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 3, Cited by 0]

Madras High Court

Sree Vigneshwara Garments vs State Of Tamil Nadu on 28 November, 2017

Author: N.Kirubakaran

Bench: N.Kirubakaran

        

 
IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED : 28-11-2017

CORAM : 
THE HONOURABLE MR.JUSTICE N.KIRUBAKARAN

W.P.No.2243 of 2016
&
W.M.P.Nos.1933 & 1934 of 2016

SREE VIGNESHWARA GARMENTS
No.595/2B to 2F, Sri lakshmi Nagar,
Pitchampalayam Pudur, 
Tirupur  641 603
Represented by its Manager S.Sundaresan
							                		     ...   Petitioner

Vs

State of Tamil Nadu,
Rep. by its Secretary
Labour and Employment Department, 
Fort St. George,
Chennai  600 009.                        
							                               ...  Respondent                                            

Prayer : Writ petition is filed under Article 226 of the Constitution of India for issuance of Writ of Certiorari, calling for the entire records which culminated in the impugned Government Order in G.O.(2D) No.59, Labour and Employment (J1) Department dated 10.10.2014 and published in Part II - Section 2 of the Tamil Nadu Government Gazette dated 03.12.2014 and quash the same as arbitrary, illegal and without following the mandatory requirements of The Minimum Wages Act, 1948 insofar as the petitioner is concern.  

			For Petitioner	   : Mr.R.S.Pandiyaraj
                                                   
			For Respondent       : Mr.C.Manishankar
						     Additional Advocate General
						     Assisted by Mr.T.M.Pappiah
						     Special Government Pleader


O R D E R

This writ petition has been filed by the petitioner, challenging the G.O.(2D).No.59, Labour and Employment (J1) Department, dated 10.10.2014 contending that the petitioner is differently placed as a Hosiery manufacturer and not a tailoring industry.

2.According to the petitioner, the petitioner is not a tailoring unit, which deals with tailoring but a Hosiery manufacturer and therefore, the said G.O. is not applicable to them.

3.Heard the learned counsel for the petitioner; Mr.AR.L.Sundaresan, learned senior counsel appearing for the petitioner in lead cases i.e., WP.Nos.28126 & 42118 of 2016 and Mr.C.Manishankar, learned Additional Advocate General for the respondents.

4.Mr.C.Mani shankar, learned Additional Advocate General would submit that the interest of the workers would be safeguarded.

5.Mr.AR.L.Sundaresan, learned senior counsel appearing for the petitioner in lead cases (i.e) WP.Nos.28126 and 42118 of 2016 would submit that the petitioners have decided to withdraw all the writ petitions and then intend to approach the Government, as per the Division Bench judgment of this Court, dated 27.04.2014 passed in Review Petition No.27 to 51 of 2017 in the case of S.P.Apparels Limited (Thekkalur) Vs. State of Tamil Nadu.

6.Mr.C.Mani Shankar, learned Additional Advocate General, on instructions, from Mr.Balasubramaniam, Additional Commissioner of Labour, who is present before this Court, would submit that the petitioner may be permitted to withdraw and withdrawal of this Writ Petition would no way prejudice the rights of the workers.

7.A perusal of the order dated 27.04.2017 would reveal that the petitioners were given liberty to approach the respondent/Government, seeking for reconsideration and to take a decision as to the applicability of relevant G.O. to the petitioners. Paragraph 5 of the above order is extracted as follows:

Since the matter is also under consideration before the Apex Court in some of the S.L.Ps. preferred by various garments manufacturing industries, we feel it appropriate, in view of the above submissions made by the learned senior counsel that as no separate wages fixed is in G.O. Ms.No.5, dated 27.01.2016 for payment of minimum wages in Hosiery Industries and Tailoring Industries for domestic sales and export sales, and the stand of the review petitioners that holding that the impugned G.O.59, dated 10.10.2014 is applicable to Hosiery Industry is factually incorrect and an error apparent on the face of record. Therefore, liberty is given to the petitioners to approach the respondent/Government, seeking for reconsideration and to take decision as to the applicability of relevant G.O. to the petitioners.

8.In view of the submissions made by the learned counsel for the petitioner and Additional Advocate General, on instructions and in view of the order passed by the Division Bench, the Writ Petitioner is allowed to withdraw this Writ Petition.

9.Accordingly, this Writ Petition is dismissed as withdrawn. Consequently, connected miscellaneous petitions are closed. No costs.

28.11.2017 av/sai To The Secretary, State of Tamil Nadu, Labour and Employment Department, Fort St. George, Chennai  600 009.

N.KIRUBAKARAN, J av/sai W.P.No.2243 of 2016 28.11.2017