Karnataka High Court
Sri R Nagappa vs Management Of Bharat on 25 May, 2023
Author: G.Narendar
Bench: G.Narendar
-1-
WA No. 929 OF 2013 and 930 OF 2013
C/W WA No. 931 OF 2013 and 932 OF 2013
WA No. 933 OF 2013 and 934 OF 2013
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 25TH DAY OF MAY, 2023
PRESENT
THE HON'BLE MR JUSTICE G.NARENDAR
AND
THE HON'BLE MR JUSTICE C.M. POONACHA
WRIT APPEAL NO.929 OF 2013 and 930 OF 2013 (L-TER)
C/W
WRIT APPEAL NO.931 OF 2013 and 932 OF 2013 (L-TER),
WRIT APPEAL NO.933 OF 2013 and 934 OF 2013 (L-TER)
W.A.929/2013 IN W.P.5450/2005
BETWEEN:
Digitally signed SRI R NAGAPPA,
by YAMUNA K L S/O REVNASIDDAPPA,
Location: High AGED ABOUT 59 YEARS,
Court of R/AT SUNKADAKATTE, VISHWANEEDAM POST,
Karnataka
NEAR WATER TANK, BANGALORE-560091.
...APPELLANT
(BY SRI. SATHEESH K.N, ADVOCATE.)
AND:
M/S. BHARAT FRITZ WERNER LIMITED,
MACHINE TOOLS
MANUFACTURERS PEENYA,
OFF TUMKUR ROAD, BANGALORE-560022
REPRESENTED BY ITS
PRESIDENT SRI. S.N. MISHRA
...RESPONDENT
(BY SRI. A Y N GUPTA, ADVOCATE FOR C/R1.)
-2-
WA No. 929 OF 2013 and 930 OF 2013
C/W WA No. 931 OF 2013 and 932 OF 2013
WA No. 933 OF 2013 and 934 OF 2013
THIS WRIT APPEAL IS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT PRAYING TO SET ASIDE THE ORDER PASSED
IN THE WRIT PETITION NO.5450/2005 C/W
WP.NO.12429/2005 DATED 26/03/2012.
W.A.930/2013 IN W.P.12429/2005
BETWEEN:
SRI R NAGAPPA,
S/O REVNASIDDAPPA,
AGED ABOUT 59 YEARS,
R/AT. NO.146/1, SOLLAPURADA BADAVANE,
WARD NO.32, 5TH MAIN ROAD,
SUNKADAKATTE, VISHWANEEDAM POST,
NEAR WATER TANK, BANGALORE-560091.
...APPELLANT
(BY SRI. SATHEESH K.N, ADVOCATE.)
AND:
MANAGEMENT OF
BHARAT FRITGE WERNER LIMITED,
PEENYA, YESHWANTHPUR POST,
BANGALORE-560022
REPRESENTED BY ITS
PRESIDENT SRI. S.N. MISHRA
...RESPONDENT
(BY SRI. A Y N GUPTA, ADVOCATE FOR C/R1.)
THIS WRIT APPEAL IS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT PRAYING TO SET ASIDE THE ORDER PASSED
IN THE WRIT PETITION NO.5450/2005 C/W
WP.NO.12429/2005 DATED 26/03/2012.
-3-
WA No. 929 OF 2013 and 930 OF 2013
C/W WA No. 931 OF 2013 and 932 OF 2013
WA No. 933 OF 2013 and 934 OF 2013
W.A.931/2013 IN W.P.5451/2005
BETWEEN:
T T JOSEPH
SINCE DEAD BY HIS LRS
SMT K.D.CLARA
W/O LATE T.T. JOSEPH
NO.1089, 4TH MAIN, TRIVENI ROAD
K.N.EXTENSION, YESHWANTHPUR
BANGALORE-560 022
AND NOW R/AT NO.798,
"SOUPARNIKA",
1ST 'D', MAIN ROAD,
PIPELINE ROAD,
YESHWANTHPUR,
BANGALORE-560 022
...APPELLANT
(BY SRI. SATHEESH K.N, ADVOCATE.)
AND:
M/S. BHARAT FRITGE WERNER LIMITED,
MACHINE TOOLS
MANUFACTURERS PEENYA,
OFF TUMKUR ROAD,
BANGALORE-560022
REPRESENTED BY ITS
PRESIDENT SRI. S.N. MISHRA.
...RESPONDENT
(BY SRI. A Y N GUPTA, ADVOCATE FOR C/R1.)
THIS WRIT APPEAL IS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT PRAYING TO SET ASIDE THE ORDER PASSED
IN THE WRIT PETITION NO.5451/2005 C/W
WP.NO.17339/2005 DATED 26/03/2012.
-4-
WA No. 929 OF 2013 and 930 OF 2013
C/W WA No. 931 OF 2013 and 932 OF 2013
WA No. 933 OF 2013 and 934 OF 2013
W.A.932/2013 IN W.P.17339/2005
BETWEEN:
T T JOSEPH
SINCE DEAD BY HIS LRS
SMT K.D.CLARA
W/O LATE T.T. JOSEPH
NO.798, "SOUPARNIKA",
1ST 'D', MAIN ROAD, PIPELINE ROAD,
YESHWANTHPUR, BANGALORE-560 022
...APPELLANT
(BY SRI. SATHEESH K.N, ADVOCATE.)
AND:
MANAGEMENT OF
BHARAT FRITGE WERNER LIMITED,
PEENYA, YESHWANTHPUR POST,
BANGALORE-560022
REPRESENTED BY ITS
PRESIDENT SRI. S.N. MISHRA
...RESPONDENT
(BY SRI. A Y N GUPTA, ADVOCATE FOR C/R1.)
THIS WRIT APPEAL IS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT PRAYING TO SET ASIDE THE ORDER PASSED
IN THE WRIT PETITION NO.5451/2005 C/W
WP.NO.17339/2005 DATED 26/03/2012.
W.A.933/2013 IN W.P.44838/2004
BETWEEN:
SRI B NARAYANA RAO,
S/O LATE BHUJANGA RAO,
AGED ABOUT 58 YEARS,
-5-
WA No. 929 OF 2013 and 930 OF 2013
C/W WA No. 931 OF 2013 and 932 OF 2013
WA No. 933 OF 2013 and 934 OF 2013
R/AT NO.75A, 2ND CROSS,
4TH MAIN, NARASIMHALU LAYOUT,
BANGALORE-560096
AND NOW R/AT. NO.75, 2ND CROSS,
4TH MAIN, NARASIMHA LAYOUT,
BANGALORE-560096.
...APPELLANT
(BY SRI. SATHEESH K.N, ADVOCATE.)
AND:
M/S. BHARAT FRITZ WERNER LIMITED
MACHINE TOOL MANUFACTURERS
PEENYA, OFF TUMKUR ROAD,
YESHWANTHPUR POST, BANGALORE-560022
REPRESENTED BY ITS
PRESIDENT SRI. S.N. MISHRA.
...RESPONDENT
(BY SRI. A Y N GUPTA, ADVOCATE FOR C/R1.)
THIS WRIT APPEAL IS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT PRAYING TO SET ASIDE THE ORDER PASSED
IN THE WRIT PETITION NO.44838/2004 C/W
WP.NO.7031/2005 DATED 26/03/2012.
W.A.934/2013 IN W.P.7031/2005
BETWEEN:
SRI B NARAYANA RAO,
S/O LATE BHUJANGA RAO,
AGED ABOUT 58 YEARS,
R/AT NO.75A, 2ND CROSS,
4TH MAIN, NARASIMHALU LAYOUT,
BANGALORE-560096
AND NOW R/AT. NO.75, 2ND CROSS, 4TH MAIN,
NARASIMHALU LAYOUT, BANGALORE-560096.
...APPELLANT
(BY SRI. SATHEESH K.N, ADVOCATE.)
-6-
WA No. 929 OF 2013 and 930 OF 2013
C/W WA No. 931 OF 2013 and 932 OF 2013
WA No. 933 OF 2013 and 934 OF 2013
AND:
MANAGEMENT OF BHARAT FRITGE
WERNER LIMITED,
PEENYA, YESHWANTHPUR POST,
BANGALORE-560022
REPRESENTED BY ITS
PRESIDENT SRI. S.N. MISHRA
...RESPONDENT
(BY SRI. A Y N GUPTA, ADVOCATE FOR C/R1.)
THIS WRIT APPEAL IS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT PRAYING TO SET ASIDE THE ORDER PASSED
IN THE WRIT PETITION NO.44838/2004 C/W
WP.NO.7031/2005 DATED 26/03/2012.
THESE APPEALS, COMING ON FOR FINAL HEARING, THIS
DAY, G.NARENDAR J., DELIVERED THE FOLLOWING:
JUDGMENT
Heard the learned counsel for the first respondent.
2. Learned counsel for the first respondent places before us a copy of the order passed by the Coordinate Bench headed by the then Hon'ble Chief Justice in Writ Appeal No.497/2022 dated 29.06.2022.
3. The Coordinate Bench after hearing the parties including the Karmika Sangha representing the employees has been pleased to pass the following order:
-7-WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013 " 2. Brief facts leading rise to the filing of this appeal are as under :
The petitioner/appellant is engaged in the manufacture of machine tools. The management entered into settlement with the Union i.e. the respondent for a period of three years and eight months. One of the clauses of the settlement was that the workman should not stage any strike during the subsistence of the settlement and the management should not declare a lockout. The respondent violated the terms of settlement and staged a strike. The petitioner issued a charge sheet-cum-notice of enquiry to four workmen and conducted a departmental enquiry. The petitioner dismissed the four workmen from service. The workmen filed an application under Section 32(2)(b) under the Industrial Disputes Act, 1947 and subsequently the appropriate Government, referred the issue of dismissal of the workmen to the Labour Court, Bengaluru in Reference No.40/97. The Labour Court passed an award on 5.8.2001 and ordered reinstatement of three workmen with full backwages, continuity of service etc. The petitioner aggrieved by the order/award passed by the Labour Court, Bengaluru, filed the writ petition in W.P.No.43940/2011. The learned Single Judge dismissed the writ petition. The -8- WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013 appellant/petitioner aggrieved by the order passed in the writ petition filed this writ appeal.
3. In the course of hearing, the issue that had fallen for consideration was about the maintainability of the Intra Court appeal.
4. Heard the learned Senior Counsel Sri K. Kasturi, for the appellant.
5. He submits that the petitioner filed the writ petition under Article 226 of the Constitution of India seeking for the prayer of certiorari to quash the award dated 5.8.2011 passed by the Labour Court, Bengaluru and that the writ petition is not under Article 227 of the Constitution of India and therefore, the writ appeal would be maintainable.
In support of his contention he has placed reliance on the following judgments:
1. Syndicate Bank & another vs. K. Umesh 1 Nayak
2. HMT Ltd. vs. HMT Head office Employees' Association & Others2
3. Panyam Cements & Minerals Industries Ltd., Wire Division, Bengaluru vs. Deccan Wire 1 1994-II LLN 1296-1311 2 1997 (1)LLN 28-40 -9- WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013 Employees' Association, Bengaluru & 3 Another
4. Devendra Swamy vs. KSRTC4
5. Hindustan Motors Ltd. vs. Tapan Kumar Bhattacharya and Another5
6. Divisional Controller, KSRTC (NWKRTC) vs. A.T.Mane6
7. Mahindra & Mahindra Ltd vs. N.B.Naravade etc.7
8. Novartis India Ltd. vs. State of West Bengal & Others8
9. Rajasthan State Road Transport Corpn & Another vs. Satyaprakash9
4. Heard and perused the records.
5. The question that arise for consideration is as under :
"Whether intra-court appeal under Section 5 of the Karnataka High Court Act would be maintainable against an order passed by the 3 1998 LLR 1128-1134 4 2002 (1) LLJ 454-456 5 2002 (2) LLJ 1156-1160 6 2005 (3) SCC 254-259 7 2005 LLR 360-365 8 2009 LLR 113-121 9 2013 (9) SCC 232
- 10 -
WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013 learned Single Judge assailing an award passed by the Labour Court?"
6. In order to consider the said issue, it is necessary to consider Section 4 of the Karnataka High Court Act (hereinafter referred to as 'the Act' for brevity).
4. Appeals from decisions of a single Judge of the High Court - An appeal from a judgment, decree, order or sentence passed by a single Judge in the exercise of the original jurisdiction of the High Court under this Act or under any law for the time being in force, shall lie to an be heard by a Bench consisting of two other Judges of the High Court."
Section 4 of the Act provides for appeals from a judgment, decree, order or sentence passed by a Single Judge in exercise of the original jurisdiction of the High Court.
The definition of 'original jurisdiction' in the Act is not defined. In the absence of definition, we place reliance upon the Black's Law dictionary with a view to interpret the phrase 'original jurisdiction' which is found in Section 4 of the Act. As per Black's Law Dictionary 'original jurisdiction' is :-
'Jurisdiction in the first instance'
- 11 -
WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013
7. Admittedly, the writ petition is filed by the appellant challenging the award/order passed by the Labour Court, Bengaluru. In catena of decisions, the Hon'ble Supreme Court culled out the principles governing the difference between the 'writ of certiorari under Article 226 of the Constitution of India' and the 'supervisory jurisdiction under Article 227 of the Constitution of India'. It is no longer res integra that it is open to the Court while dealing with the petition filed under Article 226 and/or 227 of the Constitution or Intra Court Appeal under Section 4 of the Karnataka High Court's Act 1961 arising from the judgment in which the petition could determine whether the facts justify the party in filing the petition under Article 226 and/or 227 of the Constitution and further that nomenclature is of no consequence and it is the nature of relief sought and controversy involved which determines as to which Article, whether 226 or 227 of Constitution of India is applicable.
8. Whether a Labour Court is only a court subordinate to High Court or it is treated as a Civil Court is a germane issue to be dealt in this case so as to find out whether the petition filed before the learned Single Judge can be treated to be one
- 12 -
WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013 under Article 226 or Article 227 of the Constitution of India.
8.1. Article *217 of the Constitution of India deals with appointment and condition of office of the Judges of a High Court. The word expression 'judicial office' used in Article 217(2)(a) of the Constitution of India must be interpreted in consonance with the scheme of Chapter V & VI of Part VI of the Constitution. It means the person who exercise only judicial functions, determines, causes inter parties and renders decisions in a judicial capacity. He must belong to the judicial service which as a class is free from executive control and is disciplined to uphold the dignity, integrity and independence of the judiciary. Going by these tests laid down so as to what constitutes judicial service under Article 236 of the Constitution. The Labour Court judge can be held to belong to judicial service. The Labour Court have also been subject to the High Court's power of superintendence under Article 227 of the Constitution of India.
8.2 The Hon'ble Apex Court in the case of State of Maharashtra vs. Labour Law Practitioners' Assn.10 has held in paragraph 20 as follows :
10(1998) 2 SCC 688 *corrected vide court order dated 01.07.2022
- 13 -
WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013 "20. The constitutional scheme under Chapter V of Part VI dealing with the High Courts and Chapter VI of Part VI dealing with the subordinate courts shows a clear anxiety on the part of the framers of the Constitution to preserve and promote independence of the judiciary from the executive. Thus Article 233 which deals with appointment of District Judges requires that such appointments shall be made by the Governor of the State in consultation with the High Court. Article 233(2) has been interpreted as prescribing that "a person in the service of the Union or the State" can refer only to a person in the judicial service of the Union or the State. Article 234 which deals with recruitment of persons other than District Judges to the judicial service requires that their appointments can be made only in accordance with the Rules framed by the Governor of the State after consultation with the State Public Service Commission and with the High Court. Article 235 provides that the control over district courts and courts subordinate thereto shall be vested in the High Court; and Article 236 defines the expression "District Judge" extensively as covering judges of a City Civil Court etc. as earlier set out, and the expression "judicial service" as meaning a service consisting exclusively of persons intended to fill the post of the District Judge and other civil judicial
- 14 -
WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013 posts inferior to the post of District Judge. Therefore, bearing in mind the principle of separation of powers and independence of the judiciary, judicial service contemplates a HCJ & MSM,J of 2021 service exclusively of judicial posts in which there will be a hierarchy headed by a District Judge. The High Court has rightly come to the conclusion that the persons presiding over Industrial and Labour Courts would constitute a judicial service so defined. Therefore, the recruitment of Labour Court judges is required to be made in accordance with Article 234 of the Constitution." (emphasis supplied)
9. The Hon'ble Apex Court in Radhey Shyam vs. Chabbi Nath and Others11 observed that a writ petition can lie only under Article 227 of the Constitution of India, orders from the Tribunals can be regarded for all purposes to be under Article 227 of the Constitution. Whether the learned Single Judge has exercised the jurisdiction under Article 226 or under Article 227 or both would depend upon the various aspects. There can be orders passed by the learned Single Judge which can be construed as an order under both Articles in a composite manner, or can co-exist and coincide. It was reiterated that it would depend upon the 11 (2015) 5 SCC 423
- 15 -
WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013 nature and character of the order and it will be the obligation of the Division Bench hearing the intra court appeal to discern and decide whether the order passed by the learned Single Judge in exercise of jurisdiction under Article 226 or 227 of the Constitution or both. The Bench would also require to scrutinise whether the facts of the case justifies the assertion made in the petition to invoke the jurisdiction under both the Articles and the relief prayed on that foundation.
10. The Hon'ble Apex Court in the case of Caparo Engineering India Ltd. vs. Ummed Singh Lodhi And Anr.12 held in paragraph 7.9 as follows :
"7.9 Now, so far as the submission on behalf of the appellant that the learned Single Judge of the High Court wrongly treated the petition(s) under Article 227 and as such the learned Single Judge ought to have treated the petition(s) under Article 226, therefore, the writ appeal before the learned Single Judge would have been maintainable, is concerned, at the outset, it is required to be noted that before the learned Single Judge in the cause title specifically Article 227 has been mentioned. Even in prayer clause, no writ of certiorari is sought. The prayer is simply to quash and set aside the judgment and award passed by the learned 12 Civil Appeal Nos.5829-5830 of 2021 disposed of on 26.10.2021
- 16 -
WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013 Labour Court and, therefore, in the fact situation, the Division Bench has rightly dismissed the writ appeal as not maintainable. Be that it may, even for the sake of submission, assuming that we accept the submission that the petition before the learned Single Judge ought to have been treated as under Article 226 and writ appeal would have been maintainable, in the facts and circumstances of the case and instead of remanding the matter to the Division Bench to decide the same afresh, we, ourselves, have decided the entire controversy/issues on merits considering the fact that the order of transfer is of 2015 and that most of the employees have by now retired or they are about to retire on attaining the age of superannuation and that it is stated that they are not paid the salaries since 2015. Therefore, we, ourselves, have decided the entire issues on merits. " (emphasis supplied)
11. The Hon'ble Apex Court in Kiran Devi vs. Bihar State Sunni Wakf Board and Others13 held that "therefore the petition styled as one under Article 226 would not bar the High Court to exercise jurisdiction under the Act and/or under Article 227 of the Constitution. The jurisdiction of the High Court to examine the correctness, legality and 13 (2021) SCC online SC 280 - AIR 2021 SC 1775
- 17 -
WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013 propriety of determination of any dispute by the Tribunals is reserved with the High Court. The nomenclature of the proceedings as a petition under Article 226 or a petition under Article 227 is wholly inconsequential and immaterial."
12. In the instant case, the Labour Court, Bengaluru passed an award in favour of the respondent which was assailed before the learned Single Judge invoking jurisdiction under Article 227 of the Constitution of India. The writ petition filed by the petitioner must be held as one under Article 227 of the Constitution of India being a challenge to the judicial order of the Labour Court.
13. Considering the law laid down by the Hon'ble Apex Court and also facts of the present case, without going into the merits of the appeal, we are thus satisfied that the writ petition being preferred under Articles 226/227 of the Constitution of India challenging the award passed by the Labour Court Bengaluru, the present writ appeal against the order of the learned Single Judge which is an intra court appeal is not maintainable.
12. Accordingly, we proceed to pass the following order :
ORDER Writ appeal is dismissed as not maintainable."
- 18 -
WA No. 929 OF 2013 and 930 OF 2013 C/W WA No. 931 OF 2013 and 932 OF 2013 WA No. 933 OF 2013 and 934 OF 2013
4. The Coordinate Bench has been pleased to hold that writ appeal is not maintainable. In our considered opinion the order squarely applies in all force to the instant appeals also in view of the fact that the appeals are by one of the workmen against the first respondent in the writ appeal quoted supra.
The question of law framed therein in the above noted order in the writ appeal is, " Whether intra-court appeal under Section 5 of the Karnataka High Court Act would be maintainable against an order passed by the learned Single Judge assailing an award passed by the Labour Court? "
5. The same issue arises in the instant appeals also.
Accordingly the writ appeals stand dismissed as not maintainable.
Sd/-
JUDGE Sd/-
JUDGE YKL List No.: 1 Sl No.: 35