2018 INSC 0542            REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL No.10499 OF 2011 Food Corporation of India          ….Appellant(s) VERSUS Gen. Secy, FCI India Employees Union  & Ors.                …Respondent(s) WITH  CIVIL APPEAL No.10511 OF 2011 Food Corporation of India          ….Appellant(s) VERSUS The Workmen Through the  Convener & Anr.      …Respondent(s) J U D G M E N T Abhay Manohar Sapre, J. 1) These appeals are directed against  the final judgment  and order dated 13.12.2006 passed by the High Court of Madras at Chennai   in   Writ   Appeal   No.3383   &   3382   of   2003   whereby   the 1 High Court dismissed the appeals filed by appellant herein.  2) In   order   to   appreciate   the   short   controversy   involved   in these appeals, few relevant facts need to be mentioned  infra . 3) The appellant is a Government of India Undertaking known as   “Food   Corporation   of   India”   (hereinafter   referred   to   as   “the FCI”).     The   appellant   is   engaged   in   the   business   of   sale, procurement, storage and distribution of food grains.  4) In   order   to   carry   out   their   business   activities,   which   are spread   all   over   the   country,   the   appellant   has   established   its Branch   offices   in   every   State.   One   such   Branch   office   is   at Chennai   (TN).   The   appellant   has   employed   a   large   number   of employees   to   carry   out   its   business   operations   through   their Chennai   Branch   office   with   which   we   are   concerned   in   these appeals. 5) In   the   year   1992,   a   dispute   arose   between   the   appellant (FCI) and around 955 employees working in the Branch office at Chennai   as   to   whether  these  955   employees   are   the   employees of   the   FCI   or   they   are   employed   by   the   contract   labourers’ Society to work in the FCI to carry out their business operations 2 and secondly, whether these 955 employees are entitled to claim regularization of their services as FCI employees. 6) The   case   of   the   appellant   (FCI),   in   substance,   was   that these (955) employees were/are never  the employees of the FCI but   were/are   the   employees   of   a     contract   labourers’   Society though   working   in   the   establishment   of   the   FCI   for   doing   their work. It was stated that due to this reason, they are not entitled to claim the status of the employees of the FCI and nor are they entitled to claim any regularization of their services in the set up of the FCI as the employees of the FCI.   It was stated that their remedy, if any, would be against the contract labourers’ Society engaged by the FCI but not against the FCI.   7) On the other hand, the case of the workers’ Union was that these 955 employees are, in  fact, the  employees of the  FCI  and being   in   their   regular   employment   since   inception   have   been discharging their duties regularly for doing the work of the FCI. It   was   contended   that   they   are   therefore   entitled   to   claim   the regularization of their services in the set up of the FCI. 8) Since   the   aforementioned   dispute   could   not   be   resolved 3 amicably   between   the   appellant   and   the   workers’   Union,   the Government   of   India   by   order   dated   06.04.1992   referred   the said   dispute   to   the   Industrial   Tribunal,   Madras   for   its adjudication   under   Section   10   of   the   Industrial   Disputes   Act, 1947.  9) The following reference was made for adjudication: “ Whether   the   action   of   the   management   of   Food Corporation of India is denying to regularize 955 contract labourers   engaged   in   management   of   Food   Corporation   of India,   Godown,   Avadi  through  TVK  Cooperative   Society  in respect of names as given in Annexure is justified ?  If not, to what relief they are entitled to?” 10) Both   the   parties   submitted   their   statements   in   ID   No. 39/1992   &   I.D.   55/1993   in   support   of   their   respective   stand before   the   Industrial   Tribunal.     So   far   as   the   workers’   Union (respondents herein) is concerned, they adduced the evidence to prove their case whereas the appellant (FCI) did not adduce any evidence   to   prove   their   case   despite   affording   them   an opportunity to adduce. 11) By  awards dated 19.02.1997  & 29.07.1998,  the Industrial Tribunal answered the reference in favour of the workers’ Union 4 and against the appellant. It was held that these 955 employees are entitled to be regularized in the services of the FCI.  12) The   appellant   (FCI)   felt   aggrieved   and   filed   writ   petitions before   the   High   Court   of   Madras   at   Chennai.   By   order   dated 07.08.2000,   the   Single   Judge   dismissed   the   writ   petitions   and upheld   the   award   passed   by   the   Industrial   Tribunal.     The appellant   felt  aggrieved   and   filed  intra   court   appeals   before  the Division Bench.  13) By impugned order, the Division Bench dismissed the writ appeals   and   affirmed   the   order   of   the   Single   Judge   and   the awards of the Industrial Tribunal, which have given rise to filing of the present appeals by way of special leave by the FCI. 14) Having   heard   the   learned   counsel   for   the   parties   and   on perusal   of   the   record   of   the   case,   we   find   no   merit   in   these appeals. 15) We   have   perused   the   awards   of   the   Industrial   Tribunal, order of the Single Judge and the impugned order. Mere perusal of them would go to show that the Industrial Tribunal examined the   question   in   right   perspective   on   facts   and   the   evidence 5 adduced   by   the   Union   so   also   the   Single   Judge   and   lastly,   the Division Bench.  16) It is evident that the Tribunal, on appreciating the evidence in   its   original   jurisdiction,   rightly   concluded   that   firstly,   the agreement   with   the   contract   labourer   for   doing   the   work   had come   to   an   end   in   1991   and   thereafter   it   was   not   renewed; Secondly, all the 955 workers were being paid wages directly by the  FCI; Thirdly, the nature of  work, which  these workers were performing, was  of a  perennial  nature  in  the set up  of the  FCI; Fourthly,   all   955   workmen   were   performing   their   duties   as permanent workers; and lastly, no evidence was adduced by the FCI in rebuttal to prove their case against the workers’ Union. 17) The   writ   Court   then   re­examined   the   issues   so   also   the Division   Bench   in   the   appeals   with   a   view   to   find   out   as   to whether the findings of the Industrial Tribunal are factually and legally  sustainable or  not. The High Court, by  reasoned  orders, passed   in   writ   petitions   and   appeals   affirmed   the   findings observing   that   none   of   the   findings   recorded   by   the   Industrial Tribunal,   which   were   impugned   in   the   writ   petitions   and 6 appeals,  suffer   from   any   kind  of  perversity   or   illegality   so  as  to call for any interference by the High Court in writ petitions and appeals. 18) We are inclined to affirm  the concurrent findings because, in   our   opinion,   none   of   the   findings   though   assailed   in   these appeals call for any interference. 19) In our opinion, the very fact that the appellant (FCI) failed to   adduce   any   evidence   to   prove   their   case,   the   Industrial Tribunal   was   justified   in   drawing   adverse   inference   against them.   Indeed,   nothing   prevented   the   appellant   from   adducing evidence  to  prove  the   real  state  of  affairs  prevailing  in   their  set up   relating   to   these   workers.   It   was,   however,   not   done   by   the FCI  for  the reasons best known to them. It was not the case of the  appellant  (FCI) that they  were not afforded any  opportunity to   adduce   evidence   and   nor   any   attempt   was   made   by   the appellant to adduce any evidence in the writ petitions or in the intra   court   appeals   and   lastly   even   in   these   appeals   to   prove their case.  20) That   apart,   in   our   opinion,   the   four   findings   of   fact 7 recorded   against   the   appellant   by   the   Industrial   Tribunal   were based   on   sufficient   evidence   adduced   by   the   workers’   Union. Indeed,   these   findings   being   concurrent   in   nature   are   binding on   this   Court   while   hearing   appeals   under   Article   136   of   the Constitution.  21) These   findings,   in   our   opinion,   were   equally   relevant   for answering the question referred to the Tribunal and further they did   not   suffer   from   any   kind   of   perversity   or   illegality   so   as   to call for any interference as rightly held by the High Court.  22) In   the   light   of   the   foregoing   discussion,   the   reference   was rightly answered in favour of the workers’ Union. 23) It   was   then   brought   to   our   notice   that   similar   industrial reference   alike   the   one   in   the   present   case   was   also   made   in relation to the FCI Branch at West Bengal and the said reference was answered in favour of workers’ Union. The matter was then taken to the High Court unsuccessfully and then carried to this Court at the instance of the FCI in Civil Appeal No.7452 of 2008 and   the   appeal   was   dismissed   on   20.07.2017   resulting   in upholding   the   award   of   the   Industrial   Tribunal.     It   was   stated 8 that   the   FCI   then   implemented   the   award,   as   is   clear   from   the notice on 05.10.2017, in favour of the concerned workers.  Be that as it may, since we have upheld the impugned order in this case on the facts arising in the case at hand, we need not place reliance   on   any   other   matter,   which   was   not   before   the   High Court. 24) In   the  light   of  the  foregoing   discussion   and  examining   the issues   arising   in   these   appeals   from   all   angles,   we   are   of   the considered   opinion   that   the   appellant   (FCI)   failed   to   make   out any   case,   which   may   call   for   any   interference   in   the   impugned order. 25) In view of the foregoing discussion, the appeals fail and are accordingly dismissed.                                   ……… ...................................J.    [ABHAY MANOHAR SAPRE]                                       … ...……..................................J.          [SANJAY KISHAN KAUL] New Delhi; August 20, 2018  9            REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL Nos.10502­10505 OF 2011 K.K. Suresh &  Anr.Etc.        ….Appellant(s) VERSUS Food Corporation of India  & Ors. Etc.          …Respondent(s) J U D G M E N T Abhay Manohar Sapre, J. 1) These appeals are directed against  the final judgment  and order   dated   28.06.2007   passed   by   the   High   Court   of   Kerala   at Ernakulam   in   Writ   Appeal   No.479   of   2002   and   Writ   Appeal No.480   of   2002   whereby   the   High   Court,   by   a   common judgment, dismissed the appeals filed by the appellants herein. Against   the   said   order,   the   appellants   filed   review   petitions which   were   disposed   of   by   the   High   Court   by   order   dated 23.08.2007   in   R.P.   No.767   of   2007   in   Writ   Appeal   No.479   of 10 2002 and R.P. No.768 of 2007 in Writ Appeal No.480 of 2002.  2) In   order   to   appreciate   the   short   controversy   involved   in these appeals, few relevant facts need to be mentioned  infra . 3) The appellants claiming to be working as clerical staff filed writ   petitions   against   the   Food   Corporation   of   India­ FCI(Respondent   No.   1   herein)   in   the   Kerala   High   Court   and prayed   therein   that   their   services   be   regularized   on   their respective  posts  on  which  they   were  working  since  1997  in  the set   up   of   FCI.     In   other   words,   the   appellants   (petitioners therein) claimed a relief of regularization of their services in the set up of FCI as regular employees of the FCI. 4) Respondent   No.1   (FCI)   contested   the   writ   petitions   inter alia   on the ground that the appellants are not the employees of the FCI and nor were they ever appointed by the FCI in their set up but they  (appellants) were appointed as clerical staff by  one Co­Operative   Society   called   “FCI   Head   Load   workers   Co­ Operative   Society”.   It   was,   therefore,   contended   that   in   the absence   of   any   kind   of   relationship   of   the   employer   and   the employee   between   the   appellants   and   the   FCI,   a   relief   of   either 11 absorption   or   regularization   in   the   services   of  the   FCI   does  not arise   and   nor   any   relief   of   this   nature   can   be   granted   to   the appellants against the FCI. 5) The   Single   Judge   of   the   High   Court,   by   order   dated 16.01.2002,   dismissed   the   appellants’   writ   petitions.   The appellants felt aggrieved and filed intra court appeals before the Division   Bench.   By   impugned   order,   the   Division   Bench dismissed   the   appeals   and   affirmed   the   order   of   the   Single Judge, which has given rise to filing of these appeals by special leave by the unsuccessful writ petitioners.     6) Having   heard   the   learned   counsel   for   the   parties   and   on perusal   of   the   record   of   the   case,   we   find   no   merit   in   these appeals. 7) In our considered opinion, the writ Court and the Division Bench were right in dismissing the appellants’ writ petitions and we   do   not   find   any   reason   to   differ   with   the   view   taken   by   the two Courts below. 8) In   the   first   place,   the   appellants   failed   to   adduce   any 12 evidence   to   prove   existence   of   any   relationship   between   them and   the   FCI;   Second,   when   the   documents   on   record   showed that   the   appellants   were   appointed   by   the   FCI   Head   Load Workers Co­Operative Society but not by the FCI then obviously the   remedy   of   the   appellants,   if   at   all,   in   relation   to   their   any service   dispute   was   against   the   said   Society   being   their employer   but   not   against   the   FCI;     Third,   the   FCI   was   able   to prove   with   the   aid   of   evidence   that   the   appellants   were   in   the employment of the said Society whereas the appellants were not able   to   prove   with   the   aid   of   any   documents   that   they   were appointed by  the FCI  and how  and on  what  basis they  claimed to be in the employment of the FCI except to make an averment in   the   writ   petitions   in   that   behalf.   It   was,   in   our   opinion,   not sufficient to grant any relief to the appellants. 9) So   far   as   the   reference   made   by   the   appellants   to   one litigation   decided  by   the  Industrial  Tribunal   between   one  set  of persons   and   the   FCI   regarding   the   status   of   such   persons   is concerned, in our view, it has no relevance for deciding this case and   nor   it,   in   any   way,   helps   the   appellants   for   claiming   relief 13 against the FCI.  10) It   is   for   the   simple   reasons   that   first,   the   case   at   hand arose out of the writ petitions whereas the case relied on arose out   of   industrial   reference   decided   by   the   Industrial   Tribunal; Second, the facts involved in the case at hand clearly prove that there   did   not   exist   any   kind   of   employee   and   employer relationship   between   the   appellants   and   the   FCI;   and   lastly, there  is   no   parity  of   any   nature  noticed  on   facts  in   the   case  at hand and the case relied on by the appellants. 11) In view of the foregoing discussion, we find no good ground to   take   a   different   view   than   the   one   taken   by   the   two   Courts below. 14 12) The appeals are thus found to be devoid of any merit.  They are accordingly dismissed.                     ………...................................J.                [ABHAY MANOHAR SAPRE]                                        … ...……..................................J.                          [SANJAY KISHAN KAUL] New Delhi; August 20, 2018  15            REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL No.10530 OF 2011 Food Corporation of India & Anr.        ….Appellant(s) VERSUS Head Load Labour Congress (Regn.No.336/85) & Anr.  …Respondent(s) WITH  CIVIL APPEAL No.7961 OF 2014 Food Corporation of India & Ors.        ….Appellant(s) VERSUS Thrissur Jilla General Mazdoor Sangh FCI Unit represented by Its President A.K. Suresh Kumar &  Ors. …Respondent(s) J U D G M E N T Abhay Manohar Sapre, J. 1) These   two   appeals   namely   Civil   Appeal   No.10530   of   2011 and Civil Appeal No.7961 of 2014 are directed against the final 16 judgment and order  dated 15.02.2010 passed by High Court of Kerela  in   Writ   Appeal   No.249  of   2009   which  arose   out   of   order dated   22.09.2009   passed   by   Single   Judge   in   O.P.   No.14360   of 1999   and   against   another   final   order   dated   20.03.2014   passed by   the   High   Court   of   Kerala   in   Writ   Appeal   No.1746   of   2013 which arose out of an order dated 04.09.2013 passed by Single Judge in W. P. (C) No.14786 of 2013 respectively.  2) Though   these   appeals  arise   out   of   an   order   passed   by   the High Court of Kerala, but we find that these appeals also involve more or  less the same point which  we have  dealt with in detail in our order passed today (20.08.2018) in Civil Appeal No.10499 of   2011,   Civil   Appeal   No.10511   of   2011   (Food   Corporation   of India   and   Ors.   vs.   Gen.   Secretary,   FCI   India   Employees Union   and   Ors.)   which   arose   from   the   orders   passed   by   the High Court of Madras.  3) The   present   two   appeals   appeals   are   filed   by   the   FCI against   the   Workers’   Union   of   different   branches,   the   only difference   being   that   the   Civil   Appeal   No.10499   of   2011   and Civil   Appeal   No.10511   of   2011   relate   to   employees   working   in 17 Chennai Branch Office of FCI, whereas the present appeals (C.A. Nos.10530/2001   and   7961/2014)   relate   to   employees   working in depots at West Hills Mavelikkare and Chelakkudy in State of Kerala and,  therefore, these appeals came  to  be  decided by   the High Court of Kerala. 4) In   short,  the   facts  of   the  present   two  appeals  are  that   the writ   petitions   were   filed   by   the   workers’   Union   against   the appellant (FCI) seeking a mandamus against the appellant (FCI) directing   them   to   implement   the   award   (Ex.P­1)   passed   by   the Industrial   Tribunal,   Chennai   also   in   relation   to   the   employees working in Branch offices at Kerala named above.  5) The said award (Ex.P­1) directed the FCI to give benefits of regularization   of   the   workers   in   the   services   of   the   FCI consequent   upon   abolition   of   contract   laborers   system   in relation   to   Branch   office   at   Chennai.     This   award   (Ex.P­1)   was upheld by this Court and attained finality. 6) The   High   Court,     by   impugned   order,   allowed   the   writ petitions   filed   by   the   workers’   Union   (respondents   herein)   and directed   the   FCI   to   give   benefits   of   the   said   award   to   the 18 members   of   the   workers’   Union   (respondent   herein),   who   are working   in   two   depots   at   Kerala   finding   no   dissimilarity   in   two set of these cases. 7) We   also   do   not   find   any   justifiable   reason(s)   to   deny   the relief   granted   by   the   High   Court   to   the   writ   petitioners (respondents   herein)   insofar   as   these   two   appeals   are concerned.   It   is   more   so   when   no   distinguishing   features   were pointed   out   by   the   appellants   on   the   facts   or   law,   which   may persuade this Court to take a different view than the one taken by   the   High   Court   in   the   impugned   order.   What   were   pressed into   service   were   only   the   technical   issues   arising   in   the   case but   we   were   not   impressed   by   such   issues.   They   did   not   go   to the root of the case.  8) Having regard to the totality of the facts and circumstances of   the   case   coupled   with   the   judicial   orders   passed   against   the appellant   in   relation   to   identical   matters,   we   find   no   good ground to take any other view in the case than the one taken by Madras High Court in similar case and in the impugned orders. 19 9) In the light of the foregoing discussion, these appeals also fail and are accordingly dismissed.                     ………...................................J.     [ABHAY MANOHAR SAPRE]                                      … ...……..................................J.           [SANJAY KISHAN KAUL] New Delhi; August 20, 2018  20