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 48]

Supreme Court of India

Jitendra Nath Biswas vs Empire Of India & Ceylone Tea Co. & Anr on 1 August, 1989

Equivalent citations: 1990 AIR 255, 1989 SCR (3) 640, AIR 1990 SUPREME COURT 255, 1990 LAB. I. C. 308, 1989 2 CIV LJ 687, (1989) 3 JT 310 (SC), (1991) 1 LANDLR 92, 1989 3 JT 310, 1989 75 FJR 267, (1990) 2 BANKLJ 412, (1990) 3 CURCC 488, (1990) 19 DRJ 253, 1990 LABLR 1, (1990) 1 LAB LN 294, (1990) 1 KER LT 57, (1990) IJR 69 (SC), 1989 2 LABLJ 572, 1989 SCC (L&S) 552, (1989) 2 GUJ LH 373, 1989 (3) SCC 582

Author: G.L. Oza

Bench: G.L. Oza, K.N. Saikia

           PETITIONER:
JITENDRA NATH BISWAS

	Vs.

RESPONDENT:
EMPIRE OF INDIA & CEYLONE TEA CO. & ANR.

DATE OF JUDGMENT01/08/1989

BENCH:
OZA, G.L. (J)
BENCH:
OZA, G.L. (J)
SAIKIA, K.N. (J)

CITATION:
 1990 AIR  255		  1989 SCR  (3) 640
 1989 SCC  (2) 582	  JT 1989 (3)	310
 1989 SCALE  (2)158


ACT:
    Industrial	 Disputes  Act,	 1947:	Sections   2A,	 10,
12(5)--Employee	 whose services are terminated--Cannot	seek
relief of reinstatement or backwages in a civil suit  before
the Civil Court.



HEADNOTE:
    The	 appellant-plaintiff,  who was an  employee  of	 the
respondent  company, was dismissed from service on the	bais
of a domestic enquiry held against him in respect of certain
charges	 of  misconduct. Thereupon, he filed  a	 civil	suit
before	the Court of Munsiff and sought the relief of  back-
wages  and  injunction not to give effect to  the  order  of
dismissal- The respondents in their written statement raised
inter  alia the plea that the suit was not  maintainable  as
the  relief  sought  was available to  the  plaintiff  under
section	 2A of the Industrial Disputes Act, 1947. The  Trial
Court  came to the conclusion that the Civil Court  had	 the
jurisdiction  to try the suit. The High Court, in  revision,
held  that the nature of the relief which was sought by	 the
appellant-plaintiff  was  such which could only	 be  granted
under  the Industrial Disputes Act, and therefore the  civil
court had no jurisdiction to try the suit.
     Before  this  Court it was contended on behalf  of	 the
appellant  (i) on the basis of the language of section 9  of
the Code of Civil Procedure the civil court had jurisdiction
to  try	 all kinds of suits except those which	were  either
expressly  or impliedly barred, and the High Court  was	 not
right  in  reaching  the conclusion that  it  was  impliedly
barred; (ii) as the remedy under the Industrial Disputes Act
was  discretionary,  it could not he said that there  was  a
remedy	available to the appellant under the scheme  of	 the
Act  and thus the jurisdiction of the civil court could	 not
be barred by implication. On the other hand, it was contend-
ed  on behalf of the respondents that (i) the relief  sought
by  the appellant in substance was the relief of  reinstate-
ment  with backwages which relief was available only in	 the
Industrial  Disputes Act; (ii) the Act itself  provided	 the
procedure and remedy and it was not open to the appellant to
approach  the  civil court for getting the relief  which  he
could  get only under the scheme of the Act; and  (iii)	 the
discretion of the Government to make a reference or not	 was
not arbitrary.
	 Dismissing the appeal, this Court.
641
    HELD: (1) It is clear that wherever the jurisdiction  of
the civil court was expressly or impliedly barred, the civil
court will have no jurisdiction. [644B]
    (2)	 It is clear that except under the  industrial	law,
under  the  law of contract and the civil law,	an  employee
whose  services are terminated could not seek the relief  of
reinstatement  or  backwages.  At best, he  could  seek	 the
relief of damages for breach of contract.
    (3)	 The manner in which the relief has been  framed  by
the appellant in this case, although he seeks a	 declaration
and injunction but in substance it is nothing but the relief
of  reinstatement and backwages. This relief could  only  be
available  to a workman under the Industrial  Disputes	Act.
[644C-D]
    (4) The discretion of the State Government for making  a
reference under section 12(5) of the Industrial Disputes Act
is not arbitrary and it would not be said that the reference
to the labour court or tribunal is not available to a worker
who raises an industrial dispute. [646G]
    Bombay  Union  of  Journalists & Ors. v.  The  State  of
Bombay	&  Anr., [1964] 6 SCR 22; Calcutta  Electric  Supply
Corporation  Ltd.  v.  Ramratan Mahato, AIR  1973  Cal	258;
Dhulabhai  etc. v. State of Madhya Pradesh, AIR 1969 SC	 78;
Nanoo  Asan Madhavan v. State of Kerala, [1970] Vol.  I	 LLJ
Kerala 272, referred to.
    (5)	 In  view of the language of section 10,  read	with
section	 12(5) of the Industrial Disputes Act,	an  adequate
remedy	was available to the appellant under the  scheme  of
the  Industrial Disputes Act itself which is the  Act  which
provides for the relief of reinstatement and backwages which
in  fact  the  appellant sought before the  civil  court  by
filing a suit. [648B]
    (6)	 The scheme of the Industrial Disputes	Act  clearly
excludes the jurisdiction of the civil court by	 implication
in respect of remedies which are available under the  Indus-
trial  Disputes Act and for which a complete  procedure	 and
machinery has been provided in this Act. [649F-G]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1750 of 1974.

642

From the Judgment and Order dated 7.3.74 of the Gauhati High Court in C.R. No. 96 of 1973.

A.R. Barthakur, J.D. Jainand Mrs. Kawaljit Kocher for the Appellant.

P.H. Parekh, Ms. Geetanjali Mathrari, Shishir Sharma for the Respondents.

The Judgment of the Court was delivered by OZA, J. This appeal on leave has been filed against the judgment of the Gauhati High Court delivered in Civil Revi- sion No. 96 of 1973 decided on March 7, 1974. The short question that arises in this appeal is in respect of the jurisdiction of the civil court to entertain a suit that was filed against the respondent defendant. The appellant plain- tiff was an employee of M/s Empire of India and Ceylone Tea CO. Pvt. Ltd Calcutta. The Manager of the COmpany who wag defendant No. 2, on 16.10.1971 served a notice on the appel- lant plaintiff asking him to explain certain charges of misconduct. In the course of domestic enquiry held by the management, the appellant plaintiff was ultimately dismissed from service on 28th November, 1971. According to the appel- lant plaintiff the order of dismissal is contrary to provi- sions of the Standing Orders framed under Industrial Employ- ment (Standing Orders), Act, 1946 and on this ground he sought the relief of declaration that the dismissal is null and void and inoperative as he was not guilty of any miscon- duct as no enquiry was conducted, the dismissal was bad in accordance with the Standing Orders. He also sought the relief of back wages and injunction not to give effect to the order of dismissal. This suit was filed by the appellant plaintiff before the Court of Munsiff. The defendant re- spondent in their written statement raised the plea that the suit is not maintainable as the relief which is sought is available to the appellant plaintiff under Section 2A of the Industrial Disputes Act, 1947. It was also pleaded that the suit is not maintainable under Section 14(1)(b) of the Specific Relief Act and that the Civil Court has no juris- diction to entertain the suit. The trial Court on the basis of these pleadings framed two preliminary issues which were:

(i) Whether the suit is maintainable in the present form?
(ii) Whether this Court has jurisdiction to try the suit?

The trial court came to the conclusion that the Civil Court has the 643 jurisdiction to try the suit and the suit is not barred because of Section 14(1)(b) of the Specific Relief Act. Against this order of the trial court a revision petition was taken to the High Court and by the impugned judgment the High Court held that the nature of relief which was sought by the appellant plaintiff was such which could only be granted under the Industrial Disputes Act and therefore the civil court had no jurisdiction to try the suit. Learned counsel for the appellant on the basis of lan- guage of Section 9 of the Code of Civil Procedure contended that the civil court will have jurisdiction to try all kind of suits except those which are either expressly or implied- ly barred and on this basis it was contended that there is no express bar on the jurisdiction of the Civil Court and the High Court was not right in reaching the conclusion that it was impliedly barred whereas learned counsel for the respondent contended that the relief which was sought by the appellant plaintiff in substance was the relief of rein- statement with back wages which relief is not the right of the appellant plaintiff under the contract or under the civil law. This right is only conferred on him because of the Industrial Disputes Act and the relief which is avail- able only in the Industrial Disputes Act. The Act itself provides the procedure and remedy and it is not open to the appellant to approach the Civil Court for getting the relief which he could only get under the scheme of the procedure of conciliation, reference to the labour court and ultimately decision of the labour court. It was in the scheme of the Industrial Disputes Act itself that the enforcement of the Standing Orders could be made and an order which is not in accordance with the Standing Orders could be set aside and the relief as was claimed by the appellant plaintiff could be granted. It is in this view that the jurisdiction of the civil court is impliedly barred. Learned counsel placed reliance on the decision of this Court in Bombay Union of Journalists & Ors. v. The State of Bombay & Anr., [1964] 6 SCR 22.

Section 9 of the Code of Civil Procedure reads:

"Courts to try all civil suits unless barred--The Courts shall (subject to the provisions herein contained) have jurisdiction to try all suits of a civil nature excepting suits of which their cognizance is either expressly or impliedly barred.
Explanation (1)--A suit in which the right to property or to an office is contested is a suit of a civil nature, notwithstanding that such right may depend entirely on the 644 decision of questions as to religious rites or ceremonies.
Explanation II--For the purposes of this Section it is immaterial whether or not any fees are attached to the office referred to in Explanation I or whether or not such office is attached to a particular place."

It is clear that wherever the jurisdiction of the civil court is expressly or impliedly barred, the civil court will have no jurisdiction. It could not be disputed that a con- tract of employment for personal service could not be spe- cifically enforced and it is also clear that except the industrial law, under the law of contract and the civil law, an employee whose services are terminated could not seek the relief of reinstatement or backwages- At best he could seek the relief of damages for breach of contract. The manner in which the relief has been framed by the appellant plaintiff in this case, although he seeks a declaration and injunction but in substance it is nothing but the relief of reinstate- ment and backwages. The relief which could only be available to a workman under the Industrial Disputes Act. It is not disputed before us that the Industrial Dis- putes Act was applicable to the present case and it is also not disputed that the Industrial Employment (Standing Or- ders) Act was also applicable. It is also not in dispute that the enquiry for misconduct was conducted against the appellant in accordance with the Standing Orders and the main plea which was raised by the appellant plaintiff was that the enquiry was not strictly in accordance with the Standing Orders. It is in this context that the learned Judge of the High Court came to the conclusion that the civil court will have no jurisdiction to try the present suit.

Learned counsel appearing for the appellant plaintiff mainly contended that in the scheme of the Industrial Dis- putes Act, the starting point for an industrial dispute is the conciliation proceedings and if the conciliation pro- ceedings fail then the conciliation officer is expected to submit his report to the Govt. as contemplated under Section 12 and thereafter it is the discretion of the Govt- to make a reference to the labour court. He frankly conceded that if a reference is made then the labour court will have juris- diction to determine the dispute as was raised by the appel- lant before the civil court but according to the learned counsel as firstly it is the discretion of the conciliation officer to proceed with the conciliation proceedings and even after the report of the conciliation officer, it is the discretion of 645 the State Govt. to make a reference or not. Thus it could not be said that there is a remedy available to the appel- lant under the scheme of the Industrial Disputes Act and thus the jurisdiction of the civil court could not be barred by implication. Learned counsel placed reliance on the decision in Calcutta Electric Supply Corporation Ltd. and another v. Ramratan Mahato, AIR 1973 Calcutta 258. Learned counsel for the appellant also contended that the decision in Dhulabhai etc. v. State of Madhya Pradesh and another, AIR 1969 SC 78 also helps him to some extent. On the other hand the learned counsel for the respondent contended that in view of decision in Bombay Union of Journalists case the discretion of the Govt. to make a reference or not is not arbitrary and in appropriate cases if the Govt. chooses not to make a reference, a direction could be issued under Article 226 by the High Courts. It was contended that after this decision of this Court, the contention that remedy under the Industrial Disputes Act is merely discretionary is not at all available to the appellant. Learned counsel also placed reliance on the Dhulabhai's case and Nanoo Asan Madhavan v. State of Kerala and others, [1970] Vol. I LLJ Kerala 272.

It is not in dispute that the dispute which was raised by the appellant plaintiff fell within the ambit of the definition of 'industrial dispute' as defined in Section 2(k) of the Industrial Disputes Act. It is also no in dis- pute that the dispute can be taken up by conciliation offi- cer under Section 12. Section 12 of the Industrial Disputes Act provides that when the conciliation officer fails he has to make a report as provided in sub-clause (4) of Section

12. Section 12 reads:

"Duties 01' Conciliation Officers--(1) Where any industrial dispute exists or is apprehend- ed, the conciliation officer may, or where the dispute relates to a public utility service and a notice under Section 22 has been given, shall, hold conciliation proceedings in the prescribed manner.
(2) The conciliation officer shall, for the purpose of bringing about a settlement of the dispute, without delay, investigate the dispute and all matters affecting the merits and the right settlement thereof and may do all such things as he thinks fit for the purpose of inducing the parties to come to a fair and amicable settlement of the dispute. (3) If a settlement of the dispute or any of the matters in dispute is arrived at in the course of the conciliation proceedings the conciliation officer shall send 646 a report thereof to the appropriate Government (or an officer authorised in this behalf by the appropriate Government) together with a memorandum of the settlement signed by the parties to the dispute.
(4) If no such settlement is arrived at, the conciliation officer shall, as soon as practicable after the close of the investiga-

tion, send to the appropriate Government a full report setting forth the steps taken by him for ascertaining the facts and circum- stances relating to the dispute and for bring- ing about a settlement thereof, together with a full statement of such facts and circum-

stances, and the reasons on account of which, in his opinion, a settlement could not be arrived at.

(5) If, on a consideration 1 of the report referred to in sub-section (4), the appropriate Government is satisfied that there is a case for reference to a Board (Labour Court, Tribunal or National Tribunal), it may make such reference. Where the appropriate Government does not make such a reference it shall record and communicate to the parties concerned its reasons therefore.

(6) A report under this Section shall be submitted within fourteen days of the commencement of the conciliation proceedings or within such shorter period as may be fixed by the appropriate Government.

Provided that subject to the approv-

al of the conciliation officer, the time for the submission of the report may be extended by such period as may be agreed upon m writing by all the parties to the dispute."

Sub-clause (5) provides for making a reference by the State Govt. to a labour court or an appropriate Tribunal. In Bombay Union of Journalists case it has been held that the discretion of the Government is a discretion which has been exercised not arbitrarily and therefore it could not be said that the reference to the labour court or tribunal is not available to a worker who raises in industrial dispute. It was observed.

"This argument must be rejected, because when the appropriate Government considers the question as to 647 whether a reference should be made under s. 12(5), it has to act under s. 10(1) of the Act and s. 10(1) confers discretion on the appro- priate Government either to refer the dispute, or not to refer it, for industrial adjudica- tion according as it is of the opinion that it is expedient to do so or not. In other words, in dealing with an industrial dispute in respect of which a failure report has been submitted under s. 12(4) the appropriate Government ultimately exercises its power under's. 10(1), subject to this that s. 12(5) imposes an obligation on it to record reasons for not making the reference when the dispute has gone through conciliation and a failure report has been made under s. 12(4). This question has been considered by this Court in the case of the State of Bombay v. K.P. Krish- nan & Others, [1961] 1 SCR 227. The decision in that case clearly shows that when the appropriate Government considers the question as to whether any industrial dispute should be referred for adjudication or not, it may consider, prima facie, the merits of the dispute and take into account other relevant considerations which would help it to decide whether making a reference would be expedient or not. It is true that if the dispute in question raise questions of law, the appropri- ate Government should not purport to reach a final decision on the said questions of law, because that would normally lie within the jurisdiction of the Industrial Tribunal. Similarly, on disputed questions of fact, the appropriate Government cannot purport to reach final conclusions, for that again would be the province of the Industrial Tribunal. But it would not be possible to accept the plea that the appropriate Government is precluded from considering even prima facie the merits of the dispute when it decides the question as to whether its power to make a reference should be exercised under s. 10(1) read with s. 12(5) or not. If the claim made is patently frivo- lous, or is clearly belated, the appropriate Government may refuse to make a reference. Likewise, if the impact of the claim on the general relations between the employer and the employees in the region is likely to be ad- verse, the appropriate Government may take that into account in deciding whether a refer- ence should be made or not. It must therefore be held that a prima facie examination of the merits cannot be said to be foreign to the enquiry which the appropriate Government is entitled to make in dealing with a dispute under s. 10(1), and so, the argument that the 648 appropriate Government exceeded its jurisdic- tion in expressing its prima facie view on the nature of the termination of service of appel- lants 2 and 3, cannot be accepted."

It is therefore clear that that in view of language of Section 10 read with Section 12(5) as has been held by this Court an adequate remedy is available to the appellant plaintiff under the scheme of the Industrial Disputes Act itself which is the Act which provides for the relief of reinstatement and back wages which in fact the appellant sought before the civil court by filing a suit. Section 10 of the Industrial Disputes Act reads:

"Reference of disputes to Boards, Courts or Tribunals (1)--Where the appropriate Govern- ment is of the opinion that any industrial dispute exists or is apprehended, it may at any time, by order in writing--
(a) refer the dispute to a Board for promoting a settlement thereof; or
(b) refer any matter appearing to be connected with or relevant to the dispute to a Court for inquiry; or
(c) refer the dispute or any matter appearing to be connected with, or relevant to, the dispute, if it relates to any matter specified in the Second Schedule, to a Labour Court for adjudication; or
(d) refer the dispute or any matter appearing to be connected with, or relevant to, the dispute, whether it relates to any matter specified in the Second Schedule or the Third Schedule, to a Tribunal for adjudica-

tion:

Provided that where the dispute relates to any matter specified in the Third Schedule and is not likely to affect more than-one hundred workmen, the appropriate Gov- ernment may, if it so thinks fit, make the reference to a Labour Court under clause (c); Provided further that where the dispute relates to a public utility service and a notice under Section 22 has been given, the appropriate Government shall, unless it con-
649
siders that the notice has been frivolously or vexatiously given or that it would be inexpe- dient so to do, make a reference under this sub-section notwithstanding that any other proceedings under this Act in respect of the dispute may have commenced:
Provided also that where the dispute in relation to which the Central Government is the appropriate Government, it shall be compe- tent for that Government to refer the dispute to a Labour Court or an Industrial Tribunal, as the case may be, constituted by the State Government."
It is therefore clear that this Act i.e. Industrial Disputes Act not only confers the right on a worker for reinstatement and backwages if the order of termination or dismissal is not in accordance with the Standing Orders but also provides a detailed procedure and machinery for getting this relief. Under these circumstances therefore there is an apparent implied exclusion of the jurisdiction of the civil court. In Dhulabhai's case a five-Judges Bench of this Court consid- ered the language of Section 9 and the scope thereof in respect of exclusion of jurisdiction and it was observed:
"Where there is no express exclusion the examination of the remedies and the scheme of the particular Act to find out the intendment becomes necessary and the result of the in- quiry may be decisive. In the latter case, it is necessary to see if the statute creates a special right or a liability and provides for the determination of the right or liability and further lays down that all questions about the said right and liability shall be deter- mined by the tribunals so constituted, and whether remedies normally associated with actions in civil courts are prescribed by the said statute or not."
It is therefore clear that the scheme of the Industrial Disputes Act clearly excludes the jurisdiction of the civil court by implication in respect of remedies which are avail- able under this Act and for which a complete procedure and machinery has been provided in this Act. Under these circumstances therefore so far as the present suit filed by the appellant plaintiff is concerned, there appears to be no doubt that civil court had no juris- diction and the High Court was fight in coming to the con- clusion. The appeal is therefore dismissed but as it is an appeal filed by an employee who lost his employment long ago, parties are directed to bear their own costs.
R.S.S.						Appeal	dis-
missed.
650