Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 10]

Supreme Court of India

Coal Mines Provident Fund Commissioner vs Ramesh Chander Jha on 31 January, 1990

Equivalent citations: 1990 AIR 648, 1990 SCR (1) 181, AIR 1990 SUPREME COURT 648, 1990 (1) SCC 589, 1990 LAB. I. C. 577, (1990) 1 JT 115 (SC), (1990) 1 LJR 552, (1990) 1 PAT LJR 65, 1990 UJ(SC) 1 387, 1990 ALL CJ 311, (1990) 76 FJR 407, (1990) 1 LAB LN 291, (1990) 60 FACLR 347, 1990 (1) JT 115, (1998) 3 LABLJ 735, 1990 SCC (SUPP) 752, (1990) 1 SCJ 395, 1990 SCC (L&S) 185

Author: M. Fathima Beevi

Bench: M. Fathima Beevi, K.N. Saikia

           PETITIONER:
COAL MINES PROVIDENT FUND COMMISSIONER

	Vs.

RESPONDENT:
RAMESH CHANDER JHA

DATE OF JUDGMENT31/01/1990

BENCH:
FATHIMA BEEVI, M. (J)
BENCH:
FATHIMA BEEVI, M. (J)
SAIKIA, K.N. (J)

CITATION:
 1990 AIR  648		  1990 SCR  (1) 181
 1990 SCC  (1) 589	  JT 1990 (1)	115
 1990 SCALE  (1)96


ACT:
    Code  of  Civil  Procedure,	 1908:	Sections  2(17)	 and
80--Coal Mines Provident Fund Commissioner--Whether  'public
officer'.



HEADNOTE:
    Respondent instituted a suit against the appellant,	 the
Coal  Mines Provident Fund Commissioner without a notice  as
required under section 80 C.P.C. Appellant objected  stating
that he was a public officer within the meaning of the	term
occurring in section 80 C.P.C. and that the suit was  incom-
petent.
    The	 trial court overruled the objection and  held	that
the  appellant	was  not a public officer.  The	 High  Court
confirmed the same.
Aggrieved,  the	 appellant,  has preferred  this  appeal  by
special leave.
Allowing the appeal, this Court,
    HELD:  1. I The courts below have erred in holding	that
the  Coal Mines Provident Fund Commissioner is not a  public
officer	 within the meaning of the term in section  2(17)(h)
of the C.P.C. The word 'service' in section 2 (17)(h) C.P.C.
must  necessarily  mean	 something more	 than  being  merely
subject	 to the orders of Government or control of the	Gov-
ernment.  To  serve means "to perform function; do  what  is
required  for".	 The Commissioner  appointed  by  Government
performs  the  functions  as envisaged in the  Act  and	 the
scheme thereunder. When he is actually acting in the capaci-
ty  of Provident Fund Commissioner, he does not cease to  be
an officer in the service of the Government. [184E-F; 185F]
    1.2	 The fact that the Commissioner receives the  salary
and allowances out of the Coal Mines Provident Fund and	 not
from the Government during the tenure as Commissioner  would
make no difference when the description as an officer in the
service of the Government is answered. [184D]
182
    2. In the present case, the Provident Fund	Commissioner
holds  the office of Commissioner on appointment by  Govern-
ment  by virtue of his office. His services are	 temporarily
placed	at the disposal of the Board constituted under	Sec-
tion  3 of the Coal Mines Provident Fund  and  Miscellaneous
Provisions Act, 1948. He does not, therefore, cease to be an
officer in the service of the Government. The payment of his
pay out of the Fund does not alter his status as  Government
employee. [185E]
    Liquidator	of  Society  Sangakheda	 Kalan	Co-Operative
Bank, Hoshangabad v. Ayodhyaprasad Shiamlal, AIR 1939 Nagpur
232;  Kuppu  Govinda  Chattiar	v.  Uttukottai	Co-Operative
Society, AIR 1940 Madras 831; Vishnu Wasudeo Joshi v. T.L.H.
Smith  Pearse, AIR 1949 Nagpur 362; Commissioner  of  Wakfs,
Bengal	v. Shahebzada Mohammed Zahangir Shah, AIR 1944	Cal-
cutta  206 and Kamta Prasad Singh v. The  Regional  Manager,
F.C.I., AIR 1974 Patna 376, referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1932 of 1982.

From the Judgment and Order dated 7.9. 1981 of the Patna High Court in C.R. No. 341 of 1980 (R).

M.C. Mahajan, Hemant Sharma and Ms. A. Subhashini for the Appellant.

M.P. Jha for the Respondent.

The Judgment of the Court was delivered by FATHIMA BEEVI, J. This appeal by special leave is against the judgment dated 7.9.1981 of the High Court of Judicature at Patna, Ranchi Bench, Ranchi in Civil Revision No. 341 of 1981. The short question that falls for consider- ation in this appeal is whether the Coal Mines Provident Fund Commissioner is a 'public officer' as defined in sec- tion 2(17) of the Code of Civil Procedure.

Section 80 of the Code requires a notice to be issued as prescribed before instituting a suit against a public offi- cer in respect of any act purporting to be done by such pubic officer in his official capacity. The respondent herein instituted a suit against the appellant--the Coal Mines Provident Fund Commissioner--without a notice under section 80 C.P.C. The objection in this behalf was repelled by the trial court 183 and the High Court holding that the Coal Mines Provident Fund Commissioner is not a public officer. According to the appellant the Commissioner is a public officer within the meaning of the term occurring in section 80 of the C.P.C., and, therefore, the suit is incompetent.

The term 'public officer' is defined in section 2(17) of the Code of Civil Procedure. Public Officer means a person falling under any of the descriptions in clauses (a) to (h). It is contended on behalf of the appellant that the Coal Mines Provident Fund Commissioner falls under the descrip- tion in clause (h) which reads as under:

"(h) Every Officer in the service or pay of the government or remunerated by fees or commission for the performance of any public duty."

It is necessary to refer to the relevant provision in the Coal Mines Provident Fund and Miscellaneous Provisions Act, 1948 for the purpose of determining whether the appel- lant answers this description. Under section 3, the Central Government may, by notification in the Official Gazette, frame the Coal Mines Provident Fund Scheme for the estab- lishment of a provident fund for employees and specify the coal mines to which the said scheme shall apply. The fund shall vest in, and be administered by the Board constituted under section 3A. The Board thus constituted consists of (a) a Chairman appointed by the Central Government; (b) the Coal Mines Provident Fund Commissioner, ex-officio; and others specified in the section. The other relevant provisions read thus:

"3B. The Board of Trustees constituted under section 3A shall be a body corporate under the name specified in the Notification constituting it, having perpetual succession and a common seal and shall by the said name sue and be sued.
3C. Appointment of Officers: (1) The Central Government shall appoint a Coal Mines Provident Fund Commissioner, who shall be the Chief Executive Officer of the Board and shall be subject to the general control and superintendence of the Board.
184
4. The method of recruitment, salary and allowances, disci- pline and other conditions of service of the Coal Mines Provident Fund Commissioner shall be such as may be speci- fied by the Central Government and such salary and allow- ances shall be paid out of the Fund."

It is thus seen that the Commissioner is an officer appointed by the Central Government as the Chief Executive Officer of the Board. Though subject to the general control of the Board, discipline and the condition of service are such as may be specified by the Central Government. The salary and allowances are paid out of the fund. The Commis- sioner may exercise the powers exercisable by the Central Government under the Act or scheme framed thereunder on delegation of such power under section 10C. It will be clear from these provisions that an officer in the service the Government by virtue of his office, is appointed as Commissioner by the Government and he performs public duties. The fact that the Commissioner receives the salary and allowances out of the fund and not from the Government during the tenure as Commissioner would make no difference when the description as an officer in service of the Government is answered.

The word 'service' in section 2 (17)(h) must necessarily mean something more than being merely subject to the orders of Government or control of the Government. To serve means "to perform function; do what is required for". The Commis- sioner appointed by Government performs the functions as envisaged in the Act and the scheme thereunder. When he is actually acting in the capacity of Provident Fund Commis- sioner, he does not cease to be an officer in the service of the Government.

In Liquidator of Society Sangakheda Kalan Co-operative Bank, Hoshangabad v. Ayodhyaprasad Shiamlal, AIR 1939 Nagpur 232, Pollock, J. held that liquidator is a public officer as he is appointed by the Government and discharges public duties. This decision is distinguished in Kuppu Govinda Chettiar v. Uttukottai Co-operative Society, AIR 1940 Madras 831 holding that Deputy Registrar acting as Liquidator is not a public officer. The reasoning adopted is that qualiq- uidator he is not an officer in the service of the Govern- ment.

In Vishnu Wasudeo Joshi v. T.L.H. Smith Pearse, AIR 1949 Nagpur 362 it was held that a person who was a member of the Indian 185 Educational Service but whose services were lent to the Rajkumar College, Raipur as principal is a public officer within section 2(17)(h) and did not cease to be in the service of the Crown by reason of deputation. In Commissioner of Wakfs, Bengal v. Shahebzada Mohammed Zahangir Shah, AIR 1944 Calcutta 206 the Court said that the expression "public duty" refers to duty concerning to the affairs or service of the public and the word 'public' may include any class of the public or any community. In this view, the Commissioner of Wakfs who functions in relation to such public endowments in general was held to perform a public duty and, therefore, a public officer within the meaning of section 80 of the Code.

In Kamta Prasad Singh v. The Regional Manager, F.C.I., AIR 1974 Patna 376 the question arose whether the officers of the Food Corporation of India are public officers. The Corporation is a body corporate. The Court held that Govern- ment does not include a Corporation and that officers of the Corporation are not in the service of Government and are not public officers. These are cases where the concerned officer did not hold his office in the Corporation by virtue of his being a Government employee. In the present case, the Provi- dent Fund Commissioner holds the office of Commissioner on appointment by Government by virtue of his office. His services are temporarily placed at the disposal of the Board. He does not, therefore, cease to be an officer in the service of the Government. The payment of his pay out of the Fund does not alter his status as Government employee. We are, therefore, of the opinion that the courts below have erred in holding that the Coal Mines Provident Fund Commi- sioner is not a public officer within the meaning of the term in section 2(17)(h) of the C.P.C. We, accordingly, allow the appeal and remit the case to the trial court for disposal in the light of what has been stated above.

G.N.				       Appeal allowed.
186