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 37, Cited by 239]

Supreme Court of India

National Engineering Industries Ltd vs State Of Rajasthan And Ors on 1 December, 1999

Equivalent citations: AIR 2000 SUPREME COURT 469, 1999 AIR SCW 4626, 2000 LAB. I. C. 260, 1999 (7) SCALE 322, 2000 (1) UPLBEC 436, (1999) 9 JT 377 (SC), 2000 (1) UJ (SC) 685, 2000 (1) SERVLJ 194 SC, 2000 (2) LRI 112, 2000 (1) SCC 371, 2000 LAB LR 228, 2000 (2) SRJ 43, (2000) 1 SERVLJ 194, 2000 UJ(SC) 1 685, 1999 (9) JT 377, (2000) 96 FJR 202, (2000) 84 FACLR 162, (2000) 1 LABLJ 247, (1999) 4 LAB LN 1185, (1999) 4 MAD LJ 138, (2000) 1 SCT 717, (2000) 1 UPLBEC 436, (1999) 10 SUPREME 344, (1999) 7 SCALE 322, (2000) 1 ANDHWR 70, (2000) 1 CURLR 389

Author: D.P. Wadhwa

Bench: S.B. Majmudar, D.P Wadhwa, A.P. Misra

           CASE NO.:
Appeal (civil)  16832 of 1996

PETITIONER:
NATIONAL ENGINEERING INDUSTRIES LTD,

RESPONDENT:
STATE OF RAJASTHAN AND ORS.

DATE OF JUDGMENT: 01/12/1999

BENCH:
S.B. MAJMUDAR & D.P WADHWA & A.P. MISRA

JUDGMENT:

JUDGMENT 1999 Supp(5) SCR 87 The Judgment of the Court was delivered by D.P. WADHWA, J. Appellant, and employer, is aggrieved by judgment dated March 25,1996 of the Division Bench of the Rajasthan High Court affirming in appeal the Judgment dated December 15,1992 of the learned single Judge. By this judgment the learned single Judge negatived the challenge of the appellant to the validity of the notification issued by the State Government under Section 10(1) (d)! read with Section 12 (5)2 of the Industrial Disputes Act, 1947 (for short, the `Act') to adjudicate the disputes between the appellant and the National Engineering Industries Workers* Union (for short, the workers' Union) in respect of the demands raised by the Workers' Union. This notification is as under

"Government of Rajasthan Department of Labour No. Pl<I)(14l7lyL&E/86 Jaipur dated 17 March, 1989 , Reference of disputes to Boards, Courts or Tribunals. - <1) Where the appropriate Government is 6f opinion that any industrial dispute exists or is apprehened, it may at any time, by order in writing,-
(a) (0
(d) refer the dispute or any matter appearing to be connected with, or relevant to, the dispute, whether It relates to any matter specified in the Second Schedule or the Third Schedule, to a Tribunal for adjudication:
Provided that where the dispute relates 16 any matter specified in the Third Schedule and is not Iikely to affect more than one hundred workmen, the appropriate Government may, if it so thinks fit, make the reference to a Labour Court under clause(c) :
Provided further..........
Provided also............-"

M2. Duties of conciliation officers,-(\) Where any industrial dispute exists is apprehended, the conciliation officer may, or where the dispute relates to a public: utility service and a notice under Section 22 has been given, shall, hold conciliation proceedings in the prescribed manner.

2. The conciliation officer shall, for the purpose of bringing about a settlement of the dispute without delay, investigate the dispute and all matters affecting the merits and the right settlement thereof and may do all such things as he thinks fit for the purpose of inducing the parties to come a fair and amicable settlement of the dispute.

3. If a settlement of the dispute or of any of the matters in dispute is arrived at in the course of the conciliation proceedings the conciliation officer shall send a report thereof to the appropriate Government or an officer authorised in this behalf by the appropriate Government together with a memorandum of the settlement signed by the parties to the dispute.

4. If no such settlement is arrived at, the conciliation officer shall, as soon as practicable after the close of the investigation, send to the appropriate Government a full report setting forth the steps taken by him for ascertaining the facts and circumstances relating to the dispute and for bringing about & settlement thereof, together with a full statement of such facts and circumstances, and the reasons on account of which, in his opinion, a settlement could not be arrived at Notification Whereas an industrial dispute1 as described below has arisen between the Management of National Engineering Industries Ltd., Jaipur and President National Engineering Industries Workers' Union, E-4, M.L.A. Quarters, Jaipur.

Whereas the Conciliation officer, Jaipur has reported that no settlement was arrived at:

Whereas the State Government after considering the report of the above Conciliation Officer satisfied that the matter is fit to be referred to the Industrial Tribunal.
Therefore, now the State Government under powers conferred on it under section JO sub-section (!) clause (d) read with section 12 subsection (3) of the Industrial Disputes Act 1947 (Act 4 of the year 1947) hereby refers the above dispute for adjudication to Industrial Tribunal Rajasthan Jaipur duly constituted by the State Government under the Industrial Disputes Act, 1947 (Act 4 of the year 1947).
DISPUTE In the 24 point charter of demands made by the President National, Engineering Industries Workers' Union, B-4, M.L.A. Quarters before the Management of National Engineering Industries Ltd., Jaipur (Charter of demands annexed) is fair and proper.
5, If on a consideration of the report referred to in sub-section(4), the appropriate Government is satisfied that there is 9 case for reference to a Board, Labour Court, Tribunal or National Tribunal, it may make such reference. Where the appropriate government does not make such a reference it shall record and communicate to the parties concerned its reasons therefore.
6. A report under this section shall be submitted within fourteen days of the commencement of the conciliation proceedings or within such shorter period as may be fixed by the appropriate Government :
Provided that, subject to the approval of the conciliation officer, the time for the submission of the report may be extended by such period as may be agreed upon in writing by all the parties to the dispute.
"*2(jt) "industrial dispute" means any dispute or difference between employers, or between employers and workmen, or between workmen and workmen. Which is connected with the employment or non-employment or the terms of employment of With the conditions of labour, of any person;
If not to what the workmen are entitled ?
Annexed: Charter of demands By Order of the Governor (R.P. Tiwari) Special Secretary to the Government It would be appropriate at this stage to know the background under which the reference came to be made.
Appellant is a company registered under the Companies Act with its registered office at Calcutta. One of its factories is located at Khatipura Road, Jaipur in the State of Rajasthan. There are three unions with which we are concerned and these are:
(1) National Engineering Industries Labour Union (for short, the `Labour Union'); (2) National Engineering Industries Staff Union (for short, the `Staff Union'); and (3) the Workers' Union referred to above. It is stated that Labour Union has majority of the workers on its roll; is recognised, and is the representative union and registered as such under the provisions of the Act as amended by the Rajasthan Industrial Disputes Amendment Act, 1958. In 1983 all the three unions made their charter of demands. A tripartite settlement4 arrived at between the management, Labour Union and the staff union. In respect of demand made by die Workers Union failure report was submitted. Worker' Union made representation to the State Government for referring their disputes for adjudication. This request was, however, declined by the State Government in view of the tripartite settlement already reached between the representative union, the Staff Union and the management. The settlement was to remain valid and operative till September, 1986. All the three union made fresh charter of demands in 1986 which were identical in almost all respect. Conciliation proceedings were initiated and though failure report was submitted by the Conciliation Officer in respect of the proceedings regarding the Workers' Union, conciliation settlement was arrived at with the Labour Union and the Staff Union . It was a conciliation settlement and was to be in operation for a period of the three years ending September 30,1989. It is 42(p) "settlement" means a settlement arrived at in the coarse of conciliation proceeding and includes a written agreement between the employer and workmen arrived at otherwise than in the course of conciliation proceeding where Such agreement has been signed by the parties thereto in such manner as may be prescribed and copy thereof has been sent to an officer authorised in this behalf by the appropriate Government and the conciliation officer. not disputed that all the employees of the appellant including the members of the `Workers' Union accepted the benefits under this tripartite settlement.

On the charter of demands raised by the Workers' Union and on which the Conciliation Officer had submitted a failure report the State Government did not make any order for reference of the disputes nor did it refuse to make reference. Workers' union then filed a writ petition in the High Court requiring the State Government to make reference of their disputes to the Industrial Tribunal under the provisions of the Act. This writ petition was decided by Division Bench of the High Court on March 23,1989 whereby it was directed to the State Government to decide the question on the failure report of the Conciliation Officer whether to make or not to make the reference. The State Government was required to decide the question within two months from the date of the judgment, i.e., March 23, 1989. High Court also observed that it would be open to the appellant to raise all the contentions before the state Government and the State Government would or would not make a reference only after hearing the parties. However before the decision of the High Court, the State Government, in the meantime, issued the notification dated March 17, 1989 for reference of the disputes relating to the demands raised by the Workers' Union. We have already set out above the notification dated March 17. 1989 making reference of the disputes to the Industrial Tribunal Appellant thereafter submitted a representation dated April 3,1989 to the Slate Government drawing its attention to the decision of the High Court and requesting that the State Government might withdraw the reference and take a fresh decision after hearing the appellant. This, it appears, was not acceded to. The fact that the State Government had already made a reference on March 17, 1989 was not brought to the notice of the High Court when it decided the writ petition of the Workers' Union on March 23,1989. Since the state Government did not accept the request of the appellant, it filed a writ petition in the High Court challenging the validity of the reference. As noted above, the writ petition was dismissed by the learned single Judge, The appeal filed by the appellant before the Division Bench also met the same fate. /That is how the matter has come before us, after this court granted leave to appeal against the judgment of the High Court.

Appellant has challenged the notification on the following counts:

L There was no dispute pending at the time which could be the subject matter of the reference inasmuch as under the tripartite settlement me members of the Workers' Union had also already taken advantage of the benefits thereunder. State Government had thus no jurisdiction to make the reference.
2. Workers' Union was not a representative union within the meaning of section 9-E* of the Rajasthan Act, 34 of 1958 as amended by the Rajasthan Act 14 of 1970.
3. Charter of demands by the Workers' Union Contained as many as 24 demands, most of which were already covered by the tripartite settlement, Reference could not have been made in respect of those very demands.

Moreover, the State Government failed to consider that the Workers' Unions was not representing the majority of workers' and could not have given notice in view of Section 19(7)* of the Act. There was non-application of mind by the state Government in making the reference. In spite of the judgment of the High Court no opportunity was granted to the appellant to place its case before the State Government The order of the State Government making reference could not be *9"E. Registration of Union (1) On receipt of an application from a Union for registration Under Section 9-D and on payment of the fee prescribed, the Registrar shall, it after holding such inquiry as he deems fit he comes to the conclusion that the Conditions requisite for registration specified in the said section are satisfied and that the Union is not otherwise disqualified for registration, enter the name of the union in the appropriate register in such form as Section 9-C and issue a certificate of registration in such form as may be prescribed:

Provided that-
(1) Where two or more Unions fulfilling the conditions necessary for registration under this Act apply for registration in respect of the same unit of an industry, the Union having the largest membership of employees employed in the unit of the industry shall be registered; and
(ii) the Registrar shall not register any Union if be is satisfied that application for its registration is not made bona fide in the interest of the workmen but is made in the interest of the employers to the prejudice of the interest of the workmen.
(2) Once a union has been registered as a representative union under this Act the registration of the union shall be held valid for a period of two years from the date of its registration and shall continue to hold valid unless the registration is cancelled under Section 9-F of this Actor another union is registered in its place according to Section 9-G of this Act.

19. Period of operatic* of settlement and awards.-(1)A settlement shall come into operation on such date as is agreed upon by the parties to the dispute, and if no date is agreed upon, on the date on which the memorandum of the settlement is signed by the parties to the dispute. termed as administrative order inasmuch as there was a direction by the High Court that appellant be heard. "The State Government should have brought to the notice of the High Court the reference having already been made when the matter was still pending before the High Court.

On the other hand, it was contended by the Workers' Union that:

1. The tripartite settlement was invalid inasmuch as it was entered into on a Sunday.
2 All the demands raised by the Workers' Union had not been covered in die tripartite settlement and reference could have been made in respect of those demands.
1 Tripartite settlement was not entered into during the course of conciliation proceedings and, thus, a bar could not have been raised against the reference. In this connection reference be made to Section 18 (I)7of the Act In support of his submissions, Mr. G.B. Pai, learned counsel for the appellant, said that it was not open to the State Government to invoke its power of reference under Section 10 of the Act during the pendency of the tripartite settlement dated 4,10-1986 arrived at during the conciliation (2) Such settlement shall be binding for such period as is agreed upon by the parties, and if no such period is agreed upon, for a period of six months from the date on which the memorandum of settlement is signed by the parties to the dispute, and shall continue to be binding on the parties after the expiry of the period aforesaid, until the expiry of two months from the date on which a notice in writing of an intention to terminate the settlement is given by one of the parties to the other party or parties to the settlement.

(3).. (4).. (5): (6)-

(7) No notice given under sub-section (2) or sub-section (6) shall have effect, unless it is given by a party representing the majority of persons bound by the settlement or award, as the case may be.

I8. Persons tin whom settlements and awards are binding,^!) A settlement arrived at by agreement between the employer and workman otherwise than in the course of conciliation proceeding shall be binding on the parties to the agreement proceedings. The settlement was binding on the members of the Workers' Union as well under Section 18(3) of the Act who had in fact taken advantage of the benefits under the settlement ft could not be said that any industrial dispute existed or was even apprehended at the time the State Government invoked its power under Section 10(1) of the Act in making the impugned reference of the alleged dispute between the management and the Workers `Union. The State Government lacked jurisdiction in making the reference and mat was the question which was not addressed by the High Court . The Industrial Tribunal to whom the reference was made could not have gone into the question of jurisdiction. High Court erred in leaving the issue of settlement being just and fair to be decided by the Industrial Tribunal.

Elaborating Mr. Pai submitted that the impugned reference was destructive of the industrial peace and defeated the very purpose and objective of the Act. Once a conciliation settlement is entered into, mere is no scope under the Act for further investigation by an Industrial Tribunal about the justness or fairness again of the settlement and no individual workmen or even a union representing few workmen not party to conciliation proceedings could question the validity of settlement during its pendency. This was particularly so in die present case as the charter of demands raised by the Workers' Union was itself claimed by it to be identical to the charter of demands raised by the recognised representative Labour Union. Reference by the State Government was not only ex facie bad and incompetent but the (2) Subject 10 the provisions of sub-section (3), an arbitration award which has become enforceable shall be binding on the parties to the agreement who referred the dispute to arbitration , (3) A settlement arrived at in the course of conciliation proceeding under this Act or ait arbitration award in a case where a notification has been issued under sub-section (3-A) of Section 10-A Or an award of a Labour Court, Tribunal or National Tribunal which has become enforceable shall be binding on-

(a) all parties to the industrial dispute;

(b) all other parties summoned to appear in the proceedings as parties to the dispute, unless the Board arbitrator, Labour Court, Tribunal or National Tribunal, as the case may be, records the opinion that they were so summoned without proper cause;

(c) where a party referred to in clause (a) or clause (b) is ah employer, his heirs, successors or assigns in respect of the establishment to which the dispute relates;

(d) where a party referred to in clause (a) or clause (b) is composed of workmen, all persons who were employed in the establishment or part of the establishment, as the case may be , to which the dispute relates on the date Of the dispute and all persons who subsequently become employed in that establishment or part demands in respect of which the reference was made had already been settled during the course of conciliation proceedings by way of me tripartite settlement between the recognised representative Labour Union and the Staff Union. This settlement was binding on all the workers of die appellant The State Government before making the reference did not examine whether there was a genuine dispute between the workmen and the management. The State Government was under a legal obligation to see that the reference was not opposed to any other provision of the Act. The State Government by making the reference dated March 17, 1989 rendered ineffective and inoperative the directions issued by the High Court by its order dated March 23,1989 to give an opportunity to the appellant of hearing before taking a decision as to whether or not any reference should be made at the instance of the Workers' Union, the order of reference was made during the pendency of writ petition of the Workers' Union and only six days before the High Court passed the order. In these circumstances the State Government was not justified in directing the appellant to raise the issue of contravention of the direction of the High Court before the Industrial Tribunal. The State Government should have recalled its order of reference and heard the appellant before taking final decision to make the reference or not.

Mr. Pai further submitted that the conciliation settlement has been equated with an award by various judgments of this Court. A settlement being conciliation settlement was, thus, fully binding on the members of the Workers' Union. The settlement could be challenged on the grounds of fraud, undue influence or it being mala fide. There was no such plea raised by the Workers `Union. Industrial Tribunal could not examine the justness and fairness of the settlement entered into during the conciliation proceedings. As a matter of fact, a perusal of the comparative charter of demands that raised by the Labour Union and the Workers' Union would show that what had been demanded by the Labour Union on either being the same, similar or identical to the demands raised by the Workers' Union. Rather the Labour Union had raised some additional demands not raised by the Workers' Union. There was total non-application of mind by the State Government in making me reference. Reference was not proper or legal which was made after two and a half years of the settlement dated October 4,1986 by the order dated March 17, 1989, By entertaining the reference. Industrial Tribunal would be acting beyond its jurisdiction inasmuch as any award or reference would be directly and substantially against the conciliation settlement which is binding on all the workmen. The High Court failed to consider that the very purpose of creating a machinery under the Act is for establishing industrial peace and harmony. It is in consonance with die said aim and object of the Act that the settlement arrived at in between me parties during the course of conciliation proceedings are kept at the highest pedestal and the courts have been consistently taking a view mat when a particular charter of demands is decided by means of conciliation proceedings then the same would not be allowed to be satisfied on any ground whatsoever including the ground of conflict between the various unions. High Court was not correct in observing that disputed questions of fact were involved in the present case. There are no disputed questions of fact because both the charter of demands raised by the Labour Union and that raised by the Workers' Union were on record. The authority assigned with the duty of finding as to whether any industrial dispute exists between the parties was required to see both the charter of demands and to come to a conclusion as to whether the same, similar or identical demands have been raised by both the unions for which the tripartite settlement had been arrived at during the course of conciliation proceedings. As stated earlier, the Workers* Union has itself stated in their writ petition that its demands were of similar and identical nature to the demands of the Labour Union. There was, thus, no disputed question of fact involved and the High Court failed to exercise its jurisdiction envisaged under Article 226 of the Constitution. AH through this period since 1972, appellant has entered into more man six settlements with the Labour Union which is recognised, and representative Union. Substantial number of workers of the appellant are members of the representative Labour Union which fact has not been denied by the Workers' Onion, ft is not necessary to give any notice to the Workers* Union for entering into any settlement when settlement is with the recognised representative union. Charter of demands of the Workers' Union cannot be termed as a notice under Section 19 Of the Act. thus concluded Mr Pai.

In the counter affidavit filed by the Workers' Union, the fact that the charter of demands of the Workers' Union was identical to that of the Labour Union has been denied though if we refer to the writ petition filed by the Workers' Union, it has been so stated. This is how Workers' Union said in its writ petition :.

"The petitioner union was also not asked to participate in that conciliation proceedings though the demand charter was identical m almost all the respects."

The learned single Judge in his judgment which was upheld by the Division Bench, however, stated that "it is also born out from the charter of demands submitted by respondent No. 3, (Workers' Union) and the settlement dated October 4, 1986 that all the demands raised by respondent No. 3 are not covered by the settlement". It is submitted by the Workers' Union that its demands at serial numbers 5, 6, 11, IS, 19,20,21 and 23 of its charter of demands dated July 24,1986 were not raised in the charter of demands dated June 16, 1986 of the Labour Union and, thus, they were not covered by the settlement dated October 4, 1986. It was in these circumstances that the Workers' Union requested the Conciliation Officer to treat its charter of demands as notice of two months in terms of Section 19(2) of the Act for termination of the earlier settlement dated November 11, 1983, Tripartite settlement dated November II, 1983 was valid for three years with the Labour Union and the Staff Union while again ignoring the demands of the Workers' Union submitted earlier to November 11, 1983. It is admitted by the Workers' Union that at that time it did not challenge the settlement dated November 11,1983, It was further submitted by Mr. Aman Hingorani, learned counsel for the Workers' Union, that when the Conciliation Officer gave notice to the appellant in pursuance to its charter of demands dated July 24, 1986, appellant company by its letter dated September 10, 1986 said that the Workers' Union has no locus stand) to give the notice under Section 19(2) of the Act. It was on this account that the Conciliation Officer on October 1, 1986 gave his failure report and then, at the same time, appellant entered into negotiations with Labour Union and the Staff Union and entered into the settlement dated October 4, 1986 again ignoring the Workers' Union: It was on this account mat the Workers' Union approached the High Court for a direction to the State Government to make a reference of the industrial dispute raised by it to the Industrial Tribunal which writ petition was allowed by order dated March 23, 1989 but before that the State Government itself made the reference which was impugned by the appellant and is the subject matter of the present appeal We may now refer to the decisions of this Court cited at the Bar .

In The Management of Express Newspapers Ltd. v. Workers & Staff Employed under it and Ors,, [J963] 3 SCR 540 the State Government made reference to the Industrial Tribunal under Section 10(1) (d) of the Act on the following two items of dispute:-

"1. Whether the transfer of the publication of Andhra Prabha and Andhra Prabha Illustrated Weekly to Andhra Prabha Private Ltd. in Vijaywada is justified and to what relief the workers and the working Journalists are entitled?
2. Whether the strike of the workers and working Journalists from 27th April, 1959, and the consequent lockout by the management of the Express Newspapers Private Ltd. are justified and to what relief the workers and the working Journalists are entitled T This was challenged by the appellant by filing a writ petition in the Madras High Court. While the learned Single Judge held in favour of the appellant, the Division Bench in appeal filed by the respondents reversed the same. This Court said that the true legal position in regard to the jurisdiction of the High Court to entertain the appellants petition even at die initial stage of the proceedings proposed to be taken before the District Tribunal was not in dispute. It said that there was no dispute that in law, the appellant was entitled to move the High Court even at the initial stage to seek to satisfy it that the dispute is not an industrial dispute and so the Industrial Tribunal has no jurisdiction to embark upon the proposed enquiry. The Division Bench of the High Court in appeal was, however, of the view that having regard to the nature of the enquiry involved in the decision of the preliminary issue, it would be inappropriate for the High Court to take upon itself the task of determining the relevant facts on affidavits. A proper and a more appropriate course to adopt would be to let the material facts be determined by the Industrial Tribunal in the first instance. This was the question which was before this Court if the view taken by the Division Bench was erroneous hi law. This Court after examining the facts of the case was of the opinion that having regard to the nature of the dispute, the Division Bench was right in taking the view that the preliminary issue should be more appropriately dealt with by the Industrial Tribunal. This Court noticed that the Division Bench had made it clear that any party who felt aggrieved by the finding of the Industrial Tribunal on this plea of the issue might move to the High Court in accordance with law. Then this Court said as under :
"It is hardly necessary to emphasise that since the jurisdiction of the Industrial Tribunal in dealing with industrial disputes referred to it under section 10 is limited by section 10 (4) to the points specifically mentioned in the reference and matters incidental thereto, the appropriate Government should frame the relevant orders of reference" carefully and the questions which are intended to be tried by the Industrial Tribunal should be so worded as to leave no scope for ambiguity or controversy. An order of reference hastily drawn of drawn in a casual manner often gives rise to unnecessary disputes and thereby prolongs the life of industrial adjudication which must always be avoided."

in the Sirsilk Ltd.. and Ors. v. Government of Andhra Pradesh and Anr., [1964] 2 SCR 448 industrial disputes were referred for adjudication. The Industrial Tribunal gave its award and forwarded the same to the State Government for publication as required under Section 17 of the Act. Before, however, the publication of the award, parties to the dispute came to a settlement. Request was, therefore, made to the State Government to withhold the publication of the award. The State Government, however, did not accede to this request as, according to it, it was mandatory provision of law to publish the award, A writ petition was filed in the High Court under Article 226 of the Constitution praying that the Government might be directed to withhold the publication of the award. This was dismissed as the High Court was also of the view that the provisions of Section 17 of the Act were mandatory and no writ, therefore, could be issued. The matter then came to this Court. The Court rejected the argument that the provisions of Section'17 of the Act were directory and not mandatory. This Court then noticed the provisions of Section 2(p)> Section 18(1) and (3) and Section 19 of the Act. It was contended that the main purpose of the Act was to maintain peace between the parties in an industrial concern and where, therefore, parties to industrial disputes had reached a settlement which was binding under Section 18 (1), the dispute between them really came to an end. It was submitted that the settlement arrived at between the parties should be respected and industrial peace should not be allowed to be disturbed by the publication of the award which might be different from the settlement. The Court observed that there *as no doubt that the settlement of disputes between the parties themselves vas to be preferred, where it could be arrived at, to industrial adjudication, is the settlement was likely to lead to more lasting peace than an award, as t is arrived at by the free will of the parties and is a pointer to there being goodwill between them. The Court said that even though that might be so, till the provisions of Section 17 (1) which are mandatory requiring publication if the award had to be reconciled with the equally mandatory character of the finding nature of this settlement arrived at between the parties as provided under Section 18(1) of the Act. Then the Court went to hold as under :

"Difficulty, however, arises when the matter has gone beyond the purview of the tribunal as in the present case. That difficulty in our opinion has to be resolved in ordered to avoid possible conflict between s.l8(l) which makes the settlement arrived at between the parties otherwise than in the course of conciliation proceeding binding on .the parties and the terms of an award which are binding under s. 18(3) on publication and which may not be the same as the terms of the settlement binding under s, 18(1). The only way in our view to resolve the possible conflict which would arise between a settlement which is binding under 8,18(1) and an award which may become binding under .l 8(3) on publication is to withhold the publication of the award once the Government has been informed jointly by the parties that a settlement binding under s. 18(1) has been arrived at. It is true that s.
170)'is mandatory and ordinarily the Government has to publish an award sent to it by (he tribunal; but where a situation tike the one in the present cases arises which may lead to a conflict between a settlement under s. 18(1) and an award binding under s 18(3) on publication the only solution is to withhold the award from publication this would not in our opinion in any way affect die mandatory nature of the provision in s.l7(l) for the Government would ordinarily have to publish the award but for the special situation arising in such cases."

The court also examined the issue from another angle and said :

"The reference to the tribunal is for the purpose of resolving die dispute that may have arisen between employers and their workmen. Where a settlement is arrived at between the parties to a dispute before the tribunal after the award has been submitted to Government but before its publication, there is in fact no dispute left to be resolved by the publication of the award. In such a case, the award sent to Government may very well be considered to have become infructuous and so the Government should refrain from publishing such an award because no dispute remains to be resolved by it This Court also said that in case there is a dispute regarding the fame fide nature of the settlement that would be yet another industrial dispute which the Government may refer to for adjudication.
In Barauni Refinery Pragatisheel Shramik Parishad v. Indian O\ Corporation Ltd., [1991] 1 SGC 4y the appellant was a trade union representin a faction of workmen in the Indian Oil Corporation Ltd! (IOGL). There Wer two divisions in the IOGL, namely, (1) the Marketing Division and (2) Refiner and Pipe Lines Division. The age of superannuation of the staff in the Marketing Division was 60 years whereas the age of superannuation for the Refinery and Pipe Lines Division was fixed at 58 years. Clause 20 of the standing orders framed under the Industrial Employment (standing Orders) Act, 1946 concerning the Barauni Refinery provided that every employee shall retire from service on completing the age of 58 years. Extension of service could be granted for a maximum period of five yeas subject to the employee being certified to be fit by me company's Medical Officer, Fourteen recognised unions representing the employees of the lOCL working in different refineries by their letter dated December 15,1981 submitted the Charter of Demands and one of such demands was that the superannuation age be enhanced to 60 years. Barauni Telshodahak Mazdoor Union also raised the similar demand in its charter of demands addressed to the General Manager, IOCL, Barauni Refinery. Meetings were held between the management and the recognised union and in the result a settlement arrived at on May 24,1983. Under clause (21) of the settlement, the unions agreed that during the operation of the settlement they shall not raise any demand having financial burden on the IOCL, The settlement was to remain in force from may1,1982 to April 30,1986. A separate settlement on similar lines was signed between IOCL and its workmen represented by Barauni Telshodhak Mazdoor Union under Section 12(3 ) and 18(3) of the Act in the conciliation proceedings. In spite of the specific demand made in the charter of demands for the upward revision of the age of superannuation, no specific provision was made in that behalf in the settlement. Rather under a clause in the settlement, it was provided that the terms and conditions of service which are not changed under the settlement shall remain unchanged and operative during the period of settlement. Subsequent to the settlement, another union served a notice on the Regional Labour Commissioner (Central) under Section 10 (2) of the of the Industrial Employment (Standing Orders) Act 1946 for modification of clause (20) of the Standing Orders of Barauni Refinery for 58 years to 60 years. The Regional Labour Commissioner after bearing both the parties by his order dated October M, 1984 directed modification of clause (20) of the Standing Orders now fixing the retirement age of the workmen at 60 years. IOCL filed an appeal against that order before the appellate authority . Its appeal though dismissed but it was ordered to that every workmen shall generally retire on attaining the age Of 58 years and if the workmen is found medically fit, he shall be retained in service up to the age of 60 years. Both 1OCL as well the union filed two different writ petitions in the Delhi High Court. lOCL challenging the modification of clause (20) of the Standing Orders and the union challenging the condition of medical fitness One of the questions raised was thus:
"Whether the settlement arrived at under Section 18(3) and Section 19(2) of the Industrial Disputes Act, 1947, between the petitioner and the workmen represented by their recognised majority union and which settlement was in force when impugned orders were made, bad put any bar on the rights of the workmen to approach the authorities under die Industrial Employment (Standing Orders) Act*. 1946 for seeking modification of the Standing Orders with regard to the fixation of the age of superannuation of the workmen?"

The High Court came to the conclusion mat me settlement arrived at in conciliation proceedings was binding on the workmen and one of the clauses of the settlement kept the service conditions intact and another clause did not permit raising of any demand throwing an additional financial burden on the IOCL, it was not permissible to modify the certified Standing Order by an amendment as that would alter the service conditions and increase the financial burden on the management. High Court, therefore, quashed the orders amending the Standing Orders. Aggrieved the union approached this Court This Court analysed the provisions of Sections 2(p), 18(1) and 18(3) of the Industrial Disputes Act, 1947 and it also refers to me provisions of the Industrial Employment (Standing Orders) Act, 1946 and held as under

"It may be seen on a plain reading of sub-sections (I) and (3) of Section 18 that settlements are divided into two categorise, namely, (i) those arrived at outside die conciliation proceedings and (ii) those arrived at in the course of conciliation proceedings. A settlement which belongs to the first category has limited application in that it merely binds the parties to the agreement but the settlement belonging to the second category has extended application since it is binding on all parties to the industrial dispute, to all others who were summoned to appear in the conciliation proceeding and to all persons employed in the establishment or part of the establishment, as the case may be, to which the dispute related on the date of the dispute and to all others who joined the establishment thereafter. Therefore, a settlement arrived at in the course of conciliation proceedings with a recognised majority union will be binding on all workmen of the establishment, even those who belong to the minority union which had objected to the same. To that extent it departs .from the ordinary law of contract The object obviously is to uphold me sanctity of settlements reached with the active assistance of the Conciliation Officer and discourage an individual employee or a minority union from scuttling the settlement There is an underlying assumption that a settlement reached with the help of the Conciliation Officer must be fair and reasonable and can, therefore, safely be made binding not only on the workmen belonging to the union signing the settlement but also on others. That is why a settlement arrived at in the course of conciliation proceedings is put on par with an award made by an adjudicatory authority".

This court upheld the Judgment of the High Court In K..C-P, Limited v. Presiding Officer and Ors., [1996] 10 SCC 446 a labour dispute had erupted at the engineering unit of the appellant employing about 500 workmen. The workmen were demanding higher amount of bonus. There were strike and lockout. Appellant dismissed 29 workmen on the charges of misconduct after holding enquiries. An agreement was reached between the appellant and the union representing all the workmen on the quantum of increase in wages etc. It was further agreed that the issue of non-employment of 29 dismissed workmen would be discussed separately. On that basis all the workmen except the 29 dismissed workmen agreed to resume work. Subsequently a settlement was arrived at between die appellant and the respondent union under Section 12(3) of the Act that the issue of non- employment of 29 dismissed workmen would be discussed in proceedings to be initiated by the Joint Labour Commissioner. Meetings were held by me joint Labour Commissioner but no settlement could be reached. Report of the failure of conciliation proceedings was submitted to the State Government which referred issues of non-employment of 29 workmen for adjudication to the Labour Court. This court noticed that the industrial dispute was referred for adjudication pursuant to the demand espoused by all the workmen and raised by the second respondent union under section 2(k) of the Act and that of the said 29 workmen who were members of the respondent union had authorised me Second respondent to represent them before the Conciliation Officer whereafter reference was made before to the Labour Court. This Court noticed that none of the said 29 workmen raised industrial dispute in their individual capacity under Section 2-A' of the Act. During the pendency of the dispute before the Labour Court, appellant and the respondent-union held discussions regarding non-employment of 29 workmen and ultimately understanding was reached that option would be given to the 29 workmen either to accept reinstatement without back wages or a lump sum amount of Rs. 75, 000 with other monetary benefits. Some of the workmen out of these 29 workmen did not accept the proposed settlement. Nevertheless, respondent-Union entered into a settlement with the appellant under Section 18(1) of the Act oh behalf of the 29 workmen, A joint memorandum was signed between them and it was filed before the Labour Court before whom the industrial dispute was pending. It was requested that award in terms of the settlement may be passed. First respondent who was presiding over the Labour Court declined to do so on the ground that some of the workmen had not approved settlement and, therefore, industrial dispute in respect qua them would continue. The Order of the Labour Court not to make the award in terms of the settlement was challenged by the appellant in a writ petition before the Madras High Court. High Court did not agree with the contention raised by the appellant and dismissed the writ petition. Aggrieved, appellant came to this Court. This Court held that terms of the settlement could not be considered to be in any way ex facie, unjust or unfair and the settlement consequently must be held to be binding on the workmen who did not accept the settlement. This Court referred in great detail to the provisions of Sections 2(k), 2(p) and 18(1) of the Act and noticed the decision of this Court in Herbertsons Ltd. ^.Workmen, [1976] 4 SCC 736, where this court had said that when a recognised Union negotiates with an employer the workers an individuals do not come into the picture. It is not necessary that each individual worker should know the implications of the settlement since a recognised Union, which is expected to protect the legitimate interests of labour enters into a settlement in the best interests of labour. This would be the normal rule. There may be exceptional cases where there may be allegations of mala fides, fraud or even corruption or other inducements. But in the absence of such allegations settlement in the course of collective bargaining is entitled to due weight and consideration. This Court then observed as under:

"It has to be kept in View that under the scheme of labour legislations like the Act in the present case, collective bargaining and the principle of industrial democracy permeate the relations between the man management on the one hand and the Union which resorts to collective bargaining on behalf of its members workmen with the management on the other. Such a collective bargaining which may result in just and fair settlement would always be beneficial to the management as well as to the body of workmen and society at large as mere would be industrial peace and tranquillity pursuant to such settlement arid *2-A Dismisat, etc., of an individual workman to be deemed it) be tat industrial disputes-- Where any employer discharges ,dismisses, retrenches or otherwise terminates the services of an individual workman> any dispute of difference between that workmen and his employer connected with, or arising out of, such discharge, dismissal, retrenchment or temination shall be deemed to be an industrial dispute notwithstanding that no other workman nor any union of workmen is a party to the dispute; which would avoid unnecessary social strife and tribulation on the one hand and promote industrial and commercial development on the other hand. Keeping in view the aforesaid salient features of the Act the settlement which is sought to be impugned has to be scanned and scrutinised. Settlement of labour disputes by direct negotiation and collective bargaining is always to be preferred for ft is the best guarantee of industrial peace which is the aim of all legislations for settlement of labour disputes. In order to bring about such a settlement more easily and to make it more workable and effective it may not be always possible or necessary that such a settlement is arrived at in the course of conciliation proceeding which may be the first step towards resolving the industrial dispute which may be lingering between the employers and their workmen represented by their unions but even if at that stage such settlement does not take place and the industrial dispute gets referred for adjudication, even pending such disputes, the parties can arrive at amicable settlement which may be binding to the parties to the settlement unlike settlement arrived at during conciliation proceedings which may be binding not only to the parties to the settlement but even to the entire labour force working in the organisation concerned even though they may not be members of the Union which might have entered into settlement during conciliation proceedings".

This Court then referred to the difference between the settlement arrived at under the Act during conciliation proceedings by die parties and the settlement arrived at otherwise than during conciliation proceedings as pointed out in Barauni Refinery Pragatisheel Shramik Parishad `s case [1991] 1 SCC 4, In P. Virudhachalam and Ors. v, Management of Lotus Mitts and Ant., [1998] 1 SCC 650 the point for consideration was :

"Whether an individual workman governed by the Industrial Disputes Act, 1947 can claim lay off compensation under Section 25-C of the Act despite settlement arrived at during conciliation proceedings under Section 12(3) of the Act by a Union of which he is not a member, though the union of which he is a member had taken part in the conciliation proceedings but had refused to sign the settlement and when such settlement seeks to restrict the right of lay-off compensation payable to such workman as per the first proviso to Section 25-C of the Act," Labour Court had held in favour of the workmen. It was challenged by the respondent in a writ petition in the Madras High Court. The High Court by its impugned judgment held that the settlement arrived at during conciliation proceedings under Section 12(3) was binding on all the workmen being parties to industrial dispute as per Section 18(3} of the Act and consequently the said settlement could be treated as an agreement arrived at between all the workmen as per the first proviso to Section 25-C and, therefore, the appellants could not claim anything more than what was permissible and payable to them as per the binding terms of the settlement dated 5,5.1980. The writ petition of Respondent, 1 was, therefore, allowed and the claim petition under Section 32-C(2) as moved by the appellants was dismissed.
To answer the question so raised, this Court had a look at the statutory scheme of the Act in depth and observed :
"The aforesaid relevant provisions of the Act, therefore, leave no room for doubt that once a written settlement is arrived at during the conciliation proceedings such settlement under Section 12(3) has a binding effect not only on the signatories to the settlement but also on all parties to the industrial dispute which would cover the entire body of workmen, not only existing workmen but also future workmen, Such a settlement during conciliation proceedings has the same legal effect as an award of Labour Court, or Tribunal or National Tribunal or an arbitration award. They all stand on a par."

It then held :

"On the aforesaid scheme of the Act, therefore, it must be held that the settlement arrived at during conciliation proceedings on 5,5.1980 between respondent 1-management on the one hand and the four out of five unions of workmen on the other, had a binding, effect under Section 18(3) of the Act not only on the members of the signatory unions but also on die remaining workmen who were represented by the fifth union which, though having taken part in conciliation proceedings, refused to sign the settlement. It is axiomatic that if such settlement arrived at during the conciliation proceedings is binding on even future workmen as laid down by Section 18 (3Xd), it would ipso facto bind all the existing workmen who are all parties to the industrial dispute and who may hot be members of unions that are signatories to such settlement under section 12(3) of the Act." The court stressed the principle of collective bargaining in these words:
"It has to be kept in view that the Act is based on the principle of collective bargaining for resolving industrial disputes and for maintaining industrial peace. Thus principle of industrial democracy is the bedrock of the Act. The employer or a class of employers oh the one hand and the accredited representatives of the workmen on the other are expected to resolve the industrial dispute amicably as far as possible by entering into the settlement outside the conciliation proceedings, or if no settlement is reached and the dispute reaches the conciliator even during conciliation proceedings. In all those negotiations based on collective bargaining the individual workman necessarily recedes to the background. The reins of bargaining on his behalf are handed over to the union representing such workman. The union espouse the common cause on behalf of all their members Consequently, Settlement arrived at by them with management would bind at least their members and if such settlement is arrived at during conciliation proceedings, it would bind even non-members, Thus, settlements are the live wires under the Act for ensuring industrial peace and prosperity..."

In Ram Pukar Singh arid OrS. v. Heavy Engineering Corporation and Qrs., [1994] 6 SCC 145 this Court said that a settlement arrived at between the management and the sole recognised union of workmen under section 12(3) read with section 18 of the Act would be binding on all the workmen whether members of the union or not. This is how this Court considered this question:

"A settlement was, however, arrived at between the management and the Union thereafter, whereunder it was among other things, agreed that the employees who were holding the post of Office Superintendent (Non-Supervisory) would be deemed to have been appointed to the post of Assistant Personnel Officer from the date they were appointed as Officer Superintendent (Non- Supervisory) and that the services rendered by them both in the post of Office Superintendent (Non-Supervisory) as well as in the post of Assistant Personnel Officer would together be taken into consideration as a qualifying period for promotion to the post of the Junior Executive Officer, It was further agreed that the employees concerned would not, however, claim any arrears of pay. This was done because the respondent- Corporation was in a bad financial shape. The contention that the settlement of 13.9,1990 is not binding on the appellants because they were in a supervisory category and were not workmen and hence the union had no right to represent them, has no substance in it for two reasons. Firstly* in the settlement of 14.5.1987 arrived at with the union they had not only received the benefit of the arrears of salary of Rs. 1600 but also of the revised pay scales since then. They could not have had this benefit if they were not workmen and, therefore, considered themselves as belonging to the Non-Supervisory category. They had continued to be workmen, i.e., in Non- Supervisory category till the next settlement of 13.9.1990. Admittedly, mere was only one Union representing all workers during all the relevant period. The settlement dated 13.9.1990 Was admittedly under Section 12(3) read with Section 18 and other provisions of the Industrial Disputes Act .The settlement Was therefore binding on all the workmen whether they were members of the Union or not"

In Workmen Employed by Hindustan Lever Ltd. v. Hindustan Lever Ltd., [1984] 4 SCC 392 this Court said as under:

"Section 10(1) confers power on the appropriate Government to refer an existing or apprehended industrial dispute, amongst others, to the Industrial Tribunal for adjudication. The dispute therefore, which can be referred for adjudication, of necessity, has to be an industrial dispute which would clothe the appropriate Government with power to make the reference and the industrial Tribunal to adjudicate it It will be thus seen that High Court has jurisdiction to entertain a writ petition when mere is allegation that there is no industrial dispute and none apprehended which could be subject matter of reference for adjudication to the Industrial Tribunal under Section 10 of the Act, Here it is a question of jurisdiction of the Industrial Tribunal, which could be examined by the High Court in its writ jurisdiction. It is the existence of the industrial tribunal which would clothe the appropriate Government with power to make the reference and the Industrial Tribunal to adjudicate it. If there is no industrial dispute in existence or apprehended appropriate government lacks power make any reference. A settlement of dispute between the parties themselves is to be preferred, where it could be arrived at, to industrial adjudication, as the settlement is likely to lead to more lasting peace then an award. Settlement is arrived at by the free will of the parties and is a pointer to there being goodwill between them. When there is a dispute that the settlement is not bona fide in nature or that it has been arrived at on account of fraud, misrepresentation or concealment of facts or even corruption and other inducements it could be subject matter of yet another industrial dispute which an appropriate Government may refer for adjudication after examining the allegations as there is an underlying assumption that the settlement reached with the help of the Conciliation Officer must be fair and reasonable. A settlement which is sought to be impugned has to be scanned and scrutinized. Sub-sections (1) and (3) of section 18 divide settlements into two categories, namely, (1) those arrived at outside the conciliation proceedings and (2) those arrived at in the course of conciliation proceedings. A settlement which belongs to the first category has limited application in that it merely binds the parties to the agreement but the settlement belonging to the second category has extended application since it is binding on all the parties to the industrial disputes, to all others who were summoned to appear in the conciliation proceedings and to all persons employed in the establishment or part of the establishment, as the case may be, to which the dispute related on the date of the dispute and to all others who joined the establishment thereafter, A settlement arrived at in the course of conciliation proceedings with a recognized majority union will be binding on all workmen of the establishment, even those who belong to the minority union which had objected to the same. Recognized union having majority of members is expected to protect the legitimate interest of labour and enter into a settlement in the best interest of labour. This is with the object to uphold the sanctity of settlement reached with the active assistance of the Conciliation Officer and to discourage an individual employee or minority union from scuttling the settlement. When a settlement is arrived at during the conciliation proceedings is binding on the members of the workers' union as laid down by section 18(3) (d) of the Act . It would ipso facto bind all the existing workmen who are all parties to the industrial dispute and who may not be members of Unions that are signatories to such settlement under section 12(3) of the Act Act is based on the principle of collective bargaining for resolving Industrial disputes and for maintaining industrial peace. "This principle of industrial democracy is the bedrock of the Act", as pointed out in the case of P. Virudhanchalam & Ors. v.

Management of Lotus Mills & Anr., [1998] 1 SCC650. In all these negotiations based on collective bargaining individual workman necessarily records to the background Settlements will encompass all the disputes existing at the time of the settlement except those specifically left out.

There can be many splinter groups each forming a separate trade union. Under Section 4 of the Trade Union Act, 1926 any seven or more members of a trade union can get the trade union registered under that Act. If every trade union having few members is to go on raising a dispute and die State Government making reference again and again die very purpose of settlement is defeated. Once there is a representative union, which in the present case, is the Labour Union, it is difficult to see die rote of the Workers' Union. If there are number of trade unions registered under the Trade Union Act, [1926] not entitled to be registered as representative unions and they raise disputes, industrial peace would be far ay/Under Section 2(0000)'of the Rajasthan Act* representative Union" means a union for the time being registered as a representative union under the Rajasthan Act (Rajasthan Act XXXIV of 1950). Under Section 9-t>`x of the aforesaid Rajasthan Act any Union which has for the whole of the period of at least three months during me period of six months immediately preceding die calendar month in which ft so applies under this section a membership of not less man fifteen per cent of the total number of workmen employed in unit of an industry may apply in the prescribed form to me Registrar for registration as a Representative Union. Then under Section 9-F" registration of a representative union can be cancelled on various grounds mentioned therein and one of such grounds is if, after holding such an inquiry, if any, as the Registrar deems fit he is satisfied that the registered union is being conducted not bona fide in the interest of me workmen but in the interest of the employers to the prejudice of the interest of the workmen. We have already quoted Section 9-E as to how a representative union is to be registered. Proviso to that Section makes it clear mat if there are two or more unions fulfilling the criteria laid down in Section 9-D and apply for registration then the union having the largest membership of the employees has to be registered. As to what is representative union is not defined in the Act but in common parlance it would mean that it represents all the workers. It is not the case of the Workers' Union that registration of the Labour Union is liable to be cancelled on any ground whatsoever. Notice given by Workers' Union under sub-section (2) of Section 19 of the Act is obviously invalid as it did not represent majority of the persons bound by the settlement nor it is a repersentative union. In this view of the matter it is not necessary for us to consider what were the demands raised by the Workers' Union in its charter which were not covered by me tripartite *2(0000) `Representative Union' means a Union for the time being registered as a representative Union under this Act.

*9-D. Application for registration-Any Union which has for the Whole of the period of at least three months during the period of six months immediately preceding the calendar month in which it so applies under this section a membership of not less than fifteen per cent of the total number of workmen employed in unit of an industry may setllement.

It has not been shown to us as to how a settlement arrived at on a holiday would be invalid. We do not think there is any bar in having conciliation proceedings on a holiday and to arrive at a settlement. On a holiday atmosphere s rather more relaxed. Learned single Judge in his judgment did not examine with reference to each of the demands raised by the Workers' Union as to why t was not covered under the tripartite settlement and even the earlier settlement ofl983.

Industrial Tribunal is the creation statute and it gets jurisdiction on the basis of reference. It cannot go into tile question on validity of the reference. question before the High Court was one of jurisdiction which it failed to consider. A tripartite settlement has been arrived at among the management, labour Union and the Staff Union. When such a settlement is arrived at it 5 a package deal. In such -a deal some demands may be left out. It is not that emands which are left out, should be specifically mentioned in the settlement. t is not the contention of Workers' Union that tripartite settlement is in any by mala fide. It has been contended by the Workers' Union that the settlement was not arrived at during the conciliation proceedings tinder Section 12 of the act and as such not binding on the members of the Workers' Union. This contention is without any basis as the recitals to the tripartite settlement [early show that the settlement was arrived at during the conciliation receedings.

State Government failed to give due consideration to the direction of apply in the prescribed form to the Registrar for registration as a Representative Union.

"9-F, Cancellation for registration.- The Registrar shall cancel the registration of a Union-
(a) if, after holding such an inquiry, if any. as he deems fit he is satisfied > to
(iii) that the -registered Union is being conducted not bona fide in the interests of workmen but in the interest of employers to the prejudice of the interest of workmen, or
(iv)
(b) If its registration under the Indian Trade Unions Act, 1926 (Central Act XVI of 1926) is cancelled. The High Court in its judgment dated March 23, 1989. State Government also failed in its duty to bring to the notice of the High Court of its notification dated March 17, 1989 making the impugned reference. It appears to us that the reference had occasioned while the judgment had been reserved by the High Court. In any case it was expected of the State Government to bring to the notice of the High Court before making a reference its decision to make the reference. After the judgment had been announced and directions issued by die High Court to hear the appellant it was incumbent of the State Government, in the circumstances of the case, to recall the reference, It could not direct the appellant to raise its objection to reference before the Industrial Tribunal for which Industrial Tribunal certainly lacked jurisdiction. State Government before making the reference did not consider all the relevant considerations which would clothe it with the power to make the reference under Section 10 of the Act, We find substance in the submissions of Mr. Pai. Wholesale reference of all the disputes in the charter of demands of Workers' Union for adjudication was also bad inasmuch as many of such disputes were already the subject matter of tripartite settlement. This also shows non-application of mind by the State Government in making the reference .

When notice was issued on the special leave petition proceedings on the reference were stayed. Earlier also during the pendency of the writ petition before the High Court, which led to the impugned judgment proceedings, had been stayed. There has net been any progress before the Industrial Tribunal and all these years have passed. During the course of hearing we have been told that there have been even two more settlements and also that President of the Workers' Union is now himself the President of the Labour Union; Even otherwise it would be futile to allow the reference to continue after lapse of all these years. This is apart from the fact that in our view reference in itself was bad as the tripartite settlement did bind the members of the Workers' Union as well.

This appeal is accordingly allowed. Impugned judgment of the High Court is set aside and the Notification dated March 17, 1989 issued by the State Government under Section 10(1) read with Section 12(5) of the Industrial Disputes Act, is quashed, in the circumstances there will be no order as to costs.