Supreme Court of India
M/S Lakshmani Stone Products & Ors vs Union Of India & Ors on 30 January, 2001
Equivalent citations: AIR 2001 SUPREME COURT 783, 2001 AIR SCW 434, 2001 LAB. I. C. 722, 2001 LABLR 267, (2001) 2 PAT LJR 75, (2001) 1 SCJ 512, (2001) 1 SERVLR 709, (2001) 1 UPLBEC 756, (2001) 1 SUPREME 590, (2001) 2 CGLJ 407, (2001) 88 FACLR 995, (2001) 1 LABLJ 738, (2001) 2 LAB LN 809, (2001) 1 SCT 1124, 2001 (2) SCC 496, 2001 SCC (L&S) 456, (2001) 1 SCALE 434, (2001) 2 JT 240 (SC)
Bench: S. Rajendra Babu, S.N. Variava
CASE NO.: Appeal (civil) 5827 of 1998 PETITIONER: M/S LAKSHMANI STONE PRODUCTS & ORS. Vs. RESPONDENT: UNION OF INDIA & ORS. DATE OF JUDGMENT: 30/01/2001 BENCH: S. Rajendra Babu & S.N. Variava. JUDGMENT:
RAJENDRA BABU, J. :
L...I...T.......T.......T.......T.......T.......T.......T..J A notification was issued on February 12, 1977 under Section 1(3)(b) of the Employees Provident Funds and Miscellaneous Provisions Act, 1952 (hereinafter referred to as the Act] specifying that certain establishments mentioned in the Schedule thereto would be covered by the Act and, inter alia, stating that the Act would apply to stone quarries producing stone chips, stone set, stone boulders and ballasts. On February 19, 1977 a notification was issued under Section 7(1) of the Act to amend the scheme, namely, the Employees Provident Fund Scheme, 1952 by inserting identical provisions. A contention was raised by the appellant in a writ petition filed before the High Court that no notification has been issued under Section 4 of the Act including stone quarries in the Schedule to the Act. In the absence of a notification issued under Section 4 of the act, it is contented that the Act has no application to stone quarry industry. However, that writ petition was dismissed. This appeal has been filed by leave granted by this Court.
The High Court took the view that the appellant was carrying on the business of quarrying stone under a mining lease and it was carried on by blasting stones at quarry by explosives which are thereafter sized either manually by chipping or by using a mechanical crusher resulting in stone chips. The High Court held that the operations carried on by the appellant are not disassociated activities but integrally connected with each other and form part of a continuous process and the claim of the appellant that it is running a factory was not accepted. The High Court noticed that the appellant runs the establishment of stone quarry which has been brought within the purview of the Act, and inasmuch as the operation of reducing stones into smaller size is subsidiary and incidental operation to the primary activity, that is, running a stone quarry, the High Court took the view that it is an establishment which has been brought within the ambit of the Act by issuing notifications on February 12, 1977 and February 19, 1977.
On the facts of the case, admittedly the appellants are lessee under the State Government under the provisions of Mines and Minerals (Regulation and Development) Act, 1952 to quarry and to crush stones. Therefore, the appellants are engaged in a manufacturing process as is rightly held by the High Court. It is clear that dominant activity of the appellant is to quarry the stones and cut or chip them to appropriate size before marketing the same either by manual or mechanical process which is a subsidiary and incidental activity to the primary activity of running a stone quarry. In that view of the matter, we find no substance in this appeal and the same stands dismissed. No costs.