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 3, Cited by 8]

Supreme Court of India

M/S. Kirloskar Oil Engines vs Hanmant Laxman Bibawe on 31 July, 1962

           PETITIONER:
M/S.  KIRLOSKAR OIL ENGINES

	Vs.

RESPONDENT:
HANMANT LAXMAN BIBAWE

DATE OF JUDGMENT:
31/07/1962

BENCH:


ACT:
Industrial Dispute--Master and servant--Workman concerned in
dispute--Police	   scheme   for	  providing   watchman	  at
request--Who is employer--Industrial Disputes Act, 1947	 (14
of 1947), s. 33A.



HEADNOTE:
The  respondent was engaged by the appellant as	 a  watchman
under  a  scheme  framed  by  the  Police  Department.	 His
services  were	discharged  pending  an	 industrial  dispute
between	 the  appellant	 and its  workmen.   The  respondent
complained  to the Industrial Tribunal under s. 33A  of	 the
Industrial   Disputes  Act.   The  Tribunal   accepted	 the
application.   The appellant contended that  the  respondent
was  not  its employee.	 The scheme  provides  that  private
persons requiring the services of watchmen may apply to	 the
District Superintendent of Police who supplies a watchman if
one  suitable  is available under the  scheme.	 The  amount
towards	 pay Is recovered in advance each month by the	Dis-
trict	Superintendent,of   Police  and	 credited   to	 the
watchman's  fund.   After  deducting  Rs.  250	towards	 the
uniform supplied, the rest is paid by the police  Department
to  the watch. man.  The Department requires the persons  to
whom  the watchman is supplied to give a fortnight's  notice
if  it	is  desired to dispense with  the  services  of	 the
watchman.   The watchmen are mustered at the Police  Station
and  their work supervised by the Police night patrol,	They
are   under  the  disciplinary	control	 of   the   District
Superintendent of Police.
Held, that the decision of the question whether a person  is
the  employee of another or not has to depend on  the  facts
and  circumstances of each individual case.  The test as  to
who is entitled to tell the employee the way in which he  is
to do the work on which he is engaged though in a given case
satisfactory it would be unreasonable to treat that test  as
the  most satisfactory as a general rule.  Having regard  to
all  the relevant facts the respondent cannot be said to  be
the  employee of the appellant and could not claim to be  an
industrial  employee  concerned in  the	 pending  Industrial
Disputes.
 515
Shivanandan  Sharma v. Punjab National Bank, [1955] 1 S.  C.
R. 1427, referred to.
Docks  & Harbour Board v. Googinns and Griffith	 (Liverpool)
Ltd., [1947] A. C. I, held inapplicable.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 523 of 1961. Appeal by special leave from the award dated September 2, 1960, of the Industrial Tribunal Maharashtra at Bombay in Complaint (I. T.) No. 38 of 1960.

I. N. Shroff, for the-appellants.

K. R. Choudhri, for the respondent.

1962. July 31. The Judgment of the court was delivered by GAJENDRAGADKAR, J.-The respondent Bibawe made an application to the Industrial Tribunal at Bombay under a, 33-A of the Industrial Disputes Act, 1947. He alleged that be had been employed by the appellant M/s. Kirloskar Oil Engines, Limited, as a watchman since July 21, 1958, and that he bad been working as such watchman with the appellant and had become its permanent workman. On May 15,1960, the Security Officer of the appellant Company intimated to him that he had been discharged from service with effect from that date. The respondent urged that at the time when this order of discharge was orally served on him, an industrial dispute was pending between the appellant and its employees before an Industrial Tribunal and as such the respondent could not be discharged by the appellant without obtaining the approval of the Industrial Tribunal. In other words, his case was that his discharge was in contravention of the provisions of s. 33 and that is the basis of his application under a. 33-A. 516 The appellant denied that the respondent was its employee. It pleaded that the respondent's services had been made available to the appellant by an arrangement, the terms of which clearly indicated that even whilst the respondent was working as a watchman of the appellant, he was not the employee of the appellant in the legal sense. That being so, it was argued that s. 33 was not contravened and the application under s. 33-A was incompetent.

It would thus be seen that the narrow point of dispute between the parties before the Tribunal was whether or not the respondent was the appellant's employee and as such could be said to be a workman concerned in the dispute which was pending industrial adjudication at the time of his discharge. The Tribunal set forth the rival contention of the parties on this point and observed that it could not accept either of the extreme contentions taken by both the sides; even so in substance the Tribunal seems to have taken the view that s.33 had been contravened by the appellant and so an order has been passed directing the appellant to reinstate the respondent with full back wages from the date of his discharge. It is against this order that the appellant has come to .his Court by special leave. On behalf of the appellant Mr. Shroff contends that the view taken by the Tribunal that the respondent was the appellants employee is plainly inconsistent with the scheme under which the respondent began to work as a watchman of the appellant and he argues that the oral evidence adduced by the parties in the present proceedings also show that the conclusion of the Tribunal is erroneous. In our opinion this contention is well founded and must be upheld.

Turning to the scheme under which the respondent was asked to do the work as a watchman by 517 the appellant, most of its material terms emphatically bring out the fact that the respondent cannot be treated as the appellant's employee and cannot claim the status of an industrial employee. It appears that the scheme has been evolved by which watchman are supplied by the police Department to different employers and this scheme was evolved because it was found that there was a demand for such watchman by private individuals. There are several paragraphs which set out the material terms and conditions of the scheme, The private person who require the services of watchman have to apply to the District Superintendent of Police. The District Superintendent of Police supplies a watchman if he thinks a suitable watchman is available. The amount on account of pay of the watchman is recovered per month in advance from the employer. This amount has to be credited to the Watchman Fund on receipt of advance bills submitted from the office of the Superintendent of Police. Out of the amount thus recovered from the employer Rs.5/8/- per month are deducted on account of the cost of clothing supplied and the balance is paid to the watchman. It is significant that the I.O.P. is authorised to vary this rate in any district under his control subject to the maximum of Rs. 30/- per annum. The work done by the watchman is super- vised by the subordinate police, particularly at night by the night patrols who know where police watchmen are employed and look them up to see if they are alert. The men thus sent as watchmen are mustered for duty in the police section in which their employer's bungalows are situated. They are paid by the Superintendent of Police direct like ordinary police. They are entirely under the departmental control and orders of Superintendent of Police and he alone can fine or punish them; the employers are not authorised to do so. In supplying, watchmen the Superintendent has to be very 518 careful to see that the employer who asks for a watchman is a person likely to be punctual in his payments and likely to pay without the amount having to be demanded and without correspondence. An employer is requested to give a fortnight's notice in case he wants to dispense with the service of the watchman. The credits on account of the pay of watchmen are made to the Watchman Fund. Under this system the Superintendent of Police is the agent through whom such watchmen are employed and he alone is vested with such powers as vest in a master over his servant, and he takes this special duty upon himself in the interest of the public safety which it is his duty to secure. These are the main features of the scheme under which the respondent's services were made available as watchman to the appellant. It would be noticed that almost each one of these terms emphatically brings out the fact that though the respondent was working as a watchman of the appellant, strictly speaking in law the relationship of master and servant did not subsist between the two. The payment was not made directly by the appellant to the respondent. He could not supervise his work ; he could not take any action against him in case his conduct was found to be unsatisfactory and in terms the scheme provides that it is the D. S. P. in whom the rights of the master vested qua persons like the respon- dent whose services were loaned to private individuals. In our opinion having regard to these terms of the scheme it is difficult to accept the view taken by the Tribunal that the respondent was an employee of the appellant, that he was an industrial employee and therefore he was a workman concerned in the dispute which was pending adjudication on the date of his discharge.

When we turn to the oral evidence, the position is just the same. The respondent gave evidence 519 in support of his case. He admitted that after he was selected he was instructed by the appellant to go the Police Office and take uniform so that he took the uniform from the Police Office. When he joined service he was asked to fill a form and it may be that whilst he was working as a watchman some orders may have been given to him by the appellant's officer. The respondent stated that when he took casual leave, sick leave and privilege leave he applied to the appellant; but this statement does not appear to be correct in view of the terms of the scheme to which we have already referred and in view of the categorical statement made by Mr. Chorpade the Sub-inspector. Mr. Chorpade stated that leave is sanctioned by the police office; though be added that if the watchman wants casual leave he sometimes makes application through the employer or direct to the office, so that it would not be correct to suggest that sick leave, privilege leave or casual leave were granted to the respondent as a matter of course by the appellant. The respondent admitted that he and the other watchmen were taken to the gate of Kirloskar Company by Police Jamadar when they were interviewed and he admitted that Mr. Pansare came once or twice a month and enquired with the management about the quality of the work of the watchmen. He also ad- mitted that his wages were not decided by any talk between him and appellant. When we turn to the evidence of Mr. Chorpade we find that the terms of employment and the subsequent treatment of the respondent by the appellant as watchmen were all consistent with the condition of the sys- tem to which we have already referred. The uniform supplied to the watchmen is no doubt a little different from the constable's uniform, but it is prepared according to Rule 426 of The Police Manual. These watchmen are given buckle number and the uniform supplied 520 to them cannot be worn by a private person. A Jamadar is posted at the Police Station and he supervises over all the watchmen employed. At the place of duty one senior watchman its asked to supervise the work of watchmen. The Jamadar at the Kirloskar Oil Engines is a senior watchman. His pay is fixed by the D.S.P, In factories where there are 10 or 15 watchmen the factory sends hajri of all watchmen to the Police Office in the first week of the month for the preceding month. In the police station there is muster roll for marking attendance. If the D.S.P. comes to know that the watchman's duty in not satisfactory he can withdraw him. The police staff also go for checking and if a watchman is found absent or indulging in undesirable activities he in withdrawn even without the consent of the owner. The power to withdraw vests in the D.S.P. and so is the power to transfer. It would thus be seen that this oral evidence also corroborates the conclusion which follows irresistibly from the conditions of the system under which the respondent's service was secured by the appellant. Therefore it seems to us that the Tribunal was in error in holding that the respondent is the appellant's employee. For the respondent Mr. Chaudhury has referred to a decision of this Court in Shivnandan Sharma v. The Punjab National Bank Limited. (1) In that case this Court had occasion to consider the question as to the tests which should be applied in determining whether a particular person is the employee of another or not. In discussing this question this Court observed that the decision of such a. question would always depend on the facts and circumstances of each individual case. Then a passage was quoted from the speech of Lord Porter in which Lord Porter observed:-

(1) [1955] 1 S. C.R. 1427, 1443. 521
"Many factors have a bearing on the result. Who if; paymaster. who can dismiss, how long the alternative service lasts, what machinery is employed, have all to be kept in mind. The expressions used in any individual case must always be considered in regarded to the subject-matter under discussion but amongst the money tests suggested I think that the most satisfactory, by which to as certain who is the employer of any particular time, is to ask who is entitled to tell the employee the way in which he is to do the work upon which he is engaged.
Naturally Mr. Choudhury very strongly relies on the last mentioned test and he contends that it is the appellant who used to tell the respondent the way in which he should do the work of watching and so the respondent should be taken to be the appellant employee. In our opinion as Lord Porter himself has observed the decision of the question as to the relationship of employer and employee must be determined in the light of all relevant facts and circumstances and it would not be expedient to lay down any particular test as decisive in the matter. A test which maybe important, and which may appear even as decisive in one set of circumstances, may not be important or decisive at all in the circumstances of other cases. It is true that lord Porter's observation on which Dr. Choudhury relies some to treat the particular test as most satisfactory; but, with respect, though the said test may have been satisfactory in the facts of the case with which Lord Portar was dealing, it would, we think, be unreasonable to treat that test as most satisfactory in all cases as a general rule. Take,for instance the common case where an industrial establishment allots to the bungalowsoccupied by its officers gardeners and watchmen. These gardeners and watchmen are the 522 employees of the industrial establishment, are paid by them and are subject to their control and super. vision. Even so, in doing their work as gardeners and watchmen from day to day, they would naturally take orders from the establishment's officers who, for the time being, are in occupation of the bungalows. The officers in occupation of the bungalows may change from time to time and the watchmen and gardeners may also be transferred from one bungalow to another by the establishment. It is plain that though the watchmen and gardeners would take their orders from the occupants of the bungalows, they can not be said to be theservants of the officers who occupy the bungalows during their tenure of office. It would thus be seen that the test as to who is entitled to tell the employee the way in which he is to do his work would completely break down in such a case. That is why we are not prepared to accept Mr. Choudhury's argument that this particular testis of universal application and can be held to be satisfactory in all cases.
In the present case, where the respondent became the watchman of the appellant under a scheme which has been evolved for supplying watchmen to private employers, the fact that the private employer may issue orders to the watchmen will not be an important consideration at all. It is the other terms and conditions of the system under which the arrangement has been made which may have to be borne in mind and it is in the light of all the relevant facts that one has to reach the final decision. Having regard to all the relevant facts in this case, we are satisfied that the respondent cannot be said to be an employee of the appellant; and. so, he cannot claim to be an industrial employee and as such, a workman concerned in the above 523 industrial dispute pending adjudication at the relevant time, The result is that the appeal must be allowed the order passed by the tribunal set aside and the respondent's application under s. 33-A is dismissed. There will be no order as to costs.
Appeal allowed.
----------