Madras High Court
Punitha Arokiya Annai Thiruthala vs – on 14 February, 2025
Author: M.Dhandapani
Bench: M.Dhandapani
____________
W.P. Nos.20239-17860-17861/2013
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Reserved on Pronounced on
14.02.2025
& 04.03.2025
21.02.2025
CORAM
THE HONOURABLE MR. JUSTICE M.DHANDAPANI
W.P. NOS. 20239, 17860 & 17861 OF 2013
AND
W.M.P. NOS.17670 & 17672 OF 2023
W.P. NO.20239 OF 2013
Punitha Arokiya Annai Thiruthala
Peralaya Uzhiyar Munnetra Sangam
Velankanni, rep. By its President
No.10, Ayyanar Koil Street
Velankanni, Nagapattinam District. .. Petitioner
- Vs –
1. Shrine Basilica of Our Lady
Health Velankanni, rep. By
Its Rector & Parish Priest
Velankanni, Nagapattinam District.
2. The Presiding Officer
Labour Court, Cuddalore. .. Respondents
1
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm )
____________
W.P. Nos.20239-17860-17861/2013
W.P. NO. 17860 & 17861 OF 2013
The Management of
Shrine Basilica of our Lady
Of Health Velankanni
Velankanni & Post
Nagapattinam District, rep. By
Its Procurator. .. Petitioner
- Vs –
1. The Assistant Commissioner of Labour
Authority under the Payment of Gratuity Act
Office of the Deputy Commissioner of Labour
Tiruchirappalli – 20.
2. R.Santhanasamy
3. N.Nagamuthu
4. N.Selvaraj
5. V.Rethinam
6. M.Kalimuthu
7. V.Innacimuthu
8. P.Veronikkal
9. P.Subbiah
10. D.Selvam
11. M.Balakrishnan
12. V.Anandavelu
13. G.Dhanaraj
2
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm )
____________
W.P. Nos.20239-17860-17861/2013
14. C.Mariammal
15. S.Viswanathan
16. K.Arokiamary
17. K.Pappaiyan
18. S.Stephen Selvaraj
19. S.Vedanayagam
20. P.Gopal
21. M.Jude
22. S.Santhanaraj
23. G.Rathinam
24. Devika
25. Ezhilarasi
26. Magesh
27. Kalaiyarasi
28. V.Ilango
29. R.Mary
30. M.Pattu
31. P.Anjalai
32. M.Michaelsamy
33. A.Santhanasamy
34. A.Doss
35. A.Mariyasoosai
36. S.Michaelsamy
37. S.N.Nagaraj
38. S.Viagulasamy
39. N.Chellamuthu
40. N.Philomina
41. Valli
42. Alamelu
43. V.Subramanian
44. G.Uthirapathi
45. A.Albert Selvaraj
46. Vijaya
3
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm )
____________
W.P. Nos.20239-17860-17861/2013
47. Y.Arokiasamy
48. A.Savarimuthu
49. Thamayendhi
50. S.Rathinasamy
51. R.Selvam Arokiasamy
52. John Joseph
53. V.Mayavan
54. V.Joseph
55. Marudamuthu
56. S.Karuppasamy
57. K.S.Jayapal
58. Kamala
59. Arokiya Mary
60. Yesuraj
61. Radha
62. Alagesan
63. Arumugam
64. Deepa .. Respondents
(RR-58 to 64 impleaded as LRs of
Deceased RR-12, 39, 53 & 57 vide
order of this Court of even date in
WMP Nos.17670 & 17672/2023)
W.P. No.20239 of 2013 filed under Article 226 of the Constitution of India
praying this Court to issue a writ of certiorari calling for the records relating to
the impugned award dated 31.5.2013 in I.D. No.54 of 1999 on the file of the 3 rd
respondent and quash the same.
4
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm )
____________
W.P. Nos.20239-17860-17861/2013
W.P. Nos.17860 & 17861 of 2013 filed under Article 226 of the
Constitution of India praying this Court to issue a writ of certiorarified mandamus
calling for the records of the 1st respondent in P.G. No.40 to 92 of 2011 and quash
the order dated 29.04.2013 and 25.04.2013 direct the 1st respondent to permit
the petitioner to lead evidence recalling R.W.1, examine further witnesses and
file documents.
For Petitioners : Ms. AL. Gandhimathi, SC, for
M/s. L.Palanimuthu in
WP 20239/13
Mr. P.Raghunathan for
M/s.T.S.Gopalan & Co, in
WP 17860 & 17861/13
For Respondents : M/s. L.Palanimuthu for RR-2 to
11, 13 to 38, 40 to 52 and 54 to
56 in WP 17860 & 17861/13
Mr. P.Raghunathan for
M/s.T.S.Gopalan & Co, for R-1 in
WP 20239/13
RR-12, 39, 53 & 57 - Died
COMMON ORDER
5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 While W.P. No.20239/2013 was heard on 14.2.2025 and orders were reserved on the said date, however, W.P. Nos.17860 and 17861 of 2013 were listed for hearing on 21.2.2025 and since the larger issue therein was connected with the issue raised in W.P. No.20239/2013, though only a smaller relief was sought for in the said writ petitions, in view of the said larger question that falls for consideration, both the petitions are taken up together for final disposal through the present common order.
2. For the sake of convenience, the petitioner in W.P. No.20239/2013, which is the Union, shall be referred to as workmen and the petitioner in W.P. Nos.17860 and 17861/2013, who is the 1st respondent in W.P. No.20239/2013 shall be referred to as the Management.
3. W.M.P. Nos.17670 and 17672/2023, which have been filed by the petitioner in W.P. Nos.17860 and 17861/2013 to implead the legal heirs of the deceased respondents 12, 39, 53 and 57 are ordered as prayed for. Registry is directed to carry out the necessary amendment to the cause title.
6https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 FACTS IN W.P. NO.20239/2013 :
4. It is the case of the petitioner that it is a Trade Union consisting of about 1000 employees, who are working under the Management of which 250 are permanent workers and 650 are probationers and all the workmen are working under the Management for the past more than 30 years.
5. It is the further case of the workmen that Management is under the control of the Diocese of Tanjore Society and the Rector and Parish Priest of the Shrine. All the workers are being paid only by the Rector and Parish Priest of Velankanni. It is the further case of the workmen that in order to render valuable service to pilgrims who are visiting the respondent shrine from within India and abroad and also to regulate the movement of the pilgrims and to provide accommodation to them, quarters are being maintained by the Management for which the workmen are engaged to do all the works relating to the shrine. It is the further case of the workmen that not only in the quarters, but also in the museum, canteen and tonsuring place, several workmen have been employed 7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 and are being paid for the work done by them. It is therefore the stand of the workmen that the workmen are under the control of the Management and the activities carried on by them for the Management fall well within the definition of industry.
6. It is the further case of the workmen that they made several claims to the Management with regard to revision of their wage structure depending upon the nature of their duties and also made claim for Dearness allowance, House Rent Allowance, Medical Allowance, Tea Allowance, Night Shift Allowance, Laundry allowance and Gloves Allowance for conservancy staff and also for provision of uniforms on regular basis. Inspite of repeated demands made by the workmen, the same was not considered and, therefore, to espouse their cause, the Union, on behalf of the workmen, filed claim statement before the Conciliation Officer, which upon ending in failure and submission of a failure report, the Government made the reference to the Labour Court, Cuddalore, referring the industrial dispute in G.O. Ms. No.149, dated 19.2.1999 for adjudication of the demands of the workmen.
8https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
7. It is the further averment of the petitioner that as against the said reference the Management filed W.P.No.13034/2009 challenging G.O. Ms. (D) No.149 dated 19.2.1999 alleging that the shrine is not an industry and that the employees are not workmen within the meaning of Section 2 (s) of the Industrial Disputes Act (for short ‘the Act’) and the said writ petition was dismissed on 12.1.2009 against which writ appeal in W.A. No.1733/2009 was filed and by order dated 28.9.2010, the said writ appeal was also dismissed.
8. Thereafter, the Labour Court, Cuddalore tried the dispute where all the documents were produced and evidence was let in to show that the Management is an industry and all the employees are workmen, however, without properly appreciating the materials, the Labour Court dismissed the reference vide order dated 31.5.2013 holding that the Management shrine is not an industry and that there is no industrial dispute as defined under the Act and that the employees are not workmen within the meaning of Section 2 (s) of the Act. Aggrieved by the same, the aforesaid writ petition has been filed.
9https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 FACTS IN W.P. NOS.17860 & 17861/2013 :
9. It is the case of the Management that persons having faith in Christianity or belief in serving God, volunteer themselves to serve the Church and that such persons are provided accommodation and food and a token amount is given as honorarium to take care of their personal expenses. In short the alleged workmen are volunteers and not employees and no salary is being paid, but what is paid is honorarium.
10. It is the further averment of the Management that the workmen filed application before the Assistant Commissioner of Labour claiming gratuity contending that their services is nothing but employment and that they are covered by the Payment of Gratuity Act and applications in P.G. Case Nos. 40 to 92 of 2011 were filed.
11. It is the further averment of the Management that counter statement was filed claiming that the alleged workmen were not its employees and that 10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 they could not be brought under the ambit of the Payment of Gratuity Act and it was further averred that there was no employer-employee relationship and that the services rendered by them were voluntary in nature. It was further averred that the Management paid the alleged workmen half a month honorarium for each year of service rendered by them as gratis after deducting the loan taken by them and the balance amount was paid.
12. It is the further averment of the Management that the workmen examined their witness and filed their proof affidavit and the case was posted for examination and cross examination of the Management witness on various dates, but due to certain inconveniences and ensuing church function, the witness could not be present. Thereafter, the case was adjourned to 17.4.2013, but the Management was not aware of the hearing date and, therefore, its witness was not present on which date the adjournment sought for by the Management was turned down and the evidence of R.W.1, the Management witness was closed and the case was posted for arguments on 25.4.2013 on which date, a petition was filed by the Management to reopen the case, but the said petition was 11 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 rejected. Once again on 27.4.2013, another petition was filed by the Management, on which no order was passed and finally, on 29.4.2013, the impugned order computing gratuity amounts came to be passed by the authority.
13. It is the further averment of the petitioner that though the Management has a recourse by way of appeal in terms of Section 7 (7) of the Payment of Gratuity Act, however, as the impugned order has been passed in violation of principles of natural justice and denying reasonable opportunity to the petitioner, the present writ petitions have been filed questioning the rejection of the petitioner for reopening the case and also ordering payment of gratuity to the workmen.
14. Learned senior counsel appearing for the workmen in W.P. No.20239/2013 submitted that the court below has not taken into consideration the documents, viz., Attendance Register, PF Receipts, Identity Cards, etc., issued to the workmen by the Management, which would clearly show that the workmen were employed with the Management.
12https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
15. It is the further submission of the learned senior counsel that the court below failed to consider the fact that the Management squarely falls under the definition of ‘industry’ as found u/s 2 (j) of the Act, which finds favour from the various decisions of the Courts. However, without properly appreciating the same, the court below has erred in holding that the Management is not an industry and the workmen are not employees within the meaning of Section 2 (j) and 2 (s) of the Act, which is perverse and erroneous.
16. It is the further submission of the learned senior counsel that the workmen having been paid by the Management towards wages in respect of their employment with the Management and proof of such employment having been established through Provident Fund Receipts, Attendance Register, etc., the workmen would squarely fall within the wide sweep of Section 2 (s) of the Act.
However, without properly considering the same, the court below had negatived the contention of the workmen, which is squarely opposed to the materials available on record.
13https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
17. It is the further submission of the learned senior counsel that the court below failed to consider that the industrial dispute amongst the workmen with the employer could be espoused through the Union, which has been done in the present case, as an industrial dispute would take within its fold any dispute or difference between the employers and employers, or between employers and workmen or between workmen and workmen, which is connected with the employment or non-employment or the terms of employment or the conditions of labour or any person. It is therefore the submission of the learned senior counsel that the dispute in the present case relates to wages between the employees, who are workmen and the employer, viz., the Management, an industrial dispute would very well lie against the Management.
18. It is the further submission of the learned senior counsel that the finding of the court below that there is no dispute in the eye of law as the alleged workmen have not established that they are employees under the Management as persons, who are alleged to be on the rolls of the Management have not been 14 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 examined; rather persons, who have since retired or dismissed from service have been examined, which cannot be the basis to hold that there exists a dispute is wholly perverse and erroneous as the documents filed by the workmen has clearly established that the Management is an industry and the dispute is maintainable and only on account of the victimisation attitude of the Management, the workmen in employment are not able to give evidence.
19. It is the further submission of the learned senior counsel that the workmen have been struggling with the Management to get their rightful share of benefits to which they are statutorily entitled to for the past 15 years, but the Management is preventing the workmen from getting the benefits, though the workmen are exploited by getting work out of them without they being compensated adequately by payment of proper wages. However, without properly appreciating the aforesaid materials, erroneously the court below has rejected the industrial dispute holding that there exists no dispute and that the workmen are not the employees of the Management and that the Management is not a industry within the meaning of Section 2 (s) of the Act, which is grossly 15 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 perverse, arbitrary and unsustainable and, accordingly, prays for appropriate directions.
20. Per contra, learned counsel appearing for the Management, which has filed the other writ petition contends that the Management is a shrine, which is formed for a religious purpose and is involved in religious and spiritual activity and, therefore, the church would not fall within the four corners of Section 2 (s) of the Act. Placing reliance on the Constitution Bench decision in Bangalore Water Supply and Sewerage Board – Vs – A.Rajappa & Ors. (1978 (2) SCC 213), it is the submission of the learned counsel that the activities of the Management cannot be brought within the ambit of industry and the activities of the workmen, who are volunteers and merely being paid honorarium cannot attract the definition of ‘workmen’ u/s 2 (s) of the Act.
21. It is the further submission of the learned counsel that the church would not fall within the definition of ‘industry’ as defined u/s 2 (j) of the Act. It is the further submission of the learned counsel that the activity, as a whole, of 16 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 the church has to be taken into consideration to find out whether the Management would fall within the definition of ‘industry’ as defined u/s 2 (j) of the Act and the acts of the workmen cannot be taken in isolation to hold that the works cannot be held to be for religious purpose and fasten the rigour of employment on the volunteer activity performed by the workmen merely on account of the fact that honorarium is being paid to the workmen.
22. Insofar as the writ petitions in W.P. Nos.17860 and 17861/2013 are concerned, it is the submission of the learned counsel that there is stark violation of principles of natural justice as the Management has not been given opportunity to place evidence and also examine witnesses, inspite of petition being filed and the same was dismissed though through the said petition, the Management had clearly explained the reason for not able to adduce the evidence and appear for the enquiry. However, without properly appreciating the same, the Assistant Labour Commissioner had not only dismissed the petition filed by the Management, but had ordered payment of gratuity to the workmen inspite of the clear averment of the Management that the workmen were only 17 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 volunteers and what was paid was only a gratis on the basis of the honorarium and that they are not entitled to gratuity. Therefore, it is the submission of the learned counsel that the order of the Assistant Labour Commissioner deserves to be interfered with by remanding the matter back to the authority for consideration afresh.
23. Countering the aforesaid submissions, learned counsel appearing for the workmen submitted that the deeming of the workmen to be volunteers is grossly erroneous as they have been discharging their work for more than a decade and a half and they are entitled to all the benefits to which a workman is entitled to under the labour laws. However, only to circumvent and defeat the lawful rights of the workmen, they are denied gratuity, as per the provisions of the Payment of Gratuity Act by stamping their act as voluntary. It is the further submission of the learned counsel that if the said submission that the works performed by the workmen are voluntary, there arises no necessity for the Management to extend any gratis to the workmen by paying 15 days salary per 18 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 year as honorarium when the workmen are alleged to be volunteers as voluntary acts of work does not attract any wages or honorarium.
24. It is the further submission of the learned counsel that only to drag on the proceedings, the Management did not field their witness and when after adequate opportunity, the authority passed the impugned order, the Management had come before this Court with the aforesaid claim, which again is only to drag on the issue further without making any payment to the workmen, inspite of the long years of service in employment rendered by the workmen with the Management. Therefore, it is prayed that no interference is warranted with the order directing payment of gratuity and the plea of the Management that they have not been afforded opportunity and, thereby there is violation of principles of natural justice is grossly erroneous and only to defeat the rights of the workmen and, therefore, prayed for dismissal of the writ petitions.
19https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
25. This Court gave its anxious consideration to the submissions advanced by the learned counsel on either side and perused the materials available on record.
26. The pivotal contention advanced and which is rather countered borders on the applicability of the Industrial Disputes Act to the Management on the ground that the Church is a religious establishment and is not an industry within the meaning of Section 2 (j) of the Act and, therefore, the persons, alleged to have been employed in the church are not workmen within the meaning of Section 2 (s) of the Act. On the other hand, it is countered by the workmen by contending that the deduction of Provident Fund and order for payment of gratuity clearly establishes an employer-employee relationship and, therefore, the provisions of the Industrial Disputes Act would squarely apply.
27. Before addressing the issue whether any dispute could be raised against the Management, which is a Church, a religious institution, with regard to any activity, which is alleged to be part of the activity in the Church, it is 20 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 necessary to advert to the various provisions of law, which have a bearing on deciding the issue on hand.
28. Section 2 (j) of the Act defines ‘industry’ as under :-
“(j) “industry” means any business, trade, undertaking, manufacture or calling of employers and includes any calling service, employment, handicraft or industrial occupation or avocation of workmen.”
29. Section 2 (ka) of the Act defines “industrial establishment” and the said definition was amended vide Amendment Act 46 of 1982 with effect from 21.8.1984, which is as under :-
(ka) "industrial establishment or undertaking" means an establishment or undertaking in which any industry is carried on:
Provided that where several activities are carried on in an establishment or undertaking and only one or some of such activities is or are an industry or industries, then,--
(a) if any unit of such establishment or undertaking carrying on any activity, being an industry, is severable from the other unit or units of such establishment or undertaking, 21 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 such unit shall be deemed to be a separate industrial establishment or undertaking;
(b) if the predominant activity or each of the predominant activities carried on in such establishment or undertaking or any unit thereof is an industry and the other activity or each of the other activities carried on in such establishment or undertaking or unit thereof is not severable from and is, for the purpose of carrying on, or aiding the carrying on of, such predominant activity or activities, the entire establishment or undertaking or, as the case may be, unit thereof shall be deemed to be an industrial establishment or undertaking;”
30. Section 2 (s) of the Act defines ‘workman’ as under :-
“5*[(s) "workman" means any person (including an apprentice) employed in any industry to do any manual, unskilled, skilled, technical, operational, clerical or supervisory work for hire or reward, whether the terms of employment be express or implied, and for the purposes of any proceeding under this Act in relation to an industrial dispute, includes any such person who has been dismissed, discharged or retrenched in connection with, or as a consequence of, that dispute, or whose dismissal, dischasrge or retrenchment has led to that dispute, but does not include any such person--22
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
(i) who is subject to the Air Force Act, 1950 (45 of 1950), or the Army Act, 1950 (46 of 1950), or the Navy Act, 1957 (62 of 1957); or
(ii) who is employed in the police service or as an officer or other employee of a prison; or
(iii) who is employed mainly in a managerial or administrative capacity; or
(iv) who, being employed in a supervisory capacity, draws wages exceeding one thousand six hundred rupees per mensem or exercises, either by the nature of the duties attached to the office or by reason of the powers vested in him, functions mainly of a managerial nature.”
31. The whole claim of the workmen is premised on the fact that the Management is an industrial establishment and squarely covered by the definition of ‘industry’ as defined u/s 2 (j) and, therefore, the services rendered by the workmen squarely fall within the contours of the definition of ‘workman’ under Section 2 (s) of the Act and, therefore, they would be covered by the labour laws and are, therefore, entitled to raise an industrial dispute in accordance with the provisions of the Act.23
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
32. It is to be pointed out even before the dissection of the case that though by Act 46 of 1982, the definition of ‘industry’ u/s 2 (j) has been amended vide Act 46 of 1982, however, the same is yet to be notified by the Central Government for enforcement till date and, therefore, the old definition of Section 2 (j) still holds the field.
33. The definition of ‘industry’ has been deliberated upon in a large number of decisions and succinctly in Bangalore Water Supply & Sewerage Board – Vs – A.Rajappa & Ors. (1978 (2) SCC 213), it has been spelt out as under:-
10. “So, the long and short of it is, what is an industry ?
Section 2(j) defines it:
'industry' means any business, trade, undertaking, manufacture or calling of employers and includes any calling, service, employment, handicraft, or industrial occupation or avocation of workmen :
Let us put it plain. The canons of construction are trite that we must read the statute as a whole to get a hang of it and a 24 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 holistic perspective of it. We must have regard to the historical background, objects and reasons, international thoughtways, popular understanding, contextual connotation and suggestive subject-matter. Equally important, dictionaries, while not absolutely binding, are aids to ascertain meaning. Nor are we writing on a tabula rasa. Since Banerji [1953] S.C.R. 302 decided a silver jubilee span of years ago, we have a heavy harvest of rulings on what is an 'industry' and we have to be guided by the variorum of criteria stated therein, as far as possible, and not spring a creative surprise on the industrial community by a stroke of freak originality.
* * * * * * *
13. A look at the definition, dictionary in hand, decisions in head and Constitution at heart, leads to some sure characteristics of an 'industry', narrowing down the twilit zone of turbid controversy. An industry is a continuity, is an organized activity, is a purposeful pursuit-not any isolated adventure, desultory excursion or casual, fleeting engagement motivelessly undertaken. Such is the common feature of a trade, business, calling, manufacture-mechanical or handicraft-based- service, employment, industrial occupation or avocation. For those who know English and are not given to the luxury of splitting semantic hairs, this conclusion argues itself. The expression 'undertaking' cannot be torn off the 25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 words whose company it keeps. If birds of a feather flock together and noscitur a sociis is a commonsense guide to construction, 'undertaking' must be read down to conform to the restrictive characteristic shared by the society of words before and after. Nobody will torture 'undertaking in Section 2(j) to mean meditation or musheira which are spiritual and aesthetic undertakings. Wide meanings must fall in line and discordance must be excluded from a sound system. From Banerjee to Sajdar Jung and beyond, this limited criterion has passed muster and we see no reason, after all the marathon of argument, to shift from this position.”
34. In the light of the definition with regard to ‘industry’ and ‘workman’ as provided under the Act as also the various interpretations that have passed on the same through very many decisions, the relevant decisions, which have a bearing on the present issue could be adverted to before turning the attention of this Court to the issue raised in the present petitions.
35. In Bangalore Water Supply case (supra), the Constitution Bench of the Supreme Court was entrusted with the task of untangling the web of judicial 26 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 thought with regard to clearing the cloud about the concept of ‘industry’ as defined under the Industrial Disputes Act and in the said context, authoring the judgment for the majority, Krishna Iyer, J. (as His Lordship then was), held as under :-
“1. The rather zigzag course of the landmark cases and the tangled web of judicial thought have perplexed one branch of Industrial Law, resulting from obfuscation of the basic concept of 'industry' under the Industrial Disputes Act, 1947 (for short, the Act). This bizarre situation, 30 years after the Act was passed and industrialization had advanced on a national scale, could not be allowed to continue longer. So, the urgent need for an authoritative resolution of this confused position which has survived indeed, has been accentuated by-the judgment of this six-member bench in Safdar Jung Management of Safdar Jung Hospital, New Delhi, v. Kuldip Singh Sethi MANU/SC/0378/1970 : (1970)IILLJ266SC , if we may say so with deep respect, has led to a reference to a larger bench of this diehard dispute as to what an 'industry' Under Section 2(j) means.
2. Legalese and logomachy have the genius to inject mystique into common words, alienating the laity in effect from the rule of law. What is the common worker or ordinary 27 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 employer to do if he is bewildered by a definitional dilemma and is unsure whether his enterprise- say, a hospital, university, a library, a service club, a local body, a research institute, a pinjarapole, a chamber of commerce, a Gandhi Ashram-is an industry at all? Natural meaning is nervous of acceptance in court where the meaning of meanings is lost in uncertain erudition and cases have even cancelled each other out while reading meaning. I do not think," said Diplock L.J., that anywhere, except in a court of law, it would be argued with gravity that a Dutch barn or grain and fodder stores or any ordinary farm buildings are properly described as repositories. A Gloucestershire farmers would say they were farm buildings and would laugh at their being called 'repositories'." in the same spirit, Stamp J. rejected the argument that the carrying on of the business of a crematorium involved the "subjection of goods or materials to any process" within Section 271(1)(c) of the Income Tax Act 1952 as a distortion of the English language.... I protest against subjecting the English language, and more particularly simple English phrase, to this kind of process of philology and semasiology." Maxwell on 'The Interpretation of Statutes' 12th Edn. by P. St. J. Langan pp. 81-82.
Esoterica is anathema for law affecting the common man in the commerce of life, andso the starting point for our 28 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 discussion is the determination to go by the plain, not the possible, sense of the words used in the definition, informed by the context and purpose of the statute, illumined by its scheme and setting and conceptually coloured by what is an industry at the current developmental stage in our country. In our system of precedents our endeavour must be, as urged by counsel, to reconcile prior pronouncements, if possible, and to reconsider the question altogether, if necessary. There are no absolutes in law since life, which it serves, is relative. What is an industry in America or the Soviet Union may not be one in India and even in our Country what was not an industry decades ago may well be one now. Our judgment here has so pontifical flavour but seeks to serve the future hour till changes in the law or industrial culture occur.
3. Law, especially industrial law, which regulates the rights and remedies of the working class, unfamiliar with the sophistications of definitions and shower of decisions, unable to secure expert legal opinion, what with poverty pricing them out of the justice market and denying them the staying power to withstand the multi decked litigative process, de facto denies social justice if legal drafting' is vagarious, definitions indefinite and court rulings" contradictory. Is it possible, that the legislative chambers are too preoccupied with other pressing business to listen to court signals calling for 29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 clarification of ambiguous clauses ? A careful, prompt amendment of Section 2(j) would have pre-empted this docket explosion before tribunals and courts. This Court, perhaps more than the legislative and Executive branches, is deeply concerned with law's delays and to devise a prompt delivery system of social justice.
4.. Though the tailoring of a definition is the sole forensic job in this batch of appeals, dependent on which, perhaps, a few thousand other cases await decision, the cycloramic semantics of the simple word 'industry' and the judicial gloss on it in a catena of cases, have led to an avoidable glut of labour litigation where speedy finality and working criteria are most desirable. And this delay in disposal of thousands of disputes and consequent partial paralysis in the industrial life is partly blamable on the absence of a mechanism of communication between the court and the law-making chambers.
* * * * * * *
13. A look at the definition, dictionary in hand, decisions in head and Constitution at heart, leads to some sure characteristics of an 'industry', narrowing down the twilit zone of turbid controversy. An industry is a continuity, is an organized activity, is a purposeful pursuit-not any isolated adventure, desultory excursion or casual, fleeting engagement 30 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 motivelessly undertaken. Such is the common feature of a trade, business, calling, manufacture-mechanical or handicraft-based- service, employment, industrial occupation or avocation. For those who know English and are not given to the luxury of splitting semantic hairs, this conclusion argues itself. The expression 'undertaking' can not be torn off the words whose company it keeps. If birds of a feather flock together and noscitur a sociis is a commonsense guide to construction, 'undertaking' must be read down to conform to the restrictive characteristic shared by the society of words before and after. Nobody will torture 'undertaking in Section 2(j) to mean meditation or musheira which are spiritual and aesthetic undertakings. Wide meanings must fall in line and discordance must be excluded from a sound system. From Banerjee to Sajdar Jung and beyond, this limited criterion has passed muster and we see no reason, after all the marathon of argument, to shift from this position.
14. Likewise, an 'industry' cannot exist without co- operative endeavour between employer and employee. No employer, no industry; no employee, no industry-not as a dogmatic proposition in economics but as an articulate major premise of the definition and the schema of the Act, and as a necessary postulate of industrial disputes and statutory resolution thereof.
31
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm )
____________
W.P. Nos.20239-17860-17861/2013
* * * * * * *
17. The relevant constitutional entry speaks of industrial and labour disputes (Entry 22 List I Schedule VII). The Preamble to the Act refers to 'the investigation and settlement of industrial disputes'. The definition of industry has to be decoded in this background and our holding is reinforced by the fact that industrial peace, collective bargaining, strikes and lock-outs, industrial adjudications, works committees of employers and employees and the like connote organised, systematic operations and collectivity of workmen co-operating with their employer in producing goods and services for the community. The betterment of the workmen's lot, the avoidance of out-breaks blocking production and just and speedy settlement of disputes concern the community. In trade and business, goods and services are for the community not for self-consumption.
* * * * * * *
20. We may start the discussion with, the leading case on the point, which perhaps may be treated as the mariner's compass for judicial navigation B. N. Banerji v. R. P. Mukherjee and Ors. 1954) S.C.R. 302. But before setting sail, let us map out briefly the range of dispute around the definition. Lord Denning in Automobile Proprietary Ltd. observed :
32https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 It is true that 'the industry' is defined; but a definition is not to be read in isolation. It must be read in the context of the phrase which it defines, realising that the function of a definition is to give precision and certainty to a word or phrase which would otherwise be vague and uncertain-but not to contradict it or supplant it altogether. Hotel and Catering Industry Training Board v. Automobile Proprietary Ltd. (1968) 1 W.L.R. 1526.
A definition is ordinarily the crystallisation of a legal concept promoting precision and rounding off blurred edges but, alas, the definition in Section 2(j), viewed in retrospect, has achieved the opposite. Even so, we must try to clarify. Sometimes active interrogatories tell better than bland affirmatives and so marginal omissions notwithstanding, we will string the points together in a few questions of which we have been addressed.
* * * * * * *
23. Now let us itemise, illustratively, the risers springing from the competing submissions, so that the contentions may be concretised.
1. (a) Are establishments, run without profit motive, industries ?
(b) Are Charitable institutions industries ?
33https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
(c) Do undertakings governed by a no-profit-no-
loss rule, statutorily or otherwise fastened, fall within the definition in Section 2(j) ?
(d) Do clubs or other organisations (like the Y.M.C.A.) whose general emphasis is not on profit- making but fellowship and self-service, fit into the definitional circle ?
(e) To go to the core of the matter, is it an inalienable ingredient of 'industry' that it should be plied with a commercial object ?
2. (a) Should co-operation between employer and employee be direct in so far as it relates to the basic service or essential manufacture which is the output of the undertaking ?
(b) Could a lawyer's chambers or chartered accountant's office, a doctor's clinic or other liberal profession's occupation or calling be designated an industry ?
(c) Would a University or college or school or research institute be called an industry ?
3. (a) Is the inclusive part of the definition in Section 2(j) relevant to the determination of an industry ? If so, what impact does it make on the categories?
34https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
(b) Do domestic service drudges who slave without respite-become 'industries' by this extended sense ?
4. Are governmental functions, strictosensu, industrial and if not, what is the extent of the immunity of instrumentalities of government?
5. What rational criterion exists for a cut-back on the dynamic potential and semantic sweep of the definition, implicit in the industrial law of a progressive society geared to greater industrialisation and consequent concern for regulating relations and investigating disputes between employers and employees as industrial processes and relations become more complex and sophisticated and workmen become more right-conscious ?
6. As the provision now stands, is it scientific to define 'industry' based on the nature-the dominant nature of the activity, i.e. on the terms of the work, remuneration and conditions of service which bond the two wings together into an employer-employee complex?
* * * * * * *
30. Let us get down to the actual amplitude and circumscription of the statutory concept of 'industry'. Not a narrow but an enlarged acceptation is intended; This is 35 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 supported by several considerations. Chandrasekhara Aiyar, J. observes :
Do the definitions of 'industry', 'industrial dispute' and 'workman' taken in the extended significance, or exclude it ? Though the word 'undertaking' in the definition of 'industry' is wedged in between business and trade on the one hand and manufacture on the other, and though therefore it might mean only a business or trade undertaking, still it must be remembered that if that were so, there was no need to use the word separately from business or trade. The wider import is attracted even more clearly when we look at the latter part of the definition which refers to "calling, service, employment, or industrial occupation of avocation of workmen". "Undertaking" in the first part of the definition and 'industrial occupation or avocation in the second part obviously mean much more than what is ordinarily understood by trade or business. The definition was apparently intended to include within its scope what might not strictly be called a trade or business venture.
So 'industry' overflows trade and business. Capital, ordinarily assumed to be a component of 'industry', is an expendable item so far as statutory 'industry' is 36 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 concerned. To reach this conclusion, the Court referred to 'public utility service' [Section 2(n)] and argued:
A public utility service such as railways, telephones and the supply of power, light or water to the public may be carried on by private companies or business corporations. Even conservancy or sanitation may be so carried on, though after the introduction of local self-government this work has in almost every country been assigned as a duty to local bodies like our Municipalities or District Boards or Local Boards. A dispute in these services between employers and workmen is an industrial dispute, and the proviso to Section 10 lays down that where such a dispute arises and a notice Under Section 22 has been given, the appropriate Government shall make a reference under the Sub section. If the public utility service is carried on by a corporation like a Municipality which is the creature of a statute, and which functions under the limitations imposed by the statute, does it cease to be an industry for this reason ? The only ground on which one could say that what would amount to the carrying on of an industry if it is done by a private person ceases to be so if the same work is carried on by a local body like a Municipality is that in the letter there is 37 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 nothing like the investment of any capital or the existence of a profit earning motive as there generally is in a business. But neither the one nor the other seems a sine qua non or necessary element in the modern conception of industry.
* * * * * * *
32. The contention that charitable undertakings are not industries is, by this token, untenable.
* * * * * * *
37. The limiting role of Banerji must also be noticed so that a total view is gained. For instance, 'analogous to trade or business' cuts down 'undertaking', a word of fantastic sweep. Spiritual undertakings, casual undertakings, domestic undertakings, war waging, policing, justicing, legislating, tax collecting and theare, prima facie, pushed out. Wars are not merchantable, nor justice saleable, nor divine grace marketable. So, the problem shifts to what is analogous to trade or business'. As we proceed to the next set of cases we come upon the annotation of other expressions like 'calling' and get to grips with the specific organisations which call for identification in the several appeals before us.
* * * * * * * 140. 38 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
I. 'Industry', as defined in Section 2(j) and explained in Bauerji, has a wide import.
(a) Where (i) systematic activity, (ii) organized by co-operation between employer and employee, (the direct and substantial element is chimerical)(iii) for the production and/or distribution of goods and services calculated to satisfy human wants and wishes (not spiritual or religious but inclusive of material things or services geared to celestial bliss e.g. making, on a large scale, prasad or food), prima facie, there is an 'industry' in that enterprise.
(b) Absence of profit motive or gainful objective is irrelevant, be the venture in the public, joint private or other sector.
(c) The true focus is functional and the decisive test is the nature of the activity with special emphasis on the employer-employee relations.
(d) If the organisation is a trade or business it does not cease to be one because of philanthropy animating the undertaking.
141.II. Although Section 2(j) uses words of the widest amplitude in its two limbs, their meaning cannot be magnified to overreach itself.
39https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
(a) 'Undertaking' must suffer a contextual and associational shrinkage as explained in Banerji and in this judgment, so also, service, calling and the like. This yields the inference that all organized activity possessing the triple elements in I (supra), although not trade or business, may still be 'industry' (provided the nature of the activity, viz. the employer-employee basis, bears resemblance to what we find in trade or business. This takes into the fold of 'industry' undertakings, callings and services adventure 'analogous' to the carrying on of trade or business'. All features, other than the methodology of carrying on the activity viz. in organizing the co-operation between employer and employee may be dissimilar. It does not matter, if on the employment terms there is analogy.
142.III. Application of these guidelines should not stop short of their logical reach by invocation of creeds, cults or inner sense of incongruity or other sense of motivation for or resultant of the economic operations. The ideology of the Act being industrial peace,regulation and resolution of industrial disputes between employer and workmen, the range of this statutory ideology must inform the reach of the statutory definition. Nothing less, nothing more.
40https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 The consequences are (i) professions, (ii) Clubs (iii) educational institutions (iiia) co-operatives, (iv) research institutes (v) charitable projects and (vi) other kindred adventures, if they fulfil the triple tests listed in I (supra), cannot be exempted from the scope of Section 2(j) A restricted category of professions, clubs, co-operatives and even Gurukulas and little research labs, may qualify for exemption if in simple ventures substantially and going by the dominant nature criterion substantively, in single simple ventures, no employees are entertained but in minimal matters, marginal employees are hired without destroying the non-employee character of the unit.
If in a pious or altruistic mission many employ themselves, free or for small honoraria, or likely return mainly by sharing in the purpose or cause, such as lawyers volunteering to run a free legal services clinic or doctors serving in their spare hours in a free medical center or ashramites working at the bidding of the holiness, divinity or like central personality and the services are supplied free or at nominal cost and those who serve are not engaged for remuneration or on the basis of master and servant, relationship, then, the institution is not an industry even if stray servants, manual or technical, are hired. Such eleemosynary or like undertakings alone are 41 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 exempt-not other generosity, compassion, developmental passion or project.”
36. The aforesaid decision has withstood the onslaught of judicial scrutiny over many decades, but has since found reluctance relating to acceptance by a two Judge Bench of the Apex Court in Coir Board, Ernakulam, Cochin & Ors. – Vs – Indira Devi P.S. & Ors. (1998 (3) SCC 259). The doubt has been casted after two decades, however, even after a passage of more than two decades and a half from the date when the said doubt was raised, the said decision has not been overturned till date and is still holding its field and, therefore, this Court is still guided and bound to follow the said decision.
37. However, even before the aforesaid decision, the Andhra Pradesh High Court in Tirumala Tirupati Devasthanam – Vs – Commissioner of Labour (MANU/AP/0197/1977) had occasion to consider a similar issue, wherein, dissecting various decisions, which were brought to its notice, it was held as under :-
42https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 “It is convenient to consider the objections which are in the nature of preliminary objections in the first instance.
1. Locus standi. It is argued by Sri Koteswara Rao, learned Counsel for the 3rdrespondent, that the petitioner has no locus standi to question the order of the Registrar registering the union as a trade union under the Trade Unions Act, as the petitioner is not in any way affected by such registration and is not aggrieved by the order of the Registrar. We are not inclined to agree with this submission. The petitioner is the employer of the employees who have formed themselves into a union and got it registered under the Trade Unions Act. The very object of such registration is to enable them to deal as a body with the employer. By registering themselves as a trade union they get several benefit and advantages vis-a-vis the employer. It is seen from the records that immediately after the registration was granted, the union wrote to the petitioner for recognition of the union and sent several reminders. At a particular stage the Commission of Labour also wrote to the petitioner stating that the petitioner should accord recognition to the union without any further delay under intimation to the office. It may also be noted that by registering the union there is an implied decision by the Registrar that the employer is carrying on a trade or business or an industry and the employees are, therefore, workmen 43 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 under the Act. Such a decision is one which is definitely against the interest of the petitioner whose contention is that it is not carrying on a trade, business or industry. In Venkateswara Rao v. Government of Andhra Pradesh MANU/SC/0020/1965 : [1966]2SCR172 , it was held that though ordinarily the petitioner who seeks to file an application under Article 226 of the Constitution is one who has a personal or individual right in the subject-matter of the petition, the personal right need not be in respect of a proprietary interest. The person, who has been prejudiced by an act or omission of an authority may challenge it even though he has no proprietary of even fiduciary interest in the subject-matter thereof. In Ragina v. Liverpool Corporation ex parte Liverpool Taxi Fleet Operators' Association 1972 2 Q.B. 299, it was held that a "person aggrieved" included any person whose interests may be prejudicially affected by what is taking place.
It does not include a mere busy body who is interfering in things which do not concern him.; but it included any person who has a genuine grievance because something has been done or may be done which effects him. The learned Counsel for the 3rd respondent relied upon the decision in K.R.W. Union v. Registrar, Trade Unions MANU/WB/0119/1967 :(1968) ILLJ 335 Cal, where it was held that a rival trade union 44 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 has no sufficient interest in the matter of registration of another union and could not be said to have been prejudiced in any way except by way of the introduction of a competitor. It is not a prejudice which the law can take cognisance of. In our view the position of an employer who objects to the registration of a trade union with whom it has thereafter to deal with cannot be equated to the position of a rival trade union. The learned Counsel also draw our attention to the recent decision of the Supreme Court in M.A. Jain v. State of Haryana MANU/SC/0540/1976 : [1977]2SCR361 , where it was held that there must be a judicially enforceable right as well as a legally protected right before one suffering a legal grievance can be said to be aggrieved only when a person is denied a legal duty to do something or to abstain from doing something. In that case the appellants asked for a writ of mandamus directing the State of Haryana to appoint them to the posts of Additional District and Sessions Judge. The High Court had recommended their names for appointment under Article 233 of the Constitution, but the recommendation was not accepted by the Government. The Supreme Court held that the appointment of the District Judge is the exclusive jurisdiction of the Government after consultation with the High Court and the Governor is not obliged to accept the recommendation. In those circumstances it was held that 45 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 there was no judicially enforceable right in the petitioners for being appointed as District Judges and as they were not denied the legal right they could not be said to be aggrieved. We do not consider that this decision has any application to the facts of the present case. It is true that the petitioner has prayed for the issue of a writ of mandamus directing the Registrar of Trade Unions not to enforce the provisions of the Trade Unions Act in respect of the 3rd respondent. But there is also a prayer for cancelling the registration under the Trade Unions Act. In effect the petition is one both for a writ of mandamus as well as a writ of certiorari or a writ in the nature of such a writ questioning the order of the Registrar (as strictly certiorari may not be the proper writ as the impugned order is not a judicial or quasi-judicial order). It is, however, well-established that the powers of the High Court are not confined to issuing writs which strictly come within the categories mentioned in Article226 of the Constitution (which are merely illustrative) having regard to the wide expression "direction or order". It is now well-settled that the High Court in exercise of its powers under Article 226 can issue any order or direction setting aside an illegal order made by any authority whether it is administrative, judicial or quasi- judicial. It cannot be said that the petitioner has no locus standi to question the order of registration of the union by the 46 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 Registrar when according to it such an order is contrary to the provisions of the Trade Unions Act. We, therefore, reject the contention that the petitioner has no locus standi to file the writ petition.
2. Other adequate remedies available.--Another contention that is raised is that the writ petition should not be entertained as the petitioner has other adequate remedies.
* * * * * * *
9. In State of Bombay v. Hospital Mazdoor Sabha MANU/SC/0200/1960 :(1960)ILL J251SC , the Supreme Court held that a hospital run by the Government is an "industry" within the meaning of the Industrial Disputes Act. While holding that the activities of the Government which can be properly described as regal or sovereign activities are outside the scope of Section 2(j) of the Industrial Disputes Act, it was held that the activities undertaken by the Government in the interests of socio-economic progress of the country as beneficial measures are not exempted from the operation of the Act. It was pointed out that in construing the wide words used in Section 2(j) it would be erroneous to attach undue importance to attributes associated with business or trade in the popular mind in days gone by.
10. In Nagpur Corporation v. Its Employees MANU/SC/0126/1959 : (1960)ILL J523SCthe Supreme Court 47 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 pointed out that the definition of the "industry" in the Act is very comprehensive. The regal functions described as primary and inalienable functions of State though statutorily delegated to a corporation are necessarily excluded from the purview of the definition. But such regal functions shall have no legislative power, administration of law and judicial power. It was held that if a department of municipality discharges many functions, some pertaining to industry as defined in the Act and others non-industrial activities, the predominant function of the department shall be the criterion for the purposes of the Act. The Supreme Court considered each department of the corporation separately and held that the number of departments of the corporation constitutes an "industry" within the meaning of the Industrial Disputes Act.
11. In A.T.I. Research Association v. State of Bombay MANU/SC/0207/1960 :(1960) IILL J720SC , it was held that the Ahmedabad Textile Industry's Research Association carried on an activity which clearly comes within the definition of the word "industry". It was observed that it is difficult to state definitely or exhaustively the attributes which would make an activity an undertaking. Under Section 2(j) on the ground that it is analogous to trade or business. It can be said, as a working principle, the manner in which the activity in question is organised or arranged, the condition of the co-operation 48 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 between the employer and employee necessary for its success and its object to render material service to the community can be regarded as some of the features which are distinctive of activities to which Section 2(j) of the Industrial Disputes Act applies. It was held that the Research Association would not be regarded as a purely educational institution.
* * * * * * *
13. In University of Delhi v. Ramanath
MANU/SC/0143/1963 : (1963)IILL J335SC , the question for consideration was whether the Delhi University is an industry within the meaning of the Industrial Disputes Act. It was held that the work of imparting education is not an industry because essentially the creation of a well educated, healthy young generation, which is the sole aim of education, cannot be compared with what may be described as an industrial process. Any problem connected with teachers and their salaries are outside the purview of the Act. Dealing with the other subordinate staff such as peons, drivers, etc., it was observed that these subordinate staffs plays such a minor subordinate and insignificant part that it would be unreasonable to allow this work to lend its industrial colour to the principal activity of the University which is imparting education. It would be unreasonable to regard the work of imparting education as industry only because its minor, 49 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 subsidiary and incidental work may seem to partake of the character of service which may fall under Section 2(j) of the Industrial disputes Act.
* * * * * * *
20. All the above cases were considered and discussed at length, in the recent decision of the Supreme Court in Workmen, Indian Standards Institution v. Indian Standards Institution MANU/SC/0552/1975 : (1976)ILL J33SC . After an exhaustive consideration and on an analysis, the Supreme Court held by majority that the activities of the India Standards Institution fall within the category analogous to trade or business and must be regarded as "industry" as defined Section 2(j) of the Industrial Disputes Act. It was held further that an activity can be regarded as an industry, if there is relationship of employer and employees and former is engaged in "business", trade, undertaking, manufacture or calling of employer's and the latter, "in any calling, service, employment, handicraft or industrial occupation or avocation". Though "undertaking" is a word of large import, it must be read as meaning an undertaking analogous to trade or business. In order that an activity may be regarded as an undertaking analogous to trade or business, it must be "organised or arranged in a manner in which trade or business is generally organised or arranged". It must rest on co-
50https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 operation between employer and employees who associate together with a view to production, sale or distribution of material goods or material services. It is entirely irrelevant whether or not there is profit motive or investment of capital in such activity. It is also immaterial whether its objects are charitable or that it does not make profits. The Act also contemplates cases of industrial disputes where the Government or a local authority or a public utility service may be the employer. It also makes no difference that the material services rendered by the undertaking are in public interest.
* * * * * * *
22. The Tirumala Tirupathi Devasthanam consists of a group of religious institutions in Tirumalai and Tirupathi. They are together regarded as one religious institution for the purposes of Charitable and Religious Endowments Act. The main function of the Devasthanam is to arrange for the worship in its temples and to enable the pilgrims from all parts of India to visit temples and offer their prayers. It is, therefore, essentially a religious institution. Having regard to the enormous income, which this Devasthanam derives, it utilises the income for various educational and religious purposes. It has established several educational institutions and also it is one of the prime donors of the Venkateswara University. In order to cater to the thousands of pilgrims 51 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 especially to the temple of Tirumalai, the Devasthanam also runs several canteens, dispensaries, etc. It has necessarily to provide for transport of the pilgrims, which it was undertaking on its own till recently. It has departments dealing with supply of electricity and water, not only to the pilgrims but to the members of the staff, Archakas, etc., and to the quarters constructed in Tirumala for the benefit of the pilgrims. Even though, having regard to the enormous flow of pilgrims throughout the year the Devasthanam has to maintain several departments, there can be no doubt that the essential character of the institution is that of a religious institution. We cannot, therefore, regard the Devasthanam generally as an industry within the meaning of Trade Unions Act or within the meaning of Industrial Disputes Act.
* * * * * * *
29. In Workmen v. Madras Pinjrapole 1962-II
MANU/TN/0031/1963, it was observed that where the activity is in its essence, religious or spiritual, for instance a temple or church, it could not be seriously contended that they were industries. Individual units of organisation, like a dairy farm, run by the institution might however constitute an "industry" though the society itself may not be one. Only broad guiding principles could be enunciated, but the actual decision would have to depend upon the evidence in each 52 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 case. Similarly in Travancore Devasthanam Board v. State of Kerala MANU/KE/0062/1963 : (1963)IILL J218Ker , it was held that Maramat section of Travancore Devaswom Board functioning under the Travancore-Cochin Hindu Religious Institutions Act (XV of 1950) is an industry. It was held that the Maramat department is principally engaged for the construction of buildings habitually undertaken by the Travancore Devaswom Board, and its object was to render material service by improving the social and economic conditions of the Hindu community. Though the definition of "industry" Section 2(j) does not include regal or soverign function of the State the Board was not discharging any functions in relation to the works Department.”
38. In the aforesaid decision, the Andhra Pradesh High Court has clearly spelt out that the individual characteristics of the operation carried on would be the determinable factor in finding out whether the said function would fall within the scope of industry, though on an overall view, the institution may be of religious character and would be termed a religious institution. In fine, the said decision is in line with the decision in Bangalore Water Supply case.
53https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
39. Similar issue was considered by the Andhra Pradesh High Court in Sri Varaha Lakshmi Narasimhan Swamy Vari Devasthanam – Vs – State of AP & Ors. (MANU/AP/0316/2019), wherein the Court had occasion to consider whether a temple rendering religious and spiritual services to the pilgrims, who visit the temple to worship the Presiding deity in the temple could be considered as a religious institution or an industry and in the said context, it has been held as under :-
“Applying the aforesaid tests, if the dispute on hand is considered, it is to be held that Sri Varaha Lakshmi Narasimha Swamy Vari Temple, which is declared as an endowment under Section 6(a)(ii) of the Endowments Act and registered under Section43 of the Endowments Act, whose primary object is to render spiritual services to its pilgrims visiting the Temple from all over the country to offer worship to the presiding Deity of the Temple which is religious activity and having regard to the said predominant activity of the Temple, it is to be held that the petitioner Temple/Endowment as a whole cannot be regarded as an industry.” 54 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
40. The lead judgment of this Court on the aforesaid issue sprouts from the case in Workmen employed in Madras Pinjrapole – Vs – Management of the Madras Pinjrapole (AIR 1963 Mad 89), wherein this Court had laid down the ratio that where the activity in its essence is religious or spiritual in a temple or a church, it could not be considered as an industry. However, the decision in the said case was watered down by the decision in Bangalore Water Supply case (supra) and, therefore, the said ratio would not be available to be adoptable in the present case.
41. In Hindu Religious Endowments, Madras – Vs – Lakshmindra Thirtha Swamiar of Sri Shirur Mutt (MANU/SC/0136/1954), the Apex Court had occasion to consider whether the offerings of food tothe idol at the particulars hours of the day and the periodical ceremonies performed in a certain way involving expenditure of money or employment of priests and servants or the use of marketable commodities would make them secular activities partaking of a commercial or economic character, the Supreme Court, held as under :-
55https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 “20. The contention formulated in such broad terms cannot, we think, be supported. In the first place, what constitutes the essential part of a religion is primarily to be ascertained with reference to the doctrines of that religion itself.
If the tenets of any religious sect of the Hindus prescribe that offerings of food should be given to the idol at particular hours of the day, that periodical ceremonies should be performed in a certain way at certain periods of the year or that there should be daily recital of sacred texts or oblations to the sacred fire, all these would be regarded as parts of religion and the mere fact that they involve expenditure of money or employment of priests and servants or the use of marketable commodities would not make them secular activities partaking of a commercial or economic character; all of them are religious practices and should be regarded as matters of religion within the meaning of article 26(b).”
42. The aforesaid decisions have culled out the instances where religious institutions would partake the character of industry as defined u/s 2 (j) of the Act and when the facts of the case showcase the said scenario, then the activities carried on by the religious institutions, be it a Temple, Church, Mosque, 56 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 Monastery, etc., would squarely be engulfed into web of an industrial establishment so as to be called the said activity, as industry.
43. The web spun around the definition of the term ‘industry’, though is put in issue time and again before the courts, more especially by religious establishments, by taking specific plea that religious activities cannot be brought within the ambit of the term ‘industry’ and, therefore, the provisions of the Industrial Disputes Act are not applicable to them, however, the myth has been set at naught way back in the decision in Bangalore Water Supply case (supra) by the Apex Court, which view is in line with the view arrived at by the Andhra Pradesh High Court in Tirumala Tirupathi Devasthanam case (supra). Though the said view of the Constitution Bench had been doubted by the Bench of the Apex Court in Coir Board case (supra) way back in the year 1998, yet, the decision of the Constitution Bench still continues to hold the field and, therefore, this Court is necessarily guided by the decision in Bangalore Water Supply case, and the ratio laid down therein would be the determinant factor in arriving at a decision in the present case.
57https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
44. The relevant portion of the decision in Bangalore Water Supply case has already been extracted supra, in which Krishna Iyer, J., (as His Lordship then was), speaking for the majority, which view has withstood the judicial onslaught till date, has framed the three test formula, which clearly spells out that all organised activity possessing the triple elements codified therein, although not trade or business, may still be ‘industry’ provided the nature of the activity, viz., the employee-employee basis bears resemblance to what is found in trade or business.
45. The above decision unequivocally presents the triple tests, which should be satisfied so as to bring an establishment within the definition of ‘industry’. In fact, the aforesaid decision clearly spells out the manner in which a religious institution should be looked at, viz., the Church herein. Therefore, keeping in mind the broad and specific tests, which have been prescribed by the Constitution Bench in Bangalore Water Supply case, this Court will now 58 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 endeavour to find out whether the Management fulfils the prescription provided in the above tests to be brought within the ambit of ‘industry’.
46. The definition of ‘industry’ and ‘workman’ have already been extracted above, which have been dealt with in extenso in the aforesaid decisions. In Bangalore Water Supply case, it has been succinctly stated that “an ‘industry’ cannot exist without co-operative endeavour between employer and employee.
No employer, no industry; no employee, no industry – not as a dogmatic proposition in economics but as an articulate major premise of the definition and the scheme of the Act, and as a necessary postulate of industrial disputes and statutory resolution thereof”.
47. From the above it is evident that for an ‘industry’ to thrive, both employer and employee have to co-exist, which alone could enable the proper running of the industry. It is the claim of the Management that the alleged workmen are volunteers, who have been doing service, which is for a religious purpose and, therefore, there cannot be brought within the ambit of ‘workman’ 59 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 nor could the Church be termed to be an ‘industry’ for the purposes of enabling the provisions of the Act against the Church.
48. In this regard, at the risk of repetition, para-30 of the decision in Bangalore Water Supply case requires to be noted, which is reproduced hereunder :-
“30. Let us get down to the actual amplitude and circumscription of the statutory concept of 'industry'. Not a narrow but an enlarged acceptation is intended; This is supported by several considerations. Chandrasekhara Aiyar, J. observes :
Do the definitions of 'industry', 'industrial dispute' and 'workman' taken in the extended significance, or exclude it? Though the word 'undertaking' in the definition of 'industry' is wedged in between business and trade on the one hand and manufacture on the other, and though therefore it might mean only a business or trade undertaking, still it must be remembered that if that were so, there was no need to use the word separately from business or trade. The wider import is attracted even more clearly when we look at the latter part of the definition which refers to 60 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 "calling, service, employment, or industrial occupation of avocation of workmen". "Undertaking" in the first part of the definition and 'industrial occupation or avocation in the second part obviously mean much more than what is ordinarily understood by trade or business. The definition was apparently intended to include within its scope what might not strictly be called a trade or business venture.
So 'industry' overflows trade and business. Capital, ordinarily assumed to be a component of 'industry', is an expendable item so far as statutory 'industry' is concerned. To reach this conclusion, the Court referred to 'public utility service' [Section 2(n)] and argued: A public utility service such as railways, telephones and the supply of power, light or water to the public may be carried on by private companies or business corporations. Even conservancy or sanitation may be so carried on, though after the introduction of local self-government this work has in almost every country been assigned as a duty to local bodies like our Municipalities or District Boards or Local Boards. A dispute in these services between employers and workmen is an industrial dispute, and the proviso to Section 10 lays down that where such a dispute arises 61 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 and a notice Under Section 22 has been given, the appropriate Government shall make a reference under the Sub section. If the public utility service is carried on by a corporation like a Municipality which is the creature of a statute, and which functions under the limitations imposed by the statute, does it cease to be an industry for this reason ? The only ground on which one could say that what would amount to the carrying on of an industry if it is done by a private person ceases to be so if the same work is carried on by a local body like a Municipality is that in the letter there is nothing like the investment of any capital or the existence of a profit earning motive as there generally is in a business. But neither the one nor the other seems a sine qua non or necessary element in the modern conception of industry.”
49. Therefore, the issue should not be seen from the cynical view of the Management; rather Section 2 (j) should be seen in the wider terms with particular reference to the nature of work discharged by the alleged workmen, who claim for the said alleged works they receive remuneration, which is inclusive of provident fund.
62https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
50. It is the case of the workmen that they were provided with employee identify cards, which have been marked as Exs.W-16 series and they are subject to recovery of provident fund towards which they have submitted Exs.W-17 to W-
19 series, which are the employees provident fund account slips, issued in respect of certain workmen. The Management have not refuted the said exhibits.
However, the whole case of the Management revolves upon the activity that it is doing, viz., a religious activity, in which the pilgrims who come to visit the Church are guided and taken care of by the workmen and the work discharged by the workmen, being in relation to a religious activity, the church would not fall within the ambit of ‘industry’ as defined u/s 2 (j) of the Act.
51. The decision in Bangalore Water Supply case, which has been extracted supra, clearly spells out that the nature of activity is the determinable factor, while determining whether the entity would fall under the ambit of ‘industry’. It is to be pointed out that the workmen herein are not assigned any religious task like the Pastor, who manages the religious affairs of the church.
63https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 The workmen are entrusted with the task of maintenance of not only the church, but also the canteen and also the residential accommodation, which are run for the benefit of the pilgrims. Therefore, it is claimed by the Management that the running of the canteen and residential accommodation are intrinsically connected with the religious activity carried on by the Church and, therefore, the Church would not fall within the definition of ‘industry’.
52. At the risk of repetition, a careful perusal of the triple test, as coined in Bangalore Water Supply case, clearly envisages following :-
“140.
I. 'Industry', as defined in Section 2(j) and explained in Bauerji, has a wide import.
(a) Where (i) systematic activity, (ii) organized by co-operation between employer and employee, (the direct and substantial element is chimerical)(iii) for the production and/or distribution of goods and services calculated to satisfy human wants and wishes (not spiritual or religious but inclusive of material things or services geared to celestial bliss e.g. making, on a 64 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 large scale, prasad or food), prima facie, there is an 'industry' in that enterprise.
(b) Absence of profit motive or gainful objective is irrelevant, be the venture in the public, joint private or other sector.
(c) The true focus is functional and the decisive test is the nature of the activity with special emphasis on the employer-employee relations.
(d) If the organisation is a trade or business it does not cease to be one because of philanthropy animating the undertaking.”
53. There is a clear prescription in the aforesaid decision that firstly the act should be a systematic activity; secondly it is organised by co-operation between employer and employee; and thirdly for the production and/or distribution of goods and services calculated to satisfy human wants and wishes (not spiritual or religious but inclusive of material things or services geared to celestial bliss, e.g. making, on a large scale Prasad or food).
65https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
54. The Pastor or the Parish Priest/Father of the church, as the case may be, who sermons the religious gathering of people in the Church about religion and the ways to attain eternal bliss and salvation could fall within the parameter of a person satisfying the human wants and wishes particularly with reference to celestial bliss and the act of offering of any Prasad or food, which is closely connected with the offerings made to the deity could be said to be connected with a religious activity. Any other person, like the workmen herein, who are entrusted with the task of keeping the premises of the church neat and tidy as also the canteen and indulging in the preparation of food for the pilgrims, which is being sold in the canteen and also maintaining the residential quarters for housing the pilgrims on payment basis, cannot be said to be persons, who are doing religious activity and the work discharged by them cannot be said to be work, which would have any close nexus or association with a religious activity.
55. In the present case, the court below had negatived the claim of the workmen by pointing out that a paltry sum, around Rs.10/- per person alone is collected for the purpose of accommodation in a quarters, in which six to seven 66 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 persons are accommodated and, therefore, the said accommodation cannot be said to be an act of trade or business activity to bring the church within the scope of ‘industry’.
56. Likewise, the court below has, in the same stretch, held that the church is offering food to the pilgrims by collecting money for it by fixing the price of the food which is payable by the consumer, viz., the pilgrim. Though such a finding has been recorded by the court below, yet, touching upon the admission of M.W.1 that the canteen is a self-service canteen and that it cannot give food free of cost, as it is located in a small town and pilgrims from all over the world visit the church, without any rhyme or reason held that there is nothing wrong in collecting the price of the food from the pilgrims. It is the duty of the court below to find out the nature of activity and the work discharged by the workmen and the court cannot give any finding touching upon the difficulties of the church by holding that only the difficulties makes the church charge the amount for the food consumed by the consumers. The court is not required to enter into the difficulties faced by the church to decide whether the activity is to be considered 67 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 as a religious activity; rather the duty of the court below is to find out the nature of activity based on the activity done by the workmen and not on the basis of the difficulties faced by the church.
57. Further, it is to be pointed out that merely because of the town in which the church is located being small, the church is providing food to the pilgrims at a cost, cannot be the determinative basis to hold that the activity is clothed with a religious purpose. There is no religion involved in providing food to the pilgrims, that too at a cost, by employing persons to prepare the food. If such an finding is recorded, then every shop in and around the vicinity of the church could claim the very same privilege and plead that it would not fall within the ambit of ‘industry’ as provided u/s 2 (j). The factor, which is to be considered is the calling of the employers which includes any calling service, employment, handicraft or industrial occupation or avocation of workmen. The church, for providing food to the persons, who visit the Church, employs persons for preparing the same and collects fee for the said service and that being the case, the service rendered by the workmen in such preparation cannot be brought 68 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 within the ambit of spiritual or religious nature, which alone stands excluded. It is not the case of the Management that the workmen employed are not utilised for the said purpose. The contention is only with regard to the said workmen rendering the service which is religious in nature, which, as stated above, cannot be clothed with either spirituality or religious in nature.
58. Further, it is to be pointed out that the food, which is given in the canteen is not Prasad, as Prasad is a portion of the food, which is presumed to have been offered to the deity and which is given in small quantities for the devotees to attain salvation and eternal bliss. However, in the present case, it is even the admitted case of the parties that the food, which is given to the pilgrims is charged and is specifically prepared for them, which would not bring the food within the ambit of ‘Prasad’, which is a specific preparation offered to the deity.
59. Further, it is to be pointed out that Prasad is a portion of the food which is believed to have been partaken by the deity upon offering and which is thereafter given to the devotees and any food, which is sold under the head of 69 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 Prasad cannot be taken to be Prasad in the literal sense. In the present case, it is not the case of the church that the food offered is Prasad, which is given to the devotees; rather, it is the specific case of the Management that the food is prepared and provided on payment, though at concessional rates to the pilgrims, which cannot fall within the meaning of Prasad. In such a backdrop, the workmen employed in the task of preparation of food cannot be said to be performing any religious duty so as to exclude them form the purview of the provisions of the labour laws.
60. Similarly, accommodation is provided to the pilgrims at a paltry sum, which has also weighed with the court below to hold that it is not a profit motive activity and that it is only run for the benefit of the pilgrims which would fall within the periphery of religious activity and, therefore, the church cannot be brought within the ambit of ‘industry’. The said finding recorded by the court below is also erroneous and is against the test laid down in Bangalore Water Supply case, wherein, in unequivocal terms, it has been held by the Constitution Bench that mere absence of profit motive or gainful objective is irrelevant, be the 70 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 venture in the public, joint, private or other sector. True it is that the pilgrims are accommodated in the quarters on sharable basis and the charges towards such accommodation are less and is shared by the persons occupying the room and that it is run for the benefit of the pilgrims and not with any profit motive in mind. But the said act does not in any manner have any colour of religion or spirituality imbibed in it so as to exclude the church from the ambit of ‘industry’.
When something is provided on chargeable basis, moreso, when it does not have any religious activity associated with it, the said activity could only be termed to be an ‘industry’ and it cannot escape the rigours of Section 2 (j). When the church has lent out the quarters for occupation of the pilgrims, though at a meagre cost, but the said accommodation is not having any religious purpose or spiritual in nature, but it is only for the benefit of the pilgrims for their stay, merely because the church is associated in the said task cannot take it away from the rigours of it being called an ‘industry’ for the said purpose.
61. The stay of the pilgrims in the quarters by paying a paltry sum is only to benefit them by providing a stay as a comfort to visit the church and it cannot be 71 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 construed as an essential ingredient in a religious activity, as the religious activity to attain eternal bliss is only upon their visit to the church for the sermons. It is also to be pointed out that not all the pilgrims coming to the church are accommodated in the quarters of the church; there are pilgrims, who get themselves accommodated in other places of stay in and around the church for want of space within the church. Could those accommodations be left out of the rigours of ‘industry’ as provided in Section 2 (j) of the Act by holding that the stay of the pilgrims is for visiting the church. Giving any such reasoning would not only be against the intent of the Act, but would rob all the persons employed in such establishments of the benevolence which has been conferred on them through the Act.
62. The canteen and accommodation and such allied matters, including the maintenance of the church, though associated with the church, but cannot be said to have any iota of spirituality or religion in it to take it outside the scope of Section 2 (j). There is no element of celestial bliss or spirituality involved in such acts, which are provided by the Management to the pilgrims for comfort as 72 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 celestial bliss and spirituality is generally not associated with comfort, as there are many persons, who come for enjoyment purposes other than celestial bliss and spirituality. Merely because the church attracts pilgrims from worldwide, it cannot be held that all the pilgrims who come to the church are only for religious and spiritual purposes. There could be scores of individuals, who come for the purpose of entertainment and amusement to visit the church out of curiosity and on an archaeological expedition rather than on spiritual and religious expedition.
Such of those persons cannot be weeded out from the persons, who come to the church for celestial bliss and spirituality and such being the case, giving a restricted connotation by excluding the church from the ambit of ‘industry’, when activities other than spiritual and religion are involved in the running of the church would not take the said activities out of the rigour of the labour laws, as any such restricted interpretation would be nothing but a clear attempt to deprive the persons employed therein from relishing the benevolence of the said provisions.
73https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
63. In fact, one other important aspect, which is evident from the order of the court below is the fact that while the canteen is within the church complex, the accommodation houses are opposite the church. Further, there is no whisper that the food offered in the canteen is Prasad, but it is the specific case of the Management that food is provided to the pilgrims on a chargeable basis.
Therefore, when amounts are collected from the pilgrims for each and every personal activity, all such activities cannot be dragged into the vortex of religion to hold that the aforesaid activities of the church cannot be brought within the purview of ‘industry’ to the exclusion of its workmen.
64. One other reason that had weighed in the mind of the court below to negate the claim of the workmen is that the workmen, who are presently employed have not been examined and the examination of the workmen, who had since retired cannot be sufficient to hold the church to be an ‘industry’.
65. It is to be pointed out that the workmen, who have been examined are retired persons and there is no dispute from the Management with regard to the 74 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 same. In fact, the Management had not raised any claim with regard to the veracity of their deposition. When the Management had not disputed the veracity of the evidence tendered by the workmen and had not raised any quarrel with regard to the previous employment with the church, merely because workmen presently in the employ of the church have not been examined cannot be a reason to throw out the case of the workmen. The rejection of the case of the workmen on the basis of the evidence having been tendered by workmen who are not presently in the employment of the church is wholly whimsical and unfathomable and is a pure error of application of law and, therefore, the said finding cannot be allowed to sustain.
66. True it is that unlike the Hindu Religious and Charitable Endowments Act, there is no law governing the church and the employees employed therein.
Such being the case, the term ‘industry’ as found u/s 2 (j) has to be given a wide import so that the persons employed in such religious institutions, but who are not involved in any religious and spiritual activity would stand squarely covered under the definition of workman as found u/s 2 (s) of the Act.
75https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
67. The entire findings of court below have gone on an erroneous tangent by the court below holding that there is no element of commercial character involved in any of the activities of the church. Though reference has been made to the decision in Bangalore Water Supply case, however, without properly appreciating the ratio laid down therein, the court below had traversed an erroneous path to hold that church is not an industry and that the industrial dispute is not maintainable by the workmen.
68. Further, one other aspect, which has been lost sight of by the court below, but one, which is of more evidentiary value and would stare writ large on the face of the respondents is the fact that provident fund has been deducted in respect of the persons, who were engaged. It is to be pointed out that provident fund is deducted only in respect of employees and it would not stand extended to volunteers and, therefore, in the light of the aforestated document, which has been marked by the workmen, it would clearly establish that the persons, who are employed by the Church are workmen, who would squarely be covered by 76 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 the definition of ‘workman’ u/s 2 (s) of the Act and in the light of the discussion made above, the nature of work discharged by the said workman not being spiritual or religious in nature, they would be entitled to be benevolence conferred on them under the Industrial Disputes Act and they would be well within their right to agitate their rights by raising an industrial dispute.
69. However, erroneously, on the above premise, the court below had held that since the respondent is neither an industry nor there being any actual industrial dispute there is no necessity to consider the wage revision and other allowances and uniform for the workmen employed therein. However, in view of the discussion made above, this Court having held that the activities performed by the workmen brings the church within the ambit of ‘industry’, insofar as the said activities not being religious or spiritual, necessarily, the church insofar as the said activities performed by the workmen are concerned would come within the purview of ‘ industry’ and, therefore, the provisions of the Industrial Disputes Act would be squarely applicable to the case on hand and, therefore, this Court holds that the workmen would be entitled for wages, various allowances and 77 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 uniforms and the industrial dispute raised in this regard is maintainable and adjudicatable by the Labour Court. Accordingly, W.P. No.20239/2013 deserves to be allowed for the reasoning aforesaid.
70. Insofar as W.P. Nos.17860 and 17861/2013 are concerned, the dispute borders on the entitlement of the workmen to receive gratuity. The Labour Court had awarded gratuity to the workmen on the basis of the evidence available before it, though it is impugned herein on the ground of violation of principles of natural justice.
71. The main ground of attack on the impugned order relating to payment of gratuity to the workmen is on the ground that the Management was precluded from letting in evidence, as the opportunity granted by the court below could not be utilised by the Management for certain reasons, which have been detailed before the court below, which, however, was not taken into consideration, while rejecting the case of the Management.
78https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013
72. As already discussed above, the church is not governed by any specific law and the general laws alone are applicable, which is unlike the Hindu Religious and Charitable Endowments Act, in which the Rules therein provides for payment of gratuity.
73. In E.Gopal & Ors. – Vs – Arulmigu Dhandayuthapaniswamy Temple & Ors. (2013 (3) CTC 689 :: MANU/TN/2475/2012), the issue relating to payment of gratuity in respect of employees of the said temple fell for consideration before a Full Bench of this Court and applying the decision in Bangalore Water Supply case, the Full Bench went on to hold that though payment of gratuity is provided under the Payment of Gratuity Act, which is a Central enactment as also under the Pension Rules, which is a State enactment, however, the Central enactment, viz., the Payment of Gratuity Act being more beneficial and further the Central enactment will prevail over the State enactment, where both the provisions of law operates, the retiring employee was held to be entitled to opt for gratuity under the Payment of Gratuity Act and in the said context held as under :-
79https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 “20. In Bangalore Water Supply & Sewerage Board case (cited supra), while analysing the question whether Charitable Institutions are Industries, laid down three categories (already extracted above) and we are concerned with the second category, where the institution makes no profit but hires the services of employees as in other like business. To fall under the second category as laid down by the Hon'ble Supreme Court one has to see whether the charitable employer is exactly like a commercial minded employer and there is relationship of employer and employee as like that of the industries. In the present case, though the Management may state that they fall under the third category to the effect that the establishment is oriented on a humane mission fulfilled by man who work, not because they are paid wages, but because they share the passion for the cause and derive job satisfaction from their contribution, from the materials on record and the documents produced by either side, we are not inclined to accept that the respondent Devasthanam fall under the third category. From the orders passed by the authorities below, there is no dispute that there is employer and employee relationship between the Management and the appellants/employees and the employees are paid wages according to the work done and they are entitled to leave as per the Rules. From the part of the employees the 80 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 Devasthanam is not a charity and it is only an establishment working for profit. It is also brought to our notice that the temples in question were paying salary in Crores of rupees to the employees, which fact is not in dispute. The other decisions relied on and extracted by us viz., Administrator, Shri Jagannath's case, The Management of SIET College, Sri Venkataramana Temple Sri Hale Mariyamma Temple, etc., (cited above) would only pave a way to the conclusion that the Religious Institutions would also be attracted by the term "establishment" under the Payment of Gratuity Act and it would not stop within the meaning prescribed to the "establishment" defined under the Tamil Nadu Shops and Establishments Act.
* * * * * * *
28. A doubt has been raised regarding entitlement of gratuity, when the employees are paid pension as one could not be entitled for two. This doubt has to go in view of the following pronouncements of the Apex Court.
In Som Prakash Rekhi v. Union of India MANU/SC/0582/1980 : (1981) 1 SCC 449, Justice Krishna Iyer, while examining the overriding effect of Section 14 of the Act along with similar provisions contained in other Acts, observed as follows:-81
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 “66. We live in a welfare State, in a 'socialis'-republic, under a Constitution with profound concern for the weaker classes including workers (Part IV). Welfare benefits such as pensions, payment of provident fund and gratuity are in fulfillment of the directive principles. The payment of gratuity or provident fund should not occasion any deduction from the pension as a 'set-off'. Otherwise, the solemn statutory provisions ensuring provident fund and gratuity become illusory. Pensions are paid out of regard for past meritorious services. The root of gratuity and the foundation of provident fund are different. Each one is a salutary benefaction statutorily guaranteed independently of the other. Even assuming that by private treaty parties had otherwise agreed to deductions before the coming into force of these beneficial enactments they cannot now be deprivatory.
It is precisely to guard against such mischief that the non obstante and overriding provisions are engrafted on these statutes.” (Emphasis added)
29. In Sudhir Chandra Sarkar v. TISCO Ltd., MANU/SC/0208/1984 : (1984) 3 SCC 369, while holding that 82 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 payment of gratuity is a statutory liability cast on the employer, the Hon'ble Supreme Court observed as follows:-
“15. The fundamental principle underlying gratuity is that it is a retirement benefit for long service as a provision for old age. Demands of social security and social justice made it necessary to provide for payment of gratuity. On the enactment of Payment of Gratuity Act, 1972 a statutory liability was cast on the employer to pay gratuity.
16. Pension and gratuity coupled with contributory provident fund are well-recognised retiral benefits.
These retrial benefits are now governed by various statutes such as the Employees' Provident Fund and Miscellaneous Provisions Act, 1952, the Payment of Gratuity Act, 1972. These statutes were legislative responses to the developing notions of fair and humane conditions of work, being the promise of Part IV of the Constitution.” (Emphasis added)
30. In MCD v. Dharam Prakash Sharma MANU/SC/1136/1998 : (1998) 7 SCC 221, the Hon'ble Supreme Court has categorically held that though there is provision for payment of gratuity under the Pension Rules, that will not disentitle the employees from the payment of 83 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 gratuity under the Payment of Gratuity Act. While holding so, the Hon'ble Supreme Court observed as follows:-
“2... The mere fact that the gratuity is provided for under the Pension Rules will not disentitle him to get the payment of gratuity under the Payment of Gratuity Act. In view of the overriding provisions contained in Section 14 of the Payment of Gratuity Act, the provision for gratuity under the Pension Rules will have no effect. Possibly for this reason, Section 5 of the Payment of Gratuity Act has conferred authority on the appropriate Government to exempt any establishment from the operation of the provisions of the Act, if in its opinion the employees of such establishment are in receipt of gratuity or pensionary benefits not less favourable than the benefits conferred under this Act. Admittedly MCD has not taken any steps to invoke the power of the Central Government under Section 5 of the Payment of Gratuity Act.
In the aforesaid premises, we are of the considered opinion that the employees of the MCD would be entitled to the payment of gratuity under the Payment of Gratuity Act notwithstanding the fact that the provisions of the Pension Rules have been made applicable to them for the purpose of determining the 84 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 pension. Needless to mention that the employees cannot claim gratuity available under the Pension Rules.”
74. A decision of the Full Bench of the Karnataka High Court in Shri Mookambika Temple, Kollur – Vs – Raviraja Shetty & Ors. (W.A. No.1756/2015 (L-PG) Dated 01.08.2019), on a similar issue has also come to the judicial notice of this Court in which the Full Bench on the basis of the Rules pertaining to the Karnataka Hindu Religious and Charitable Endowment Rules vis-a-vis the Payment of Gratuity Act held that there being a provision under the Karnataka Hindu Religious and Charitable Endowment Rules, payment of gratuity would be governed by the said Rules and the Payment of Gratuity Act cannot be enforced.
The said view was given by the Full Bench on the ground that the Karnataka Hindu Religious and Charitable Endowments Act and Rules is a special enactment and it will have an overriding effect over the Payment of Gratuity Act, which is a general enactment. Though the said decision runs counter to the decision of the Full Bench of this Court in Dhandayuthapaniswami case, however, the aforesaid 85 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 decision only has persuasive value and is not binding on this Court, while Dhandayuthapaniswami case is binding on this Court.
75. When this Court has categorically held that the nature of activity, which is put in issue before this Court, which is undertaken by the workmen in the Church, would bring the church within the ambit of ‘industry’ as defined u/s 2
(j) of the Act, necessarily, the workmen under the Management of the Church would be entitled to raise an industrial dispute by invoking the provisions of the Industrial Disputes Act and, therefore, the reference made by the Government is just and proper. Therefore, the workmen would be entitled to claim wages and other benefits in consonance with the provisions of the Industrial Disputes Act by invoking the relevant provisions of the Act and the Labour Court/Tribunal is bound to decide the same on its own merits and in accordance with law.
76. On the aforesaid analogy, the workmen would be entitled to seek for gratuity under the Payment of Gratuity Act, as they are employees under the Church and, therefore, the authority, viz., the Assistant Commissioner of Labour 86 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 was right in ordering payment of gratuity and the said computation cannot be said to be erroneous and the same does not require any interference at the hands of this Court.
77. In the result, the impugned order which is the subject matter in W.P. No.20239/2013 is set aside and the matter is remanded to the Labour Court, Cuddalore, to consider the industrial dispute raised by the workmen, which has been referred to it with regard to wage revision, uniform, etc., in accordance with law as expeditiously as possible. Insofar as W.P. Nos.17860 and 17861/2013 filed by the Management of the Church are concerned, the said writ petitions are dismissed for the reasons aforesaid. In the circumstances of the case, there shall be no order as to costs.
04.03.2025
Index : Yes / No
GLN
87
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm )
____________
W.P. Nos.20239-17860-17861/2013
To
1. The Presiding Officer
Labour Court, Cuddalore.
2. The Assistant Commissioner of Labour
Authority under the Payment of Gratuity Act
Office of the Deputy Commissioner of Labour
Tiruchirappalli – 20.
88
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm )
____________
W.P. Nos.20239-17860-17861/2013
M.DHANDAPANI, J.
GLN
PRE-DELIVERY ORDER IN
W.P. NOS.20239, 17860
& 17861 OF 2013
89
https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm ) ____________ W.P. Nos.20239-17860-17861/2013 Pronounced on 04.03.2025 90 https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 07:52:07 pm )