Supreme Court of India
Arkal Govind Raj Rao vs Ciba Geigy Of India Ltd., Bombay on 6 May, 1985
Equivalent citations: 1985 AIR 985, 1985 SCR SUPL. (1) 282, AIR 1985 SUPREME COURT 985, 1985 LAB. I. C. 1008, (1985) 67 FJR 102, (1985) 2 LAB LN 270, 1985 SCC (L&S) 808, (1985) 2 LABLJ 401, 1985 (3) SCC 371, (1985) 2 BOM CR 346, 1985 BOM LR 87 344, 1985 7 BOM LR 344
Author: D.A. Desai
Bench: D.A. Desai, V. Balakrishna Eradi, V. Khalid
PETITIONER:
ARKAL GOVIND RAJ RAO
Vs.
RESPONDENT:
CIBA GEIGY OF INDIA LTD., BOMBAY
DATE OF JUDGMENT06/05/1985
BENCH:
DESAI, D.A.
BENCH:
DESAI, D.A.
ERADI, V. BALAKRISHNA (J)
KHALID, V. (J)
CITATION:
1985 AIR 985 1985 SCR Supl. (1) 282
1985 SCC (3) 371 1985 SCALE (1)927
ACT:
Industrial Disputes Act 1947, Section 2(s.)- 'Workman'-
Who is-Tests for determination-Ascertainment of primary,
basic or dominant nature of duties.
Labour Laws: Employee-Recruited as Stenographer-cum-
Accountant- Promoted as Assistant-Designated 'Group Leader'-
Whether employed in 'managerial' or 'supervisory' capacity.
Words & Phrases: ' Workman'-Meaning of-Section 2(s.)-
Industrial Dispute ,Act 1947.
HEADNOTE:
The appellant joined as a Stenographer-cum-Accountant
with the respondent company. Subsequently he was promoted as
Assistant and continued as such till October 1972 when his
services were terminated, The Deputy Commissioner, Labour
(Administration), referred the dispute to the Labour Court
for adjudication. The respondent-employer contended that the
appellant was not a workman under the Act.
Rejecting the reference, the-Labour court held that
even though the appellant was doing clerical work, he was
also doing supervisory and administrative work and other
work like checking bank reconciliation etc. which was not
clerical work and, therefore, he was not a workman but in
fact an officer of the Covenanted Contractual Staff Cadre.
The writ petition filed by the appellant was dismissed
in limine.
The appellant appealed to this Court.
Allowing the appeal.
^
HELD: 1. The appellant was a workman within the meaning
of the expression `workman' as defined in s. 2(s) of the
Industrial Disputes Act. The definition shows that the
person concerned would not cease to be a workman if he
performs some supervisory duties but he must be a person who
must be engaged in a supervisory capacity. The Labour Court
after rightly holding that primarily the duties of the
appellant were of a clerical nature misled itself into an
erroneous conclusion by drawing an impermissible inference
and recorded a perverse finding. The award of the Labour
Court declaring the appellant not
283
to be a workman is quashed and set aside. The judgment of
the High Court also quashed and set aside and the matter
remanded to the Labour Court for A disposal according to
law. [289 F; 286 H; 290 G-H]
2. The test to be employed is what was the primary,
basic or dominant nature of duties for which the person
whose status is under enquiry was employed. A few extra
duties would hardly be relevant to determine his status. The
words like 'managerial' or 'supervisory' have to be
understood in their proper connotation and their mere use
should not detract from the truth.
[290 E-F1]
3. The comparison between an Assistant and a Clerk
would not make the Assistant an officer. Difference in
salary is hardly decisive, nor the designation of a clerk by
itself is decisive. Focus has to be on the nature of the
duties performed and in this behalf the Labour Court itself
was of the opinion that primarily for all practical purposes
the duties performed by the appellant were of a clerical
nature. 1289 A-B]
4. Where an employee has multifarious duties and the
question is raised whether he is a workman or not the Court
must find out what are the primary and basic duties of the
person concerned and if he is incidentally asked to do some
other work, not necessarily in tune with the basic duties,
these additional duties cannot change the character and
status of the person concerned.
[285 H; 286 A]
In the instant case, the Labour Court landed itself
into an erroneous conclusion by drawing impermissible
inference from the evidence and over looking the primary
requirement of the principal and subsidiary duties of the
appellant. On appreciation of evidence, the Labour Court
itself found that there is not much dispute that the
appellant was doing all the work narrated by the sub-Manager
of the Respondent-company and most of this work was just
clerical work. It was also observed that all the duties
performed by the appellant were clerical duties and that the
appellant was performing these duties as a clerk, and that
the duties of the appellant were more or less clerical and
at best it can be said that they were performed by an
efficient and experienced clerk.
[286 B; D-E]
5. The appellant after his promotion in 1966 as
Assistant was designated as Group Leader. The Labour Court
drew inference from this fact that the work of Group Leader
is undoubtedly mainly supervisory though he is also required
to work himself, and in view thereof the duty of the
appellant became primarily supervisory. No doubt the
appellant was working as Group Leader and therefore, over
and above his work he also supervised the work of the
persons working in his group. It is erroneous to draw the
inference that his duties thus became mainly supervisory.
[286 F-H]
In the instant case, the evidence shows that the
appellant even as a Group Leader primarily continued to work
and perform the same duties which have been found to be
clerical but alongwith others in the Group he also
incidentally looked after the work of other members of the
group who were
284
only two in number. It is, therefore, not possible to concur
with the inference A drawn by the Labour Court contrary to
the record that functioning as Group Leader would make the
appellant a person employed in supervisory capacity. The
work distribution among three persons of a clerical nature
would not cease to be clerical because one of the three is
asked to see that all the three of them performed the duties
efficiently. The reconciliation of bank statement is one of
the most mechanical types of clerical work. [287 C-D; H]
M/s. Kirloskar Brothers Ltd. v. Labour Court, (1) l9,6
L.I.C. 918 and S.K. Verma v. Mahesh Chandra and Another,
[1983] 3 SCR 799 and Ved Prakash Gupta v. Delton Cable India
(P) Ltd., [1984] 2 SCR 569, referred to.
JUDGMENT:
CIVIL APPELLATE JURISDICTION : Civil Appeal No. 2638 of 1980.
From the Judgment and Order dated 30.1.1980 of the Bombay High Court in Writ Petition No. 2853 of 1979.
N.B. Shetye, R. Ramachandran and Mukul Mudgal for the Appellant .
H.S. Parihar for the Respondent.
The Judgment of the Court was delivered by DESAI, J. The appellant Mr. Arkal Govind Raj Rao joined service with M/s Ciba Geigy of India Ltd. (employer for short) as Stenographer-cum-Accountant with effect from January 18, 1956. On January 1, 1966 he was appointed as Assistant and continued to render service in that post till his services came to be terminated on October 10, 1972. The termination of service led to an industrial dispute being raised and ultimately the Deputy Commissioner Labour (Administration). Bombay made a reference to the Labour Court at Bombay for adjudicating upon the industrial dispute involving the question of the validity and legality of the Order of termination of service. The reference also required the Labour Court to enquire whether the appellant is to be re-instated with full back wages and continued in service with effect from October 10, 1972.
Numerous preliminary objections were raised by the employer, amongst them being one that the appellant is not a workman within the meaning of the expression in the Industrial Disputes Act, 1947 (Act for short).
Evidence was led by both the parties and numerous documents were placed on record. On appreciation of evidence the Labour 285 Court held that even though the appellant was doing some clerical work, he was also doing supervisory and administrative work and A other work of checking bank reconciliation etc. which was not clerical work and therefore he was not a workman within the meaning of the expression in the Act but in fact he was an officer of the Covenanted Contractual Staff Cadre. Accordingly, an award was made rejecting the reference.
The writ petition filed by the appellant in the Bombay High Court was dismissed in limine. Hence this appeal by special leave.
Broadly accepting the appreciation of evidence and the finding of facts recorded by the trial court, could it be said that the conclusion reached by drawing impermissible inference from the evidence would justify a finding that the appellant was not a workman within the meaning of the expression in the Act. The expression 'workman' is defined in Section 2(s) of the Act reads as under:
"Workman means any person (including an apprentice) employed in any industry to do any skilled or unskilled manual, supervisory technical or clerical work for hire or reward, whether the terms of employment be expressed 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, discharge or retrenchment has led to that dispute but does not include any person-
(i) who is subject to the Army Act, 1950 (XLVI of 1950), or the Air Force Act, 1950 (XLV of 1950) or the Navy (Discipline) Act 1934 (XXXIV of 1934); or
(ii) ...
(iii)...
(iv) who, being employed in a supervisory capacity draw wages exceeding five hundred rupees mensent or exercise, 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".
Where an employee has multifurious duties and a question is raised whether he is a workman or someone other than a workman 286 the Court must find out what are the primary and basic duties of the A person concerned and if he is incidentally asked to do some other work, may not necessarily be in tune with the basic duties these additional duties cannot change the character and status of the person concerned. In other words, the dominant purpose of employment must be first taken into consideration and the gloss of some additional duties must be rejected while determining the status and character of the person. Appreciation of evidence by Labour Court cannot be faulted but it landed itself into an erroneous conclusion by drawing impermissible inference from the evidence and overlooking the primary requirement of the principal and subsidiary duties of the appellant.
The Labour Court recapitulated the documentary evidence as also the oral evidence of Sitaram, the Sub-Manager in the Finance Department of the Company examined on behalf of the employer. In para 14 of the award the Court made a very important observation that, "there is no much dispute that Shri Raj Rao (appellant) was doing all the work narrated by Shri Sitaram. Most of this work, in my opinion, was just clerical work". The Court also referred to some of the admissions made by Shri Sitaram in his cross-examination which led the Court to observe that all the duties performed by the appellant were clerical duties and that the appellant was performing these duties as a clerk. The Court then concluded that in general, the duties of the appellant mentioned by Shri Sitaram were more or less clerical and at- best it can be said that they were performed by an efficient and experienced clerk.
The Labour Court then took note of the fact that in 1966 appellant was promoted as Assistant and that he was designated as Group Leader. Ex. 16/6 was referred to as specifying the duties of the Group Leader of Group II. The Court concluded that the aforementioned document would show that the appellant was a Group Leader and that he accepted that position by putting his initials on the document. The inference drawn by the Court from this document is that the work of Group Leader is undoubtedly mainly supervisory though he is also required to work himself. However, in the view of the Labour Court at this stage the duty of the appellant became primarily supervisory. While it is true that the appellant was working as Group Leader and, therefore, over and above his work be supervised the work of persons working in his group, it is erroneous also to draw the inference that his duties became mainly supervisory.
287The definition of the expression workman herein before extracted clearly shows that the person concerned would not cease to be a workman if he performs some supervisory duties but he must be a person who must be engaged in a supervisory capacity. Even as a Group Leader of Group II, the evidence produced would show that primarily he continued to work and perform the same duties which have been found to be clerical but along with others in the group he also incidentally looked after the work of other members of the group who were only two in number. It is, therefore, not possible to concur with the inference drawn by the Labour Court contrary to the record that while functioning as Group Leader of Group II, even though appellant was performing his clerical duty the incidental supervisory duties performed by him would make the appellant a person employed in supervisory capacity. Let it be recalled that in Group II over and above the appellant, there were only two other persons, namely, Shri Swami and Shri Sawant. The distinction drawn between the duties performed by Swami and Sawant and that of the appellant was that as Group Leader the appellant was to ensure That the work allotted to the Group is completed within the scheduled time. In other words, work distribution among three persons of a clerical nature would not cease to be clerical because one of the three is asked to see that all the three of them performed the duties efficiently to complete the task. The Labour Court completely misled itself and observed that since then the duties of the appellant became supervisory.
The Labour Court then proceeded to examine another circumstance to determine the status of the appellant. It was submitted on behalf of the employer that the appellant had also to do the work of preparing bank reconciliation statements. It was observed that the reconciliation of statements cannot be regarded as skilled or unskilled, manual or clerical but one requiring creativeness, imagination and application of mind and therefore, any one doing such work would not be a workman. This approach betrays lack of understanding of what constitutes bank reconciliation statements. When a party opens an account, it goes on making credits and withdrawals. The bank maintains a recurring account. The party opening the account for its continuous watch may open a corresponding account on its own books. In order to see that there are no errors in credits and withdrawals and the balance is drawn at regular intervals, reconciliation of figures in the accounts of both the parties is undertaken. This is one of the most mechanical types of 288 clerical work. However, the Labour Court fell into an error when A after taking note of the fact that the appellant was asked to prepare banks reconciliation statements, looked into the decision in M/s Kirloskar Brothers Ltd. v. Labour Court,(l) wherein preparation of budgetary statements was regarded as work requiring creativeness, and the Labour Court after referring to that judgment of budgetary statement applied it to the case of a man who had nothing to do with preparation of budgetary statements but merely to do the wholly mechanical work of bank's reconciliation statements and recorded a wholly perverse conclusion. This is a serious error apparent on the face of the record committed by the Labour Court which has influenced our thinking.
The Labour Court in para 25 of its decision observed that there are numerous documents which positively show that the appellant was performing supervisory and administrative duties. A number of letters were produced by the employer to show that the appellant was doing some administrative work such as putting up indent for printed stationery which bears the endorsement that the appellant requested his three colleagues Shri Sawant, Shri Khedhar and Shri Pradhan to give their requirements to him. If the department collects the details from every employee working in the department and one of them undertakes the same, it hardly makes any difference, in the status and character of the employee. There are other letters especially Ex. 16/33 to 16/38 by which the appellant had directed other clerks to take note of certain documents and report them to him. This cannot be said to be either managerial or supervisory function but in fact clerical in as much as he as part of his duty asked other clerks to take note of certain circulars and return the documents to him because that was part of his duty. Firm reliance appears to have been placed on letter Ex. 16/31 which purports to be an extract of the minutes of the meeting of Board of Directors dated June 2, 1970, The appellant made an endorsement on this extract and requested other colleagues to take note of the same. This is the work of the clerk attached to the department connected with meeting of the board. There are similar other documents but in our opinion they would hardly support the case of the employer at all.
It was next urged before the Labour Court that the benefit received by the officers and clerks materially differ. The Labour (1) 1976 L.l.C.918.
289Court has drawn up a chart in para 30 of its award. The chart has left us guessing and we fail to appreciate how the comparison between an Assistant and a Clerk would make the assistant an officer. Difference in salary is hardly decisive, nor the designation of a clerk by itself is decisive. Focus has to be on the nature of the duties performed and in this behalf the Labour Court itself was of the opinion that primarily for all practical purposes the duties performed by the appellant were of a clerical nature.
Lastly it was submitted that the appellant belonged to what is called Covenantal Contractual Staff Cadre. The expression 'covenated' has an imperial flavour such as covenanted civil service. This small company seems to have adopted a nomenclature which was prestigious under the British Rule. Clerks and Assistants could hardly be elevated to the rank of officer by being miscalled covenanted contractual staff cadre. These high-sounding nomenclatures are adopted not only to inflate the ego of the employer but primarily for avoiding the application of the Act. They apart from being mis- leading are not in tune with free India's Constitution culture. We remain unimpressed by these high sounding labels.
Having examined in meticulous details the award of the Labour Court we are satisfied that the Tribunal after rightly holding that primarily the duties of the appellant are of a clerical nature misled itself into an erroneous conclusion by drawing an impermissible inference and recorded a finding which we regret to style as perverse. In fact, the Labour Court ignored the correct perspective in evaluating the evidence viz., that when primary or basic duties of a person are shown to be clerical but some stray assignments are made to create confusion, the gloss has to be removed to pursue the reality and that is all what we have done. The appellant was undoubtedly a workman with the meaning of the expression of the Act.
Before we conclude we must refer to two decisions on which reliance was placed on behalf of the appellant. In S.K Verma v. Mahesh Chandra and Another(l), this Court examined whether a Development Officer employed by the Life Insurance Corporation is a workman within the meaning of the expression in the Act. After referring to the multifarious duties assigned to a Development Officer, this Court concluded that the principal duty of the appellant in that (1) [1983] 3 S.C.R. 799.
290case appeared to be to organise and develop the business of the Corporation in an area allotted to him and for that purpose to recruit active and reliable agents and to train them to canvass new business and to render best service to policy-holders. Even though the Development Officer had power to recruit agents and supervise their work yet his duties were held to be primarily clerical. The contention that it was administrative or managerial was rejected. The case before us is much stronger than that of a Development Officer.
In Ved Prakash Gupta v. Delton Cable India (P) Ltd.(') it was contended that the appellant was not a workman. This Court after taking note of the fact that the work of the appellant consisted of looking after the security of the factory and its property by deputing watchmen working under him to work at the factory gate or sending them to watch towers or around the factory or to accompany visitors to the factory and making entries in the visitors' register as regards the visitors and in the concerned registers as regards materials entering or going out of the premises of the factory held that it would not make the nature of duties either managerial or supervisory. What to say of the appellant in the present appeal who is an Assistant.
The test that one must employ in such a case is what was the primary, basic or dominant nature of duties for which the person whose status is under enquiry was employed. A few extra duties would hardly be relevant to determine his status. The words like managerial or supervisory have to be understood in their proper connotation and their mere use should not detract from the truth.
Accordingly, the appeal succeeds and is allowed and the award of the Labour Court declaring the appellant not to be a workman is quashed and set aside. The judgment of the High Court is also quashed and set aside. The matter is remanded to the Labour Court for disposal according to law. The Labour Court must dispose of the matter within a period of three months from today and it shall not entertain any more preliminary objections even if raised, on behalf of the employer.
(1) [1984] S.C.C. 569.
291The employer shall pay salary for a period of six months at the rate of last pay drawn by the appellant and the acceptance of it A would be without prejudice to any contention on either side. The respondent, employer shall also pay the cost of the appellant which is quantified at Rs. 3,000.
A P.J Appeal allowed.
292