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 12, Cited by 5]

Supreme Court of India

Govind Sugar Mills Ltd. & Anr vs Hind Mazdoor Sabha & Ors on 5 August, 1975

Equivalent citations: 1975 AIR 1735, 1976 SCR (1) 251, AIR 1975 SUPREME COURT 1735, 1976 (1) SCC 60, 1975 LAB. I. C. 1216, 1976 (1) SCR 251, 1975 48 FJR 52, 1975 2 LABLJ 370, 31 FACLR 145

Author: N.L. Untwalia

Bench: N.L. Untwalia, A. Alagiriswami, P.K. Goswami

           PETITIONER:
GOVIND SUGAR MILLS LTD. & ANR

	Vs.

RESPONDENT:
HIND MAZDOOR SABHA & ORS.

DATE OF JUDGMENT05/08/1975

BENCH:
UNTWALIA, N.L.
BENCH:
UNTWALIA, N.L.
ALAGIRISWAMI, A.
GOSWAMI, P.K.

CITATION:
 1975 AIR 1735		  1976 SCR  (1) 251
 1976 SCC  (1)	60


ACT:
     U.P. Industrial Disputes Act (28 of 1947) as amended by
U.P. Act  1 of	1957, s.  3(b) and  4K-If Government call be
directed to refer dispute.



HEADNOTE:
     Under s.  3(b) of	the U.P.  Industrial  Disputes	Act,
1947, the  State Government  issued a notification directing
that the  recommendations of the First Sugar Wage Board were
to come	 into force  from November  1, 1960.  The  appellant
refused to  implement the  provisions of  the  notification.
There was,  consequently in industrial dispute but the State
Government passed an order refusing to refer the dispute for
adjudication under  s. 4K  of the  Act. In  a writ  petition
filed by  the respondent,  the	High  Court,  following	 the
decision of this Court in State of U.P. v. Basti Sugar Mills
Co. Ltd.  [1961] 2  S.C.R. 330,	 issued a writ of certiorari
quashing the  order of the State Government refusing to make
a reference,  and also,	 issued a writ of mandamus directing
the State  Government and  the Labour  Commissioner to refer
the dispute for, adjudication under s. 4-K.
     Allowing the  appeal to  his Court against the issue of
the writ of mandamus:
^
     HELD: (1)	'The power  of the Government under s. 10 of
the  Industrial	  Disputes  Act,   1947	 (Central   Act)  is
discretionary and it is open to the Government, taking	into
consideration  relevant	 factors,  to  refuse  to  make	   a
reference   that is,  the High Court may, after quashing the
order of  the Government refuse to make a reference, ask the
Government to  re-consider the	matter but it could not give
peremptory directions  to make	a reference.  Section 4-K of
the U.P.  Act, divorced from the context and setup of s.3 is
in pari	 Materia with  and stands on the same footing, as s.
10(1) of the Central Act. [253B]
     M/s Mahabir  Jute Mills Ltd. Gorakhpore v. Shri Shibban
Lal Saxena & Ors. Civil Appeal No. 781 of 1973, followed.
     (2) Section  3(d), as  it stood  in the U.P. Act before
1957,  was   so	 interwoven  and  inter-connected  with	 the
exercise of  the power	in cl. (b) that it led this Court in
the Basti  Sugar Mills case to opine that a writ of mandamus
could be  issued directing  the State  Government to  make a
reference. The	position, however,  has	 changed  after	 the
amendments brought  about in 1957 [253B-C)
     (3) The  observation that, if the Government refuses to
make a reference on  the basis of irrelevant considerations,
the party  may move the High Court for a writ of mandamus in
the Bombay  Union of  Journalists case [1964] 6 S.C.R 22. 35
only means  that a  writ of  mandamus could be issued to the
Government to re-consider the matter. [253F]
     (4) The reference of the dispute made by the Government
in pursuance  of the direction of the High Court cannot hold
good, but the State Government may reconsider the matter and
exercise its  discretion either	 to refer the dispute or not
within the ambit of well-settled principles of law. [254A-B]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 795 of 1975.

Appeal by special leave from the Judgment and order dated the 7th December, 1973 of the Allahabad High Court (Lucknow Bench) in special appeal No. 189 of 1969.

B. Sen, B. P. Maheshwari and Suresh Sethi, for the appellant.

252

J. P. Goyal, D. P. Mukherjee and Reghunath Singh, for respondent.

The Judgment of the Court was delivered by UNTWALIA, J.-This is an appeal by special leave. It is said that by a notification dated 27-4-1961 issued under section 3(b) of the U P Industrial Disputes Act-U.P. Act XXVIII of 1947-herein- after called the Act, the recommendations of the first Sugar Wage Board were directed to come in force with effect from November 1, 1960. Certain Sugar Mills including the appellants are said to have refused to implement the provisions of the notification dated 27-4-1961. This gave rise to an industrial dispute. Eventually the State Government of Uttar Pradesh by its order dated 22-9-1966 refused to make a reference for adjudication of the dispute under section 4K of the Act. Respondent no. 1 filed a writ application in the Allahabad High Court under Article 226 of the Constitution of India asking for a writ of certiorari to quash the order of the government dated 22-6-1966 and a writ of mandamus directing them to make a reference. A learned single Judge of the High Court dismissed the writ application. But the same was allowed in a Special Appeal by a Bench of the High Court. The two appellants approached this Court 1 for grant of special leave. It was granted "limited to the question as to whether the High Court was justified in giving directions to respondents 1 and 2 to refer the dispute of the workmen for adjudication under section 4K or the U.P. Industrial Disputes Act."

In the Special Appeal the High Court has taken the view following the decision of this Court in State of Uttar Pradesh and others v. Basti Sugar Mills Co. Ltd.(1) that when action was taken under section 3(b) of the Act it was obligatory for the State Government to make a reference under section 4K for adjudication of the Industrial dispute raised in relation to the said action. The High Court on a consideration of the entire facts and circumstances of the case allowed the writ petition and quashed the order the State Government dated 22-6-1966 by grant of a writ of certiorari. In this appeal since the special leave was granted on a limited question we are not called upon to interfere with the said portion of the order of the High Court. But it further directed the State Government and the Labour Commissioner to refer the dispute for adjudication in exercise of their power under section 4K of the Act. It seems to have been so done on the view that it was obligatory for be State Government to do so 11 after the issuance of the notification under section 3(b) of the Act. In our opinion this was not correct.

The decision of this Court in the case of Basti Sugar Mills (supra) was given with reference to clause (d) of section 3 of the Act as it stood prior to the amendment made by U.P. Act I of 1957. By the said amending Act, clause (d) was dropped and substituted by another clause (d) with which we are not concerned and the provision 253 of making a reference was made in section 4K. Section 4K of the Act is in pari materia with section 10(1) of the Industrial disputes Act, 1947-central Act XIV of 1947. It has been pointed out by this Court in the case of Bombay Union of Journalists & Ors. v. The State of Bombay & Anr.(1) that the power of the Government under section 10(1) of the Central Act is discretionary and it is open to the Government under certain circumstances by taking into consideration the relevant factors to refuse to make a reference. Section 4K of the Act divorced from the context and set up of section 3 stands on the same footing. Clause

(d) of section 3 as it stood in the Act before 1957 was so interwoven and inter-connected with the exercise of the power in clause (b) that it led this Court to opine that a writ mandamus could be issued directing the State Government to make a reference under section 3(d) of the Act as it stood before the 1957 amendment. In our judgment, however, the position has changed after the amendment brought about in the year 1957.

In the judgment of this Court delivered a few days ago, namely M/s Mahabir Jute Mills ltd. Gorakhpore v. Shri Shibban Lal Saxena & Ors.(2) it has been held on a consideration of the provisions low contained in section 4K of the Act that after quashing the order of the Government refusing to make a reference the High Court could ask the Government to reconsider the matter but it could not give peremptory directions to make a reference. We may, however, take note of a sentence occurring in the judgment of this Court in the case of Bombay Union of Journalists & Ors.(3) which reads thus:

"If the appropriate Government refuses to make a reference for irrelevant considerations, or on extraneous grounds, or acts malafide, that, of course, would be another matter; in such a case a party would be entitled to move the High Court for a writ of mandamus."

We think what was meant to be conveyed by the sentence aforesaid was that the party would be entitled to move the High Court for interfering with the order of the Government and not necessarily for the issuance of a writ of mandamus to direct the Government to make reference. The mandamus would be to reconsider the matter. It does not seem to be quite reasonable to take the view that after the refusal of the Government to make a reference is quashed a writ of mandamus to make a reference must necessarily follow. The matter has still to be left for the exercise of the power by the Government on relevant considerations in the light of the judgment quashing the order of refusal.

For the reasons stated above we allow this appeal only to the extent that the order of the High Court made in the Special Appeal directing the Government of U.P. and the Labour Commissioner to 254 make a reference under section 4K of the Act is not sustainable and is set aside. We were informed at the bar that two references have already been made in pursuance of the said direction. It is plain that the said order made cannot hold good when we have set aside the order of the High Court giving the direction in pursuance of which the references have been made. It will, however, be open to the State Government to reconsider the matter in the light of the judgment of the High Court and within the ambit of well- settled principles of law for exercise of their power of reference and to take such decision in the matter as they may think fit and proper to take in accordance with law. We shall make no order as to costs.

V.P.S.					     Appeal allowed.
255