1971 INSC 0375 The Workmen Vs Greaves Cotton and Co., Ltd. and others Civil Appeals Nos. 1239 to 1241 of 1966 (G.K. Mitter, C.A. Vaidialingam, P. Jagmohan Reddy JJ) 24.08.1971 JUDGMENT JAGANMOHAN REDDY, J. - 1. These three appeals are by the workmen of the three Respondent Companies respectively - Civil Appeal No. 1239 of 1966 is against Greaves Cotton and Co. Ltd., Civil Appeal No. 1240 of 1966 is against Greaves Cotton and Crompton Parkinson Pvt., Ltd. (later amalgamated in 1966 and a new company formed as Crompton Greaves Ltd.), and Civil Appeal No. 1241 of 1966 is against Kenyon Greaves Pvt., Ltd. 2. On April 29, 1958, a charter of demands was presented by the workmen through their Trade Union Greaves Cotton and allied Companies Employees Union to the Respondent in the above three appeals and to Ruston and Hornby India Pvt., Ltd. These demands were in respect of the wage scale, dearness allowance, leave gratuity etc. After the conciliation proceedings under sub-section(4) of Section 12 of the Industrial Disputes Act, 1947 (hereinafter called the 'Act') had failed, the disputes in respect of the aforesaid matters were ultimately referred by the Maharashtra Government to Shri P. D. Sawarkar of adjudication under Section 10(1) (d) read with 12(5) of the Act. In respect of demands made against Greaves Cotton and Co. Ltd., the reference was made on April 8, 1959, and December 24, 1959; against Greaves Cotton and Crompton Parkinson Pvt. Ltd., on May 30, 1959, and December 24, 1959 and that against Kenyon Greaves Pvt. Ltd., on June 8, 1959, and January 9, 1960, respectively. We are here not concerned with the other references. By an Award, dated June 3, 15 and 16, 1960 the Sawarkar Tribunal revised the wage scales and dearness allowance of all workmen employed by those Companies. Ruston and Hornby India Pvt. Ltd., appealed against the Awards to this Court which by a common judgment, dated November 14, 1963, held that the wage scale and dearness allowances fixed by the Industrial Tribunal for the clerical and subordinate staff did not require any interference and to that extent dismissed the appeal. It however set aside the wage scale and dearness allowance fixed for factory workmen and remanded the matte to the Tribunal for fresh fixation of wage scale and dearness allowance with these observations : "We allow the appeal with respect to the factory workmen and send the case back to the Tribunal for fixing the wage structure including basic wages and dearness allowance and for granting adjustments in the light of the observations by us. The new Award pursuant to this Award will come into force from the same date namely April 1, 1959." 3. When the reference were taken up by the Tribunal on remand the parties agreed that in view of the decision of the Court certain reference stood finally disposed of namely references, dated December 24, 1959, by the workmen in Greaves Cotton and Co. Ltd., and in Greaves Cotton and Crompton Parkinson Pvt. Ltd., and that, dated January 9, 1960, by the workmen of Kenyon Greaves Pvt., Ltd. The other three which were also held to be finally disposed of were against the workmen of Ruston and Hornby India Pvt. Ltd., with which we are not concerned in this appeal. The parties, however, agreed that only three references, dated April 8, 1959, May 30, 1959 and June 8, 1959, by Workmen against Greaves Cotton and Co. Ltd., Greaves Cotton and Crompton Parkinson Pvt. Ltd., and Kenyon Greaves Pvt. Ltd., survive. During the proceedings before the Tribunal two questions were raised : (1) Whether the Supreme Court remanded the matter for consideration of the dispute in respect of certain categories of employees including those of the Supervisors; and (2) Whether it was open to the respondents to claim fixation of service conditions on the basis of individual units. 4. On behalf of the employees it was contended that the dispute regarding the workmen of Supervisors who were included in the terms subordinate staff was concluded by the judgment of the Supreme Court inasmuch as it had dismissed the appeal in respect of clerical and subordinate staff. The employers on the other hand contended that the reference was in respect of the six categories of workmen specified in the Supreme Court judgment which included Supervisors. Shri Athalye, who was she then Judge of the Industrial Court after hearing the parties made an order on July 14, 1964, inter alia holding : (1) that the Companies were precluded from agitating that wage scales in the different factories should be fixed on the basis of individual units; and (2) that the Sawarkar Award was set aside by the Court in respect of all workmen except those who could be properly classified as office staff. After this order the respondents were asked to filed statements regarding comparative wage scales of Supervisors, in their concerns as well as in other concerns. These statements were filed without prejudice to their contention that the Tribunal had no jurisdiction to fix wage scale in respect of Supervisory staff. The documents filed on behalf of the third Respondent namely Kenyon Graves Pvt. Ltd., showed that it did not employ any staff in the supervisory grade. Thereafter the references were heard by Shri Paralkar who had succeeded Shri Athalye as Judge, Industrial Tribunal. It was contended before him that the Foreman (Supervisors) were not workmen within the definition given in the Act and that no wage scales in respect of the Supervisors in the Respondent Companies should be fixed. The stand taken by the appellant was that it was not open to the Respondent Companies to raise the questions whether the Supervisors were workmen within the meaning of the Act as it did not arise on the remand orders made by this Court. In the alternative it was contended that many Supervisory workmen, concerned in the dispute were drawing a total salary below Rs. 500/- and that even if everyone of them was promoted from the category of Supervisory staff were not workmen within the meaning of the Act, the workmen had a right to raise a dispute regarding wage scale and dearness allowance of the Supervisory staff because they have a community of interest with them. The Tribunal therefore had jurisdiction to entertain the dispute in respect of wage scales and dearness allowance of the Supervisory staff. The Appellant also contended on behalf of the workmen that the only question that was pending before the Tribunal was to fix wages for factory workmen and therefore the Tribunal had no jurisdiction to decide at that stage as to which category the workmen belonged. 5. The Tribunal by its Award of October 1, 1965, head after hearing the parties that Supervisors were not workmen within the meaning of the Act and that the claim for revision of wage scales and dearness allowance payable to them was in that view rejected. Against this Award the above Appeals were filled by Special Leave granted by this Court confined only to the point whether the decision contained in Paragraph 15 and 16 of the Award was correct. 6. At the outset it was conceded by the parties that Civil Appeal No. 1241 of 1966 by the workmen against the Kenyon Greaves Pvt. Ltd., did not survive because there are no persons working in the Supervisory capacities and drawing less than Rs. 500/- being the two conditions requisite under Section 2(i)(iv) of the act to be a "workman" the non-fulfillment of which would deprive the Tribunal of its jurisdiction to determine the dispute; and therefore the Appeal has to be dismissed. 7. Even in respect of the other two Appeals the learned advocate for the Respondent submits that there are no workmen working in the Supervisory capacities and drawing less than Rs. 500/-, in the other two undertaking in respect of which the Appeals have been filed and consequently they should also be dismissed. We shall, however, deal with this submission later on. 8. Before us five contentions have been urged by the learned Advocate for the Appellant - Firstly : Whether the case of Supervisors was at all remanded to the Tribunal for adjudication by the Supreme Court : Secondly : Whether it was open to the Respondents to agitate when the matter was remanded to the Tribunal, for the first time to challenge the jurisdiction of the Tribunal to fix wage scale and dearness allowance of the Supervisors; Thirdly : Whether Supervisors getting less than Rs. 500/- per month on the crucial date namely the date of reference can raise a dispute regarding wages which take them beyond Rs. 500/-; Fourthly : Whether workmen can raise a dispute about non-workmen, as regards terms of employment of non-workmen and in what circumstances; Fifthly : Whether the Tribunal on remand is right in holding that in December 1964, none of the Supervisors were drawing less than Rs. 500/-. 9. With respect to the first two contentions the Appellant's learned Advocate submits that in the Special Leave Petition against the Award passed By Mr. Sawarkar neither the wage scale of Supervisors nor any question about the jurisdiction of the Tribunal was raised nor was such a contention urged before this court in the Appeals which were partly allowed and remanded by this Court. Even before the Industrial Tribunal, after the remand, when the Respondent Companies in compliance with its orders, dated January 15, 1954, submitted statements giving the name of workmen including Supervisors (Foremen) which were covered by the reference and gave their details as called for by the said Tribunal, the comments of the Appellants which were submitted on February 27, 1964, were that the category of Supervisors was not covered by the order of remand, and the wage scale and dearness allowance for that category have been confirmed by this Court by its Judgment, dated November 14, 1963. This was controverted by the Respondents and by further supplementary written statement, dated March 16, 1964, each of the Respondent Companies it is alleged tried to cover up and reagitate the matter which had already been settled by this Court regarding uniform service conditions for the entire Greaves Cotton group of Companies on the basis that Greaves Cotton and Co., was the principal Company. Even in these supplementary written statements it is alleged not question was taken up by the Respondent companies that the Foremen were not workmen within the meaning of the Act. The Appellant had on March 24, 1964, submitted an application to the Industrial Tribunal stating the supplementary written statement should not be taken on record since the issue in the said supplementary statements regarding uniformity in the wage scale and dearness allowance was decided by the Court. It also urged that the issue regarding Drivers, Cleaners and apprentices and Supervisors were categories remanded by the Supreme Court for fixing their wage scale should be decide as a preliminary issue. 10. As we have already stated the Tribunal gave its decision on the two issues which were raised before it after this Court had remanded the matter. On the other hand it is contended by the Respondents that it is not open to the Appellants to raise this question because the Special Leave having been confined only to the pints whether the decisions contained in Paragraphs 15 and 16 of the Award is correct, it is open to its to urge that the Supervisors were not workmen. It was pointed out that from Paragraphs 15 and 16 of the Award it is evident that the demand of the revision of the wage scale and dearness allowance of the Supervisors even for the lowest grade on the lowest scale made them non-workmen as their emoluments exceed Rs. 500/-, which decision also clearly indicates that the question of fixation of the Supervisors wage scale and dearness allowance was remained to the Tribunal. It is further stated that this Court had in its Judgment, dated November 14, 1963, allowed the appeal with respect to the 'Factory workers' and send the case back to the Tribunal for fixing the wage structure for the 'Factory workmen', that it is implicit in the order of remand that the Tribunal would have jurisdiction to determine whether any employee of the factory was or was not a workmen within the meaning of the Act; that if the Appellant's contention is accepted it would virtually mean that this Court by its Judgment had conferred a jurisdiction on the Tribunal to deal with the case of non-workmen which the Tribunal under the Act did not possess; and that the question whether there is community of interest between other workmen of the respondents and Supervisors who may be non-workmen is a mixed question of fact and law, which has not been raised before the Tribunal and ought not be allowed to be raised for the first time before this Court. It is also contended that the question whether some of the workmen could raise a dispute regarding the grades of the Supervisors as there is a community of interest was not the subject-matter of the decision in Paragraph 15 and 16 of the Award, and that since the wages including dearness allowance of all Supervisors at the date of the Award were in excess of Rs. 500/- the question of considering the claims of the Supervisors who were non-workmen at the instance of Supervisor workmen does not arise. 11. It is not in our view necessary to go into these several contentions except to examine the scope of the Judgment of this Court in Civil Appeals Nos. 272-280 of 1962, dated November 14, 1961, by which the remand was made to the Tribunal. The order is in the following terms : "We therefore dismiss the Appeal so far as retrospective effect and adjustments as also fixation of wages and dearness allowance with respect to clerical and subordinate staff are concerned. We allow the Appeal with the respect to factory workmen and send the cases back to Tribunal for fixing the wage structure including basic wage and dearness allowance and for granting adjustments in the light of the observations made by us .........". 12. The Award of the Tribunal which this Court was considering in the said Appeals dealt with the clerical and subordinate staff separately from the factory workmen. It is in respect of the portion of the award relating to clerks and subordinate staff that the appeal was dismissed and that dealing with the factory workmen was remanded. Factory workmen had been divided into six categories and the employees of the respondents had been directed to be fixed with separate wages for each category. These six categories were : (i) Unskilled, (ii) Semi-skilled I, (iii) Semi-skilled II, (iv) Skilled I, (v) Skilled II, and (vi) Skilled III. 13. Apart from this the Sawarkar Tribunal in Para 58 said, in these reference it was concerned with the factory workmen of only the three Respondent Companies; that different scales of wages prevail for different classes of workmen but which categories should be placed in which class is not prescribed. It referred to the wage scale of different classes of workmen prescribed by Shri Divatia in which apart from the above six categories, three categories of Supervisors grades I, II and III were also given. The Tribunal, however, while retaining these six categories introduced a seventh category of higher unskilled, which is this Court observed was not justified because there cannot be degrees of want of skill among unskilled class. Apart from this the main attack was on the wages fixed for those six categories on the ground that the Tribunal completely overlooked the wages prevalent for these categories in concerns which it had considered comparable. This Court observed "but the way in which the Tribunal has dealt with the matter shows that it paid scant regard to the exemplars filed before it and did not care to make the comparison for clerical and subordinate staff. In these circumstances wage scales fixed for factory-workmen must be set aside and the matter remanded to the Tribunal to fix wages scales for factory workmen dividing them into six categories as at present and then fixing wage after taking into account wages prevalent in comparable concerns. The parties will be at liberty to lead further evidence in this connection". It is clear from this Judgment that the subordinate staff and factory workmen were treated separately and we cannot accept the contention of the learned Advocate for the Appellation that in dismissing the Appeal his Court had rejected the contention of the Respondents relating to the Supervisors who according to it were included in the category of subordinate staff. Earlier the Sawarkar Award had after noticing that there are three sub-divisions in the category of Supervisors laid down the scales which were higher having regard to its desire to prescribe the same scales for the three sub-divisions as those for skilled sub-division I. It is also apparent from the statements filed that the Foremen or Supervisors were divided into three categories according to their pay scales. The pay of the Grade I was Rs. 360- 20-500, of Grade II Rs. 300-15-360 and of Grade III Rs. 250-10-300. The Appellants themselves referred to these Supervisor as Foremen. Workmen under Section 2(s)(iv) of the Act means any person (including an apprentice) employed in any industry to do any skilled or unskilled manual, Supervisory or technical work, "but does not include any such person who being employed in a Supervisory capacity, draws wages exceeding Rs. 500/- per mensem or exercise either by the nature of the duties attached to the office or by reasons of the powers vested in him, function mainly of a managerial nature". This Court in remanding the case of the factory workmen had under contemplation all those workmen who on the date of the reference were employed in a Supervisory capacity and drawing less than Rs. 500/- as these were included in six categories of workmen as classified by the Tribunal. We do not think there is anything in the remand order to warrant the submission that the case of Supervisors was included among the category of subordinate staff or that it was not remanded. 14. After the remand the Tribunal was justified in holding that this Court had set aside the Award of the previous Tribunal in respect of all those workers who could not be properly classified an office staff in which the Foremen or Supervisors could not be included. It is also not the case of the Appellants that workers who were working in a supervisory capacity were classified as office staff. In our view it was open to both the parties to raise all the contentions that were open to them because on remand the wage structure of the factory workers including basic wage and their dearness allowance had to be considered afresh. This conclusion is supported by the fact that parties were given liberty to adduce further evidence in respect thereto. A reference to Paragraphs 15 and 16 of the Award to which special leave is confined makes it clear that both parties were proceeding on the basis that the Tribunal has jurisdiction to deal with those Supervisors who under the Act are workmen. The only controversy was whether the Tribunal could fix a wage scale for them which will ultimately give them a total wage together with basic pay and dearness allowance of Rs. 500/- p.m. or fix a scale which has an initial starting salary with dearness allowance in excess of Rs. 500/- p.m. which makes them non-workmen and thus deprive it of jurisdiction to deal with the dispute. It may be of interest to notice the arguments addressed before the Tribunal on behalf of the parties. The contention by the Companies was that though the Supervisor may be in the category of workmen at the time of the reference the Tribunal should have no jurisdiction to revise their wages, and grant to them at any stage, a total emolument exceeding Rs. 500/- as that would convert them not non-workmen. On the other hand on behalf of the employees the submission was that the Companies had not raised this question in appeal before the Supreme Court and in any case it was not open to them to contend that the Tribunal had no jurisdiction to revise the wage scales of this class as Shri Athalye in his order of July 14, 1964, has on a consideration of the Judgment of this Court held that the question of revision of the wages and dearness allowance of the Supervisors class was to be considered by that Tribunal. In our view, therefore, the dispute relating to the Supervisors wage structure and dearness allowance could, certainly on the plea of both employers and employees, be determined by the Tribunal. The only question that could be raised and has been raised was whether the Tribunal has jurisdiction to fix wage scales to go beyond Rs. 500/- and whether as a matter of fact there were any workmen at the time of the dispute who were working in a supervisory capacity by drawing a wage not exceeding Rs. 500/-. The Tribunal noted that Shri Phadke for the Companies did not urge that the person for whom revision was sought are engaged in managerial functions or at the time the dispute arose were all non-workmen so as to disentitle them to raise the dispute and to exclude the jurisdiction of the Tribunal altogether. If it were so, the Tribunal observed, the question must be deemed to have been impliedly concluded by the decision of the Supreme Court and the interpretation put on it by Shri Athalye. It was also not disputed before it that there were persons employed in a Supervisory capacity drawing a wage not exceeding Rs. 500/- and who as workmen within the amended definition of that expression were interested in demanding scales which take them beyond Rs. 500/-. But it was contended by the Companies that even if the employees are entitled to raise the demand the Tribunal would have no jurisdiction to grant it in a manner so as to convert them into non-workmen. 15. On these contentions the Tribunal held that although the Supervisors drawing a wage not exceeding Rs. 500/- may be entitled to raise the demand and ask for a scale which would take them beyond Rs. 500/- they would not be justified in making a claim for a scale which at the very commencement would provide them with a wage in excess of Rs. 500/-. A claim for Rs. 300/- as basic wage for the last grade of Supervisors together with a claim for dearness allowance would come to an amount in excess of Rs. 500/- and thus convert the Supervisors into non-workmen even at the very commencement. Such a claim, the Tribunal though would obviously not be tenable because although it may be permissible on the grounds of social justice to revise the wage scale which may be justified by the circumstances in the case it will not be permissible for the Tribunal to fix it so as to convert a workman into a non-workman. 16. This leads us to the consideration of the third and fourth point urged before us namely whether the Supervisor getting less than Rs. 500/- per month on the crucial date which is the date of reference can raise the dispute for wages taking them beyond Rs. 500/- and whether workmen can raise dispute about non-workmen. In our view the Tribunal has jurisdiction to consider revision of wage scale, dearness allowance and other emoluments so long as there is a category of workmen who are employed in a supervisory capacity and drawing less than Rs. 500/-. Even where the workmen in a supervisory capacity ask for a pay structure which takes them beyond Rs. 500/- that by itself does not preclude its jurisdiction to determine what is the proper wage structure, for that class or category of workmen. The view of the Tribunal was that though it is possible for Supervisors who are workmen on the date of the reference to demand a wage scale beyond Rs. 500/- they would not be justified in making a claim for a scale which at the very commencement would give them a wage in excess of Rs. 500/- so as to take them out of the category of workmen and make them non-workmen. The learned Advocate for the Appellant submits that merely because a claim is made by the Supervisors for an initial wage in excess of Rs. 500/- it does not imply that it will be granted or merely for that reason deprive the Tribunal of its jurisdiction to pass an Award in respect of a wage which it considers to be fair and proper. There is no gain-saying the fact that once a Tribunal is vested with the jurisdiction to entertain the dispute which is validly referred, it does not cease to continue that jurisdiction merely because the claim made goes beyond the wage which takes workmen out of that category and make them non-workmen. What has to be seen is whether on the date of the reference there was any dispute in respect of the workmen which could be referred under the Act to the Tribunal. In any case can workmen raise a dispute about non-workmen even if many or all of them have since the reference become non-workmen ? In All India Reserve Bank Employees Association v. Reserve Bank of India, ((1966) 1 SCR 25 : AIR 1966 SC 305 : (1965) 2 Lab LJ 175) this Court had occasion to consider these aspects. In that case Class II and class III staff of the Reserve Bank of India through their Association and Class II staff though their Union raised and industrial dispute which was referred by the Central Government to the Tribunal. One of the items referred concerned scales of pay, allowances and sundry matters connected with the conditions of service of the three classes, the most important ones being the demand of Class II staff claiming a scale commencing with Rs. 500/-. The Tribunal held that the Class II staff worked in a Supervisory capacity and this demand for a minimum salary of Rs. 500/- if conceded, would take the said staff out of the category of 'workmen' as defined in section 2(s) of the Act. Such an Award, and any Award, carrying wages beyond Rs. 500/- at any stage, was according to the Tribunal beyond its jurisdiction to make. It also held that other workmen could not raise a dispute which would involve a consider ration of matters in relation to non-workmen and that it would be even beyond the jurisdiction of the Central Government to refer such a dispute under the act. The Tribunal therefore made no Award in regard to the Supervisory staff in Class II. 17. The Court held that the Tribunal was not justified in holding that if at a future time an incumbent would draw wages in the time-scale in excess of Rs. 500/-, the matter must be taken to be withdrawn from the jurisdiction of the Central Government to make a reference in respect of him and the Tribunal to be ousted of the jurisdiction to decide the dispute, if referred. Supervisory staff drawing less than Rs. 500/- per month cannot be debarred from claiming that they should draw more than Rs. 500/- presently or at some future stage in their service. They can only be deprived of the benefits, if they are non-workmen at the time they seek the protection of the Act. It was further held that in Section 2(k) of the Act the word 'person' has not been limited to 'workman' and must therefore receive a more general meaning. But it does not mean any person unconnected with the disputants in relation to whom the dispute is not of the kind described. It could not have been intended that although the dispute does not concern them in the least, workmen are entitled to fight it out on behalf of non-workmen. But if the dispute is regarding employment, non-employment, terms of employment, or conditions of labour of non-workmen in which workmen are themselves vitally interested the workmen may be able to raise an industrial dispute. Workmen can for example raise dispute that a class of employees not within the definition of 'workmen' should be recruited by promotion for workmen. When they do so the workmen raise a dispute about the terms of their own employment though incidentally the terms of employment of those who are not workmen is involved. But workmen cannot take up a dispute in respect of a class of employees who are not workmen and in whose terms of employment those workmen have no direct interest of their own. What direct interest suffices is a question of fact but it must be a real and positive interest and not fanciful or remote. Hidayatullah, J., as he then was, speaking for this Court concluded at Page 45 thus : "It follows therefore that the National Tribunal was in error in considering the claim of Class II employees whether at the instance of members drawing less than Rs. 500/- as wages or at the instance of those lower down in the scale of employment. The National Tribunal was also in error in thinking that scales of wages in excess of Rs. 500/- per month as any stage were not within the jurisdiction of the Tribunal or that Government could not make a reference in such a contingency. We would have been required to consider the scales applicable to those in Class II but for the fact that the Reserve Bank has fixed scales which are admitted to be quite generous." 18. The case of Workman of Dimakuchi Tea Estate v. Management of Dimakuchi Tea Estate, (1958 SCR 1156 : AIR 1958 SC 353 : 1958 SCJ 637) was referred to with approval. There the majority S. R. Dass, J., S. K. Dass, J. (A. K. Sarkar, J., dissenting) had held that the workmen cannot raise a dispute in respect of a non-workman one Dr. K. P. Banerjee whose services were terminated by the management by paying him one month salary in lieu of notice. It was contended that Dr. Banerjee being not a workman his case is not one of an industrial dispute under the Act and is therefore beyond the jurisdiction of the Tribunal to give any relief to him. The matter had been referred to a Board known as the Tripartite Appellate Board which recommended that Dr. Banerjee should be reinstated from the date of his discharge. Later the Government of Assam referred the dispute for adjudication to a Tribunal constituted under Section 6 of the Act. The Tribunal held that it had no jurisdiction to give any relief to him. The appeal to the Labour Appellate Tribunal of India, Calcutta, was also dismissed. Special leave was granted but was limited to the question whether the dispute in relation to a person who is not a workman falls within the scope of an industrial dispute under Section 2(k) of the Act. The majority held that where the workmen raise a dispute as against their employer the "person regarding whom the dispute is raised must be one in whose employment, non-employment terms of employment or conditions of labour (as the case may be) the parties to the dispute have a direct or substantial interest. Where the workmen raise a dispute as against their employer, the person regarding whose employment, non-employment, terms of employment or conditions of labour the dispute is raised, need not be, strictly speaking, a 'workman' within the meaning of the Act, but must be one in whose employment, non-employment, terms of employment or conditions of labour the workmen as a class have a direct or substantial interest." Applying these principles the majority came to the conclusion that Dr. Banerjee who belonged to the Medical or Technical staff was not workmen and the appellants had neither direct nor substantial interest in this employment or non-employment and even assuming that be was a member of the same Trade Union it cannot be said on the test laid down that the dispute regarding his termination of service was an industrial dispute within the meaning of Section 2(k) of the Act. S. K. Das, J., who delivered the Judgment of the majority in the above case also spoke for the Court in Workmen v. Dahingeapara Tea Estate. (AIR 1968 SC 1026) In the Dahingeapara case (supra) on the sale of the Tea Estate as a going concern the purchaser continued to employ the labour and some members of the staff of the vendor. The question was whether the dispute raise by such workmen regarding the employment of the rest of the members of the old staff was an industrial dispute. It was held that it was. The reference was against the outgoing management as well as against the incoming management of the Tea Estate. It may be noticed that under the Agreement of sale an option was given to the purchaser to continue in employment the members of the staff. It also made the vendor liable of the claims by the members of the staff not so retained in service by the purchaser. In these circumstances it was held that as between the vendor and the discharged workmen the latter come within the definition of the workmen as they were discharged during the pendency of conditions proceedings. This fact however, did not make them workmen of the purchaser. Even then the were persons in whose employment or non-employment the actual workmen of the Dahingeapara Tea Estate were directly interested. The ratio of the Western India Automobile Association v. Industrial Tribunal, Bombay, (1949 LIJ 245) as also of the later decision in Workmen of Dimakuchi Tea Estate v. Management (supra), was made applicable and the dispute was held to be clearly an industrial dispute within the meaning of the Act. A reference is made to the Standard Vacuum Refining Company of India Ltd. v. Its Workmen and Another, ((1960 3 SCR 466 : AIR 1960 SC 948 : (1961) 1 SCJ 84) question relating to the dispute arising out of the demand for the abolition of the contract system of employing labour for cleaning and maintenance work at the refinery including the premises and plant belonging to it and for absorbing the workmen employed through the contractors into the regular service of the Company was considered. The Company objected to the reference on the ground that : (1) it was incompetent inasmuch as there was no dispute between it any the Respondents, and it was not open to them to raise a dispute with respect to the workmen of some other employer namely the contractor; and (2) in any case it for the Company to decide what was the best method of carrying on its business and the Tribunal could not interfere with the function of the management. The Tribunal held that the reference was competent and that the claim was justified. Following the Dimakuchi case (supra) this Court held that the dispute in the present case was an industrial dispute because, (1) the Respondents had a community of interest with the workmen of the contractor, (2) they had also a substantial interest in the subject-matter of the dispute in the sense that the class to which their belonged, namely workmen, was substantially affected thereby, and (3) the Company could give relief in the matter. The conclusion of the Tribunal that the contract system should be abolished was held to the just in the circumstances of the case and should not be interfered with. 19. It would therefore appear that the consistent view of this Court is that non-workmen as well as workmen can raise a dispute in respect of matters affecting their employment, conditions of service, etc., where they have a community of interests, provided they are direct and are direct and are not remote. As stated in the Reserve bank of India's case (supra) "but workmen cannot take up a dispute in respect of a class of employees who are not workmen and in whose terms of employment, those workmen have no direct interest of their own". At any rate as long as there are persons in the category of workmen in respect of whom a dispute has been referred it cannot be said that the Tribunal has no jurisdiction notwithstanding the fact that some or many of them may become non- workmen during the pendency of the dispute. In these circumstances the Tribunal in our view was wrong in holding that the dispute regarding Supervisors was not maintainable merely because a demand was made for a higher wage scale, which would take them out of the category of workmen. The Tribunal has jurisdiction to decide these matters because on the crucial date the Supervisors were workmen and merely because of the demand the Tribunal does not loss it jurisdiction to prescribe the pay scales and the dearness allowance either by reason of the fact that the maximum will go beyond Rs. 500/- or that even the initial pay demand will be more than Rs. 500/-. Provided that at the time of adjudication there are some at least in the category who are workmen. 20. But the question is if there are none at all and all of them have become non-workmen either during the pendency or at the time of adjudication, does the - dispute survive ? In other words does the dispute remain a dispute between employers and workmen within the meaning of section 2(k) of the Act ? These questions arise out of the fifth contention urged before us by the learned Advocate for the Respondents, namely, whether in fact there are now any Supervisors working in any of the Companies because as the learned Advocate for the Respondent contends, if they are none and they are all non-workmen, the dispute lapses and at any rate the fixation of a wage scale for non-existing workmen would be an exercise in futility. The learned Advocate for the Appellant contests this proposition on the ground that even if there are no Supervisor workmen working in the Companies, the matter should be considered by the Tribunal inasmuch as any pay scale prescribed by it would have retrospective operation as from April 1, 1959, which is what this court had directed while remanding the case back to the Tribunal in Civil Appeals Nos. 272-280 of 1962. For this reason it is said that those workmen who have since gone out of the category of workmen of have retired or resigned would be entitled to the benefit of the pay structure and could recover arrears. In the Reserve bank case (supra), a similar situation had to be considered. The reference to the National Tribunal was in 1960 and by the time the matter came to be decided all of them were getting wages in excess of Rs. 500/- per month and were non-workmen. It was held at page 46 : "In view of the fact that all of them now receive even at the start 'wages' in excess of Rs. 500/- per month, there is really no issue left concerning them, once we have held that they are working in a Supervisory capacity." In the result the Appeal was dismissed with the observation that it would have partly succeeded but for the creation of new scales of pay for Clays II employees and acceptance of some of the minor points by the reserve Bank. It is however, contended by the learned Advocate of the Appellant that in that case Mr. Chari had acknowledged at Page 37 that the scales of pay which were awarded were as generous as the present circumstances of our country permit. In view of this admission it is said that this Court made no order and therefore that should not be taken into consideration in deciding whether the matter should be remanded to the Tribunal for fixing pay scales of the Supervisors. The learned Advocate however ignored the observations immediately preceding the admission made by Mr. Chari. It was observed at Page 37 "but more than this the minimum total emoluments as envisaged by the definition of wages, even at the commencement of service of each said every member of Class II staff on January 1, 1962, now exceed Rs. 500/- p.m. This of course was done with a view to withdrawing the whole class from the ambit of the reference, because it is supposed, no member of the class can now come within the definition of 'workman'. We shall, of course, decide the question whether the resolution has that effect. If it does, it certainly relieves as of the task of considering scales of pay for these employees for no remit is now possible as no national Tribunal is sitting. The scale have been accepted as generous, the dispute regarding scale of pay for Class II employees under the reference, really ceases to be a live issue". The decision, therefore, must be understood in the light of the above observations. The reason for this conclusion is that if there are no workmen of the category with respect to whom a dispute has been referred the Tribunal cannot be called upon to prescribe a wage structure for non-existing workmen, nor does it have the jurisdiction to do so. The dispute in this sense must be deemed to have lapsed. The question therefore to be determined in this case is whether as a matter of fact there are any workmen now working in a Supervisory capacity who are drawing more than Rs. 500/-, so that it would be futile for us to direct the Tribunal to fix scales of pay and dearness allowance in respect of a category of employees who are no longer workmen and with respect to whom the reference can be said to have been withdrawn as in the case of the Reserve Bank of India (supra). 21. In support of this contention that there are in fact no Supervisors at present who can be termed workmen in the two Companies the learned Advocate for the Respondents asked for permission to file an affidavit which permission we gave with liberty to the Appellant to file a counter. Accordingly the Appellant was filed a counter and the respondents have submitted their rejoinders. In Paragraph 3 of the affidavit filed on behalf of the Respondents it is stated that the Second Respondent Company namely Greaves Cotton and Crompton Parkinson Pvt., Ltd. (Crompton Greaves Ltd.), employed 15 employees in the Supervisory cadre as shown in the statement filed in pursuance of the Tribunal order, dated January 15, 1964, but as on the date of the affidavit only four persons remained in the Supervisory cadre, Grade II. There are no person employed in other Supervisory grade. It was also pointed out that all those 4 employees were in the Supervisory Grade II and drawing a total salary as in July, 1971 exceeding Rs. 500/- a month. In the annexure to the affidavit the reason given was that each one of the Supervisors at the time when the statement was filed in January 1964, had ceased to be a Supervisor. Out of the 15 persons, whose names were given, four resigned, two retired, one died, two retrenched and two were promoted as Technical Assistant. The remaining four of them are all drawing per month a salary of Rs. 545/50 as Grade II Supervisors. These are S/Shri Deshmukh, Gurbax Singh, Kaslay and Pastakia. 22. In so far as Graves Cotton and Co. Ltd., is concerned, it was urged that even on January 1, 1964, as per Ex. RC. 2, the only three Supervisors who had been working with them were drawing a salary in excess of Rs. 500/- which will take them out of the category of workmen. These are G. G. Naik, S. S. Kulkarni, M. D. Gupte, who were on that date drawing a total salary of Rs. 505/-, Rs. 581/73, and Rs. 545/58, respectively. This statement was again reiterated in the rejoinder, where it was stated that these were promoted in 1965, the latter two as Assistant Engineers and the former as Superintendent Cone and Tube plant. 23. The counter-affidavit by the Appellant sworn to by the General Secretary of the Greaves Cotton and Allied Companies Union apart from containing averments which are no germane to the matter in issue does not traverse the specific statement in respect of each one of the Supervisors nor does it say that any of them were still Supervisors drawing a salary of less than Rs. 500/-. It was because of the submission of the learned Advocate on instructions that there are still some Supervisors employed by the Respondents who are workmen within the meaning of Section 2(s) of the Act, we had asked him to file a counter giving the name of the person or persons who are still working in that capacity and their total emoluments; but we find from the counter except for a bare denial no specific averments as aforesaid has been made nor does the counter sates categorically who are the person who are now working as Supervisors and drawing less than Rs. 500/-. With the counter were annexed two statements Annexure 'A' and Annexure 'B', the former showing Supervisors working in Graves Cotton and Crompton Parkinson Ltd., as on May 30, 1959, with wage drawn by them on that date, the latter is the statement showing list of Supervisors working in the said Company as on October 1, 1965, and the wage drawn by them for the month of September, 1965. Merely to state that there were Supervisors an April 8, 1959, the day on which the Government of Maharashtra made the reference or in 1964 or 1965 or to say that even today there are Supervisors working in that Company or that the Industrial Tribunal went into the question and gave its finding against the Company holding that there were Departmental Foremen in the factories of Greaves Cotton and Co. Ltd., does not advance the case any further than what it was when we permitted this respondents to file the affidavit. 24. We cannot therefore accept a mere denial in respect of the crucial point whether today there are Supervisors working in the Respondent Companies who are drawing a basic wage together with dearness allowance of less than Rs. 500/- as stated in the affidavit and again reiterated in the rejoinder. The entire argument of the respondents that thus any decision given by this Court would be otiose is based upon the existence or non-existence of the said fact. In view of the omission to state specifically in the counter the names of the persons who as of now are still working as Supervisors and drawing less than Rs. 500/- we cannot but hold that the averments made by the respondents that there are no employees who are working at present in a Supervisory capacity and who can be said to be workmen have been substantiated. If so, for the reasons given the issue lapses, as such these Appeals will be dismissed but in the circumstances without costs.