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 5, Cited by 0]

Kerala High Court

K.R.Unnikrishnan vs The State Of Kerala on 24 September, 2024

Author: N.Nagaresh

Bench: N.Nagaresh

                                             2024:KER:70809

        IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

          THE HONOURABLE MR.JUSTICE N.NAGARESH

 TUESDAY, THE 24TH DAY OF SEPTEMBER 2024 / 2ND ASWINA, 1946

                 WP(C) NO. 20702 OF 2020

PETITIONERS:

    1    K.R.UNNIKRISHNAN,
         AGED 59 YEARS, S/O. RAMAN, CODE 1130,
         RAMA VIHAR, KAYYARA, NOCHUPPULLY P.O.,
         PALAKKAD DISTRICT, PIN-678 592.

    2    M.LUIS,
         AGED 61 YEARS, CODE 842,
         NALLUVEETUKULAM, MENONPARA P.O.,
         PALAKKAD DISTRICT, PIN-678 556.

    3    K.JAYARAJAN,
         AGED 61 YEARS
         CODE 676, KIZHAKKEKARA HOUSE,
         UMMANAZHI P.O., PULAPOTTA,
         PALAKKAD-678 632.

    4    B.VISWABARAN PILLA,
         AGED 61 YEARS
         CODE 729, VISWAGOWTHAM,
         NEAR GHS KANJIKKODE,
         PALAKKAD-678 621.

    5    N.K.KRISHNADAS,
         AGED 60 YEARS
         CODE 411, VISHNU BADRA,
         GANESH NAGAR, KALLEPULLY P.O.,
         PALAKKAD-678 003
                                               2024:KER:70809

W.P.(C) Nos.20702/2020 & 18792/2022
                                 :2:

    6      A.MUHAMMED ALI,
           AGED 60 YEARS
           CODE 1127, SANTHAMMA MANZIL,
           ATHIKKODE P.O., NATTUKAL VIA,
           KOZHINJAMPARA, PALAKKAD-678 554.


           BY ADV A.R.GANGADAS

RESPONDENTS:

    1      THE STATE OF KERALA,
           REPRESENTED BY THE PRINCIPAL SECRETARY
           INDUSTRIES, ELECTRONICS AND IT DEPARTMENT,
           SECRETARIAT, THIRUVANANTHAPURAM-695 001.

    2      THE MANAGING DIRECTOR,
           MALABAR CEMENTS LTD., WALAYAR P.O.,
           PALAKKAD-678 624.


           BY ADVS.
           SMT.ANIMA M, GOVERNMENT PLEADER
           SMT.LATHA ANAND


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY
HEARD ON 11.09.2024, ALONG WITH WP(C).18792/2022, THE
COURT ON 24.09.2024 DELIVERED THE FOLLOWING:
                                                2024:KER:70809

W.P.(C) Nos.20702/2020 & 18792/2022
                                 :3:

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

            THE HONOURABLE MR.JUSTICE N.NAGARESH

  TUESDAY, THE 24TH DAY OF SEPTEMBER 2024 / 2ND ASWINA, 1946

                    WP(C) NO. 18792 OF 2022

PETITIONERS:

    1      K.PRAKASAN,
           AGED 59 YEARS, S/O. KUNCHAPPAN,
           KANNATH HOUSE, PALLANCHATHANNUR POST,
           PALAKKAD-678571.

    2      V.K. ARUNKRIPAN,
           S/O. KRIPANIDHI, G/1, SUNANDHA,
           SANTHI COLONY, CHANDRANAGAR POST,
           PALAKKAD-678007.

    3      V. MURALEEDHARAN,
           S/O. M.P. VELAYUDHAN,
           SREENANDHANAM, KOLAKKAPADAM,
           KODUMBU P.O., PALAKKAD-678551.

    4      AZIZ M.I.,
           S/O. ISMAIL, MADATHIL KULANGARAVATTATHIL,
           KARINGATHURUTHU, KONGORPPILLY P.O.,
           ERNAKULAM - 683512.

    5      P.G. PAULACHAN,
           S/O. P.P. GEORGE, PALATHURUTHIL HOUSE,
           PONNURUNNI, BHUVANESWARY ROAD,
           VYTTILA P.O., ERNAKULAM-682019.

           BY ADVS.
           T.M.CHANDRAN
           S.SUJITH
                                              2024:KER:70809

W.P.(C) Nos.20702/2020 & 18792/2022
                                 :4:



RESPONDENTS:

    1      STATE OF KERALA,
           REPRESENTED BY THE PRINCIPAL SECRETARY,
           INDUSTRIES (H) DEPARTMENT, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPURAM-695001.

    2      THE COMPANY SECRETARY,
           MALABAR CEMENTS LIMITED, WALAYAR P.O.,
           PALAKKAD-678624.

    3      THE MANAGING DIRECTOR,
           MALABAR CEMENTS LIMITED, WALAYAR POST,
           PALAKKAD-678624.

    4      BOARD OF DIRECTORS,
           MALABAR CEMENTS LIMITED, REPRESENTED BY
           CHAIRMAN, MALABAR CEMENTS LIMITED, PALAKKAD-
           678624.

           BY ADVS.
           SMT.ANIMA M, GOVERNMENT PLEADER
           SMT.LATHA ANAND

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY
HEARD ON 11.09.2024, ALONG WITH WP(C).20702/2020, THE
COURT ON 24.09.2024 DELIVERED THE FOLLOWING:
                                                                 2024:KER:70809

W.P.(C) Nos.20702/2020 & 18792/2022
                                 :5:




                                                                            CR



                             N. NAGARESH, J.

           `````````````````````````````````````````````````````````````
          W.P.(C) Nos.20702 of 2020 and 18792 of 2022

            `````````````````````````````````````````````````````````````
              Dated this the 24th day of September, 2024


                              JUDGMENT

~~~~~~~~~ Petitioners are retired non-managerial employees of Malabar Cements Limited, Palakkad. The petitioners seek to direct the respondents to allow revised Gratuity to them.

2. The petitioners state that though the Malabar Cements Limited, Palakkad is in the A Grade category among the Public Sector Undertakings, the wages paid to the non-managerial employees in the Company are only half of 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 :6: the salaries drawn by the non-managerial employees in other A Grade Public Sector Undertakings. The wage structure in the Malabar Cements Limited is governed by the Central Board Settlements reached at National level between Cement Manufacturers Associations and National Trade Unions.

3. The salary structure under Cement Wage Board Award comprises various components, such as Basic pay, Variable Dearness Allowance ((VDA), Fixed Dearness Allowance (FDA) and a group of other allowances, which constitutes 35% of the total pay. These allowances will be excluded while determining the Gratuity amount. Therefore, the non-managerial employees of the Company get a very low amount of Gratuity compared to employees of other Public Sector Undertakings, where the salary elements to be excluded for computing gratuity would be less than 5%.

2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 :7:

4. The petitioners state that the non-managerial employees, who have rendered service around more than 30-35 years in Malabar Cements Limited, are getting an average amount of ₹4 lakhs as Gratuity, as against ₹10 lakhs received by the non-managerial employees who have rendered service of about 20-25 years in other Public Sector Undertakings. Taking into consideration the aforementioned facts, the Malabar Cements Limited passed Ext.P1 resolution deciding to include various allowances comprising more than 35% of the wage part, for determining Gratuity.

5. Ext.P1 proposal with the recommendations of the Company was forwarded to the Government of Kerala for approval, as per Ext.P2 communication dated 06.10.2017. The Government of Kerala, by Ext.P3 letter dated 17.3.2019 (in W.P.(C) No.18792/2022), approved the proposal and informed the Company that the Government has no objection to frame a scheme/agreement to provide higher Gratuity 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 :8: amount, to those category of employees, by including all allowances, for determining the Gratuity amount.

6. In spite of Ext.P3, the Company took no steps to implement Ext.P1 decision. A representation was therefore submitted to the Minister for Industries as per Ext.P4 (in W.P. (C) No.18792/2022). The said representation was forwarded to the Managing Director of the Malabar Cements Limited as per Ext.P5 (in W.P.(C) No.18792/2022) directing to forward a report. The Government, however, without waiting for a report, took Ext.P6 decision (in W.P.(C) No.18792/2022) rejecting the request to provide Gratuity amount in terms of Ext.P1 decision stating that the financial position of the Company is not conducive to bear the additional expenses.

7. The petitioners state that Ext.P6 decision is not sustainable in law or on facts. The balance sheets of the Company unmistakably reveal profits made by the Company. Every year the Company is paying dividend to the 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 :9: Government of Kerala on the basis of profits made. The petitioners therefore seek to quash Ext.P6 order of the 1 st respondent and to allow revised Gratuity to the petitioners.

8. The respondent-Managing Director of Malabar Cements Limited filed counter affidavit in both the writ petitions. The respondent stated that as per the Payment of Gratuity Act, 1972, the definition of 'wages' does not include any Bonus, Commission, HRA, Overtime Wages or any other allowances. The Hon'ble Apex Court has clarified the meaning of the expression 'wages' under Section 2(s) of the Payment of Gratuity Act, 1972 and has held that wages will mean and include Basic Wages and Dearness Allowance and nothing else.

9. The respondent further stated that as the Company was running in profit continuously till the financial year 2016-2017, the Management took a lenient view and made a proposal to include other allowances also for 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 10 : calculating gratuity. The Board of the Company sought Government approval to the proposal. The Resolution passed by the Company specified that this method of calculation shall be applicable only up to the implementation of new wage structure to the non-managerial employees of the Company.

10. Though the Company forwarded the proposal to the 1st respondent-State of Kerala, the 1 st respondent did not approve the same. In the meanwhile, the Company incurred losses. As per the Government Order, the Management is at liberty to make enhancement of Gratuity only if there exists legally binding agreement/scheme. No such agreement or scheme does exist now. The writ repetition is therefore, without any merit, it was urged by the respondent-Managing Director.

11. I have heard the learned counsel for the petitioners, the learned Standing Counsel appearing for the 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 11 : Company and the learned Government Pleader appearing for the State of Kerala.

12. The petitioners seek to direct the respondents to allow revised Gratuity as requested for and approved by the Malabar Cements Limited. It is not in dispute that the non- managerial employees of the Company receive much lesser amount of Gratuity when compared to other Public Sector Undertakings in the State. In fact, the Board of Malabar Cements Limited has admitted in its resolution dated 31.08.2017 (Ext.P1 in W.P.(C) No.18792 of 2022) that the non-managerial employees are paid ''meager amount of gratuity''.

13. The Board of the Malabar Cements Limited therefore resolved and approved to include the various allowances which comprise more than 30% of the wage part of non-managerial employees for calculation of Gratuity retrospectively with effect from 01.04.2017. The Company 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 12 : resolved that this method of calculation shall be applicable only up to the implementation of new wages structure to the non-managerial employees of the Company, subject to Government approval.

14. The reason advanced by the Company for not giving revised Gratuity to the petitioners is that the Government has not approved the revision. The said reason is unsustainable. The Principal Secretary to the Industries Department has issued Ext.P3 communication (in W.P.(C) No.18792/2022) to the Managing Director of Malabar Cements Limited, stating that there is no bar in providing higher amount of Gratuity than the statutory gratuity, if there is any agreement or scheme. It is evident from Ext.P3 that the Government has given its approval to provide revised Gratuity to the employees of the Malabar Cements Limited.

15. The Malabar Cements Limited would now contend that there is no agreement or Scheme for revision of gratuity.

2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 13 : It is to be noted that in view of Section 5 of the Payment of Gratuity Act, an employer is at liberty to give higher Gratuity amount to his employees, not less favourable than the benefits conferred under the Payment of Gratuity Act, 1972 subject to obtaining exemption from appropriate Government. The Principal Secretary to Industries Department in his communication dated 17.03.2019 (Ext.P3 in W.P.(C) No.18792 of 2022) has categorically stated that the Government has no objection in providing higher amount, if there is an agreement or Scheme.

16. The Management of the Company would contend that there is no agreement or Scheme to give a higher amount of Gratuity. Ext.P1 cannot be treated as one satisfying Section 7 of the Contract Act. It cannot be treated as final acceptance of the demand made by the employees, since Ext.P1 is conditional and is subject to Government approval.

2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 14 :

17. Ext.P1 Resolution of the Board of Directors of the Company acquires importance in this regard. The Resolution reads as follows:

AGENDA ITEM NO.214-16:
           PAYMENT   OF    GRATUITY-EXEMPTION           OF
           ALLOWANCES-REG.

The Board noted that in view of the meager amount of Gratuity paid to Non-Managerial employees of the Company when compared to other leading to Public Sector Undertakings in the State, recognized Trade Unions of the Company were requesting for a higher amount of Gratuity. Determination of Gratuity amount is calculated based on last drawn wage of a particular employee which comprises of Basic + Dearness Allowance (DA) excluding all allowances, as the wage structure of the Non-Managerial employees are covered under the Cement Wage Board Award, which includes various allowances, which amounts to more than 30% of the total emoluments. In case of other PSU's the allowances part contains only less than 5% of the total emoluments. The Payment of Gratuity Act does not prevent employer in paying better benefits to the employees.
After discussions, the following Resolution was passed:
RESOLUTION NO.2994 RESOLVED THAT the Board be and hereby approved to include the various allowances which comprise more than 30% of the wage part of Non- Managerial employees for calculation of Gratuity retrospectively w.e.f. 01.04.2017. This method of calculation shall be applicable only upto the 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 15 : implementation of new wage structure to the the non- managerial employees of the Company, subject to Government approval.
Though Ext.P1 resolution is not an agreement between employer and employees, it is a complete Scheme by itself.

18. Ext.P1 states that various allowances being paid to the non-managerial employees, which amounts to more than 30% of the total emoluments, should be taken into account for calculation of Gratuity. Ext.P1 states that such inclusion shall have retrospective effect from 01.04.2017. Ext.P1 further states that this method of calculation shall be applicable only upto the implementation of new wage structure to the non-managerial employees of the Company. When the Company has passed a resolution to give higher amount of Gratuity, giving all necessary parameters for calculation of Gratuity and the period during which the employees would be eligible for the revised Gratuity, the unanimous resolution passed by the Board of Directors itself should be treated as a complete Scheme in itself. The 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 16 : Management cannot be permitted to shirk from its obligation based on the resolution for the reason that a separate document is not drafted describing it as a Scheme.

19. By Ext.P6 communication dated 01.01.2022, the Government has subsequently taken a stand that since there is no Scheme for grant of higher Gratuity and since the Company cannot afford to pay higher Gratuity due to the present financial position, only the Gratuity prescribed under the Act, 1972 can be paid to the petitioners. The defence of the Government as regards absence of a Scheme to pay higher gratuity cannot be accepted as I have already held that Ext.P6 constitute a Scheme. Let us now consider the suitability of the defence based on financial position of the Company.

20. Ext.P7 decision to pay higher Gratuity was taken by the Company on 31.08.2017. Ext.P1 is an unconditional resolution to pay higher Gratuity, subject only to Government 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 17 : approval. The Government has given approval as per Ext.P3 communication dated 17.03.2019. Hence, it is to be assumed that there was no financial issues to pay higher Gratuity in the year 2017-2018. Ext.P8 information provided by the Public Information Officer under the Right to Information Act, 2005 would show that the Company made ₹931.68 lakhs profit before tax, in the year 2020-2021.

21. Ext.P10 notice dated 03.09.2022 of the Managing Director of the Company would disclose that the Company had decided to pay ₹36,500/- as ex-gratia payment to all serving employees. In October, 2022, the Company, as per Ext.P11, decided to pay pro-rata incentive to serving employees.

22. Ext.P9 minutes of the Company would show that Company had provided financial assistance in the form of Loan and Equity to the following state PSU's based on Government order and accounted for Accrued interest on the 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 18 : PSU loans based on GO from the date of loan given to the PSU's till 31.03.2017 as per detail given below:

Sl. Name of PSU G.O Reference Loan Equity Accrued No. Interest Provided in books Rs Lakhs Rs Lakhs Rs Lakhs 1 Kerala Small G.O(Ms) No.147/2010/ID 400 400 183.65 Industries Dev dated 30.06.2010 Corp Ltd 2 United Electrical G.O (Rt) No.931/2010/ID 250 250 9.59 Ind.Ltd dated 30.06.2010 Refunded 250 150 Balance 0.00 100.00 3 KSTC Ltd/ G.O(Ms) No.939/2010/ID 200 200 92.02 Trivandrum dated 01.07.2010 & Spinning Mill G.O(Rt) No.955/2016/ID dated 23.09.2016 4 Traco Cable Ltd G.O(Rt) No.930/2010/ID 400 400 183.96 dated 30.06.2010 5 KELTRON G.O(Rt) No.146/2010/ID 400 400 214.98 dated 30.06.2010 6 KSIE Ltd G.O(Ms) No.148/2010/ID 250 250 98.97 dated 1.7.2010 Refunded 60 250 Balance 190 0.00 7 Kerala Ceramics G.O (Rt) No.462/2012/ID 50 0 4.5 dated 17.3.2012 Refunded 50 0 Balance 0.00 0 8 Kerala Electrical & G.O (Rt) No.474/12/ID 300 0 28.03 Allied Eng Co Ltd dated 20.03.2012 Refunded 300 0 Balance 0.00 0 9 Travancore G.O(Rt) No.67/2018 200 0 Cements dated 12.01.2018 & G.OIND-H2/344/2017-IND dated 22.12.2017 Total ---------- --------- -----------
                                                            1790           1500           815.71
                                                           ---------      ---------      -----------
                                               2024:KER:70809

W.P.(C) Nos.20702/2020 & 18792/2022 : 19 : The total accrued interest on the outstanding of PSUs loan on 31.03.2017 is ₹815.71 lakhs.

23. Taking note of aforementioned facts, it is evident that the Malabar Cements Limited was a profit making Company in the year 2017 when Ext.P1 decision was taken and had no serious financial problems in the ensuing years at least till the year 2021-2022. If the Company has incurred losses in subsequent years, that cannot be a reason to deny the revised Gratuity benefit of Ext.P1 decision to the non- managerial employees who have rendered their valuable service and retired from the services of the Company. Those employees are entitled to get the benefit of Ext.P1 Resolution of the Company.

Ext.P6 communication dated 01.01.2022 in W.P. (C) No.18792 of 2022 is therefore set aside. The writ petitions are disposed of directing the respondents to extend 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 20 : the benefits of Ext.P1 Resolution to the petitioners within a period of two months.

Sd/-

N. NAGARESH, JUDGE aks/23.09.2024 2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 21 : APPENDIX OF WP(C) 20702/2020 PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE EXTRACT OF RESOLUTION DATED 31.8.2017 PASSED BY THE BOARD OF DIRECTORS MALABAR CEMENTS LTD.

EXHIBIT P2 TRUE COPY OF THE LETTER DATED 6.10.2017 ISSUED BY THE MANAGING DIRECTOR MALABAR CEMENTS.

EXHIBIT P3 TRUE COPY OF THE LETTER NO.31/H2/2007 ISSUED BY THE PRINCIPAL SECRETARY DATED 11.3.2018.

EXHIBIT P4 TRUE COPY OF THE REPRESENTATION DATED 28.1.2020 FILED BY THE PETITIONERS BEFORE THE PRINCIPAL SECRETARY.

RESPONDENT'S EXHIBITS Exhibit R2(A) TRUE COPY OF THE LETTER NO. PA-1/AD-

13/H2-337/2021 DATED 19.11.2021 SENT BY THE COMPANY.

Exhibit R2(B) TRUE COPY OF ENGLISH TRANSLATION OF LETTER DATED 19.11.2021.

Exhibit R2(C) TRUE COPY OF GOVERNMENT LETTER NO.

H2/337/2021/ID DATED 01.01.2022 ISSUED BY THE INDUSTRIES (H) DEPARTMENT.

2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 22 : APPENDIX OF WP(C) 18792/2022 PETITIONER'S EXHIBITS Exhibit P1 TRUE COPY OF EXTRACT OF RESOLUTION DATED 31/08/2017 PASSED BY THE BOARD OF DIRECTORS OF MALABAR CEMENTS LIMITED.

Exhibit P2 TRUE COPY OF LETTER DATED 06/10/2017 TO ADDITIONAL SECRETARY TO GOVERNMENT FROM MALABAR CEMENTS LIMITED.

Exhibit P3 TRUE COPY OF LETTER DATED 17/03/2019 BY PRINCIPAL SECRETARY TO GOVERNMENT TO MANAGING DIRECTOR OF MALABAR CEMENTS LIMITED.

Exhibit P3(a) TRUE ENGLISH TRANSLATION OF EXT.P3. Exhibit P4 TRUE COPY OF REPRESENTATION DATED 30/09/2021 SENT BY THE CONVENER OF PETITIONER NO.1 TO THE MINISTER FOR INDUSTRIES, TRIVANDRUM.

Exhibit P4(a) TRUE ENGLISH TRANSLATION OF EXT.P4. Exhibit P5 TRUE COPY OF LETTER DATED 10/11/2021 SENT BY THE PRINCIPAL SECRETARY TO GOVERNMENT TO THE CONVENER OF PETITIONER NO.1.

Exhibit P5(a) TRUE ENGLISH TRANSLATION OF EXT.P5. Exhibit P6 TRUE COPY OF LETTER DATED 01/01/2022 SENT BY THE PRINCIPAL SECRETARY TO GOVERNMENT TO THE CONVENER OF PETITIONER NO.1.

Exhibit P6(a) TRUE ENGLISH TRANSLATION OF EXT.P6.

2024:KER:70809 W.P.(C) Nos.20702/2020 & 18792/2022 : 23 : Exhibit P7 TRUE COPY OF REPRESENTATION DATED 27/01/2022 SENT BY THE CONVENER OF PETITIONER NO.1 TO THE MANAGING DIRECTOR OF MALABAR CEMENTS LIMITED. Exhibit P7(a) TRUE ENGLISH TRANSLATION OF EXT.P7. Exhibit P8 TRUE COPY OF LETTER DATED 08/02/2022 OBTAINED FROM MALABAR CEMENTS LIMITED UNDER RIGHT TO INFORMATION ACT.

Exhibit P8(a) TRUE ENGLISH TRANSLATION OF EXT.P8. Exhibit P9 TRUE COPY OF THE PROCEEDING DATED 02.08.2022 OF THE 230TH BOARD MEETING OF MALABAR CEMENTS LIMITED.

Exhibit P10 TRUE COPY OF NOTICE DATED 3.9.2022 ISSUED BY THE RESPONDENT NO.3 Exhibit P10 (a) TRUE ENGLISH TRANSLATION OF P10. Exhibit P11 TRUE COPY OF NOTICE DATED 20.10.2022 ISSUED BY RESPONDENT NO.3 Exhibit P11A TRUE ENGLISH TRANSLATION OF P11. RESPONDENT'S EXHIBITS Exhibit R3 (a) TRUE COPY OF THE LETTER NO.PA-1/AD-

13/H2-337/2021DATED 19.11.2021 SENT BY THE COMPANY.

Exhibit R3 (b) TRUE COPY OF ENGLISH TRANSLATION OF LETTER DATED 19.11.2021