Gujarat High Court
New vs State on 2 May, 2011
Author: H.K.Rathod
Bench: H.K.Rathod
Gujarat High Court Case Information System
Print
SCA/1426/2011 7/ 7 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1426 of 2011
=========================================================
NEW
GUJARAT MAZDOOR MANCH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH LABOUR COMMISSIONER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
UT MISHRA for
Petitioner(s) : 1,
MR AL SHARMA, AGP for Respondent(s) : 1,
MR
YOGEN N PANDYA for Respondent(s) : 2,
NOTICE SERVED for
Respondent(s) : 3,
RULE NOT RECD BACK for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 02/05/2011
ORAL
ORDER
Heard learned advocates appearing on behalf of respective parties. No appearance is filed by respondent No.3 though notice is served to respondent No.3.
On 19th April, 2010, following order is passed by this Court :
"Heard learned advocates appearing on behalf of respective parties. Notice issued by this Court to respondent No.3, but, no appearance is filed.
Considering question raised and involved in present petition, this matter requires detailed examination by this Court, hence, RULE returnable on 2 nd May, 2011.
Learned AGP Ms. Bhatt waives service of notice of rule on behalf of respondent No.1.
Learned advocate Mr. Yogen Pandya waives service of notice of rule on behalf of respondent No.2."
Today, with consent of all learned advocates, matter is taken up for final hearing.
In present petition, petitioner has challenged order passed by Labour Commissioner, State of Gujarat, Gandhinagar dated 27th January, 2010, wherein, Labour Commissioner has come to conclusion while exercising powers under Section 12(5) of Industrial Disputes Act, 1947 that dispute which has been raised by petitioner Union is not referred for adjudication to concerned Industrial Tribunal, because, that workman is required to be made permanent or not, that fact is to be considered individually on merits by employer. Therefore, industrial dispute raised by petitioner Union is not referred for adjudication. The affidavit in reply is filed by respondent No.1 - Harshadbhai Ramniklal Shah, Deputy Labour Commissioner. The relevant averments made in para 4 to 8 are quoted as under :
"4. I humbly say and submit that the present petitioner has put forward demand before the respondent No.2 company and respondent No.3, contractor by the vide charter of demand dated 10.09.2009 were concerning contract workers engaged by the respondent No.3 contractor.
5. I say and submit that on examining the justification of demand at Page 14 & 15 it makes ample clear that the petitioner itself is not clear about its demand whether it is for a worker engaged by contractor/ contractors and they are seeking the relief for workers or want to abolish the contract system in specific process of contract.
6. It is submitted that in above mentioned demands bearing I D Case No.90 of 2009 the failure report under Section 12(4) of the Industrial Disputes Act, 1947 was submitted by Conciliation Officer, Anand to the Respondent No.1. Labour Commissioner on 16.09.2010. On the basis of the contents of the conciliation case and confidential report of the conciliation officer, Anand, the respondent No.1 authority empowered vide Section 12(5) of the Industrial Disputes Act, 1947 was not satisfied and came to conclusion that there was no case for reference and refused to make reference to the Industrial Tribunal for adjudication vide order dated 27.01.2010.
7. It is submitted that the order dated 27.01.2010 passed by the Respondent No.1 is reasoning one and self explanatory. The nature of demands is not specific, names of the workers, the date of joining particular work carried out by them and under which contractor are they were working for, is not mentioned. Without specific details the dispute cannot be adjudicated on merits of the individual workman.
8. It is submitted that unless the list of concerned contract workers for which disputes is raised and the names of contractor by whom they were employed along with mentioning process in which they were engaged and carried out their functioning and also their dates of joining submitted, their dispute cannot be adjudicated. The list of contracts workers was not submitted by the petitioner Union during conciliation proceedings. Hence the order dated 27.01.2010 is just and reasonable."
It is necessary to note that industrial dispute raised by petitioner Union, page 10 and 11, dated 10th September, 2009, where, charter of demand has been raised against Manager - respondent No.2 and Labour Contractor Mr. S.M. Pathan - respondent No.3 on the ground that contract system which is going on with establishment that is found to be sham, bogus and not genuine. It is merely a paper arrangement made by employer and contractor and such labour contract is an eye-wash, bogus. Therefore, employees those who are working under contractor, are considered to be an employee of respondent No.2
- employer and they are entitled benefit of permanent workman with all salary and other allowances.
The second dispute is raised that from date of joining during aforesaid period subsequently whatever less benefit has been paid to workman, they should have to be reimbursed by 10% more to workman working with contractor. In support of aforesaid dispute after intervention by Conciliation Officer, Anand, statement of claim justification has been filed by petitioner Union and thereafter, Conciliation Officer in case No.90 of 2009 submitted failure report under Section 12(4) of ID Act, 1947. The Labour Commissioner being an appropriate Government has framed opinion of not referring dispute for adjudication. The order dated 27th January, 2010 is absolutely suggests non-application of mind by appropriate Government. The appropriate Government has not considered dispute/ demand raised by Union and also not considered justification submitted by Union. The original demand which has been raised by Union was that whatever contract system which has been going on with employer that has been sham, bogus and not genuine, it is merely a paper arrangement between employer and contractor. There is no reflection at all in order of refusing reference dated 27th January, 2010. The appropriate Government - respondent No.1 has not even gone through failure report properly and without application of mind, aforesaid decision has been taken under Section 12(5) of ID Act, 1947.
The appropriate Government cannot decide merits of industrial dispute raised by Union. The appropriate Government must have to consider one aspect that industrial dispute raised by Union is in existence or not, then, it must have to refer for adjudication. In this case, there is a dispute raised by Union that contract system is sham, bogus and merely a paper arrangement, then, reason which has been given for not referring dispute is altogether different than demand raised by Union, therefore, it is a clear case of non-application of mind by appropriate Government. When industrial dispute or demand raised by Union, at that occasion, question of adjudication on merits does not arise by appropriate Government. That view has been taken by Apex court in case of Telco Convoy Drivers Mazdoor Sangh and another v. State of Bihar and others reported in AIR 1989 SC 1565 and another recent decision of Division Bench of this Court in case of Thakor Nagjibhai Bhailal v. IPCL., Now Amalgamated with Reliance Inds. Ltd. & Ors., reported in 2011-I-CLR 182.
This Court has also considered similar aspect in case when demand raised by Union that contract system is sham, bogus and merely a paper arrangement, in that circumstances, industrial dispute must have to be referred for adjudication by appropriate Government in Special Civil Application No.662 of 2011 dated 26th April, 2011.
Therefore, in light of these facts and also considering affidavit in reply filed by Deputy Labour Commissioner, where also, exact demand which has been raised by petitioner Union at page 10 and 11 has been totally ignored by appropriate Government, order passed by appropriate Government dated 27th January, 2010 not to refer industrial dispute for adjudication is hereby quashed and set aside with a direction to appropriate Government - respondent No.1 to reconsider entire matter afresh and consider demand notice given by Union as well as justification given by Union in support of demand and also to consider defence raised by employer as well as contractor and then to examine whether in fact contract system which has been going on with employer is sham, bogus and merely a paper arrangement or not and thereafter, to take appropriate decision under Section 12(5) of Industrial Disputes Act, 1947, after considering failure report submitted by Conciliation Officer within a period of two months from date of receiving copy of present order and communicate decision of reference to petitioner Union immediately.
Accordingly, rule is made absolute to aforesaid extent.
[H.K. RATHOD, J.] #Dave Top