Allahabad High Court
District Co-Operative Federation ... vs Deputy Registrar, Co-Operative ... on 18 August, 1998
Equivalent citations: 1998(3)AWC1827
Author: R.K. Mahajan
Bench: R.K. Mahajan
JUDGMENT R.K. Mahajan, J.
1. This is a writ petition moved by District Co-operative Federation Limited seeking direction in the nature of certiorari quashing the order dated 8.6.1984 communicated on 31.1.1987 (Annexure No. 1 to the writ petition) and the award dated 29.9.198! passed by the respondent No. 1 (Annexure-2 to the writ petition). A prayer has been further made not to give effect to the impugned award by issuing a writ of mandamus. It may be mentioned at the outset that the respondent No. 3 who was employed as Manager in a Cold Storage under the control of the petitioner on 5.4.1978 was terminated later on as post of Manager-cum-Engineer was created by circular dated 29.1.1987 after amalgamating the post of Manager with the Engineer. It may be mentioned that Shri P. N. Shukla was appointed on purely temporary basis. Later on he was terminated on the basis of resolution of Committee of Management dated 23.2.1979. It appears that the matter of termination was submitted on a reference made by Shri P. N. Shukla to the Deputy Registrar Cooperative Societies. U. P., Agra against the District Co-operative Federation, Mathura. It further appears that Deputy Registrar appointed Regional Assitant Registrar. Agra as sole arbitrator and referred the dispute for adjudication. The Arbitrator gave an award in favour of Shri Shukla and declared the termination order void. The matter was taken up in the appeal before the competent authority and which was dismissed by the order dated 8.6.1984 (Annexure No.-l).
2. Feeling aggrieved, the management has filed this writ petition. At the time of hearing, only counsel for the petitioner appeared. Learned counsel for the respondent was not present. Counter-affidavit has been filed by the wife of Shri Shukla as Shri Shukla is no more in this world. She has pleaded that Shri Shukla was appointed against the regular vacancy and it was not stated at the time of termination that the termination was done on account of new development, i.e.. amalgamation of post as referred above and he was not qualified to be appointed. It is alleged in the counter-affidavit that Shri Shukla was pressed hard to accept the potato stock for storage beyond the storage capacity against which the Manager protested in view of this proposed storage as any mishap in the Cold Storage was the matter of his technical responsibility and also the administrative responsibility. The management was communicated as he did not accommodate storage of 28995 bags of potato. In other words, the case of respondent No. 3 is that her husband Shri Shukla was terminated on account of prejudice and antagonism and amalgamation of post is Just a trick to shunt him out.
3. I have gone through the record carefully and also the award.
4. Shri K. N. Mishra, learned counsel for the petitioner advanced legal proposition of law that termination of Shri Shukla is on "business" within the meaning of Section 70 of the U. P. Co-operative-Societies Act, 1965 (hereinafter referred to as the Act of 1965) and the award is a nullity and without jurisdiction. He has further submitted that the remedy available to the petitioner was under Section 128 of Act of 1965 which deals with powers of Registrar to annul the resolution or cancel the order passed by an officer or cooperative society in certain cases. He has further submitted that the matter was squarely covered under Regulation 29 of U. P. Co-operative Societies Employees' Service Regulations, 1975 (hereinafter referred to as the Regulations) which deals with the termination of an employee when the work is reduced and expenditure is excessive.
5. After hearing learned counsel for the petitioner and giving thoughtful consideration 1 refuse to interfere in the award passed by the respondent No. 1 on the following reasonings :
Firstly, the matter relates to the case of more than two decades old. The widow, respondent No. 3, is a helpless lady. There is no reasources for her income, as stated in the counter-affidavit. Secondly, late Shri Shukla joined as Manager in response to advertisement and he was found to be qualified when his appointment as Manager was done. Later on he did not oblige to store more potatoes in the Cold Storage, then he was shunted out from service. If the veil is lifted from the order, it is stigmatic and entails civil consequences. It was then thought that Engineer be given charge of Manager and before termination, he was not given any chance to defend his case and fair procedure was also not adopted. In fact, Article 21 of the Constitution of India lays down that nobody should be terminated except following the procedure prescribed by law. A person cannot be deprived of his livelihood without fair procedure and fair hearing. Protection has been given by Constitution of India under Article 21 read with Article 14 that if the act of depriving livelihood is arbitrary, the same can be struck down and I am of the view that it was arbitrary and the Arbitrator's finding cannot be assailed on this ground. The question that the matter could be referred to the Arbitrator for arbitration is purely a technical as the management should not have acquiesced to the jurisdiction.
6. I would like to refer the opening language of Section 70 of Act of 1965 :
"Notwithstanding anything contained in any law for the time being in force, if any dispute relating to the constitution, management of the business of a co-operative society other than a dispute regarding disciplinary action taken against a paid servant of a society arises-
(a) ...........................
(b) ..................................
(c) .................................
(d) .................................
such dispute shall be referred to the Registrar for action in accordance with the provisions of this Act and the rules and no Court shall have jurisdiction to entertain any suit or other proceeding in respect of any such dispute."
7. It is not a case of disciplinary action against an employee but it is a matter of amalgamation of post and it falls within the purview of management of business of co-operative societies.
8. I may also refere sub-clause (3) of Section 70 of Act of 1965 for ready reference :
"(3). If any question arises whether a dispute referred to the Registrar under this Section is a dispute relating to the constitution, management or the business of co-operative society, decision thereon of the Registrar shall be final and shall not be called in question in any Court."
9. Mr. K. N. Mishra, learned counsel for the petitioner has relied upon Parmeshwar Dayal Shukla v. Deputy Registrar, Co-operative Societies, U. P., Allahabad Region. Allahabad and others, 1982 UPLBEC 398. Shri Mishra has relied upon para 34 of the aforesaid judgment. The point pressed is that since it was termination and the matter should have been taken under regulations of the Co-operative Societies Act and not by arbitration. The ratio of the aforesaid judgment is not applicable in the facts and circumstances of the present case.
10. For the aforesaid reasons, this Court is not inclined to give discretionary relief in the facts and circumstances of this case and I hereby dismiss the writ petition.