Madras High Court
M/S.Indian Overseas Bank vs The Appellate Authority Under The on 16 September, 2022
Author: Abdul Quddhose
Bench: Abdul Quddhose
W.P. No.1561 of 2018
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 16.09.2022
CORAM:
THE HON'BLE MR. JUSTICE ABDUL QUDDHOSE
W.P. No.1561 of 2018
and
W.M.P. Nos.32144 and 1965 of 2018
M/s.Indian Overseas Bank,
Rep. By its the General Manager,
Personnel & Administration Dept.,
Central Office,
763, Anna Salai,
Chennai – 600 002. ...Petitioner
vs.
1. The Appellate Authority under the
Payment of Gratuity Act, 1972 and
Dy. Chief Labour Commissioner (Central),
Chennai
No.26,
III Block,
5th Floor,
Shasthri Bhavan,
Haddows Road,
Chennai – 600 006.
2. Controlling Authority under the Payment of
Gratuity Act, 1972 and regional labour Commissioner
(Central), Madurai,
New No.5, Old No.1-A (III Floor),
Lady Doak college road,
Chinna Chokkikulam,
Madurai – 625 002.
3. N.Balagurusamy ...Respondents
https://www.mhc.tn.gov.in/judis
1/18
W.P. No.1561 of 2018
Prayer : Writ Petition filed under Article 226 of the Constitution of
India, to issue a Writ of Certiorari to call for the records in relation to the
impugned order dated 30.11.2017 of the first respondent passed in G.A.
No.8/17, confirming the impugned Order dated 6.12.2016 passed by the
Second respondent in Gratuity Application No.167/2015 and quash the
same.
For petitioner : Ms.S.Rajeni Ramadoss
For respondents : R1 & R2 – No appearance
Mr.V.Sivaraman for R3
ORDER
This writ petition has been filed challenging the order of the Appellate Authority under the Payment of Gratuity Act, 1972, dated 30.11.2017 which has confirmed the order of the Controlling Authority dated 06.12.2016.
2. Under the impugned orders, the petitioner-bank was directed to pay Gratuity to the 3rd respondent based on his application filed under the payment of Gratuity Act, 1972.
3. The 3rd respondent is an employee with the petitioner-bank. He has now attained the superannuation. When he was an employee, charges were framed against him and disciplinary proceedings were initiated by the petitioner-bank.
https://www.mhc.tn.gov.in/judis 2/18 W.P. No.1561 of 2018
4. The following charges were framed against the 3rd respondent by the petitioner-bank :-
a. You had dishonestly and fraudulently transferred amounts on various dates between 8.8.2008 and 1.12.2008 aggregating to Rs.4,22,950/- from SB account No.1463 of Ms.K.Janaki to SB accounts standing in the names of your friends and relatives, as per Annexure A. b. You had transferred the amounts fraudulently after taking printouts/completion of the daybook and before the day and without preparing any vouchers and thereby concealed your fraudulent acts.
c. You had misutilised the password of Mr.S.A. Kannan, SCA of the branch to carry out your fraudulent transactions.
You had thus caused wrongful loss to the account holder Ms.K.Janaki to the tune of Rs.4,22,950/- and wrongful gain to your relatives and friends to that extent.
5. The Disciplinary Authority after holding a proper enquiry dismissed the 3rd respondent from service vide its order dated 30.11.2010. The 3rd respondent has also preferred an appeal before the Appellate Authority as against the dismissal and the Appellate Authority by its order dated 02.02.2011 also confirmed the findings of the Disciplinary Authority. Thereafter, the order of the Appellate Authority dated 02.02.2011 has not been challenged by the 3rd respondent and the findings of the Disciplinary Authority, dated 30.11.2010 and the https://www.mhc.tn.gov.in/judis 3/18 W.P. No.1561 of 2018 Appellate Authority dated 02.02.2011 has admittedly attained finality. The charges levelled against the 3rd respondent have been proved.
6. The Appellate Authority by its order dated 02.02.2011 confirmed the findings of the Disciplinary Authority, dated 30.11.2010. The 3rd respondent has filed an application before the Controlling Authority under the Payment of Gratuity Act, 1972 seeking for payment of his gratuity. Before the Controlling Authority, the petitioner-bank had raised a preliminary issue of limitation as according to them, the application submitted by the 3rd respondent seeking for Gratuity is barred by the law of limitation in view of the provision of Rule 10 of the The Payment of Gratuity (Central) Rules, 1972, which prescribes 90 days period and in case, if there is any delay, sufficient reasons have to be shown. According to them, without seeking condonation of delay, the petitioner has filed the application beyond the prescribed period and therefore, the application filed by the 3rd respondent seeking for payment of Gratuity is barred by limitation. However, the Controlling Authority by its order dated 06.12.2016 rejected the contention of the petitioner and allowed the application filed by the 3rd respondent and directed the petitioner-bank to pay Gratuity to him. Apart from the defence of limitation raised by the petitioner, they have also raised a plea that having https://www.mhc.tn.gov.in/judis 4/18 W.P. No.1561 of 2018 caused loss to the bank(petitioner), the 3rd respondent is not entitled for any Gratuity. The said contention is also rejected by the 2 nd respondent, the Controlling Authority by its order dated 06.12.2016. Aggrieved by the order dated 06.12.2016 of the Controlling Authority, the petitioner filed a statutory appeal under the Payment of Gratuity Act, 1972 before the 1st respondent on 01.04.2017.
7. The 1st respondent, who is the Appellate Authority also confirmed the findings of the 2nd respondent dated 06.12.2016 by its order dated 30.11.2017. Aggrieved by the said order, the petitioner-bank has filed this writ petition.
8. A counter affidavit has been filed by the 3rd respondent denying the contentions of the petitioner, wherein he has contended as follows :-
a) The petitioner-bank neither issued any notice to him as required under Section 4(6) for forfeiture of gratuity nor deposited the amount of gratuity within the stipulated time before the 2nd respondent, Controlling Authority in terms of Section 7(4) (a) of the Act.
b) There is no provision in the Payment of Gratuity Act, 1972 prescribing any time limit for claiming gratuity before the Controlling Authority.
https://www.mhc.tn.gov.in/judis 5/18 W.P. No.1561 of 2018
c) The employer can deny payment of gratuity only on such contingencies stipulated in Section 4(6) of the Payment of Gratuity Act, 1972, and for doing so, the employer is bound to issue a show cause notice proposing the same to the employee.
9. Heard Ms.S. Rajeni Ramadoss, learned counsel for the petitioner, Mr.V. Sivaraman, learned counsel for the 3rd respondent. Discussion :
10.Section 4 of the Payment of Gratuity Act, 1972 reads as follows:-
4. Payment of Gratuity.- (1) Gratuity shall be payable to an employee on the termination of his employment after he has rendered continuous service for not less than five years,-
(a) on his superannuation, or
(b) on his retirement or resignation,
(c) on his death or disablement due to accident or disease:
Provided that the completion of continuous service of five years shall not be necessary where the termination of the employment of any employee is due to death or disablement:
[Provided further that in case of death of the employee, gratuity payable to him shall be paid to his nominee or, if no nomination has been made, to his heirs, and where any such nominees or heirs is minor, the share of such minor, shall be deposited with the Controlling Authority who shall invest the same for the benefit of https://www.mhc.tn.gov.in/judis 6/18 W.P. No.1561 of 2018 such minor in such bank or other financial institution, as may be prescribed, until such minor attains majority.] Explanation.- For the purposes of this section, disablement means such disablement as incapacitates an employee for the work which he was capable of performing before the accident or disease resulting in such disablement.
(2) For every completed year of service or part thereof in excess of six months, the employer shall pay gratuity to an employee at the rate of fifteen days' wages based on the rate of wages last drawn by the employee concerned:
Provided that in the case of a piece-rated employee, daily wages shall be computed on the average of the total wages received by him for a period of three months immediately preceding the termination of his employment, and, for this purpose, the wages paid for any overtime work shall not be taken into account:
Provided further that in the case of an employee who is employed in a seasonal establishment, and who is not so employed throughout the year, the employer shall pay the gratuity at the rate of seven days' wages for each season.
Explanation.-In the case of a monthly rated employee, the fifteen days' wages shall be calculated by dividing the monthly rate of wages last drawn by him by twenty-six and multiplying the quotient by fifteen.
(3) The *amount of gratuity payable to an employee shall not exceed [such amount as may be notified by the Central Government from time to time].
* The Central Government hereby specifies that the amount of gratuity payable to an employee under the said Act shall not exceed twenty lakh rupees, vide S.O. 1420(E), dated 29-5-2018.
(4) For the purpose of computing the gratuity payable to an employee who is employed, after his disablement, on reduced wages, his wages for the period preceding his disablement shall be taken to https://www.mhc.tn.gov.in/judis 7/18 W.P. No.1561 of 2018 be the wages received by him during that period, and his wages for the period subsequent to his disablement shall be taken to be the wages as so reduced.
(5) Nothing in this section shall affect the right of an employee to receive better terms of gratuity under any award or agreement or contract with the employer.
(6) Notwithstanding anything contained in sub-section (i),-
(a) the gratuity of an employee, whose services have been terminated for any act, wilful omission or negligence causing any damage or loss to, or destruction of, property belonging to the employer, shall be forfeited to the extent of the damage or loss so caused.
(b) the gratuity payable to an employee may be wholly or partially forfeited-
(i) if the services of such employee have been terminated for his riotous or disorderly conduct or any other act of violence on his part; or 4A. Compulsory Insurance.- (1) With effect from such date as may be notified by the appropriate Government in this behalf, every employer, other than an employer or an establishment belonging to, or under the control of, the Central Government or a State Government, shall, subject to the provisions of sub- section (2), obtain an insurance in the manner prescribed, for his liability for payment towards the gratuity under this Act, from the Life Insurance Corporation of India established under the Life Insurance Corporation of India Act, 1956 (31 of 1956) or any other prescribed insurer:
Provided that different dates may be appointed for different establishments or class of establishments or for different areas.
(2) The appropriate Government may, subject to such conditions as may be prescribed, exempt every employer who had https://www.mhc.tn.gov.in/judis 8/18 W.P. No.1561 of 2018 already established an approved gratuity fund in respect of his employees and who desires to continue such arrangement, and every employer employing five hundred or more persons who establishes an approved gratuity fund in the manner prescribed from the provisions of sub-section (1).
(3) For the purpose of effectively implementing the provisions of this section, every employer shall within such time as may be prescribed get his establishment registered with the controlling authority in the prescribed manner and no employer shall be registered under the provisions of this section unless he has taken an insurance referred to in sub-section (1) or has established an approved gratuity fund referred to in sub-section (2).
(4) The appropriate Government may, by notification, make rules to give effect to the provisions of this section and such rules may provide for the composition of the Board of Trustees of the approved gratuity fund and for the recovery by the controlling authority of the amount of the gratuity payable to an employee from the Life Insurance Corporation of India or any other insurer with whom an insurance has been taken under sub-section (1), or as the case may be, the Board of Trustees of the approved gratuity fund.
(5) Where an employer fails to make any payment by way of premium to the insurance referred to in sub-section (1) or by way of contribution to an approved gratuity fund referred to in sub- section (2) he shall be liable to pay the amount of gratuity due under this Act (including interest, if any, for delayed payments) forthwith to the controlling authority.
(6) Whoever contravenes the provisions of sub-section (5) shall be punishable with fine which may extend to ten thousand rupees and in the case of a continuing offence with a further fine which may extend to one thousand rupees for each day during which https://www.mhc.tn.gov.in/judis 9/18 W.P. No.1561 of 2018 the offence continues.
Explanation.-In this section “approved gratuity fund” shall have the same meaning as in clause (v) of Section 2 of the Income Tax Act, 1961 (43 of 1961)].
11. It is made clear from the Sub Section 6 of Section 4 of the Payment of Gratuity Act, 1972 that the gratuity of an employee, whose services have been terminated for any act, wilful omission or negligence causing any damage or loss to, or destruction of, property belonging to the employer, shall be forfeited to the extent of the damage or loss so caused.
12. In the case on hand, the 3rd respondent has been dismissed from service after he was proved guilty of the following charges by the Enquiry Officer by his order dated 08.10.2010 and by the order of the Appellate Authority 02.02.2011 :-
a) A sum of Rs.4,22,950/- has been transferred dishonestly and fraudulently by the 3rd respondent, who was the Clerk in the petitioner- bank on various dates between 08.08.2008 and 1.12.2008 from SB Account no.1463 of Ms.K.Janaki to SB accounts standing in the names of his friends and relatives.
https://www.mhc.tn.gov.in/judis 10/18 W.P. No.1561 of 2018
b) The 3rd respondent has also transferred the amounts fraudulently after taking printouts / completion of daybook and before the day end without preparing any vouchers and thereby concealed his fraudulent acts.
c) He has also misutilised the password of Mr.S.A.Kannan, SCA of the branch to carry out his fraudulent transactions.
d) Thus, the 3rd respondent caused wrongful loss to the account holder Ms.K.Janaki to the tune of Rs.4,22,950/- and given wrongful gain to his relatives and friends to that extent.
13. The findings against the 3rd respondent rendered by the Enquiry Officer in his order dated 08.10.2010 as well as the Appellate Authority on 02.02.2011 has also attained finality as the order of the Appellate Authority dated 02.02.2011 has not been challenged by the 3rd respondent, though the learned counsel for the 3rd respondent would submit that only due to 3rd respondent's superannuation, the said order has not been challenged. This Court is of the considered view that cannot be a ground for proving innocence of the charges framed against the 3rd respondent. Therefore, the contention of the learned counsel for the petitioner that the order of the Appellate Authority, dated 02.02.2011 https://www.mhc.tn.gov.in/judis 11/18 W.P. No.1561 of 2018 dismissing the 3rd respondent from service was not challenged due to the 3rd respondent 's superannuation is rejected by this Court.
14. Since the findings of the Disciplinary Authority has attained finality, it is proved by the petitioner-bank that they have suffered a loss of Rs.4,22,950/- on account of the dishonest and the fraudulent act of the 3rd respondent. Therefore, Section 4(6) of the Payment of Gratuity Act, 1972 gets attracted to the facts of the instant case. The Gratuity amount payable to the 3rd respondent, if he had retired from service in the normal course will be approximately the same amount as according to the petitioner-bank, if the 3rd respondent is eligible to receive the Gratuity, he would have been entitled to Rs.3,78,371.25, which they have stated in the affidavit filed in support of this writ petition.
15. Therefore, the petitioner ought to have been exempted from payment of the Gratuity to the 3rd respondent as the act of the 3rd respondent has caused loss to the petitioner-bank to a sum of Rs.4,22,950/-, as per the provisions of the Section 4(6) of the Payment of Gratuity Act, 1972. The authorities viz., the 2nd respondent in its order dated 06.12.2016 as well as the 1st respondent in its order dated 30.11.2017, which are impugned in this writ petition have totally ignored https://www.mhc.tn.gov.in/judis 12/18 W.P. No.1561 of 2018 Section 4(6) of the Payment of Gratuity Act, 1972 and by total non application of mind to the fact that there was indeed a loss caused to the petitioner-bank has directed the petitioner erroneously to pay the Gratuity to the 3rd respondent.
16. Insofar as the limitation issue is concerned, which was raised as a preliminary issue by the petitioner-bank before the Controlling Authority viz., the 2nd respondent, the same has also not been considered in the light of Rule 10 of the Payment of Gratuity (Central) Rules, 1972, which reads as follows :-
Section 10(1) in The Payment of Gratuity (Central) Rules, 1972 (1) If an employer—
(i) refuses to accept a nomination or to entertain an application sought to be filed under rule 7, or
(ii) issues a notice under sub-rule (1) of rule 8 either specifying an amount of gratuity which is considered by the applicant less than what is payable or rejecting eligibility to payment of gratuity, or
(iii) having received an application under rule 7 fails to issue any notice as required under rule 8 within the time specified therein, the claimant employee, nominee or legal heir, as the case may be, may, within ninety days of the occurrence of the cause for the application, apply in Form ‘N’ to the controlling authority for issuing a direction under sub-section (4) of section 7 with as many extra copies as are the opposite party:
Provided that the controlling authority may accept any application under this sub-rule, on sufficient cause being shown by the applicant, after the expiry of the specified period.
16. As seen from the aforesaid Rule 10(1), it is clear that the 3rd respondent ought to have filed an application seeking for payment of Gratuity, within 90 days of the occurrence of the cause for the https://www.mhc.tn.gov.in/judis 13/18 W.P. No.1561 of 2018 application and in case, there is a delay only after he shows sufficient cause for the said delay, the Controlling Authority can entertain his application seeking for payment of Gratuity.
17. In the case on hand, the 3rd respondent admittedly did not file any application seeking for condonation of delay as required under Rule 10(1) proviso of the Payment of Gratuity (Central) Rules, 1972.
Admittedly, the application was filed only on 26.11.2014, whereas the 3 rd respondent is dismissed from service by the Disciplinary Authority's order dated 30.11.2010, which was confirmed by the Appellate Authority on 02.02.2011 much beyond the prescribed period. By total non application of mind to Rule 10(1) of the Payment of Gratuity (Central) Rules, 1972, the 2nd respondent by its order dated 06.12.2016 and the 1st respondent(Appellate Authority) by its order dated 30.11.2017 has held the application filed by the 3rd respondent seeking for Gratuity is well within the prescribed period of limitation, which is an erroneous finding.
18. The learned counsel for the 3rd respondent relied upon the following authorities in support of his submissions that being a Welfare legislation and the petitioner-bank not having suffered any loss as no notice was issued to the 3rd respondent prior to the forfeiture, the 2nd respondent by its order dated 06.12.2016 as well as the Appellate https://www.mhc.tn.gov.in/judis 14/18 W.P. No.1561 of 2018 Authority by its order dated 30.11.2017 has rightly directed the petitioner-bank to pay the Gratuity to the 3rd respondent.
a. Permali Wallace Ltd., Bhopal vs. State of Madhya Pradesh and others reported in 1996 MPLJ 262 (MP) ;
b. J.B. Micheal D'Souza vs. Appellate Authority under Payment of Gratuity Act, Bangalore and others reported in 2001(4) LLN 582 (Kar);
c. Krishnaveni Textile Mills vs. Asst. Labour Commissioner (Central), Madras and others reported in 2002 (4) LLN 363 (Mad);
d. Hindalco Industries Ltd., vs. Appellate Authority under the Payment of Gratuity Act, Kanpur and others reported in 2004 (3) LLN 106 (All) ;
e. Baroda Traders Co.op Bank Ltd. vs. Mahendrabhai B. Shah reported in 2006 (2) LLJ 500 (Guj);
f. Union of India vs. K.R. Ajwalia, reported in 2006 (1) LLN 934 (Guj);
g. Jaswant Singh Gill vs. Bharat Coking Coal Ltd. And others reported in (2007) 1 SCC 663 h. Union of India and others vs. C.G. Ajay Babu and another reported in 2018 9 SCC 529.
19. The decisions relied upon by the learned counsel for the 3rd respondent referred to supra has no bearing to the facts of the case. The question of issuance of notice to the 3rd respondent before forfeiture of https://www.mhc.tn.gov.in/judis 15/18 W.P. No.1561 of 2018 Gratuity amount will not arise in view of the fact that the finding of the Disciplinary Authority dismissing the 3rd respondent from service has attained finality. The charges framed against the 3rd respondent was that he has caused loss to the petitioner bank to a sum of Rs.4,22,950/- on account of the 3rd respondent's dishonest and fraudulent transfer of the money to various account. When the charges have been proved and the findings have attained finality, the question of issuance of notice to the 3rd respondent prior to forfeiture will not arise. All the decisions relied upon by the learned counsel for the 3rd respondent does not relate to this case, where the findings against the 3rd respondent with regard to his fraudulent and dishonest act were not proved and only in those cases, notice was required to be given to the employee prior to the forfeiture of the Gratuity amount. Just because of the Payment of Gratuity Act, is a welfare legislation, the 3rd respondent has a matter of right cannot claim Gratuity that too when Section 4(6) of the Payment of Gratuity Act, 1972, enables the petitioner to forfeit the Gratuity amount in case, they have suffered any loss due to the dishonest and fraudulent act of the 3rd respondent. Since the charges against the 3rd respondent has been proved conclusively and the findings have attained finality, the 3rd respondent cannot contend that the Payment of Gratuity Act, being a welfare https://www.mhc.tn.gov.in/judis 16/18 W.P. No.1561 of 2018 legislation, necessarily he has to be paid the Gratuity amount.
For the foregoing reasons, the impugned orders, dated 06.12.2016 passed by the 2nd respondent which has been confirmed by the Appellate Authority by its order dated 30.11.2017 have to be quashed and the writ petition will have to be allowed. Accordingly this writ petition is allowed. No costs. Consequently, connected miscellaneous petitions are closed.
16.09.2022 Index: Yes/No Internet: Yes/No Speaking Order/Non-Speaking Order vsi2 To
1. The Appellate Authority under the Payment of Gratuity Act, 1972 and Dy. Chief Labour Commissioner (Central), Chennai No.26, III Block, 5th Floor, Shasthri Bhavan, Haddows Road, Chennai – 600 006.
ABDUL QUDDHOSE, J.
https://www.mhc.tn.gov.in/judis 17/18 W.P. No.1561 of 2018 vsi2
2. The Controlling Authority under the Payment of Gratuity Act, 1972 and regional labour Commissioner (Central), Madurai, New No.5, Old No.1-A (III Floor), Lady Doak college road, Chinna Chokkikulam, Madurai – 625 002.
W.P. No.1561 of 2018
16.09.2022 https://www.mhc.tn.gov.in/judis 18/18