Karnataka High Court
Assistant Executive Engineer vs The Deputy Labour Commissioner on 4 September, 2012
Author: Subhash B.Adi
Bench: Subhash B Adi
WP No.15856/2012 & con. matters
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 4th DAY OF SEPTEMBER 2012
BEFORE
THE HON'BLE MR.JUSTICE SUBHASH B ADI
WRIT PETITION NO.15856 OF 2012
C/W WP NOS.15855 OF 2012, 15857 OF 2012, 8421 OF 2012,
8420 OF 2012, 15854 OF 2012 AND 15853 OF 2012
WP No.15856/2012
BETWEEN: R
ASSISTANT EXECUTIVE ENGINEER
CNNL, NO.3, MAINTENANCE
SUB DIVISION
CAUVERY NEERAVARI NIGAM LTD.
K R SAGARA, MANDYA DIST. ...PETITIONER
(BY SRI. K S BHARATH KUMAR, ADV.)
AND:
1. THE DEPUTY LABOUR COMMISSIONER
& APPELLATE AUTHORITY, BANGALORE
2. ASST. LABOUR COMMISSIONER
AND CONTROLLING AUTHORITY
UNDER PAYMENT OF GRATUITY ACT
MYSORE
3. C D SRINIVASA IYENGAR
D/NO.58, NORTH BANK VILLAGE
NORTH BANK POST
CHINAKURALI HOBLI
PANDAVAPURA TALUK
MANDYA DISTRICT
4. THE STATE OF KARNATAKA
REP. BY ITS PRL. SECRETARY
WP No.15856/2012 & con. matters
2
DEPT. OF WATER RESOURCES
(MAJOR IRRIGATION)
VIKASA SOUDHA, BANGALORE ...RESPONDENTS
(SRI.JAGADEESH MUNDARGI, AGA FOR R1, R2 AND R4
SRI.K.GOVINDARAJ, ADV. FOR R3)
---
This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to call for the records on the file
of R1, Deputy Labour Commissioner and the Appellate
Authority, Bangalore in respect of appeal No.UKA-2/PGA/CR-
86/11-12 and etc.
WP No.15855/2012
BETWEEN:
ASSISTANT EXECUTIVE ENGINEER
CNNL, NO.3, MAINTENANCE
SUB DIVISION
CAUVERY NEERAVARI NIGAM LTD.
K R SAGARA, MANDYA DIST. ...PETITIONER
(BY SRI. K S BHARATH KUMAR, ADV.)
AND:
1. THE DEPUTY LABOUR COMMISSIONER
APPELLATE AUTHORITY
BANGALORE
2. ASST. LABOUR COMMISSIONER
AND CONTROLLING AUTHORITY,
UNDER PAYMENT OF GRATUITY ACT
MYSORE
3. SMT KENCHAMMA
W/O THIMAIAH
GANGAFILE NO.2034
K R SAGARA, MANDYA DIST.
4. THE STATE OF KARNATAKA
REP. BY ITS PRL. SECRETARY
WP No.15856/2012 & con. matters
3
DEPT. OF WATER RESOURCES
(MAJOR IRRIGATION)
VIKASA SOUDHA, BANGALORE ...RESPONDENTS
(SRI.JAGADEESH MUNDARGI, AGA FOR R1, R2 AND R4
SRI.K.GOVINDARAJ, ADV. FOR R3)
---
This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to call for the records on the file
of R1, Deputy Labour Commissioner and the Appellate
Authority, Bangalore in respect of appeal and etc.
WP No.15857/2012
BETWEEN:
ASSISTANT EXECUTIVE ENGINEER
CNNL, NO.3, MAINTENANCE
SUB DIVISION
CAUVERY NEERAVARI NIGAM LTD.
K R SAGARA, MANDYA DIST. ...PETITIONER
(BY SRI. K S BHARATH KUMAR, ADV.)
AND:
1. THE DEPUTY LABOUR COMMISSIONER
APPELLATE AUTHORITY
BANGALORE
2. ASST. LABOUR COMMISSIONER
AND CONTROLLING AUTHORITY,
UNDER PAYMENT OF GRATUITY ACT
MYSORE
3. SMT RANGAMMA
NO. 2154, TALATADU FILE,
K.R.SAGARA, MANDYA DIST.
4. THE STATE OF KARNATAKA
REP. BY ITS PRL. SECRETARY
DEPT. OF WATER RESOURCES
WP No.15856/2012 & con. matters
4
(MAJOR IRRIGATION)
VIKASA SOUDHA, BANGALORE ...RESPONDENTS
(SRI.JAGADEESH MUNDARGI, AGA FOR R1, R2 AND R4
SRI.K.GOVINDARAJ, ADV. FOR R3)
---
This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to call for the records on the file
of R1, Deputy Labour Commissioner and the Appellate
Authority, Bangalore in respect of appeal No.UKA-2/PGA/CR-
87/11-12 and etc.
WP No.8421/2012
BETWEEN:
ASSISTANT EXECUTIVE ENGINEER
CNNL, NO.3, KABINI CANAL
CONSTRUCTION SUB DIVISION
SANTHEMARAHALLI
CHAMARAJANAGARA DIST. ...PETITIONER
(BY SRI. K S BHARATH KUMAR, ADV.)
AND:
1. THE DEPUTY LABOUR COMMISSIONER
APPELLATE AUTHORITY
BANGALORE
2. ASST. LABOUR COMMISSIONER
AND CONTROLLING AUTHORITY,
CHIKKAMAGALURU
3. SMT MAHADEVAMMA
D/O LATE A M MAHADEVAPPA
ADIBETTA HALLI
YAKANUR POST
MOOGUR HOBLI,
T NARASIPURA TALUK,
MYSORE DISTRICT
WP No.15856/2012 & con. matters
5
4. THE STATE OF KARNATAKA
REP. BY ITS PRL. SECRETARY
DEPT. OF WATER RESOURCES
(MAJOR IRRIGATION)
VIKASA SOUDHA, BANGALORE ...RESPONDENTS
(SRI.JAGADEESH MUNDARGI, AGA FOR R1, R2 AND R4
SRI.V.S.SHASTRI, ADV. FOR R3)
---
This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to call for the records on the file
of R1, Deputy Labour Commissioner and the Appellate
Authority, Bangalore in respect of appeal and etc.
WP No.8420/2012
BETWEEN:
ASSISTANT EXECUTIVE ENGINEER
CNNL, NO.3, KABINI CANAL
CONSTRUCTION SUB DIVISION
SANTHEMARAHALLI
CHAMARAJANAGARA DIST. ...PETITIONER
(BY SRI. K S BHARATH KUMAR, ADV.)
AND:
1. THE DEPUTY LABOUR COMMISSIONER
APPELLATE AUTHORITY
BANGALORE
2. ASST. LABOUR COMMISSIONER
AND CONTROLLING AUTHORITY,
CHIKKAMAGALURU
3. SMT GURUMALLAMMA
D/O LATE MALLAPPA
WATALPURA
WATAL POST
T NARASIPURA TALUK
MYSORE DISTRICT
WP No.15856/2012 & con. matters
6
4. THE STATE OF KARNATAKA
REP. BY ITS PRL. SECRETARY
DEPT. OF WATER RESOURCES
(MAJOR IRRIGATION)
VIKASA SOUDHA, BANGALORE ...RESPONDENTS
(SRI.JAGADEESH MUNDARGI, AGA FOR R1, R2 AND R4
SRI.V.S.SHASTRI, ADV. FOR R3)
---
This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to call for the records on the file
of R1, Deputy Labour Commissioner and the Appellate
Authority, Bangalore in respect of appeal No.PGA/SR-
205/2010-11 and etc.
WP No.15854/2012
BETWEEN:
ASSISTANT EXECUTIVE ENGINEER
CNNL, NO.3, MAINTENANCE
SUB DIVISION
CAUVERY NEERAVARI NIGAM LTD.
K R SAGARA, MANDYA DIST. ...PETITIONER
(BY SRI. K S BHARATH KUMAR, ADV.)
AND:
1. THE DEPUTY LABOUR COMMISSIONER
APPELLATE AUTHORITY
BANGALORE
2. ASST. LABOUR COMMISSIONER
AND CONTROLLING AUTHORITY,
UNDER PAYMENT OF GRATUITY ACT
MYSORE
3. SMT PUTTANARASAMMA
NO. 2036, GANGFILE,
K.R.SAGARA
WP No.15856/2012 & con. matters
7
4. THE STATE OF KARNATAKA
REP. BY ITS PRL. SECRETARY
DEPT. OF WATER RESOURCES
(MAJOR IRRIGATION)
VIKASA SOUDHA, BANGALORE ...RESPONDENTS
(SRI.JAGADEESH MUNDARGI, AGA FOR R1, R2 AND R4
SRI.K.GOVINDARAJ, ADV. FOR R3)
---
This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to call for the records on the file
of R1, Deputy Labour Commissioner and the Appellate
Authority, Bangalore in respect of appeal No.UKA-2/PGA/CR-
84/11-12 and etc.
WP No.15853/2012
BETWEEN:
ASSISTANT EXECUTIVE ENGINEER
CNNL, NO.3, MAINTENANCE
SUB DIVISION
CAUVERY NEERAVARI NIGAM LTD.
K R SAGARA, MANDYA DIST. ...PETITIONER
(BY SRI. K S BHARATH KUMAR, ADV.)
AND:
1. THE DEPUTY LABOUR COMMISSIONER
APPELLATE AUTHORITY
BANGALORE
2. ASST. LABOUR COMMISSIONER
AND CONTROLLING AUTHORITY,
UNDER PAYMENT OF GRATUITY ACT
MYSORE
3. SMT KENCHAMMA
W/O ATE SANNASHETTE,
NEAR ARALIKATTE,
K.R.SAGARA
WP No.15856/2012 & con. matters
8
4. THE STATE OF KARNATAKA
REP. BY ITS PRL. SECRETARY
DEPT. OF WATER RESOURCES
(MAJOR IRRIGATION)
VIKASA SOUDHA, BANGALORE ...RESPONDENTS
(SRI.JAGADEESH MUNDARGI, AGA FOR R1, R2 AND R4
SRI.K.GOVINDARAJ, ADV. FOR R3)
---
This writ petition is filed under Articles 226 and 227 of
the Constitution of India praying to call for the records on the
file of R1, Deputy Labour Commissioner and the Appellate
Authority, Bangalore in respect of appeal No.UKA-2/PGA/CR-
83/11-12 and etc.
These Petitions coming on for Orders this day, the Court
made the following:-
ORDER
Applications are filed for impleading the State in all the petitions. The said applications are not opposed by the respondents. Accordingly, IA.2/2012 in WP Nos.15856/12, 15857/12, 15854/12 & 15853/12 and IA No.1/2012 in WP Nos.8421/12 and 8420/12 are allowed. Petitioner is permitted to implead the State as respondent No.4 in all the writ petitions.
2. Learned Government Pleader is directed to take notice for respondent No.4 in all the writ petitions.
WP No.15856/2012 & con. matters 9
3. The petitioner - Assistant Executive Engineer, Cauvery Neeravari Nigam Ltd. has filed these writ petitions inter-alia calling in question the order of the Controlling Authority dated 28.2.2011 confirmed by the Appellate Authority by order dated 14.2.2012 under the provisions of Payment of Gratuity Act (hereinafter referred to as 'the Act' for short).
4. The petitioner's case is that, respondent No.3 in all the petitions had filed claim petition before the Controlling Authority inter-alia claiming that their services were regularised in the Irrigation Department of the State of Karnataka and were provided with pensionary benefit after the retirement. However, for the period for which they had worked as daily wagers till their services were regularised, no gratuity was paid to them.
5. The Controlling Authority as well as the Appellate Authority concurrently held that, the respondent No.3 in all the petitions have not been paid gratuity for the period for which they had worked as daily wagers and accordingly, for WP No.15856/2012 & con. matters 10 the said period the gratuity amount was calculated and was accordingly ordered to the respondent No.3 in all these writ petitions. It is against the order of the Controlling Authority as well as the Appellate Authority these writ petitions are filed by the petitioner.
6. Learned counsel for the petitioner submitted that respondent No.3 in all the petitions are claiming gratuity for the period for which they had worked as daily wagers under the State Government. These respondents were neither the employees of Nigam nor they worked under Nigam. Even before the formation of the Nigam, the respondent No.3 in all these writ petitions were retired. Hence the claim petition against the petitioner was not maintainable.
7. Further, the terminal benefits are paid in terms of the provision of the Karnataka Civil Service Rules, as such, the claim petition of respondent No.3 in all the petitions is not maintainable before the Controlling Authority, in view of the provisions of Section 1(3)(b) and also Section 2(e) of the Act. He submitted that, in terms of Section 1(3)(b) of the Act, only factory, mine, oilfield, plantation, port, railway company or WP No.15856/2012 & con. matters 11 shop or establishment alone are covered and not in other departments. He also relied on Section 2(e) of the Act i.e. the definition of 'employee' and submitted that under the definition of 'employee', the employee of Central Government / State Government who are governed by any other Act or Rules for payment of gratuity are excluded. Admittedly, the claim made by the respondent No.3 in all the petitions for the services rendered as daily wagers was under
the State Government. Hence, they are governed by the provisions of KCSRs and as such, the claim petitions ought not have been entertained.
8. Learned counsel appearing for respondent No.3 submitted that as per Section 1(3)(b) of the Act, the shops and establishment means even the establishments of the State Government, such establishments are also covered under the Act. He relied on the decision reported in 1980(1) SCC 4 in the matter of 'STATE OF PUNJAB v. LABOUR COURT, JULLUNDER AND ORS.' and submitted that the 'establishment' means industrial establishment as defined under Section 2(ii)(g) of the Payment of Wages Act, which WP No.15856/2012 & con. matters 12 also includes construction, development, maintenance of roads, buildings, bridges, canals relating to the operations connected with navigation, irrigation, water supply or relating to generation, transmission, distribution of electricity or any other form of power is being carried out on this interpretation, the Apex Court has held that the provisions of Gratuity Act are applicable even to the industrial establishment. Relying on this decision, he submitted that the Irrigation Department is also an industry, hence, Payment of Gratuity Act is applicable.
9. He also relied on a judgment of Madras High Court reported in 2012-II-LLJ-446 (Mad) in the matter of 'K.NATARAJAN v. TNCSC & ORS.' and submitted that in case of a daily wager who was later on made permanent, the Madras High Court held that, such employee is entitled for payment of gratuity for the period for which he worked as a daily wager. He further relied on another decision of Himachal Pradesh High Court reported in 2012-II-LLJ-458 (HP) in the matter of 'CSKHP KRISHI VISHVAVIDYALAYA v. NAG & ANR.' and submitted that, on interpretation of provisions of Section WP No.15856/2012 & con. matters 13 2(e) of the Act, the Himachal Pradesh High Court has held that the employees who have worked even under pension package, for the period for which they worked as daily wagers, they are also entitled for payment of gratuity.
10. Learned Government Advocate submitted that, the employees of the State Government are expressly excluded under the provisions of Section 2(e) of the Act. All the State Government employees are governed by the KCSRs. The payment of gratuity is calculated under the provision of KCSRs, including for the period for which they worked as daily wagers or monthly wagers, as such when there is express exclusion of the employees of the State Government who are covered by separate enactment or Rules, Payment of Gratuity Act is not applicable as such employees will not come within the definition of 'employee' under Section 2(e) of the Act and if he is not an employee, Section 4 of the Act is not applicable.
11. In the light of the above, the point that arises for consideration is:
WP No.15856/2012 & con. matters 14 "Whether the daily wager who has subsequently been made permanent and who is governed by the KCSRs, is entitled to claim gratuity for the period for which he had worked on daily wages?"
12. The facts which are not in dispute are that, all the claimants were working as daily wagers, their services were regularised by the State Government and they retired even before the formation of Cauvery Neeravari Nigam, as such, they cannot claim that they were employees of the Nigam.
13. As far as the State Government is concerned, Section 2(e) of the Act, a definition of employee which reads as under:
"(e) 'employee' means any person (other than an apprentice) employed on wages, in any establishment, factory, mine, oilfield, plantation, port, railway company or shop, to do any skilled, semi-skilled, or unskilled, manual, supervisory, technical or clerical work, whether the terms of such employment are express or implied, and whether or not such person is employed in a managerial or administrative capacity, but does not include any such person who holds a post under the Central Government or a State WP No.15856/2012 & con. matters 15 Government and is governed by any other Act or by any Rules providing for payment of gratuity."
14. From the perusal of the definition of 'employee' as defined under Section 2(e) of the Act, it expressly excludes the employees of the State and Central Government who are governed by the provisions of any other Act or Rules. The case of respondent No.3 is that, though they were governed by the KCSRs, but they are entitled for payment of gratuity for the period for which they had worked as daily wagers and for which they had not been given pensionary benefit.
15. The decision relied on by the learned counsel for respondent No.3 in the matter of 'STATE OF PUNJAB v. LABOUR COURT, JULLUNDER AND ORS.', wherein the Apex Court, on interpretation of Section 1(3)(b) of the Act has held that the definition of 'establishment' in any other law i.e. under the Payment of Gratuity Act includes the employment in connection with the operation in connection with navigation, irrigation or water supply or generation, transmission, distribution of electricity or any other form of power is being carried on. Such establishment are covered WP No.15856/2012 & con. matters 16 within the meaning of 'establishment' referred to in Section 1(3)(b). However, the Apex Court had not dealt with as to whether the State Government or Central Government employees who are governed by any other enactment or Rules governing the payment of gratuity.
16. Another decision that was relied on by the learned counsel for respondent No.3 was in the matter of 'K.NATARAJAN v. TNCSC & ORS.' it was a case where the payment of gratuity was denied only on the ground that the employees had only for 2 years in permanent service. For the purpose of calculating the qualifying service, the Madras High Court held that the period for which they had worked as casual employees also has to be considered for payment of gratuity. The other decision relied on by the learned counsel for respondent No.3 in the matter of 'CSKHP KRISHI VISHVAVIDYALAYA v. NAG & ANR.' was also dealing with the issue of payment of gratuity for which no provision was made.
17. He also relied on another decision of the Division Bench of this Court in WA No.2761/2000 dated 6.12.2000.
WP No.15856/2012 & con. matters 17 However, the said matter does not relate to as to whether the State Government employees who are governed by the KCSRs.
18. Section 4 of the Act requires that the claimant must be an employee and on termination of his employment from the services, he becomes entitled for the payment of Gratuity, which would be calculated in terms of Section 4 of the Act. The definition of 'employee' as referred to above excludes employees under the Central Government and State Government if they are governed by any other Act or Rules in the matter of payment of gratuity.
19. It is not in dispute that the respondent No.3 in all the cases have been given the pension under the provisions of KCSRs on their retirement as they retired as State Government employees. The only question is whether there is any provision which provides for payment of gratuity for the period for which they had worked as daily wagers. Rule 248A of the KCSRs reads as under:
"248-A. (1) Persons borne on the work-charged establishments of Government either on daily or WP No.15856/2012 & con. matters 18 monthly wages system when appointed to regular pensionable service under Government shall count for pension or gratuity one-fourth of their service rendered on the work-charged establishments subject to a maximum of three years.
(2) Persons borne on the work-charged establishments of Government on time scales of pay who were in Service on 1st July, 1978 and have been or are absorbed in regular pensionable service under Government after that date shall count their work-charged service to the extent indicated below, for purposes of pension and gratuity:
(i) For the first ten years - 50% of service;
(ii) For the remaining period - full service."
20. Reading of this Rule clears the doubt that even if the employee had worked on daily wages or monthly wages and later on if they were absorbed on a pensionary service under the State Government, the services they had rendered as daily wagers or monthly wagers would be counted for payment of gratuity in accordance with the said Rules. When there is a specific Rule providing for payment of gratuity, the claim petition should have been made against the State WP No.15856/2012 & con. matters 19 Government before the appropriate forum. The Controlling Authority under the Payment of Gratuity Act is not vested with power to order for payment of gratuity in respect of employees under the State who are governed by the Act and Rules governing the payment of gratuity. The learned counsel for the petitioner submits that the payment of gratuity under the KCSRs is not in consonance with the provisions of Gratuity Act, however, that is not the matter which requires to be gone into in this petition. Since the said law is applicable to the cases of the respondent No.3 in all these cases, they have to seek their relief only under the law that is applicable. If the claimants are aggrieved by any Rule, it is open for them to challenge the said Rule. Since there is specific provision under the KCSRs governing the payment of gratuity even for the daily wagers and such employees being excluded under the definition of 'employee' under Section 2(e) of the Act, their claim petitions before the Controlling Authority under the Act were not maintainable.
21. Both the authorities have not looked into the relevant provisions of law in entertaining the claim petitions.
WP No.15856/2012 & con. matters 20 Hence, the orders passed by the Controlling Authority as well as the Appellate Authority are liable to be quashed. Accordingly, petitions are allowed. Order of the Controlling Authority produced at Annexure-C in all the petitions confirmed by the Appellate Authority produced at Annexure- D in all the petitions stand quashed. Liberty is reserved to the claimants - respondent No.3 in all the petitions to work out their remedy before the appropriate forum. Amount in deposit before the respondent No.2 is permitted to be withdrawn by the petitioner.
22. Learned Government Pleader for respondent No.4 is permitted to file memo of appearance within two weeks.
23. In view of the disposal of the writ petitions, IA No.1/2012 filed for vacating stay in WP Nos.15856/12, 15857/12, 15854/12 & 15853/12 does not survive for consideration and are accordingly, dismissed.
Sd/-
JUDGE RV