Calcutta High Court
British Airways Plc vs Barunendra Nath Basu on 18 September, 2001
Equivalent citations: (2001)3CALLT434(HC)
Author: T. Chatterjee
Bench: Tarun Chatterjee, Ashim Kumar Banerjee
JUDGMENT T. Chatterjee, J.
1. This appeal is directed against the order passed by Sri Alok Das, Judge. 5th Bench of the City Civil Court at Calcutta in Title Suit No. 705/2001 whereby the learned Judge had passed an ex parte ad-interim order of injunction in favour of the plaintiff/respondent who has filed a suit against the defendant appellant for declaration and permanent injunction and for other Incidental reliefs.
2. Admittedly, the plaintiff/respondent was working as Senior Reservation Assistant, Customer Service now attached to the Calcutta Office under the defendant/appellant. The defendant/appellant had framed a charge of Insubordination against the plaintiff/respondent and accordingly, he was suspended from service although, according to the plaintiff/respondent, he was innocent and victimized of the circumstances. An order of suspension was passed against the plaintiff/respondent. By a letter dated 13th July, 1998, the plaintiff/respondent was asked to appear before an Enquiry Officer. The plaintiff/respondent submitted a written explanation against the impugned charges denying his guilt. According to him, the proceedings started against him were not in accordance with law and natural Justice was denied to him by reasons of not supplying the copy of the report, if any, along with the chargesheet issued to him by the appellant. The plaintiff/respondent thereafter made several applications on different diverse dates before the Enquiry Officer for production of witnesses, documents and lawyers' assistance, by the applications, according to the plaintiff, were rejected by the Enquiry Officer in a mala fide manner. The Enquiry Officer on conclusion of the enquiry has already submitted his report and the charge contained in the chargesheet against the plaintiff/ respondent was found against the plaintiff/respondent. A show cause notice was Issued by the higher authority of the defendant/appellant as to why the plaintiff/respondent should not be dismissed from his service. The plaintiff/respondent filed an application before the defendant/appellant praying for time to submit a written explanation against the proposed order of dismissal from service. Upon the aforesaid allegations, the plaintiff/ respondent filed the instant suit for declaration that the Impugned chargesheet along with the order of suspension dated 15th June, 1998 and the enquiry proceedings and the report of the Enquiry Officer and on the basis of such report, the proposed order of dismissal of the plaintiff/ respondent from service are illegal, Invalid and without jurisdiction and for permanent injunction restraining the defendant/appellant and its officer from giving any further effect to the Impugned chargesheet along with the order of suspension dated 15th June, 1998 and also from giving effect to the order of proposed punishment passed in the month of May, 2001 and or not to Impose any penalty till the disposal of the suit and for other Incidental reliefs. In connection with the instant suit, the plaintiff/ respondent filed an application for injunction under Order 39 Rules 1 and 2 read with Section 151 of the Code of Civil Procedure restraining the defendant/appellant from giving any effect to the proposed letter of punishment dated 15th May, 2001 till the injunction application is disposed of. As noted herein earlier, by an exparte order dated 30th May, 2001 the learned Judge passed an ex parte ad-interim order of injunction restraining the appellant from giving effect to the proposed letter of punishment dated 15lh May, 2001 till the disposal of the injunction application. Feeling aggrieved by this order, the defendant/appellant has come up to this Court in appeal.
3. We have heard Mr. Saktinalh Mukherjee, the learned senior counsel for the appellant and Mr. Bikash Ranjan Bhattacharjee, the learned senior counsel for the plaintiff/respondent. We have perused the application for injunction and the plaintiff as well as the order which is now under challenge before us in appeal. After hearing the learned counsel for the parties and considering their respective submissions particularly the reliefs claimed in the suit by the plaintiff/respondent, prima facie we are of the view that the relief claimed in the plaint cannot be granted to the plaintiff/ respondent and, therefore, the question of granting ex parte ad-interim order of injunction could not arise at all.
4. Therefore, the moot question that needs to be decided in this appeal is whether the civil Court can grant an order of injunction on the basis of the reliefs claimed by the plaintiff/respondent in the instant suit. Admittedly, the plaintiff/respondent is an employee of the appellant which is a private limited company. In the case of the Executive Committee of Vaish Degree College, Shamit and Ors. v. Lakshmi Narain and Ors. AIR 1976 SC 888 the Supreme Court on consideration of the other decisions mentioned in the said decision held that a contract of personal service cannot ordinarily be specifically enforced and the Court normally would not give a declaration that the contract subsists and the employee, even after having been removed from service can be deemed to be in service against the will and consent of the employer. However, in this decision the Supreme Court also made three well recognized exceptions : (1) where a public servant is sought to be removed from service in contravention of the provisions of Article 311 of the Constitution of India; (II) where a worker is sought to be reinstated on being dismissed under the Industrial Law; and (III) where a statutory body acts in breach or violation of the mandatory provisions of the statute. If the aforesaid three exceptions can not be found in a particular case then the Supreme Court in that decision held that a declaration of unlawful termination and restoration to service in such a case of contract of employment would be indirectly an instance of specific performance of contract for personal service and, therefore, such a declaration is not permissible under the Law of Specific Relief Act. Admittedly, all the three exceptions mentioned in the said decision would not be applicable to the facts and circumstances of the present case. In the case of J. Tiwari v. Jawala Devi Vidya Mandir and Ors. . the Supreme Court held that when a party is an employee of a private institution and their mutual rights and obligations are governed by the terms of the contract and since under the terms, the service of the said parly was liable to be terminated, all that the party would be entitled to, even if the dismissal is wrongful, is a decree for damages and not an order of reinstatement or declaration that notwithstanding the termination of services the party continues to be in service. In the case of J. Tiwari (supra), the Supreme Court has approved its earlier decision reported in AIR 1976 SC 888 (Executive Committee of Vaish Degree College, Shamit v. Lakshmi Narain). Applying the principles laid down by the Supreme Court in the aforesaid two decisions, we are, therefore, of the view that the reliefs claimed in the suit cannot be given to the plaintiff/respondent and, therefore, the suit was not maintainable in law for obtaining the reliefs claimed in the suit.
5. In the case of Punjab State Electricity Board and Anr. v. Ashwani Kumar , the Supreme Court has clearly laid down that when the Court is prima facie satisfied that the suit is not maintainable in law and such relief claimed in the suit cannot be given to the plaintiff the Court shall not exercise its discretionary power by granting an order of injunction in favour of such a plaintiff. Such being the position and in view of our discussions made hereinabove, the relief claimed in the suit prima facie cannot be granted to the plaintiff. Accordingly, the question of passing an ex parte interim order of injunction by the trial Court could not arise at all. That apart, we cannot forget the provisions under Section 14 of the Specific Relief Act from which it is also evident that Court wiil not enforce a contract of personal service specifically. Such being the position, we have no other alternative but to set aside the impugned order and direct the trial Court to dispose of the application for temporary injunction as early as possible preferably within a period of one month from the date of communication of this order. We make it clear that our findings and/or our observations made in this order cannot be construed to be a final decision of the application for temporary injunction or of the suit. It would be open to the parties to agitate all points Including the point raised before us when the application for temporary injunction and the suit would be taken up for hearing by the trial Court.
6. There is yet another reason in tills case for which, in our opinion, the impugned order is liable to be set aside. The trial Court while considering the prayer for giant of ad-Interim order of injunction in favour of the plaintiff/respondent found that in the absence of any written objection it was not thought fit to dispose of the issue as to the maintain ability of the suit, when the plaintiff specifically alleged that the natural justice was violated in the facts and circumstances of the case. The second reason given by the trial Court was that since the General Manager of the appellant who is an appellate authority had enquired the case as enquiring officer, the alleged right of the plaintiff/respondent to prefer an appeal against such findings before the appellaie authority was denied. Keeping those observatons in mind the trial Court granted the interim order also on the ground that for the ends of justice it was desirable that the appellant should be restrained by an order of ad-interim injunction not to give effect to the proposed letter of termination dated 15th May, 2001 till the disposal of the injunction application. The Supreme Court in the case of Shiv Kumar Chandha v. Municipal Corporation of Delhi and Ors., Considered the proviso to Order 39 Rule 3 of the Code of Civil Procedure and held that whenever a Court considers it necessary in the facts and circumstances of a particular case to pass an order of injunction without notice to other side, it must record the reasons for doing so and should take into consideration, while passing an order of injunction, all relevant factors including as to how the object of granting injunction itself shall be defeated if an ex parte order is not passed. In paragraph 34 of the said decision, the Supreme Court observed that the proviso to Order 39 Rule 3 of the Code of Civil Procedure clearly indicates that only under exceptional circumstances an order of injunction without notice to the other side can be passed as the Supreme Court was of the view that such ex parte orders have a far reaching effect, as such a condition has been imposed that Court must record reasons before passing such order. In paragraph 35 of the said decision the Supreme Court observed as follows :- "As such whenever a Court considers it necessary in the facts and circumstances of a particular case to pass an order of injunction without notice to other side, it must record the reasons for doing so and should take into consideration, while passing an order of injunction, all relcuant/actors, including as to bow the object of granting injunction itself shall be defeate if an ex parte order is not passed."
7. Applying the aforesaid principles as laid down by the Supreme Court in the aforesaid decision regarding grant of ex parte ad-interim order of injunction, we are now to consider whether the principles laid down in the said decision have been followed by the trial Court while passing an ex parte order of injunction in the present case. As noted herein earlier, the ex-parte order of was granted on two grounds:
(i) It was not desirable to dispose of any suit as to the maintainability of the same at the stage of ad-interim order of injunction when the plaintiff/respondent has specifically alleged that the natural Justice was violated in the case. In our view, the learned trial Judge was not Justified in holding as such, in view of the fact that it was the duty of the learned Judge while passing any interim order, to consider whether the reliefs claimed in the suit could be granted to the plaintiff/respondent at least prlma facie. In view of our discussions made hereinabove we are satisfied after perusing the relevant prayers in the suit and the averments made in the plaint that the reliefs claimed in the suit could not be granted to the plaintiff/respondent and accordingly, the trial Court, in our view, was not justified in not at all considering as to whether the suit was prima facie maintainable in law or even the reliefs claimed in the suit could be granted to the plaintiff/respondent at all. The second ground on which the ex parte ad Interim order of injunction was granted by the trial Court as noted hereinearlier was that since the proposed order of punishment was made on the basis of an enquiry made by the General Manager of the appellant and as the General Manager of the Company was an appellate authority, the right of the plaintiff/respondent to prefer an appeal against such finding before the appellate authority was denied, an ex parte order of injunction should be passed in favour of the plaintiff/respondent. In our view, this finding of the learned trial Judge was also not warranted in the facts and circumstances of this case. Even assuming that the General Manager of the appellant is an appellate authority who had enquired the case and the right of the plaintiff/ respondent to prefer an appeal against the findings before the appellate authority could be denied, such consideration cannot be a consideration for grant of ex parte ad interim order of injunction in favour of the plain tiff/respondent, as we are of the view that the suit itself at this stage must be held to be a premature one because we find that the proposed order of termination has only been served upon the plain tiff/respondent inviting explanation from him as to why the order of termination should not be imposed on him. It cannot be disputed that it would be open to the plaintiff/respondent to file his explanation to the show cause and only thereafter the Authority can pass final order. Such being the position, at this stage, it was not open to the plaintiff/respondent to come to Court without allowing the appellants to proceed with the explanation shown by the plaintiff respondent against the show cause notice proposing to terminate the plaintiff/respondent from his service. In any view of the matter, we are of the view that the trial Court was not Justified in the facts and circumstances of the present case in granting ex parte ad interim order of injunction when all relevant factors including as to how the object of granting injunction itself shall be defeated even if an ex parte order was not passed were not at all considered. We are informed that the defendants have already entered appearance in the suit. That being the position, we direct the defendant/appellant to file their written objection to the application for temporary injunction within a period of two weeks from the date of communication of this order and, reply if any, by a week thereafter. Let the application for temporary injunction be decided within one month from the date of communication of this order without granting any adjournment to either of the parties. We make it clear that our findings and/or observations made in this Judgment shall not influence the trial Court to decide the application for temporary injunction on merits and in accordance with law as we are of the view that the observations made herein are for the purpose of deciding as to whether an ex parte ad-interim order of injunction could be granted in the facts and circumstances of the case. All questions are left open to be decided by the trial Court while deciding the application for temporary injunction.
8. Before parting with this Judgment we may, however record the submission of Mr. Bikash Ranjan Bhattacharjee, the learned senior counsel appearing on behalf of" the plaintiff/respondent in support of the impugned order passed by the trial Court. Mr. Bhattacharjee contended that a suit for declaration that the order of termination was illegal and that the plaintiff may be treated as continuing in service of the respondent is maintainable in law and, therefore, the plaintiff/respondent was entitled to pray for an ad interim order of njunction. In support of this contention, a recent decision of the Supreme Court in the case of Probhudayal Birati v. M.P. Rajya Nagarik Aapurti Nigam Ltd. was relied upon. In our view, the aforesaid decision of the Supreme Court cannot be applied to the facts and circumstances of this case. As noted here in earlier. In the case of Executive Committee of Vaish Degree College, Shambli v. Lakshmi Narain, AIR 1976 SC 888, three exceptions were formulated by the Supreme Court. One of the exceptions was that a suit can be held to be maintainable if the employer is a statutory body. From the decision of the Supreme Court as cited by Mr. Bhattacharjee we find that the employer in that case was M.P. State Commodities Trading Corporation Limited which is a Government Company within the meaning of Section 617 of the Companies Act, 1956. From paragraph 8 of the said decision, it would be evident that the rules that govern the service conditions of the State Government servants were adopted by the Corporation. That being the position, we are unable to agree with Mr. Bhattacharjee that the decision cited by him can at all be applied in the present case as the appellant was an employee of a private limited company. Therefore, the three exceptions that have been formulated by the Supreme Court in the aforesaid decision (Executive Committee of Vaish Degree College v. Lakshmi Narain AIR 1976 SC 888) would not come to an aid to the appellant. For the reasons aforesaid, the order of the trial Court is ret aside. The appeal is allowed to the extent indicated herein above. The trial Court is now directed to dispose of the application for temporary injunction in the manner Indicated hereinearlier.
There will no order as to costs.
A.K. Banerjee, J.
9. I have the privilege to go through the well versed judgment delivered by my learned brother. However, I wish to approach the problem from a complete different angle.
10. The respondent was an employee of the appellant. The respondent faced domestic disciplinary proceeding Initiated by his employer being the appellant company. At the stage of second show cause notice the respondent has approached the Civil Court by filing Title Suit No. 705 of 2001 in the City Civil Court at Calcutta inter alia praying for the following reliefs:
(i) Declaration that the impugned charge-sheet along with the order of suspension dated 15th June, 1998 and enquiry proceedings and the report of the enquiry officer and on the basis of the said report, the proposed order of dismissal from service of the plaintiff are illegal, invalid without Jurisdiction null and void and violation of principle of natural justice and notbinding upon plaintiff as if, he is in service.
(ii) Permanent injunction restraining the defendant and its officers/ Sub-ordinate/men and assign from giving any and or any further effect to the impugned chargesheet along with order of suspension dated 15.6.98 and/or not to give effect and/or further effect the order of proposed punishment dated May 2001 and/or not to Impose any penalties till the disposal of the suit.
(iii) Temporary injunction in terms of prayer (b) above,
(v) Cost suit,
(vi) Such other relief or reliefs as the plaintiff is entitled to in law and equity."
11. The grievance of the respondent was as follows :-
(i) The charge sheet was Issued without any enquiry being held.
(ii) No copy of the enquiry report, if any had been supplied along with the order of suspension and the chargesheet which is Invalid and violative of principles of natural Justice.
(iii) No copy of the written complaint of the passenger which prompted the appellant to Initiate the proceeding, had not been supplied to the respondent.
(iv) Copies of the documents as asked for by the respondent were dented. (v) Lawyer's assistance or assistance of co-employee was also dented.
12. Simultaneously, with the filing of the suit an application for temporary injunction was moved by the respondent when the appellant intervened. Upon hearing the respective contentions of the appellant and the respondent on May 30, 2001 the learned Judge of the Court below passed the order of injunction restraining the appellant from giving effect to the proposed punishment as contained in letter dated May, 2001 and fixed the injunction application for final hearing 5th July, 2001.
13. On perusal of the judgment of the Court below it appears that the appellant raised a preliminary objection with regard to maintainability of the suit. According to the appellant since it was a contractual service a suit for specific performance of contract was not maintainable and secondly the Court had to satisfy itself before granting an order of injunction that a prima facie case had been made out and while exercising discretion the Court must act judicially. Reliance had been placed on the decision of this Court reported in 1991. Vol. II, Calcutta High Court Notes, Page 145.
14. On behalf of the respondent it was contended that the proceeding had been vitiated by principle of natural Justice and no adequate opportunity had been given to the respondent to defend the said proceedings. The learned judge of the Court below also found that the respondent was asked to show cause within 72 hours why he should not be dismissed from service.
15. Considering the diverse contentions of the parties the learned judge observed that in absence of any written objection to be filed by the defendant supported by an affidavit it would not be desirable to dispose of the Issue as to maintainability of the suit at this preliminary stage when the plaintiff had specifically alleged that principles of natural justice had been violated. The learned judge also observed that since the order of punishment on the basis of the enquiry report, if given effect to, would cause Irreparable loss and prejudice to the respondent it was desirable that the defendant should be restrained from giving any effect to the proposed punishment as contained in the letter dated 5th June, 2001.
16. On a careful examination of the Judgment of the Court below it appears to me that the learned Judge has not decided the question of maintainability and directed the matter to be heard on affidavits. The appellant through its counsel verbally contended that the suit was not maintainable. The Court should not presume as to what stand the appellant would take in the written objection verified by an affidavit. It might be true that at the time of final hearing the learned judge could come to a conclusion that the suit was not maintainable. In my view, at least an opportunity should be given to the learned judge to decide that issue.
17. The Superior Court at the ad-interim stage in my view, should be slow io interfere unless it is warranted. In the instant case the appellant has been restrained from not giving any effect to the proposed punishment for a limited period. No irretrievable prejudice, in my view, has been caused to the appellant. On the contrary refusal to pass an interim order at that stage would certainly make the suit infractuous. A person who has been in employment should be given adequate opportunity to defend himself against any disciplinary proceeding, when the violation of natural Justice has been specifically alleged the Court, in my view, is not so powerless that it would not examine the issue and dismiss the litigation inletnine merely on the ground that it is a private contractual employment.
18. The society is changing. We can not be a mere on-looker. We have to interpret the law to support the oppressed, We have to mould the law to give relief to the oppressed by Interpreting the same by giving appropriate meaning. The laws is not, in my view, solely dependant on hyper technicalities. It would be unfair to deny relief to an oppressed who. we find, has been denied justice by high mighty multinational organisation. Since we are to exercise our discretion in these type of matters 1 do not find any reason whatsoever to interfare with the decision of Court below at this stage. I am told that even on 5th July, 2001 the appellant did not file any objection and took an adjournment on the plea that the matter was pending before this Court. This attitude on the part of the appellant is not appreciated by me.
19. Coming back to the matter, in my view, the learned Judge was right in granting the injunction which has not caused any prejudice to the appellant at least not to the extent which the respondent might suffer having been refused order of injunction. I, therefore, with all humility, beg to differ with the approach made by my learned brother in this matter. In my view, we should not interfare with the order impugned save and except directing the Court below to dispose the injunction application as early as possible.
T. Chatterjee and A.K. Banerjee, JJ.
20. In view of differences of opinion between us, we refer this matter to the Hon'ble Chief Justice for necessary assignment to a Third Judge under Clause 36 of the Letters Patent read with Section 98(2) of Code of Civil Procedure.
Let that file be placed before the Hon'ble Chief Justice for necessary assignment.
21. Order accordingly