68 FACLR 318, (1991) JAB LJ 1, 1990 SCC (L&S) 586
Author: L.M. Sharma
Bench: L.M. Sharma, Jagdish Saran Verma
PETITIONER:
SATYANARAYAN SHARMA AND ORS.
Vs.
RESPONDENT:
NATIONAL MINERAL DEVELOPMENT CORPORATIONLTD. AND ORS.
DATE OF JUDGMENT06/08/1990
BENCH:
SHARMA, L.M. (J)
BENCH:
SHARMA, L.M. (J)
VERMA, JAGDISH SARAN (J)
REDDY, K. JAYACHANDRA (J)
CITATION:
1990 AIR 2054 1990 SCR (3) 618
1990 SCC (4) 163 JT 1990 (3) 374
1990 SCALE (2)169
ACT:
Labour and Services: Daily-rated workmen--Principle of
regularisation--When arises--'Equal pay for equal
work'--Doctrine-Applicability of.
HEADNOTE:
The petitioners, claiming to be daily-rated workmen of
the respondent Corporation in a writ before the High Court
demanded regularisation of their services and equal pay for
equal work on the ground that they were discharging the same
duties as the regular workers. Their claim was contested by
the respondents on the ground that there was no work for
them for a long time and they had been continued on rolls on
humanitarian grounds. The High Court rejected their claim.
In their counter affidavit to the special leave petition
it was stated on behalf of the respondents that there was no
vacancy in the establishment to absorb the petitioners, that
they were surplus to the requirement of the project and that
it had proposed a scheme of voluntary retirement for their
benefit which some of them had accepted.
Dismissing the special leave petition, the Court,
HELD: 1. The principle of regularisation of a daily-
rated workmen and payment to him of the pay equal to that of
a regular workman arises only when he is doing the same work
as the regular workman and there being a vacancy available
for him, he is not absorbed against it or not even paid the
equal pay for the period during which the same work is taken
from him. [620E-F]
2. In the instant case, there were no vacancies or work
available in the establishment for absorption of the peti-
tioners. The question of directing their absorption and
regularisation, therefore, does not arise. However, they be
given the benefit of the voluntary retirement scheme and
paid the specified amounts in addition to other dues. [619H;
620A; G]
JUDGMENT:
CIVIL APPELLATE JURISDICTION: Special Leave Petition (Civil) No. 123 17 of 1987.
From the Judgment and Order dated 2.9.1987 of the Madhya 619 Pradesh High Court in Misc. Petition No. 3308 of 1985. M.K. Ramamurthy and A.K. Sanghi for the Petitioners. Vinod Bobde, P.S. Nair and K.V. Sreekumar for the Respond- ents.
The following Order of the Court was delivered This petition for special leave is against the judgment dated 2.9.1987 of the High Court of Madhya Pradesh dismiss- ing the petitioners' writ petition (M.P. No. 3308 of 1985). The petitioners demand regularisation of their services claiming to be daily-rated workmen for a long time in the mines of the Diamond Mining Project, Panna of the National Mineral Development Corporation Ltd. Their demands are of regularisation and "equal pay for equal work" on the ground that they are discharging the same duties as the regular workers. The management has throughout denied the petition- ers' claim and alleged that, in fact, the petitioners have been continued on rolls on humanitarian grounds for several years, even though there is no work for them; and as such, there is no question of regularising the petitioners and giving them the pay of regular workers when in fact they are not doing any work for a long time.
The High Court rejected the petitioners' claim and came to the following conclusion:
"The petitioners are not regular employees, they do not have any specific job to do, they are surplus to the establish- ment and merely kept on the roll on humanitarian ground. The respondents are also running in heavy losses during the last three years and it is not possible to absorb the petitioners immediately as regular workmen. In fact, the petitioners are being paid their daily wages in spite of their being no work available for them."
Aggrieved by dismissal of the writ petition, the petitioners have filed this petition for special leave to appeal under Article 136 of the Constitution.
In response to notice of this petition, a counter-affi- davit has been filed on behalf of respondent No. 2 reiterat- ing the stand taken before the High Court. It has been stated therein that there is no vacancy in the establishment to absorb the petitioners and the accumulated loss to 620 the establishment as on 31st March, 1988 is Rs. 10,29,40,583. A copy of the balance sheet has also been enclosed with the counter-affidavit. It has been stated that the petitioners being surplus to the requirement of the Project, they cannot be regularised and their retention on the rolls is purely on humanitarian grounds so far. Further facts have been stated in support of their contention. It has also been stated that a Voluntary Retirement Scheme offering considerable amount to these daily-rated workmen has been framed, which is Annexure R-V to the counter affi- davit. This document shows-the amount of retrenchment com- pensation and the ex-gratia payment offered to the 63 daily-rated workmen under this Scheme. The 54 petitioners are included therein. It was stated at the hearing before us that 9 out of these 63 daily-rated workers mentioned in Annexure R-V have accepted this Scheme of Voluntary Retire- ment and respondent No. 2 is prepared to give benefit of the same even to those who may not have agitated their claim. We do not find any ground to interfere with the High Court's decision in view of the clear findings supported by evidence that there are no vacancies or work available in the establishment for absorption of the petitioners and that for quite some time they have been continued on rolls and paid in spite of there being no work for them. On these facts, the question of directing their absorption and regu- larisation does not arise. The principle of regularisation of a daily-rated workman and payment 'to him of the pay equal to that of a regular workman arises only when the daily-rated workman is doing the same work as the regular workman and there being a vacancy available for him, he is not absorbed against it or not even paid the equal pay for the period during which the same work is taken from him. On the clear findings in this case, this is not the position. This petition must, therefore, fail.
In spite of our above conclusion, keeping in view the offer made on behalf of respondent No. 2 in the counter- affidavit together with Annexure R-V thereto which was reiterated at the heating before us, we direct that all the 63 daily-rated workmen including the 54 petitioners herein mentioned in the aforesaid Annexure R-V to the counter affidavit be given the benefit of the Voluntary Retirement Scheme framed by respondent No. 2 and they be paid the specified amounts in addition to their all other dues. Subject to this direction, the special leave petition is dismissed. No costs.
P.S.S. Petition
dismissed.
621