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 38, Cited by 1]

Bombay High Court

Hindustan Organic Chemicals Ltd vs Hindustan Organic Chemicals Ltd on 10 October, 2008

Author: Nishita Mhatre

Bench: Nishita Mhatre

                                          :1:

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       CIVIL APPELALTE JURISDICTION




                                                                                         
                        WRIT PETITION NO.10751 OF 2004




                                                                 
    Hindustan Organic Chemicals Ltd.                   ... Petitioner

                v/s.




                                                                
    Hindustan Organic Chemicals Ltd.
    Employees' Union                                   ... Respondent


    Mr. M.M. Verma for i/b Rajesh Gehani for Petitioners




                                                
    Ms.N.D. Buch for Respondent

                                  ig    CORAM: SMT.NISHITA MHATRE, J

                 JUDGEMENT RESERVED ON: AUGUST 11, 2008
                                
               JUDGMENT PRONOUNCED ON: OCTOBER 10, 2008


    JUDGMENT:

1. The question involved in the present petition is whether the Central Government is the appropriate government for the Petitioner or whether it falls within the jurisdiction of the State Government.

2. A few facts which are relevant for the determination of this issue are as follows:

The Petitioner is a Public Limited Company registered under the Companies Act,1956. The Petitioner (for short, hereinafter referred to as the `Company') contends that it is a Government of India enterprise, established by the Central Government. According to the Company, all its Directors are ::: Downloaded on - 09/06/2013 13:57:51 ::: :2: appointed by the President of India under Article 76 (1) of its Articles of Association. The Company contends that it is functioning under the authority of the Central Government and, therefore, it is the Central Government which is appropriate government in relation to its establishment.

3. The Respondent Union (for short, hereinafter referred to as the `Union') raised an industrial dispute in respect of the general demands. As these demands were not acceded by the company, the union approached the machinery under the Industrial Disputes Act for obtaining a reference. The Union had approached the State machinery as it was of the opinion that the State Government was the appropriate government in relation to the company. A Reference was made by the State Government for adjudication of the dispute to the Industrial Tribunal, Thane being Reference (IT) No.12 of 1998. The Union filed its statement of claim justifying its demands. The company in its written statement raised a preliminary contention that the Reference was not maintainable as the dispute was referred by the State Government which according to the Company was not the appropriate government in relation to it. The Company relied on two orders of a learned Single Judge of this Court in Writ Petition No.3611 of 1997 and 3037 of 1997.

The learned Single Judge (Rebello, J.) in both the cases was prima facie of the opinion that the appropriate government would be the Central Government in relation to the Company.

4. The Industrial Tribunal first heard the parties on the preliminary issue ::: Downloaded on - 09/06/2013 13:57:51 ::: :3: regarding the appropriate government for the Company. The parties led evidence, both oral and documentary before the Tribunal. The Industrial Tribunal by award part I dated 12.10.2004 has held that the appropriate government for the Company was the State Government and not the Central Government. Aggrieved by this decision of the Tribunal, the Company has preferred the present writ petition.

5. Mr.Verma, the learned Counsel for the Company puts forth the following reasons to support his submission that the Central Government is the appropriate government in relation to the Company: (i) 58% of the shareholding is that of the Central Government; (ii) the business is carried on under the authority of the Central Government; (iii) the Memorandum and Articles of Association more particularly Articles 91, 126 and 128 make it abundantly clear that the Company is a Government of India enterprise and that the entire financial control and fiscal policies of the Company are prescribed by the Ministry of Finance, Government of India. All policy decisions of the Company are taken by the Government of India and are routed through the Ministry of Chemicals for implementation by the company.

The Directors of the Company are appointed by the President of India and are answerable only to the Government of India.

6. In support of the aforesaid contentions, Mr.Verma has relied on several documents which were produced before the Tribunal. According to him they indicate that the Company is under the direct control of the ::: Downloaded on - 09/06/2013 13:57:51 ::: :4: Government of India. I shall discuss these documents which are produced before me a little later. Mr.Verma further relies on the Memorandum and Articles of Association in support of his submissions. He buttresses his arguments by relying on the judgment of the Supreme Court in the case of Steel Authority of India Ltd. V/s. National Union Water Front Workers & Ors., 2001 III CLR 349:(2001) 7 SCC 1. He points out that the judgment in Steel Authority of India Ltd (supra) considers the judgment of the Supreme Court in Heavy Engineering Mazdoor Union v/s. State of Bihar and Ors., reported in 1969 (2) LLJ 554:1969 (1) SCC 765. He relies further on the judgment in the case of Hindustan Aeronautics Ltd. & Anr. V/s. Hindustan Aero Canteen Karmachari Sangh & Ors., 2002 (95) FLR 1178. He also relies on the judgment of this court in the case of National Building Construction Corporation v/s. Rampal Singh & Anr., 1997 II CLR 1025. The learned counsel points out that the judgment of the Supreme Court in Air India Statutory Corporation etc. v/s. United Labour Union & Ors., 1997 I CLR 292 which dealt with the issue of appropriate government has been overruled by the Constitutional Bench in Steel Authority of India Ltd. (supra).

7. Ms.Buch, appearing for the Union, submits that the State Government is the appropriate government for the establishment. She relies on a notification issued by the Government of India where the State Government is the appropriate government in respect of certain establishments listed in the notification. The Company has been listed in this notification and according to the learned advocate, the appropriate government would be the State ::: Downloaded on - 09/06/2013 13:57:52 ::: :5: Government. She submits that this notification has been issued after the judgment of the Supreme Court in the case of Air India (supra) and therefore the State Tribunal did have jurisdiction to decide the reference made to it by the State Government for adjudication of an industrial dispute. The learned advocate points out that the Memorandum and Articles of Association have been so framed in order to include certain articles like article 91 only because of the provisions of section 617 of the Companies Act. The Company is a Government company as defined u/s 617 of the Companies Act since the paid up share capital held by the Central Government is more than 51%.

However, she submits that merely because the share capital of the Company is contributed by the Central Government and the fact that its shares are held by the President and certain officers of the Central Government, it would not make it a Company which is run under or by the authority of the Central Government or under the control of the Central Government. She points out that this is a well settled position of law enunciated in the case of Heavy Engineering (supra). According to her, the articles which provide for submission of the annual report to the Central Government are included in the Memorandum and Articles of Association since the Company is a government Company and there are certain provisions which government Companies must follow under the Companies Act. She submits that these stipulations would not however indicate that the Central Government is the appropriate government in relation to the company. The learned advocate then submits that the term `under the authority of the Central Government' must be considered ejusdem generis with the rest of the provisions of the definition of ::: Downloaded on - 09/06/2013 13:57:52 ::: :6: appropriate government as contained in section 2(a) of the ID Act. She relies on the judgment in the case of Steel Authority of India Limited (supra) to submit that the Constitutional Bench of the Supreme Court has approved of its earlier judgment Supreme Court in Heavy Engineering's case (supra) and, therefore, according to her, unless the Company fulfills the criteria as laid down in Heavy Engineering (supra) as approved in Steel Authority of India Limited (supra), the Central Government would not be the appropriate government in relation to the Company. As regards the documents which have been produced by the Company to indicate that the Central Government is the appropriate government, Ms.Buch submits that these documents have been issued by the Central Government to all public sector enterprises and those documents would not in any manner indicate that the appropriate government is the Central Government in relation to the Company.

8. Before proceeding to deal with the contentions raised on behalf of the rival parties, it would be beneficial to consider the definition of the appropriate government as defined u/s 2(a) of the ID Act. The definition reads thus:

(a) "appropriate government" means-
(i) in relation to any industrial dispute concerning any industry carried on by or under the authority of the Central Government or by a railway company or concerning any such controlled industry as may be specified in this behalf by the Central Government or in relation to an industrial dispute concerning a Dock Labour Board established under section 5-A of the Dock Workers (Regulation of Employment) Act, 1948 (9 of 1948), or the Industrial Finance Corporation of India Act, 1948, or the Employees' State Insurance Corporation established under section 3 of the Employees' State Insurance Act, 1948, or the Board of Trustees constituted under section 3A of the Coal Mines Provident fund and Miscellaneous Provisions Act, 1948, or the Central Board of Trustees and the State Boards of Trustees constituted under section 5A and section ::: Downloaded on - 09/06/2013 13:57:52 ::: :7: 5B, respectively, of the Employees' Provident Fund and Miscellaneous Provisions Act, 19052, or the "Indian Airlines" and "Air India" Corporations established under section 3of the Air Corporations Act, 1953, or the Life Insurance Corporation of India established under section 3of the Life Insurance Corporation Act, 1956, or the Oil and Natural Gas Commission established under section 3 of the Oil and Natural Gas Commission Act, 1959 or the Deposit Insurance and Credit Guarantee Corporation established under section 3 Deposit Insurance and Credit Guarantee Corporation Act, 1961, or the Central Warehousing Corporation established under section 3 of the Warehousing Corporation Act, 1962, or the Agricultural Refinance and Development Corporation established under section 3 of Agricultural Refinance and Development Corporation Act, 1963, or the Unit Trust of India established under section 3 of the Unit Trust India Act, 1963, or the Food Corporation of India established under section 3, or a Board of Management established for two or more contiguous States under section 16 of the Food Corporations Act, 1964, or the International Airports Authority of India constituted under section 3 of the International Airports Authority of India Act, 1971 or a Regional Rural Bank established under section 3 of the Regional Rural Banks Act, 1976, or the Export Credit and Guarantee Corporation Limited or the Industrial Reconstruction Bank of India, or the Banking Service Commission established under Section 3 of the Banking Service Commission Act, 1975 or Industrial Reconstruction Corporation of India Limited; or a banking or an insurance Company, a mine, an oilfield, a Cantonment Board, or a major port, the Central Government, and
(ii) in relation to any other industrial dispute, the State Government."

9. Thus, for the Central Government to be the appropriate government in relation to any industry, it must be carried on (i) by or (ii) under the authority of the Central Government or (iii) by a railway Company or (iv) by a controlled industry specified by the Central Government or (v) by statutory corporations which have been mentioned in the section. In relation to all other industrial establishments, the State Government is the appropriate government. The learned counsel for the Petitioner has submitted that although the industry is not carried on by the Central Government it is run under the authority of the ::: Downloaded on - 09/06/2013 13:57:52 ::: :8: Central Government and, therefore, the appropriate government is the Central Government. There is no dispute that the industry is not a controlled industry as defined under section 2(ee). It is neither a railway Company nor a statutory corporation listed in section 2(a) of the ID Act. Mr.Verma concedes that the Company is not an industry which is run by the authority of the Central Government. Therefore, it would be necessary to consider whether the company is an industry carried on under the authority of the Central Government.

10. Article 91 of the Memorandum and Articles of Association stipulates that the Chairman may send any proposal or decision taken by the Directors for approval to the Central Government, if according to the Chairman it deserves such importance. Article 91(b) provides the matters which the Directors shall reserve for the decision of the Central Government. These include (i) any programme of which the capital expenditure exceeds the limits stipulated by the Central Government from time to time; (ii) appointment to the posts in the grade of Rs.2500-3000 and above of persons who have attained the age of 58 years. (iii) sale, lease or disposal of the whole or substantially the whole of the undertaking of the Company for formation of a subsidiary Company (iv) division of the capital into different classes of shares. Article 91

(c) provides that the Central Government shall have powers (i) to call for such returns, accounts and other information with respect to the property of the company (ii) to approve of the Company's five year and annual plans of development and the Company's capital wealth and (iii) to approve of the ::: Downloaded on - 09/06/2013 13:57:52 ::: :9: Company's revenue budget which is proposed to be made in case of a deficit and is proposed to be made by obtaining the funds from the Central Government; (iv) to approve of agreements involving foreign collaborations.

There is no doubt that the Company is a purely commercial enterprise. The avowed objects for which the Company has been established as contained in Memorandum of Association indicate that it has been set up for commercial considerations. The objects are not altruistic nor has the Company been established for carrying out any sovereign functions of the Government of India. The Board of Directors of the Company is not accountable to the Government of India but to its shareholders. Article 126 provides for auditors to be appointed by the Central Government on the advise of the Comptroller and Auditor General of India. Article 128 invests the Comptroller and Auditor General of India with the power to direct the manner in which the Company's accounts should be audited and to conduct a supplemental or test audit of the Company's accounts by a person deputed by him. The submission of Mr.Verma is that such articles are not contained in the Memorandum and Articles of Association of any pubic limited company other than a Company such as the present one which is run under the authority of the Central Government. It is apparent however that the aforesaid provisions have been included in the Memorandum and Articles of Association to conform with the provisions of the Companies Act i.e. Sections 637, 637A, 638. As noticed earlier, these provisions have been incorporated bearing in mind the stipulations in the Companies Act. Any Company set up by the Government must contain the aforesaid provisions in the Memorandum of Association or ::: Downloaded on - 09/06/2013 13:57:52 ::: :10: Articles of Association, with minor modifications, depending on whether it is set up by the State or the Central Government.

11. The provisions contained in the Memorandum and Articles of Association of the Company with respect to interest out of capital dividend and reserve fund indicate that all decisions regarding these two items are to be taken by the Directors in consonance with the commercial considerations applicable to the Company. Therefore, this would indicate that the Company which is a Government Company has been set up as a commercial venture and is functioning as such and not under the authority of the Central Government.

12. Turning now to the judgment in the case of Heavy Engineering (supra), th e Supreme Court considered what would be the appropriate government in relation to the Heavy Engineering Corporation which is a Government Company within the meaning of section 617 of the Companies Act. The Supreme Court noticed in this case that the share capital of Heavy Engineering Corporation was contributed by the Central Government and all its shares had been registered in the name of the President of India and certain officers of the Central Government. The Memorandum and Articles of Association conferred such power on the Central Government including the power to give directions as regards the functioning of the Company with respect to payment of wages and salaries to the Company's employees. The Standing Orders applicable described the Company as a Government ::: Downloaded on - 09/06/2013 13:57:52 ::: :11: undertaking. The Supreme Court then considered several of its earlier judgments and observed thus:

4. Before considering the authorities cited by counsel before us, we proceed first to examine the meaning of the words used by Parliament in the definition clause of "appropriate government". It is an undisputed fact that the company was incorporated under the Companies Act and it is the company so incorporated which carried on the undertaking.

The undertaking, therefore, is not one carried on directly by the Central Government or by any one of its departments as in the case of posts and telegraphs or the railways. It was, therefore, rightly conceded both in the High Court as also before us that it is not an industry carried on by the Central Government That being the position, the question then is, is the undertaking carried on under the authority of the Central Government? There being nothing in Section 2(a) to the contrary, the word "authority" must be construed according to its ordinary meaning and therefore must mean a legal power given by one person to another to do an act. A person is said to be authorised or to have an authority when he is in such a position that he can act in a certain manner without incurring liability, to which he would be exposed but for the authority, or, so as to produce the same effect as if the person granting the authority had for himself done the act. For instance, if A authorises B to sell certain goods for and on his behalf and B does so, B incurs no liability for so doing in respect of such goods and confers a good title on the purchaser. There clearly arises in such a case the relationship of a principal and an agent. The words "under the authority of " mean pursuant to the authority, such as where an agent or a servant acts under or pursuant to the authority of his principal or master. Can the respondent-company, therefore, be said to be carrying on its business pursuant to the authority of the Central Government? That obviously cannot be said of a company incorporated under the Companies Act whose constitution, powers and functions are provided for and regulated by its memorandum of association and the articles of association. An incorporated company, as is well known, has a separate existence and the law recognises it as a juristic person separate and distinct from its members. This new personality emerges from the moment of its incorporation and from that date the persons subscribing to its memorandum of association and others joining it as members are regarded as a body incorporate or a corporation aggregate and the new person begins to function as an entity. (Cf. Salomon v. Salomon & Co.). Its rights and obligations are different from those of its shareholders. Action taken against it does not directly affect its shareholders. The company in holding its property and carrying on its business is not the agent of its shareholders. An infringement of its rights does not give a cause of action to its shareholders. Consequently, it has been said that if a man trusts a corporation he trusts that legal persona and must look to its assets for payment; he ::: Downloaded on - 09/06/2013 13:57:52 ::: :12: can call upon the individual shareholders to contribute only if the Act or charter creating the corporation so provides. The liability of an individual member is not increased by the fact that he is the sole person beneficially interested in the property of the corporation and that the other members have become members merely for the purpose of enabling the corporation to become incorporated and possess only a nominal interest in its property or hold it in trust for him. (Cf. Halsbury's Laws of England, 3rd Edn., Vol. 9, p. 9). Such a company even possesses the nationality of the country under the laws of which it is incorporated, irrespective of the nationality of its members and does not cease to have that nationality even if in times of war it falls under enemy control. (Cf. Janson v. Driefentain Consolidated Mines and Kuenigi v. Donnersmarck). The company so incorporated derives its powers and functions from and by virtue of its memorandum of association and its articles of association. Therefore, the mere fact that the entire share capital of the respondent-company was contributed by the Central Government and the fact that all its shares are held by the President and certain officers of the Central Government does not make any difference. The company and the shareholders being, as aforesaid, distinct entities the fact that the President of India and certain officers hold all its shares does not make the company an agent either of the President or the Central Government. A notice to the President of India and the said officers of the Central Government, who hold between them all the shares of the company, would not be a notice to the company; nor can a suit maintainable by and in the name of the company be sustained by or in the name of the President and the said officers.

5. It is true that besides the Central Government having contributed the entire share capital, extensive powers are conferred on it, including the power to give directions as to how the company should function, the power to appoint directors and even the power to determine the wages and salaries payable by the company to its employees. But these powers are derived from the company's memorandum of association and the articles of association and not by reason of the company being the agent of the Central Government. The question whether a corporation is an agent of the State must depend on the facts of each case. Where a statute setting up a corporation so provides, such a corporation can easily be identified as the agent of the State as in Graham v. Public Works Commissioners4 where Phillimore J. said that the Crown does in certain cases establish with the consent of Parliament certain officials or bodies who are to be treated as agents of the Crown even though they have the power of contracting as principals. In the absence of a statutory provision, however, a commercial corporation acting on its own behalf, even though it is controlled wholly or partially by a Government Department, will be ordinarily presumed not to be a servant or agent of the State. The fact that a minister appoints the members or directors of a corporation and ::: Downloaded on - 09/06/2013 13:57:52 ::: :13: he is entitled to call for information, to give directions which are binding on the directors and to supervise over the conduct of the business of the corporation does not render the corporation an agent of the Government. (See State Trading Corporation of India Ltd. v. Commercial Tax Officer, Visakhapatnam5 and Tamlin v. Hannaford).

Such an inference that the corporation is the agent of the Government may be drawn where it is performing in substance governmental and not commercial functions. (Cf. London County Territorial and Auxiliary Forces Association v. Nichol's.

6. In this connection the meaning of the word "employer" as given in Section 2(g) of the Act may be looked at with some profit as the Legislature there has used identical words while defining "an employer". An employer under clause (g) means, in relation to an industry carried on by or under the authority of any department of the Central Government or a State Government, the authority prescribed in that behalf or where no such authority is prescribed, the head of the department. No such authority has been prescribed in regard to the business carried on by the respondent-company. But that does not mean that the head of the department which gives the directions as aforesaid or which supervises over the functioning of the company is the employer within the meaning of Section 2(g). The definition of the employer, on the contrary, suggests that an industry carried on by or under the authority of the Government means either the industry carried on directly by a department of the Government, such as the posts and telegraphs or the railways, or one carried on by such department through the instrumentality of an agent. We find that the view which we are inclined to take on the interpretation of Section 2(a) is also taken by the High Courts of Calcutta, Punjab and Bombay. (See Carlshad Mineral Water Mfg. Co. v. P.K. Sarkar, Cantonment Board v. State of Punjab9 and Abdul Rehman Abdul Gafur v. Mrs E. Paul10). In our view the contention that the appropriate Government to make the aforesaid reference was the State Government and not the Central Government has no merit and cannot be sustained.

Thus, the Supreme Court noticed that the Heavy Engineering Corporation was a Government Company u/s 617 of the Companies Act and the fact that the Company has a separate legal existence as a separate juristic person.

The Supreme Court held that such a Company was not an agent of the Central Government and, therefore, the appropriate government to make a reference in relation to the industrial dispute with respect to the Company was ::: Downloaded on - 09/06/2013 13:57:52 ::: :14: the State Government and not the Central Government.

13. The judgment in Heavy Engineering's case (supra) has been approved by the Constitutional Bench in Steel Authority of India Limited's case (supra) in paragraph 41. The Supreme Court has held that its earlier judgment in Heavy Engineering's case was the correct elucidation of the law in relation to the appropriate go vernment. Paragraph 41 reads as under:

41. In Heavy Engg. Mazdoor Union v. State of Bihar4 the said expression "appropriate Government" came up for consideration. Heavy Engineering Corporation is a Central Government company. The President of India appoints Directors of the Company and the Central Government gives directions as regards the functioning of the Company. When disputes arose between the workmen and the management of the Company, the Government of Bihar referred the disputes to the Industrial Tribunal for adjudication. The union of the workmen raised an objection that the appropriate Government in that case was the Central Government, therefore, reference of the disputes to the Industrial Tribunal for adjudication by the State Government was incompetent. A two-Judge Bench of this Court elaborately dealt with the question of appropriate Government and concluded that the mere fact that the entire share capital was contributed by the Central Government and the fact that all its shares were held by the President of India and certain officers of the Central Government, would not make any difference. It was held that in the absence of a statutory provision, a commercial corporation acting on its own behalf, even though it was controlled, wholly or partially, by a government department would be ordinarily presumed not to be a servant or agent of the State. It was, however, clarified that an inference that the corporation was the agent of the Government might be drawn where it was performing in substance governmental and not commercial functions. It must be mentioned here that in the light of the judgments of this Court, referred to above, it is difficult to agree with the distinction between a governmental activity and commercial function of government companies set up and owned by the Government, insofar as their function in the realm of public law is concerned. However, the contention that the decision in that case4 is based on concession of the counsel for the appellant is misconceived. This Court summed up the submission in para 4 thus: (SCC p. 768) "The undertaking, therefore, is not one carried on directly by the Central Government or by any one of its departments as in the case of posts and telegraphs or the railways. It was, therefore, rightly conceded both in the High Court as also before us that it is not an ::: Downloaded on - 09/06/2013 13:57:52 ::: :15: industry carried on by the Central Government. That being the position, the question then is, is the undertaking carried on under the authority of the Central Government?"
It is evident that the concession was with regard to the fact that it was not an industry carried on by the Central Government and not in regard to "was the undertaking carried on under the authority of the Central Government?"

Indeed, that was the question decided by the Court on contest and it was held that the undertaking was not carried on by the Central Government company under the authority of the Central Government and that the appropriate Government in that case was the State Government and not the Central Government. From the above discussion, it is evident that the Court correctly posed the question -- whether the State Government or the Central Government was the appropriate Government, and rightly answered it.

14. While dealing with the question as to which Government would be the appropriate government in relation to any industry, the Supreme Court in the case of Steel Authority of India Limited (supra) has observed thus:

28. Now, going back to the definition of the said expression, it combines three alternatives viz. (a) any industry carried on by the Central Government, (b) any industry carried on under the authority of the Central Government, and (c) any industry carried on by a railway company. Alternatives (a) and (c) indicate cases of any industry carried on directly by the Central Government or a railway company. They are too clear to admit of any polemic. In regard to alternative (b), surely, an industry being carried on under the authority of the Central Government cannot be equated with any industry carried on by the Central Government itself. This leaves us to construe the words "under the authority of the Central Government". The key word in them is "authority"
29. The relevant meaning of the word "authority" in the Concise Oxford Dictionary is delegated power. In Black's Law Dictionary the meanings of the word "authority" are:
"Permission. Right to exercise powers; ... Often synonymous with power. The power delegated by a principal to his agent. The lawful delegation of power by one person to another. Power of agent to affect legal relations of principal by acts done in accordance with principal's manifestations of consent to agent."

(emphasis supplied) ::: Downloaded on - 09/06/2013 13:57:52 ::: :16: In Corpus Juris Secundum (at p. 1290) the following are the meanings of the term "authority": in its broad general sense, the word has been defined as meaning control over; power;

jurisdiction; power to act, whether original or delegated. The word is frequently used to express derivative power; and in this sense, the word may be used as meaning instructions, permission, power delegated by one person to another, the result of the manifestations by the former to the latter of the former's consent that the latter shall act for him, authority in this sense -- in the laws of at least one State, it has been similarly used as designating or meaning an agency for the purpose of carrying out a State duty or function; someone to whom by law a power has been given. In Words and Phrases we find various shades of meaning of the word "authority" at pp. 603, 606, 612 and 613:

authority, as the word is used throughout the restatement, is the power of one person to affect the legal relations of another by acts done in accordance with the other's manifestations of consent to him; an agency of one or more participating governmental units created by statute for specific purpose of having delegated to it certain functions which are governmental in character; the lawful delegation of power by one person to another; power of agent to affect legal relations of principal by acts done in accordance with principal's manifestations of consent to him.
30. From the above discussion, it follows that the phrase "any industry carried on under the authority of the Central Government"
implies an industry which is carried on by virtue of, pursuant to, conferment of, grant of, or delegation of power or permission by the Central Government to a Central Government company or other government company/undertaking. To put it differently, if there is lack of conferment of power or permission by the Central Government to a government company or undertaking, it would disable such a company/undertaking to carry on the industry in question.

15. Thus, an industry can be said to be carried on under the authority of the Central Government if it is run by reason of delegation of the power of the Central Government to the Government Company. In the same judgment, the Supreme Court has clarified the position with respect to the discharging of public functions and the duties of Government Companies/Corporations/ Societies which are instrumentalities or agencies of the Government.

::: Downloaded on - 09/06/2013 13:57:52 ::: :17:

Admittedly, the Company in the present case is not an instrumentality of the State for all purposes. The Supreme Court has observed that the criterion is whether an undertaking/instrumentality of the Government is carrying an industry under the authority of the Central Government and not whether an undertaking is an instrumentality or agency of the Government for the purposes of Article 12 of the Constitution. A Central Government Company need not be equated to the Central Government though it may be a State within the meaning of Article 12 of the Constitution. The Supreme Court has observed in paragraph 39 of the judgment in the Steel Authority of India Limited thus:

39. There cannot be any dispute that all the Central Government companies with which we are dealing here are not and cannot be equated to the Central Government though they may be "State" within the meaning of Article 12 of the Constitution. We have held above that being the instrumentality or agency of the Central Government would not by itself amount to having the authority of the Central Government to carry on that particular industry. Therefore, it will be incorrect to say that in relation to any establishment of a Central Government company/undertaking, the appropriate Government will be the Central Government. To hold that the Central Government is "the appropriate Government" in relation to an establishment, the court must be satisfied that the particular industry in question is carried on by or under the authority of the Central Government. If this aspect is kept in mind it would be clear that the Central Government will be the "appropriate Government" under the CLRA Act and the ID Act provided the industry in question is carried on by a Central Government company/an undertaking under the authority of the Central Government. Such an authority may be conferred, either by a statute or by virtue of the relationship of principal and agent or delegation of power. Where the authority, to carry on any industry for or on behalf of the Central Government, is conferred on the government company/any undertaking by the statute under which it is created, no further question arises. But, if it is not so, the question that arises is whether there is any conferment of authority on the government company/any undertaking by the Central Government to carry on the industry in question. This is a question of fact and has to be ascertained on the facts and in the circumstances of each case.
::: Downloaded on - 09/06/2013 13:57:52 ::: :18:

16. After reiterating its decision in the case of Heavy Engineering (supra), the Supreme Court also referred to the its earlier judgment in the case of M/s.Hindustan Aeronautics Ltd. V/s. The Workmen and Others, (1975) 4 SCC 679 where it had held, relying on the Heavy Engineering's case (supra), that the appropriate government is the State Government. The Supreme Court then noted its decisions in Rashtriya Mill Mazdoor Sangh, Nagpur vs. Model Mills, Nagpur and anr., 1984 Suppl. SCC 443 of a three Judge bench and Food Corporation of India, Bombay and Ors. v/s. Transport & dock Workers Union & Ors., 1999 (7) SCC 59 and observed that the Court had taken the view that the appropriate government was the State Government with respect to Model Mills (supra) and the Food Corporation of India (supra). The Supreme Court then observed that the Air India case (supra) was decided by a three Judge Bench and the findings were contrary to the earlier decisions of the Supreme Court and has therefore reversed its decision in the Air India's case (supra).

17. In the case Hindustan Aeronautics Ltd. (supra), Mr.Verma points out that it has been held that the appropriate government with respect to Hindustan Aeronautics Limited is the Central Government as held by a bench of three Judges of the Supreme Court in its decision in 2002(95) FLR 1178.

However, this judgment is directly contrary to the view taken by the Supreme Court in the case of Hindustan Aeronautics Limited reported in (1975) 4 SCC 679 and which has been approved in Steel Authority of India Ltd. (supra).

The Supreme Court in the 2002 judgment of Hindustan Aeronautics Limited ::: Downloaded on - 09/06/2013 13:57:52 ::: :19: has held thus:

2. The question that arises for consideration in this case is, whether the High Court was justified in holding that the State Government is the "Appropriate Government" under the provisions of the relevant Act. The Constitution Bench recently has considered the relevant provisions of the Contract Labour Regulation Act in the case of Steel Authority of India and others v. National Union Waterfront Workers and others, and has come to the conclusion that the `Appropriate Government' will be the Government which exercises control and authority over the concerned organisation. It is undisputed that the Hindustan Aeronautics Ltd. Is an Undertaking of the Central Government and it is the Central Government which exercises full control over the same. Issuance of licence by the State Government is no creteria to come to a conclusion that the State Government would be the `Appropriate Government'.
ig The impugned judgment of the High Court therefore is, on the face of it, erroneous in view of the Constitution Bench decision of this Court referred to earlier. We, therefore, set aside the impugned judgment of the High Court and hold that the Central Government is the `Appropriate Government'.
18. The question therefore is whether it is the earlier judgment of 1975 which I have to follow or the later judgment of 2002. Both the judgments are delivered by benches of co-equal strength. When faced with such a dilemma, the Full Bench of this Court in Kamleshkumar Ishwardas Patel v/s.

Union of India, 1994 Mh.L.J. 1669 has opined thus:

14. It has been pointed out by one of us, while apeaking for a Speacial Bench of the Calcutta High Court in Bholanath v. Madanmohan, A.I.R. 1988 Cal. 1 at pp. 5-7, on the question as to the course to be followed by the High Court when confronted with contrary decisions of the Supreme Court emanating from Benches of co-equal strength, as hereunder :
"........When contrary decisions of the Supreme Court emanate from Benches of equal strength, the course to be adopted by the High Court is, firstly, to try to reconcile and to explain those contrary decisions by assuming, as far as possible, that they applied to different sets of circumstances. This in fact is a course which was recommended by our ancient Jurists "Srutirdwaidhe Smritirdwaidhe Sthalaveda Prakalapate" in case there are two contrary precepts of the Sruties or the Smritis, different ::: Downloaded on - 09/06/2013 13:57:52 ::: :20: cases are to be assumed for their application. As Jurist Jaimini said, contradictions or inconsistencies are not to be readily assumed as they very often be not real but only apparent resulting from the application of the very same principle to different sets of facts "Prayoge Hi Virodha Syat". But when such contrary decisions of co-ordinate Benches cannot be reconciled or explained in the manner as aforesaid, the question would arise as to which one the High Court is obliged to follow."
"One view is that in such a case the High Court has no option in the matter and it is not for the High Court to decide which one it would follow but it must follow the later one. According to this view, as in the case of two contrary orders issued by the same authority, the later would supersede the former and would bind the subordinate and as in the case of two contrary legislations by the same Legislature, the later would be the governing one, so also in the case of two contrary decisions of the Supreme Court rendered by Benches of equal strength, the later would rule and shall be deemed to have overruled the former. P.B. Mukharji, J., (as his Lorship then was) in his separate, though concurring, judgment in the Special Bench decision of this Court in (Pramatha Nath v. Chief Justice, A.I.R. 1961 Cal. 545 at p. 551, para 26, took a similar view, S.P. Mitra, J., (as his Lordship then was) also took such a view in the Division Bench decision of this Court in Sovachand Mulchand v. Collector, Central Excise, A.I.R. 968 Cal. 174 at p. 186, para 56. To the same effect is the decision of a Division Bench of the Mysore High Court in New Krishna Bhavan v. Commercial-tax Officer, A.I.R. 1961 Mys. 3 at p. 7 and the decision of the Division Bench of the Bombay High Court in Vasant v. Dikkaya, A.I.R. 1980 Bom. 341 at p. 345. A Full Bench of the Allahabad High Court in U.P. State Road Transport Corpn. v. Trade Transport Tribunal, A.I.R. 1977 All. 1 at p. 5 has also ruled to that effect. The view appears to be that in case of conflictng decisions by Benches of matching authority, the law is the latest pronouncement made by the latest Bench and the old law shall change yielding place to new."
"The other view is that in such a case the High Court is not necessarily bound to follow the one which is later in point of time, but may follow the one which, in its view, is better in point of law. Sandhawalia, C.J., in the Full Bench decision of the Punjab & Haryana High Court in Indo-Swiss Time Ltd. v. Umarao, A.I.R. 1981 Punj. & Har. 213 at pp. 219-220 took this view with the concurrence of the other two learned Judges, though as to the actual decision, the other learned Judges differed from the learned Chief Justice. In the Karnataka Full Bench decision in Govinda Naik v.
West Patent Press Co., A.I.R. 1980 Kant. 92, the minority consisting of two of the learned Judges speaking through Jagannatha Shetty, J., also took the same view (supra, at p. 95) and in fact the same has been referred to with approval by Sandhawalia, C.J., in the Full Bench decision in Indo- Swiss Time, A.I.R. 1983 Punj. and Har. 213 (supra)."
"This later view appears to us to be in perfect consonance with what our ancient Jurist Narada declared - Dharmashastra Virodhe Tu Yuktiyukta Vidhe Smrita - that is, when the Dharmashastras or Law Codes of equal authority conflict with one another, the one appearing to be reasonable, or more reasonable is to be preferred and followed. A modern Jurist, Seervai, has also advocated similar view in his Constitutional Law of India, which ::: Downloaded on - 09/06/2013 13:57:52 ::: :21: has also been quoted with approval by Sandhwalia, C.J., in Indo-Swiss Time, A.I.R. 1981 Punj. and Har. 213 (supra, at p. 220) and the learned Jurist has observed that "judgments of the Supreme Court, which cannot stand together, present a serious problem to the High Courts and Subordinate Courts" and that "in such circumstances the correct thing is to follow that judgment which appears to the Court to state the law accurately or more accurately than the other conflicting judgment."
"It appears that the Full Bench decision of the Madras High Court in R. Rama Subbnarayalu v. Rengammal, A.I.R. 1962 Mad. 450, would also support this view where it has been observed (at p. 452) that "where the conflict is between two decisions pronounced by a Bench consisting of the same number of Judges, and the subordinate Court after a careful examination of the decisions came to the conclusion that both of them directly apply to the case before it, it will then be at liberty to follow that decision which seems to it more correct, whether such decision be the later or the earlier one". According to the Nagpur High Court also, as would appear from its Full Bench decision in D.D. Bilimoria v. Central Bank of India, A.I.R. 1943 Nag. 340 at p. 343, in such case of conflicting authorities, "the result is not that the later authority is substituted for the earlier, but that the two stand side by side conflicting with each other", thereby indicating that the subordinate Courts would have to prefer one to the other and, therefore, would be at liberty to follow the one or the other."
"Needless to say that it would be highly embarrassing for the High Court to declare one out of the two or more decisions of the Supreme Court to be more reasonable implying thereby that the other or others is or are less reasonable. But if such a task falls upon the High Court because of irreconcilable contrary decisions of the Supreme Court emanating from Benches of co-ordinate jurisdiction, the task, however uncomfortable, has got to be performed."
"We are inclined to think that a five-Judge Bench of the Supreme Court in Atma Ram v. State of Punjab, A.I.R. 1959 S.C. 519, has also indicated (at p. 527) that such a task may fall on and may have to be performed by the High Court. After pointing out that when a Full Bench of three Judges was inclined to take a view contrary to another Full Bench of equal strength, perhaps the better course would have been to constitute a larger Bench, it has, however, been observed that for otherwise the subordinate Courts are placed under the embarrassment of preferring one view to another, both equally binding on them. According to the Supreme Court, therefore, when confronted with two contrary decisions of equal authority the subordinate Court is not necessarily obliged to follow the later, but would have to perform the embarrassing task "of preferring one view to another".
"... We are, however, inclined to think that no blanket proposition can be laid down either in favour of the earlier or the later decision and, as indicated hereinbefore, and as has also been indicated by the Supreme Court in Atma Ram, A.I.R. 1959 S.C. 510 (supra), the subordinate Court would have to prefer one to the other and not necessarily obliged, as a matter, of course, to follow either the former or the later in point of time, but must follow that one, which according to it, is better in point of law. As old may not always be the gold, the new is also not necessarily golden and ::: Downloaded on - 09/06/2013 13:57:52 ::: :22: ringing out the old and bringing in the new cannot always be an invariable straight-jacket formula in determining the binding nature of precedents of co-ordinate jurisdiction."

The law as enunciated in that Special Bench decision, as quoted hereinabove, has our unqualified concurrence.

15. Our attention has been drawn by Mrs. Ranjana Desai to the Full Bench decision of the Allahabad High Court in Ganga Saran v. Civil Judge, A.I.R. 1991 All. 114, where also a similar view has been taken by the three-Judge Bench (at p. 118). With respect, this can be the only reasonable solution and the only way out, when we are confronted with contrary decisions of the Supreme Court emanating from co-equal Benches. Both being binding on us by reason of their authority, we cannot but have the unpleasant task of choosing that one which appears to have better authority of reason. During the prepatation of this judgment our attention has also been drawn to the Division Bench of this High Court in Mansing Surajsingh, (1968) 70 Bom.L.R. 654 at 669 where Tarkunde, J., speaking for the Bench, has also taken the same view after referring to, with approval, the following observations in Salmond on Jurisprudence, 12th Edition, page 153 :-

"Where authorities of equal standing are irreconcilably in conflict, a lower Court has the same freedom to pick and choose between them as the schizophrenic Court itself. The lower Court may refuse to follow the later decision on the ground that it was arrived at per incuriam, or it may follow such decision on the ground that it is the latest authority. Which of these two courses the Court adopts depends, or should depend, upon its own view of what the law ought to be."

It may also be noted that the same view was taken by one of us (Bhattacharjee, C.J.) in Gopal Chandra Kalay v. State, 1981 Lab.I.C. 422 and in Union of India v. Ashok, A.I.R. 1983 Sikkim 19 and also by a learned Single Judge of this Court in Special Land Acquisition Officer v. Municipal Corporation, A.I.R. 1988 Bom.9. We may, however, note that the Full Bench of the Allahabad High Court in Ganga Saran (supra) has failed to notice an earlier Full Bench decision of that Court itself in U.P. State Road Trasnport Corporation, A.I.R. All. 1, which laid down a contrary proposition.

Thus when there are 2 diametrically opposite views taken by 2 different benches of the Supreme Court of co-equal strength the subordinate Courts, including the High Court must follow the one which according to it is better on the point of law

19. However, Mr.Verma draws my attention to the judgment of the Supreme Court in the case of C.N. Rudramurthy v/s. K.Barkatulla Khan, ::: Downloaded on - 09/06/2013 13:57:52 ::: :23: (1998) 8 SCC 275 and submits that the judgment of Hindustan Aeronautics Limited (supra) of 1975 has been impliedly overruled in view of the later judgment of 2002. The Supreme Court in C.N. Rudramurthy (supra) was dealing with a matter under the Karnataka Rent Control Act. The Supreme Court has interpreted the provisions of the Karnataka Rent Control Act and observed that it was not open to the High Court to state that it would prefer to follow the decision of an earlier judgment of the Supreme Court instead of a later judgment. The Supreme Court observed thus:

6. In D.C. Bhatia case this Court was concerned with a provision under the Delhi Rent Control Act and Section 3(c) made it clear that the Act was not applicable to any premises whether residential or non-residential whose monthly rent exceeds three thousand rupees which is akin to the provision under Section 31 of the Karnataka Rent Control Act. In Shobha Surendar case the High Court had proceeded to rely upon Padmanabha Rao case; when the matter was brought to this Court though no specific reference was made to Padmanabha Rao case this Court stated that the law laid down in D.C. Bhatia case would be applicable, it was not open to the High Court to state that it would prefer to follow the decision in Rattan Arya case. Indeed it is a matter of judicial discipline that requires that when this Court states as to what the law on the matter is, the same shall be binding on all the courts within the territory of India. This mandate of Article 141 of the Constitution is not based on any doctrine of precedents, but is an imprimatur to all courts that the law declared by this Court is binding on them. If that is so, it was not open to the High Court to consider the effect of the decisions in Rattan Arya case, its scope, what was decided therein and whether there could be any distinction between that decision and the decision rendered in D.C. Bhatia case. The clear pronouncement made by this Court in Shobha Surendar case was that D.C. Bhatia case was applicable with reference to Section 31 of the Karnataka Rent Control Act and, therefore, in view of that decision, the High Court's decision was upset in another matter where the High Court had followed the Padmanabha Rao case. In effect, Padmanabha Rao case stood impliedly overruled. Thus, it was not at all open to the High Court to have tried to explain the decision of this Court and ought to have implicitly followed the decision of this Court.

The law declared by this Court is clear that D.C. Bhatia case ::: Downloaded on - 09/06/2013 13:57:52 ::: :24: was applicable to the provisions of the Karnataka Rent Control Act. So it was not open to the learned Judge to take any other view in the matter. Thus we are of the view that the direction issued by the High Court to the parties to work out their remedies under the Rent Control Act is not at all correct.

20. Thus, Mr.Verma submits that it would necessary for me to follow the later judgment of the Supreme Court in the case of Hindustan Aeronautics Limited (supra). A perusal of the later judgment of the Supreme Court indicates that it has been held that in view of the judgment of Steel Authority of India Limited (supra) the appropriate government in relation to Hindustan Aeronautics Limited (supra) is the Central Government. However, the earlier judgment of the Supreme Court in Hindustan Aeronautics Limited (supra) has not been brought to the notice of the Court. In fact that earlier judgment had been approved by the Constitutional Bench in Steel Authority of India Limited (supra) and, therefore, since the constitutional bench has approved of the earlier judgment delivered by a bench of 3 learned Judges of the Supreme Court it is that judgment which would have to be followed, i.e. the appropriate government for Hindustan Aeronautics Limited is the State Government.

21. Ms.Buch has brought to my notice a judgment of a learned Single Judge of this Court (K.K. Desai, J., as he then was) in Abdul Rehman Abdul Gafoor and anr. v/s. Mrs.E.Paul & Ors.,, AIR 1963 BOM 267 (V 50 C 59) where the advocate for the petitioner had argued that the Central Government was the appropriate government for Mazagaon Dock Limited as it was a Government Company and the entire share capital of the company was held by the Central Government. The Court while considering the provisions of ::: Downloaded on - 09/06/2013 13:57:52 ::: :25: Memorandum and Articles of Association has observed thus:

8. As against the above contentions made by Mr.Sule, in my view, it is important to notice that the constitution of the Company is framed and enacted under the provisions of the Indian Companies Act. But for the provisions in the Articles of Association of the Company the President of India as such would have no authority to deal with the affairs of the business of the Company. The Government of India as such has no right to deal with the business and affairs of the Company. In spite of the fact that the Government of India is the sole owner of the whole of the share capital of the Company, it is clear that the control that it has on the affairs and business of the Company is exercised by reason of the provisions in the constitution of the Company, viz. Memorandum of Association and Articles of Association of the Company. The provisions of the Indian Companies Act would continue to apply to the business and affairs of the Company. The contracts to be made by the Company will have to comply with the provisions of the Companies Act as well as the constitution of the Company. In theory it is quite possible that creditors of the Company would be entitled to initiate liquidation proceedings in respect of the Company in the event of the failure of the Company to make payments due to the creditors and in any other relevant contingencies mentioned in the companies Act. In any event if the Company ceases to carry on business, I have no doubt that under the provisions of the Companies Act the affairs of the Company would have to be wound up. The profits of the Company would be receivable by the sole shareholder only as dividends. It appears to me that in spite of the ownership of the shares being vested in the Central Government the Company has independent existence in law. The Company also carries on its business according to the constitution as contained in its Memorandum of Association and Articles of Association. The business is carried on even today through Directors appointed in accordance with the provisions of the companies Act. The question under the circumstances is as to whether in spite of the above facts can it be said that the industry, viz. The Mazagaon Dock Limited, is carried on by or under the authority of the Central Government. Obviously, Mazagaon Dock is not a Department of the Central Government. Though under the constitution of the Company directions may be given by the President, the Company is not working directly under the authority of the President or the Central Government. Having regard to the ownership of the shares being in the Central Government, the Directors of the Company can be nominated and some of the present Directors are Officers of the Ministry of Defence. Director No.4 mentioned in paragraph 7 of the petition is Chairman of the Bombay Port Trust and is not an Officer of the Central Government. The ordinary business affairs of the Company are ::: Downloaded on - 09/06/2013 13:57:52 ::: :26: carried on through the Board of Directors and the Chairman and cannot be in law considered as carried on by the Central Government or under the authority of the Central Government.

The employees of the Company cannot be said to be the servants and/or employees of the government. The remuneration that is paid to the Directors and/or the other workmen is not paid by the Central Government and is paid by the Company as such. If at all it is intended that the Central Government should be "appropriate government" in connection with this industry, the Company may be notified as controlled industry and would thereafter be dealt with by the Central Government as "appropriate Government" under the provisions of the Industrial Disputes Act.

9. The phrase "under the authority of the "Central Government" as contained in Section 2(a)(i) must mean and is intended to apply to industries carried on directly under the authority of the Central Government. Industries which are carried on for their own purposes by incorporated commercial corporations which are governed by their own constitutions, as authorised by the Indian Companies Act, cannot be described as carried on under the authority of the Central Government. The obvious reason to support the above finding is that these corporations are independent legal entities and run the industries for their own purposes. Even when the Central Government controls these corporations, their industries are worked under the authority of their own constitutions or charters.

22. Thus, the mere fact that the Memorandum and Articles of Association of the Petitioner Company contain certain articles which indicate that the Company is a Government company as defined under the Companies Act it would not necessarily lead to the inference that it is a Company run under the authority of the Central Government. It is a commercial enterprise which is governed by its own constitution as authorised by the Companies Act. It is run independently and is a legal entity working under its own authority, constitution or charter. In my opinion, a company can be said to be run under the authority of the Central Government if it is a statutory corporation established by an Act of Parliament. The day to day functioning of the ::: Downloaded on - 09/06/2013 13:57:52 ::: :27: Company is controlled by the Central Government. No major decisions with respect to finance, staff strength, policy decisions regarding the commercial aspects and administrative decisions can be taken without the Central Government's consent in such a Company. However, the Memorandum and Articles of Association of the Petitioner Company do not suggest that the Company cannot be run as an independent organisation once the Chairman or the Board of Directors are appointed by the President of India. Business and commercial considerations and decisions can be taken by the board without having to wait for sanction from the Government of India or a ratification. In such a situation, the Company is not run under the authority of the Central Government and therefore in my opinion, there is no question of Central Government being the appropriate government for the Company.

23. Several documents have been filed on record before the Industrial Tribunal and have been produced before me by the Petitioners in support of its contention that the appropriate government is the Central Government.

One such document which is relied on by the Petitioners is an order dated 21.4.1999 passed by the Certifying Officer under the Industrial Employment (Standing Orders) Act,194 who is also the Regional Labour Commissioner (Central), Mumbai. By this order, the certified standing orders have been amended. The submission of the learned counsel for the Company is that since the certified standing orders have been amended without objection from the employees by a decision of the Regional Labour Commissioner (Central), the appropriate government is the Central Government. This submission of ::: Downloaded on - 09/06/2013 13:57:52 ::: :28: the learned counsel for the Company cannot be accepted when the certified standing orders were amended in 1999, the judgment which was then prevailing was that of the Supreme Court in the Air India case (supra) whereby the Supreme Court had held that the appropriate government for all such enterprises is the Central Government. However, after the decision in the case of Steel Authority of India Ltd. (supra), the Air India judgment is no longer a good law. Reliance is also placed by the learned counsel for the Company on the office memorandum issued on 25.6.1999 regarding the revision of scales of pay w.e.f. 1.1.1997 for board level posts and those below the board level including non-unionised supervisors. This office memorandum has been issued by the Ministry of Industry, Department of Public Enterprises and has been issued to all the public enterprises. Interestingly, clause 7 of this memorandum states that directives would be issued by all administrative ministry/departments indicating the scales as a ceiling as the actual payments would depend on the capacity of each enterprise to pay the amount. The resources for meeting the increased obligations for the salaries and wages are to be generated internally and must be obtained from the improved performance and in terms of productivity and profitability and not from government subvention. Obviously, therefore, although presidential directives could be issued to the public sector enterprises, when it comes to consider the brass tags it is that individual public sector enterprise which has to pay wages according to its own productivity and profitability. Therefore, this memorandum does not help the Company in any manner. Another document relied on by the Company is a letter issued by the Ministry of Chemicals and ::: Downloaded on - 09/06/2013 13:57:52 ::: :29: Fertilisers and Department of Fertilisers and Petrochemicals on 23.11.2001 to the Chairman and M.D. Of the Company. This is with respect to the revision of payscales and allowances to non-officers of the Company. This letter again reiterates that the revised payscales for this category of employees would be payable only when the Company generates adequate resources. This would obviously mean that unless the Company functions as an individual unit or commercial enterprise, the question of generating funds on its own would not arise. The other documents which have been produced by the Petitioners also do not carry the Petitioners' case any further. The learned counsel for the Company has laid emphasis on a letter issued on 9.2.2001. The Chairman and M.D. of the Company indicating that the retirement age of the employees should be 58 years. A similar letter was issued to all public sector enterprises and therefore, that by itself would not indicate that the Petitioner Company is being run under the authority of the Central Government.

24. In my view, therefore, reliance placed on such letters do not take the case of the Petitioner Company any further.

25. Therefore, the appropriate government in relation to the Company is in my opinion, the State Government and not the Central Government as submitted by the Company. The Industrial Tribunal has considered all aspects of the matter and has rightly concluded that the Central Government is not the appropriate government in relation to the Company.

::: Downloaded on - 09/06/2013 13:57:52 ::: :30:

26. Petition is dismissed. Rule discharged. No order as to costs.

27. Writ to be sent to the Industrial Tribunal immediately for further consideration of the Reference on merits.

::: Downloaded on - 09/06/2013 13:57:52 :::