1973 INSC 0073 Hindustan Lever Ltd. Vs Ram Mohan Ray and Others The Workmen Vs Hindustan Lever Ltd. Civil Appeals Nos. 675-681 of 1967 (C.A. Vaidialingam, I.D. Dua, A. Alagiriswami JJ) 07.03.1973 JUDGMENT ALAGIRISWAMI, J. - 1. The first batch of appeals are by the Hindustan Lever Ltd., (hereinafter called the Employer) and Civil Appeal No. 1759 of 1971 is by the Mazdoor Sabha of the workers of the same employer in its Calcutta Branch. 2. The Calcutta Branch was concerned only with marketing. From the year 1956 at least, if not earlier, the company's marketing organisation was in three divisions : the Soaps Division, the Foods Division and the Toilet preparations Division. From September 6, 1966, the Company reorganised this marketing organisation into two divisions : the Main Lines Division and the Speciality Lines Division. On September 30, 1966, the Government of West Bengal referred to the Third Industrial Tribunal the following question for adjudication : "Is the human rationalisation as a measure of economic reorganisation of the Company reflected through job-integration that have either been effected or proposed to be effected justified ? To what relief, if any, are the workmen entitled ?" Pending adjudication of this issue seven workers filed applications under Section 33-A of the Industrial Disputes Act before the same Tribunal alleging that during the pendency of the adjudication their service conditions had been changed adversely and their salary for the month of October, 1966 had not been paid. The Tribunal held in favour of the workers and passed its award on March 23, 1967. By special leave granted by this Court the employer has filed the above 7 appeals. The main reference was finally disposed of on August 11, 1969, by the same Tribunal holding in favour of the employer and the workers have, therefore, filed Civil Appeal No. 1759 of 1971 by special leave granted by this Court. 3. It should be mentioned that the Presiding Officer of the Industrial Tribunal was different in the two cases but the different conclusions arrived at by the two Presiding Officers were not due to the accident of difference in personnel. There was a vast mass of evidence let in by the employer in the main reference on a consideration of which the Tribunal held in favour of the employer. On the other hand the evidence in the applications, filed under Section 33-A of the Industrial Disputes Act, let in by the employer was meagre and the Tribunal came to the conclusion on the material available before it that the conditions of work of workers had been changed to their prejudice, that the reorganisation was likely to lead to retrenchment and that the matter thus fell under Item 10 of Schedule IV of the Industrial Disputes Act. The evidence given in the main reference not being part of the evidence in there 7 cases it is not open to this Court to take it into consideration in deciding these 7 appeals. On an exhaustive consideration of the material in both the awards we have come to the conclusion that both the awards should be upheld. 4. Though the decision in the appeals by the management is based on the finding of the Tribunal that the conditions of work had been changed to the disadvantage of the workers, and the decision in the appeal filed by the workers is in effect that the conditions have not been so changed, that is due to the evidence available in the two cases. Mr. Tarkunde appearing on behalf of the workers in the appeal filed by them in Civil Appeal No. 1759 of 1971 in effect invited us to re-assess the evidence in that case. His whole point was that the reorganisation effected by the management in September, 1966 was one which attracted items 8, 10 and 11 of the IVth Schedule to the Industrial Disputes Act and as such a notice in accordance with Rule 34 of the West Bengal Industrial Disputes Rules and Form (E) appended to those rules, under Section 9-A of the Act was necessary. He was at pains to establish this proposition lest it should affect the workers in the other 7 appeals field by the employer. 5. This Court in considering a matter under Article 136 does not ordinarily re-assess the evidence on the basis of which the Tribunal came to its conclusions. It will interfere with the findings of facts by the Tribunal only if it is unsupported by any evidence or is wholly perverse. It will not interfere with findings of the facts if two views are possible as to the conclusions to be arrived at on the basis of the evidence even though the conclusions arrived at by the Tribunal might not commend itself to this Court. Mr. Tarkunde even indicated that he was not very much interested in the success of the appeal of the workers in the sense that he wanted the scheme of reorganisation introduced by the employer to be dropped. According to him the employer had the right to reorganise his business subject only to his compliance with the provisions of Section 9-A of the Industrial Disputes Act, which according to him has not been done in this case. He wanted to establish this proposition only for laying a foundation for the argument that when after the introduction of the reorganisation by the employer the workers refused to work except on the basis of the previous system of working, they were perfectly within their rights and it was, therefore, illegal for the management to have refused to pay them their salary and that this was an alteration of the conditions of their service during the pendency of an adjudication of an industrial dispute before the Industrial Tribunal. But in the view we are taking regarding the correctness of the award of the Industrial Tribunal on the applications of the workers under Section 33-A the workers would probably have no grievance. 6. We shall first of all deal with the appeal by the workers. Two points were raised by Mr. Tarkunde - (1) that it was necessary to give notice under Section 9-A and wait for 21 days before implementing the scheme of reorganisation, and (2) as notice was necessary, the scheme cannot be said to be justified when it was implemented. As regards non-payment of wages, as subsidiary points, he raised the questions - (1) the workmen were justified in refusing to work under the new scheme, and (2) the non-payment of wages amounted in the circumstances of the case to an alteration in the conditions of service to the prejudice of workers. 7. These two are really questions which arise in the appeals filed by the employer and not in this appeal. According to Mr. Tarkunde the very fact that three Divisions were sought to be reduced to two would show that it would increase the work-load on the workmen and result in retrenchment. We do not think that the matter could be disposed of on such a prior consideration. His grievance also was that the employer had agreed to consult the workers but did not do so. He also urged that three godowns which previously existed were reduced to two godowns and that proved a greater burden on the Godown Keeper. He further urged that the Journey Cycles, i.e., the period during which salesmen were expected to be on tour contacting the various dealers were increased from 4 weeks to 6 1/2 weeks and that this also proved a greater burden on the salesmen. He urged that the Sabha had a reasonable apprehension that there will be retrenchment if the 6 1/2 week cycles were introduced. But he conceded that this was avoided in actual working. As already mentioned earlier, he contended that the Sabha has now no objection to the present arrangement but the employer contends that conditions are very unstable and they now have 3 and even 4 divisions. According to him the reorganisation is either a change in usage falling under item 8 of IV Schedule to the Act or rationalisation falling under item 10 or increase or reduction in the number of persons employed in any department not occasioned by circumstances over which the employer has no control falling under item 11. According to him the workers having been accustomed to working under 3 divisions, reorganisation into 2 division amounted to a change in usage. 8. He also urged that rationalisation and standardisation per se would fall under item 10 even if they were not likely to lead to retrenchment of workmen and only improvement of plant or technique would require that they should lead to retrenchment of workmen in order to fall under item 10. A further submission of his was that standardisation merely meant standardisation of wages. We are not able to accept this argument. It appears to us that the arrangement of words and phrases in that item shows that only rationalisation or standardisation or improvement of plant or technique, which is likely to lead to retrenchment of workmen would fall under that item. In other words, rationalisation or standardisation by itself would not fall under item 10 unless it is likely to lead to retrenchment of workmen. The reference to rationalisation at page 257 of the report of the Labour Commission and the reference to standardisation of wages in it are not very helpful in this connection. Standardisation can be of anything, not necessarily of wages. It may be standardisation of workload, standardisation or product, standardisation of working hours or standardisation of leave privileges. Indeed in one decision in Alembic Chemical Works Co. Ltd. v. The Workmen ((1961) 3 SCR 297 : AIR 1961 SC 647 : (1961) 1 Lab LJ 328), there is reference to standardisation of conditions of service, standardisation of hours of work, and wage structure. That case itself was concerned with standardisation of leave. The whole question whether this reorganisation falls under item 10 depends upon whether it was likely to lead to retrenchment of workmen. On this question, as already indicated, the two Tribunals have arrived at two different conclusions. But as already indicated, it depended upon the evidence in each case. It is not disputed that the reorganisation has not resulted in any retrenchment. Moreover, during the course of rather prolonged negotiations between the parties the employer made it abundantly clear again and again that no body would be retrenched. It was clearly made part and parcel of the scheme of reorganisation. Hindustan Lever Ltd., being a large organisation covering the whole of the country there was no difficulty about giving effect to this reorganisation scheme without retrenching anybody. It was, however, urged on behalf of the workers that there have been a number of voluntarily induced retirements and that many posts were not filled after the holders of those posts had retired or left. We are of opinion that the retrenchment contemplated under item 10 is retrenchment as defined in clause (oo) of Section 2 where it is defined as the termination by the employer of the service of a workman for any reason whatsoever, otherwise than as a punishment inflicted by way of disciplinary section, but does not include voluntary retirement of the workman. The workers cannot, therefore, make a grievance of the voluntary retirement and non-filling of vacancies and try to bring it under item 10. 9. As regards item 11 it was urged that as one department out of three has been abolished, this item applies. Though to bring the matter under this item the workmen are not required to show that there is increase in the work-load, it must be remembered that the 4th Schedule relates to conditions of service for change of which notice is to given and Section 9-A requires the employer to give notice under that section to the workmen likely to be affected by such change. The word 'affected' in the circumstances could only refer to the workers being adversely affected and unless it could be shown that the abolition of one department has adversely affected the workers it cannot be brought under item 11. The same consideration applies to the question of change in usage under item 8. Let us, therefore, see what was the scheme of reorganisation to which the workers took exception. 10. There can be no dispute that the employer has got the right to organise his work in the manner he pleases as was held in Parry and Company's case ((1970) 1 LLJ 429 : (1969) 2 SCR 976 : AIR 1970 SC 1334). As we have pointed out earlier there was extensive and prolonged consultation between the parties. The real grievance of the workers seems to be that the reorganisation of the working did not have their approval. Before the Tribunal the objection of the Sabha to the Company's scheme of reorganisation was that it was a condition of service of every employee to work for only one division at a time after amalgamation of the three companies and for only one company prior to amalgamation. But the conditions in the letters of appointment of every worker in the company show the contrary. The Tribunal also found that the Salesmen of the company did in fact handle products of more than one division at a time in the course of joint selling operation since 1960. It was admitted that they also did it in the course of integrated selling in Assam since 1964 but that is said to be because that was done on an experimental basis. It was admitted that there are many employees in different departments of the company who by virtue of their jobs cannot be attached to any one division. The Tribunal therefore, held on the basis of oral as well as documentary evidence that the contention of the worker that it was a condition of service of every employee to work for only one division at a time was not established. It is in evidence that the company on occasions transfered products from one group to the other group to meet the business exigencies of the company. After referring to such instances the Tribunal has held that in certain cases a system of joint selling of products of the three divisions by the same salesmen through sales vans in several markets in India was adopted. According to the employer if the three divisional set up had been continued, it would have adversely affected the business of the company and kept a large number of salesmen of the Foods Division only partly occupied and the company could have had no option but to retrench some number of salesmen working in the Foods Division. It, therefore, affected the reorganisation to meet the challenge of change in marketing conditions. 11. The scheme of reorganisation in this case was : Firstly, as a result of the regrouping of the products from the three division into two lines, the sales management staff of the company was redeployed on a geographical basis instead of product group basis. Secondly, the employer reorganised its trade outlets so that Re-distribution Stockists would handle all the products of the company rather than products of any particular division. Thirdly, the entire sales force was redeployed over two product groups, i.e., Main Lines and Speciality Lines. The Tribunal following the decision of this Court in Parry & Co. case (supra) held that the employer has the right to decide the staff complement and to fill only such jobs as continued to exist and not automatically replace every individual. The Tribunal has gone elaborately into the question of work-load and come to the conclusion that there is no increase in the work-load. We have already referred to the question of journey cycles. We see no reason to differ from the finding of the Tribunal that there has been no change in usage adversely affecting the workers, and that as there has been no retrenchment item 10 of Schedule IV is not attracted nor is item 11. 12. It is hardly necessary to refer to the various decisions which were cited before us as to what would constitute conditions of service the change of which would require notice under Section 9-A of the Act. In Dharangadhara Chemical Works Ltd. v. Kanju Kalu and Others ((1955) 1 LLJ 316 (LAT.)), the Labour Appellate Tribunal of India held that the increase in the weight of bags to be carried from 1 cwt. to 1 1/2 cwt. was a change in the workload and the company was bound to pay wages as the workmen were willing to work but did not work on account of the unreasonable attitude adopted by the management. In Chandramalai Estate v. Its Workmen ((1960) 2 LLJ 243), the payment of Cumbly allowance was held to have become a condition of service. In Graham Trading Co. (India) Ltd. v. Its Workmen ((1960) 1 SCR 107 : AIR 1959 SC 1151 : (1959) 2 Lab LJ 393), it was held that the workmen were not entitled to Puja bonus as an implied term of employment. In Workmen of Hindustan Shipyard Ltd. v. I.L.T. ((1961) 2 LLJ 526), in the matter of withdrawal of concession of coming late by half an hour (than the usual hour), it was held that the finding of the Industrial Tribunal that Section 9-A did not apply to the case did not call for interference. But the decision proceeded on the basis that the court will not interfere in its jurisdiction unless there was any manifest injustice. In Mcleod & Co. v. Its Workmen ((1964) 1 LLJ 386 : (1965) 5 SCR 568 : AIR 1965 SC 1449 : (1964) 8 FLR 125), the provision for tiffin was held to be an amenity to which the employees were entitled, and the provision of cash allowance in lieu of free tiffin directed to be made by the industrial tribunal could not be considered to be erroneous in law. In Indian Overseas Bank v. Their Workmen ((1967-68) 33 FJR 457), "key allowance" was treated as a term and condition of service. In Indian Oxygen Limited v. Udaynath Singh ((1970) 2 LLJ 413 : (1970) 2 FLR 350), withdrawal by the management of the supply of one empty drum at a time at reasonable intervals was held not to contravene Sections 9-A and 33. In Oil & Natural Gas Commission v. Their Workmen ((1972) 42 FJR 551), where there was nothing to show that it was a condition of service that a workman should work for 6 1/2 hours only, no notice of change was held to be required under Section 9-A for fixing the hours of work at eight. In Tata Iron & Steel Co. v. Workmen ((1972) 2 SCC 383), change in weekly days of rest from Sunday to some other day was held to require notice. A close scrutiny of the various decisions would show that whether any particular practice or allowance or concession had become a condition of service would always depend upon the facts and circumstances of each case and no rule applicable to all cases could be called out from these decisions. In the face of the elaborate consideration of the evidence and findings made by the Tribunal we are unable to hold that there has been any change in the terms and conditions of service of the workers in this case to their detriment. It follows, therefore, that Section 9-A is not attracted. It is, therefore, unnecessary, to consider the question whether the argument advanced by Shri Gupte on behalf of the employer that in view of the very prolonged and detailed discussions that went on between the parties there was a substantial compliance with provisions of Section 9-A and the mere fact that a formal notice was not given under Section 9-A would not make the reorganisation scheme not valid. 13. In the applications filed by the workers the Tribunal was conscious of the employer's right to reorganise his business in any fashion he likes for purposes of economy or convenience and that no body is entitled to tell him how he should conduct his business. But it was of the opinion that this right of the employer is subject to the limitations contained in Section 9-A. It specifically considered the applicability of item 10 of the Fourth Schedule to the Act and relying upon the decision in North Brook Jute Co. Ltd. ((1960) 3 SCR 364 : AIR 1960 SC 879 : (1961) 1 Lab LJ 580), held that no scheme of rationalisation could be given effect to if it was not preceded by a notice under Section 9-A. It did not consider it necessary to give a final decision regarding the legality or otherwise of the scheme introduced by the company. But it considered whether the workers' refusal to work under the new scheme was justified. On the evidence it held that the Union had the apprehension that the proposed reorganisation would result in some members of the staff becoming surplus, and that this apprehension was not without justification, and that the apprehension become true when the reorganisation was actually introduced. It also held that the work- load of the various applicants increased as a result of the reorganisation. It, therefore, held that workers were within their legitimate right to refuse to do the work under the new scheme as no notice has been given under Section 9-A. It held that however laudable the object of the reorganisation may be, it cannot be doubted for a moment on the evidence on record that the scheme has seriously prejudiced the workers. It, therefore, directed the employer to pay all the workers their wages for October, 1966. 14. Mr. Gupte appearing for the employer contended relying on the decision in the case of North Brook Jute Co. Ltd. v. Their Workmen (supra) that the alteration of the conditions of service in this case, even if it should be held that non-payment of wages amounted to alteration of conditions of service, was made not when a reference under Section 10 was pending but that the reference itself having been made after the reorganisation, no application could be made under Section 33-A. Technically no doubt this contention is correct because the scheme was introduced on the September or 5 or 6, and the reference was made on September, 30. But the applications in this case were not for the wages due for the month of September but for October. The applications proceeded on the basis that the non-payment of wages was an alteration in the conditions of service, and it is to that question that we must first address ourselves. Mr. Gupte contended that non-payment of wages is not an alteration of conditions of service and that no application under Section 33-A could be made in such cases as the remedy available was under Section 33-C. We are not able to appreciate this argument. Indeed payment of wages is one of the most important among the workers' conditions of service. The worker works essentially only for the wages to be paid to him. Therefore, the question that would really have to be answered is whether the refusal of the worker to work was justified or not. It is in evidence that the workers presented themselves for work every day and offered to work according to the old scheme but that they were not given any work according to the old scheme. They were told that as long as they refused to work under the new scheme they would be paid no wages. The refusal to pay, therefore, was not a solitary instance in respect of which an application could have been made under Section 33-C. It was a continued refusal. It was, therefore, permanent alteration of the conditions of service. The cause of action, so to say, arises de die in diem. If the refusal of the workers to work under the reorganisation scheme is justified then the refusal of the management to pay unless they worked under the reorganisation scheme would amount to alteration of the conditions of service of workers. If on the other hand the workers were not justified in doing so then no other question arises. But in the face of the finding of the Tribunal that the reorganisation scheme rendered some workers surplus and that the scheme had seriously prejudiced the workers, and that the apprehension of the workers that the reorganisation would result in some members of the staff becoming surplus came true, it cannot be said that the failure of the employer to give notice under Section 9-A and introducing the scheme of reorganisation without such notice is justified. It means that the workers were justified in refusing to work under the new scheme. It follows that the refusal to pay their wages amounted to alteration of conditions of service and the applications were, therefore, rightly made under Section 33-A. 15. Even apart from that it was urged by Mr. Gupte relying upon the decision in National Coal Co. v. L. P. Dave (AIR 1956 Pat 294), that non-payment of wages was neither an alteration in the conditions of service nor is it a punishment and as such cannot come within the mischief of Section 33 of the Act. The Patna High Court relied also for its decision on the decision in Shama Biscuit Co. v. Their Workmen ((1952) 2 LLJ 353). The facts of that case are not quite clear. The Court gives no reason for its view that the non- payment of wages is not an alteration of conditions of service applicable to workmen and that it was only a case of default of payment of wages on the pay day falling under Payment of Wages Act. The facts there were in any case different from the facts of the present case. We may refer to the decision of the Allahabad High Court in Ram Nath Koeri v. Lakshmi Devi Sugar Mills & Others ((1956) 2 LLJ 11), where it was observed that the payment of wages is one of the essential ingredients of the contract of employment and that the word 'conditions' includes the idea conveyed by the word 'terms' but goes beyond it and is not confined to what is included in that word. The Court also held that 'terms and conditions of employment' is wider in scope than the expression 'terms and conditions of labour'. But as we have already observed failure or refusal to pay wages for a certain period may necessitate proceeding under Section 33-C, but refusal to pay wages indefinitely on the refusal of the workers to work according to a scheme of reorganisation which was not a valid one, because of the failure to give notice under Section 9-A, cannot but be considered to be an alteration in the conditions of service of the workers. 16. Mr. Gupte complained that the Tribunal has not decided the question whether the reorganisation was justified. We also contended that the applications by the workers as well as the reference made by the company should have been heard together and should not have been disposed of separately. That is really the main complaint of the employer. As we have pointed out earlier if all the evidence which was let in the reference were available to the Tribunal which decided the applications of the workers, the result might well have been different. But we do not consider that the Tribunal was wrong in having proceeded to dispose of the matter in the way it did. Mr. Tarkunde rightly contended that even if an application had been made under Section 33-C, the whole scheme would have to be considered and it is not fair at this distance of time to drive the workers to file applications under Section 33-C, the procedure for which would be the same as under Section 33-A, merely on the ground that the introduction of the scheme had taken place before the reference to adjudication was made. We consider that at an application under Section 33-A, has to be decided as if it were a reference under Section 10, the fact that the scheme had been introduced earlier than the reference to arbitration under Section 10, does not bar an application under Section 33-A in the circumstances we have explained. 17. We thus come to the conclusions : (1) that non-payment of wages in the circumstances of this case amounts to an alteration in the conditions of service, (2) the fact the scheme was introduced before the reference under Section 10 was made does not bar an application under Section 33-A, and (3) that the Tribunal was justified in coming to the conclusion that this alteration in the conditions of service could not have been made without notice under Section 9-A. 18. The result is that all the appeals are dismissed. There will be no order as to costs.