REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.813 OF 2022 M/s Bombay Chemical Industries       ..Appellant (S) VERSUS Deputy Labour Commissioner & Anr.                  ..Respondent (S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 14.11.2018 passed by the High Court of Judicature at Allahabad in Writ Petition No.33482 of   2018,   by   which   the   High   Court   has   dismissed   the   said writ   petition   preferred   by   the   appellant   herein   and   has confirmed   the   order   passed   by   the   Presiding   Officer, Labour Court IV, U.P., Kanpur Nagar, under Section 33(C) 1 (2)   of   the   Industrial   Disputes   Act,   the   original   writ petitioner has preferred the present appeal.  2. That   respondent   No.2   herein   moved   an   application   before the   Labour   Court   under   Section   33(C)(2)   of   the   Industrial Disputes   Act   in   Misc.   Case   No.26   of   2012   demanding   the difference   of   wages   from   01.04.2006   to   31.03.2012.   The said   application   was   contested   by   the   appellant   herein denying any relationship of employee­employer. It was the categorical   stand   of   the   appellant   that   respondent   No.2 herein   was   never   engaged   by   it.   Before   the   Labour   Court respondent No.2 herein relied upon the documents exhibit W­1   to   W­6   in   support   of   his   case   that   he   had   worked   in the   establishment   as   a   salesman.   That   by   order   dated 28.11.2017   the   learned   Presiding   Officer,   Labour   Court allowed   the   said   application   and   directed   the   appellant herein   to   pay   the   difference   of   wages   from   01.04.2006   to 31.03.2012 as claimed in the application. 2.1 Feeling aggrieved and dissatisfied with the impugned order passed   by   the   learned   Presiding   Officer,   Labour   Court under   Section   33(C)(2)   of   the   Industrial   Disputes   Act,   the 2 appellant   herein   preferred   a   writ   petition   before   the   High Court.   By   the   impugned   judgment   and   order   the   High Court has dismissed the said writ petition which has given rise to the present appeal.  3. Shri Vishal Yadav, learned counsel appearing on behalf of the   appellant   has   vehemently   submitted   that   in   the   facts and circumstances of the case the High Court has erred in dismissing   the   writ   petition   and   confirming   the   order passed  by   the  Labour   Court  under  Section   33(C)(2)  of   the Industrial Disputes Act. 3.1 It   is   submitted   by   Shri   Yadav   appearing   on   behalf   of   the appellant   that   the   High   Court   ought   to   have   appreciated that when there was a serious issue raised with respect to the   employer­employee  relationship  between  the   appellant and   respondent   No.2   and   that   it   was   seriously   disputed that   respondent   No.2   was   at   any   point   of   time   in employment as a salesman, the Labour Court ought not to have   entertained/allowed   the   application   under   Section 33(C)(2)   of   the   Industrial   Disputes   Act   as   the   same   could have been decided in the reference under Section 10 of the 3 Industrial   Disputes   Act.   It   is   therefore   submitted   that   the order   passed   by   the   Labour   Court   is   completely   without jurisdiction.     Therefore,   the   High   Court   ought   to   have   set aside the same. Reliance is placed on the decisions of this Court   in  the   case  of   Municipal   Corporation   of  Delhi   Vs. Ganesh Razak and Anr. , (1995) 1 SCC 235 and   Union of India   and   another   Vs.   Kankuben   (Dead)   By   Lrs.   and Others,   (2006) 9  SCC   292,  in  support  of  his  submissions that   in   a   proceeding   under   Section   33(C)(2)   of   the Industrial   Disputes   Act,   the   Labour   Court   cannot adjudicate   the   dispute   of   entitlement   or   the   basis   of   the claim and it can only interpret the award or settlement on which the claim is based.  3.2 Making   the   above   submissions   and   relying   on   the   above decisions, it is prayed to allow the present appeal.            4. The   present   appeal   is   vehemently   opposed   by   Dr.   Vinod Kumar Tewari, learned counsel appearing on behalf of the respondent(s).  4 4.1 It   is   submitted   that   in   the   present   case   respondent   No.2 placed on record voluminous record namely exhibit W­1 to W­6   to   show   that   respondent   No.2   was   working   as   a salesman   with   the   appellant.   It   is   submitted   that   the appellant   came   out   with   a   false   case   to   get   out   of   the obligation difference in salary to be paid as claimed in the application.   It   is   therefore   submitted   that   when   on appreciation   of   evidence   and   considering   the   material available on record the Labour Court held that respondent No.2  was  employed  as a  salesman  and  thereafter   directed the   appellant   to   pay   the   difference   of   wages   it   cannot   be said that the Labour Court exceeded in its jurisdiction.  4.2 It   is   submitted   that   when   on   the   face   of   the   record available   it   was   found   by   the   Labour   Court   that respondent No.2 was in employment of the  appellant  as a salesman, and in the claim  before the Labour  Court there was   found   a   difference   in   the   salary/pay   for   the   period from 01.04.2006 to 31.03.2012, the Labour Court has not committed any error. The High Court has rightly dismissed the writ petition. 5 5. We have heard the learned counsel appearing on behalf of the respective parties at length.    6. At   the   outset   it   is   required   to   be   noted   that   respondent No.2   herein   filed   an   application   before   the   Labour   Court under   Section   33(C)(2)   of   the   Industrial   Disputes   Act, demanding   difference   of   wages   from   01.04.2006   to 31.03.2012.   It   was   thus   the   case   on   behalf   of   respondent No.2   that   he   was   working   with   the   appellant   as   a salesman.   However,   the  appellant   had   taken   a   categorical stand   that   respondent   No.2   was   never   engaged   by   the appellant.   It   was   specifically   the   case   on   behalf   of   the appellant   that   respondent   No.2   had   never   worked   in   the establishment   in   the   post   of   salesman.   Therefore,   once there   was   a   serious   dispute   that   respondent   No.2   had worked   as   an   employee   of   the   appellant   and   there   was   a very   serious   dispute   raised   by   the   appellant   that respondent No.2 was not in employment as a salesman as claimed by respondent No.2, thereafter, it was not open for the   Labour   Court   to   entertain   disputed   questions   and adjudicate   upon   the   employer­employee   relationship 6 between   the   appellant   and   respondent   No.2.   As   per   the settled proposition of law, in an application under Section 33(C)(2)   of   the   Industrial   Disputes   Act,   the   Labour   Court has   no   jurisdiction   and   cannot   adjudicate   dispute   of entitlement   or   the   basis   of   the   claim   of   workmen.     It   can only interpret the award or settlement on which the claim is   based.   As   held   by   this   Court   in   the   case   of   Ganesh Razak   and   Anr.   (supra),   the   labour   court’s   jurisdiction under Section 33(C)(2) of the Industrial Disputes Act is like that of an executing court. As per the settled preposition of law   without   prior   adjudication   or   recognition   of   the disputed   claim   of   the   workmen,   proceedings   for computation   of   the   arrears   of   wages   and/or   difference   of wages   claimed   by   the   workmen   shall   not   be   maintainable under Section 33(C)(2) of the Industrial Disputes Act.   (See Municipal Corporation of  Delhi Vs. Ganesh Razak and Anr. (1995) 1 SCC 235). In   the   case   of   Kankuben   (supra),   it   is   observed   and held   that   whenever   a   workman   is   entitled   to   receive   from his employer any money or any benefit which is capable of 7 being computed in terms of money and which he is entitled to receive from his employer and is denied of such benefit can  approach  Labour  Court under   Section  33­C  (2)  of the ID Act.  It is further observed that the benefit sought to be enforced under Section 33­C (2) of the ID Act is necessarily a   pre­existing   benefit   or   one   flowing   from   a   pre­existing right.     The   difference   between   a   pre­existing   right   or benefit   on   one   hand   and   the   right   or   benefit,   which   is considered   just   and   fair   on   the   other   hand   is   vital.     The former   falls   within   jurisdiction   of   Labour   Court   exercising powers under Section 33­C (2) of the ID Act while the latter does not. 7. Applying   the   law   laid   down  by   this   Court   in   the   aforesaid decisions to the facts of the case on hand, when there was no   prior   adjudication   on   the   issue   whether   respondent No.2 herein was in employment as a salesman as claimed by respondent No.2 herein and there was a serious dispute raised that respondent No.2 was never in employment as a salesman   and   the   documents   relied   upon   by   respondent No.2   were   seriously   disputed   by   the   appellant   and   it   was 8 the   case   on   behalf   of   the   appellant   that   those   documents are forged and/or false, thereafter the Labour Court ought not   to   have   proceeded   further   with   the   application   under Section 33(C)(2) of the Industrial Disputes Act. The Labour Court   ought   to   have   relegated   respondent   No.2   to   initiate appropriate   proceedings   by   way   of   reference   and   get   his right   crystalized   and/or   adjudicate   upon.   Therefore,   the order   passed   by   the   Labour   Court   was   beyond   the jurisdiction   conferred   under   Section   33(C)(2)   of   the Industrial   Disputes   Act.   The   High   Court   has   not appreciated   the   aforesaid   facts   and   has   confirmed   the same   without   adverting   to   the   scope   and   ambit   of   the jurisdiction   of   the   Labour   Court   under   Section   33(C)(2)   of the Industrial Disputes Act.   8. In   view   of  the   above   and  for  the  reasons   stated  above  the present   appeal   succeeds.   The   impugned   judgment   and order passed by the High Court as well as that of the order passed  by   the  Labour   Court  under  Section   33(C)(2)  of   the Industrial   Disputes   Act   in   Misc.   Case   No.26   of   2012   are hereby   quashed   and   set   aside.   Respondent   No.2   is 9 relegated to avail any other remedy which may be available under   the   Industrial   Disputes   Act,   including   that   of reference   to   adjudicate   his   right   as   an   employee   of   the appellant   as   claimed   by   him.   As   and   when   such proceedings   are   initiated   the   same   to   be   considered   in accordance with law and on its own merits and without in anyway   being   influenced   by   the   present   order,   as   this Court has not expressed anything in favour of either of the parties   on   the   aspect   of   employer­employee   relationship between   the   appellant   and   respondent   No.2.   The   present appeal   is   allowed   with   the   above   observations   and   to   the aforesaid extent. No costs.    …………………………………J.                    (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  February,  04 2022. 10