Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Telangana High Court

Housing Development Fin. Corp. Ltd. vs B.V. Radhakrishna 4 Ors. on 23 November, 2022

Author: P. Madhavi Devi

Bench: P. Madhavi Devi

      THE HONOURABLE SMT. JUSTICE P. MADHAVI DEVI


                 WRIT PETITION NO.34908 OF 2017


                                ORDER

In this Writ Petition, the petitioner is seeking a Writ of Certiorari calling for records in the Shops and Establishments Petition No.13 of 2012 on the file of the Authority under Section 48(1) of the A.P. (Telangana) Shops and Establishments Act, 1988 and the Assistant Commissioner of Labour-III, Hyderabad and to set aside the order dt.03.10.2017 and to pass such other order or orders as this Court may deem fit and proper in the interest of justice.

2. Brief facts leading to the filing of the present Writ Petition are that the petitioner is a company set up with the objective of meeting the social need of encouraging home ownership and has its Head Office at Mumbai. It has employed the 1st respondent as an Assistant in its Legal Department at Hyderabad in the year 1989. The 1st respondent was promoted as a Senior Assistant in the year 1992, as an Officer in 1995 and as a Senior Officer in the year 2002 and finally as an Assistant Manager in 2005. The 1st respondent was thereafter transferred to Kolkata by proceedings dt.04.05.2010 giving him one month's time to W.P.No.34908 of 2017 2 report in the new station. The 1st respondent submitted a representation dt.17.05.2010 requesting the petitioner herein to reconsider its decision of transfer to Kolkata. The petitioner issued another letter dt.24.05.2010 extending the time for reporting at Kolkata to 01.07.2010. However, the 1st respondent did not join at Kolkata, but filed a suit in O.S.No.1426 of 2010 before the Court of I Senior Civil Judge, City Civil Court, Hyderabad challenging the transfer order dt.04.05.2010. The Court granted an ad interim injunction against relieving him from the post of Assistant Manager (Legal) in I.A.No.533 of 2010. The petitioner assailed the interim injunction so granted in C.M.A.No.185 of 2010 before the Court of II Additional Chief Judge, City Civil Court, Hyderabad. The order of interim injunction was set aside and I.A.No.533 of 2010 was dismissed and against the same, the 1st respondent filed C.R.P.No.3024 of 2011 and this Court vide order dt.24.01.2012 dismissed the C.R.P. It is submitted that the 1st respondent had come to know of the notice dt.26.04.2012 issued in newspaper by the Kolkata office of the petitioner that he was unauthorisedly absent from duties and that the postal notices sent were returned unserved and that since the notices were not responded to, he was finally terminated from service by order dt.08.06.2012 stating that a final public notice was issued in newspaper on 17.05.2012 asking the 1st respondent to report at W.P.No.34908 of 2017 3 Kolkata office by 21.05.2012 and since he did not join duties, he was deemed to have abandoned the service and ceased to be an employee of the petitioner.

3. Challenging the said order of termination, the 1st respondent filed S.E.No.13 of 2012 before the 2nd respondent seeking salary of Rs.65,00,000/- at the rate of Rs.12,00,000/- per annum which included an assumed annual increment of 20%, for a total period of 5 years and 5 months, i.e., from 01.08.2012 to 30.06.2018, the period of remaining service, and loss of benefits in terms of shares quantified at Rs.1,80,00,000/-. Challenging the maintainability of the application before the 2nd respondent Authority, the petitioner filed W.P.No.2175 of 2013 raising a preliminary objection about the maintainability of the application before the Authority, on the ground that the 1st respondent was in managerial capacity and was drawing a salary of Rs.12,00,000/- per annum and therefore he is not amenable to the jurisdiction of the A.P. Shops and Establishments Act. The petitioner also raised a ground that A.P. Shops and Establishments Act is a local Act and has no jurisdiction over an employee of Kalkota office, whose termination is effected by the Head Office. This Court vide orders dt.12.09.2016 has directed the officer concerned to consider the issue, on filing of a W.P.No.34908 of 2017 4 counter by the petitioners in the writ petition as a preliminary issue, i.e., with regard to maintainability of the application filed by the 3rd respondent therein within a period of 12 weeks thereof. The petitioner in the writ petition, i.e., the petitioner herein filed counter before the Authority within the time allowed stating that the 1st respondent herein was not only promoted to the level of Assistant Manager in the year 2005, but he was allotted work in relation to the said position and he worked as such till 2010 before the transfer order was given by the petitioner. It was further submitted that in addition to giving the designation of Assistant Manager, he was also paid the scale of the post and that he was in-charge of the internal and external aspects of the position. It was also stated that the 1st respondent was transferred to Kolkata vide orders dt.04.05.2010 and was issued notices for reporting to duty at Kolkata, but since the 1st respondent did not comply with the said notice nor did he respond to the same, the services of the 1st respondent were terminated on 08.06.2012 for unauthorised absence from duties from 27.01.2012. The Authority under the A.P. Shops and Establishments Act vide order dt.03.10.2017 in S.E.No.13 of 2012 rejected the preliminary objections raised by the petitioner herein and listed the matter for hearing on 31.10.2017. Challenging the said order of the Authority dt.03.10.2017, the present Writ Petition is filed. W.P.No.34908 of 2017 5

4. Learned counsel for the petitioner, Sri Srinivasa Rao Bodduluri, submits that the objections of the petitioner are three fold--

(i) about the maintainability of the application before the Authority on the ground that the 1st respondent is working in managerial capacity and is drawing a salary exceeding Rs.1,600/- per month and therefore, he is not amenable to the jurisdiction of the Authority under the A.P. Shops and Establishments Act;
(ii) since the 1st respondent has already been transferred to Kolkata and notices for reporting to duty have also been issued by Kolkata office and termination order has been passed by the Head Office at Mumbai, the Courts at Hyderabad have no territorial jurisdiction to entertain the application; and
(iii) A.P. Shops and Establishments Act is a local Act and therefore unless the 1st respondent is working in A.P., he is not amenable to the jurisdiction to the A.P. Shops and Establishments Act.

5. Learned counsel for the 1st respondent, Sri T. Anil Kumar, however, submits that though the 1st respondent has been given the W.P.No.34908 of 2017 6 nomenclature as Assistant Manager, he was not performing the duties of a Manager and therefore even if he was drawing a salary exceeding Rs.1,600/- per month, he is amenable to the jurisdiction of the A.P. Shops and Establishments Act. As regards the territorial jurisdiction, he submitted that the petitioner herein has not raised such a ground before the Authority in the counter filed by it and therefore, it is a fresh ground being raised by the petitioner before this Court.

6. The learned counsel for the petitioner, however, refutes this contention by drawing the attention of this Court to the submissions made by the petitioner in the Writ Petition filed before this Court, wherein an objection was taken with regard to the territorial jurisdiction of the Authority. Therefore, he submitted that when the matter was remitted to the file of the Authority under the A.P. Shops and Establishments Act, the Authority ought to have considered all the contentions raised by the petitioner herein.

7. The learned counsel for the 1st respondent has also pointed out that the termination order has been issued to the 1st respondent at his Hyderabad address and therefore he is deemed to be working at Hyderabad and therefore the Authority also has territorial jurisdiction to entertain the petition.

W.P.No.34908 of 2017

7

8. Having regard to the rival contentions and the material on record, this Court finds that the transfer order dt.04.05.2010 of the 1st respondent to Kolkata had been challenged by him and the said order has been upheld by this Court in C.R.P.No.3024 of 2011. The 1st respondent has not challenged the said order and therefore, it has become final. Thereafter, the 1st respondent ought to have joined at Kolkata, but since he remained absent, notices were given to him and due to his continued unauthorised absence, his services were terminated by the Head Office at Mumbai. The 1st respondent has been appointed by the Head Office and therefore, the termination orders issued by the Head Office are also valid. The question before this Court is whether the Authority under the A.P. Shops and Establishments Act could pass the order about the maintainability of the application. The Authority in its order dt.03.10.2017 has gone into the duties and obligations of the 1st respondent herein in the petitioner company and has observed that he was working as Legal Assistant in the Legal Department and his duty is of in-house legal support in apprising the veracity of the documents submitted by the customers and submitting reports to the sanctioning committee, based on whose recommendations, loans were sanctioned and that neither respondent No.1 nor the Legal Department had any say W.P.No.34908 of 2017 8 in the decision of sanctioning loans to the customers. After perusing these contentions of the 1st respondent herein, the Authority has held that the 1st respondent herein did not have the powers of supervision and control over the subordinate employees and he has no independent decision making power while discharging the duties and did not have the power to operate the bank accounts or to transfer or take disciplinary proceedings against any employee of the respondent company. In view of the same and also after going through the judgment of the Hon'ble Apex court in the case of Premsagar Vs. Standard Vaccum Oil Co.1, the Authority has held that the 1st respondent herein is not discharging the duties of a Manager and therefore, he is amenable to the jurisdiction of the A.P. Shops and Establishments Act and he does not fall under the exempted category under Section 73(1)(a) of the Andhra Pradesh Shops and Establishments Act.

9. The petitioner company has filed a Note on the role and responsibilities of Legal Officer in HDFC Limited, which are as under:

"(1) The Legal Officer shall report directly to the Branch Head / Operations Head and assist in the performance of the branch in disbursement of loans;
1

AIR 1965 SC 111 W.P.No.34908 of 2017 9 (2) He will be officer in charge of handling compliance issues with company regulator and also various statutory authorities; (3) He is required to approve Builder project files; (4) He is responsible for scrutiny of title deeds pertaining to individual customers and ensuring loan disbursement; (5) He will be responsible for loan documentation for corporate as well as Individual home loans;

(6) He is responsible for co-ordination and monitoring operations team which include technical and disbursement team and ensure smooth loan disbursements;

(7) He is responsible for sending all the reports on compliance and Legal to Head office (Monthly/Quarterly/Annual); (8) He is required to represent the company as authorised signatory before Court of Law for filing suits against defaulters, fraudsters and also defend the company against the suits/complaints filed against the company;

(9) He is responsible for all court matters of the company; (10) He is required to appoint Advocates as and when necessary into the panel of the Company;

(11) He is required to provide necessary training to all staff members on various laws / procedures for smooth loan disbursements; (12) Responsible for security creation and disbursement of Loan; (13) Any other job assigned by Manager / Management." On going through the same, it appears that though the 1st respondent is not the final sanctioning authority of the company, he is conferred with responsibilities and duties of scrutiny of title deeds and making W.P.No.34908 of 2017 10 recommendations for sanctioning of loans. Such responsibilities are certainly of managerial in nature.

10. Hon'ble Supreme Court in the case of Premsagar Vs. Standard Vaccum Oil Co. (1 supra) has held that it is difficult to lay down exhaustively all the tests which can be reasonably applied in deciding the question as to when a person can be said to be employed by the respondent in the position of management. In the said case, the Hon'ble Supreme Court was considering the case of an appellant who had no power of appointment of labour, had no power to take disciplinary action against them, had no power to grant leave to persons subordinate to him, had no discretion in the matter of incurring expenditure of his own accord as the expenditure had to be sanctioned by the General Manager and had no power of attorney to enter into agreements with third parties on behalf of the company and his work was subject to the overall supervision of the Operations Manager and he had no power to bind the company by his acts. In these circumstances, the Hon'ble Supreme Court in the said case has held that the appellant therein was not working in managerial capacity. However, in the case before this Court, it can be seen that the 1st defendant was discharging certain functions of managerial nature with full power and responsibility and W.P.No.34908 of 2017 11 therefore it cannot be said that he was not functioning in managerial capacity. In the opinion of this court, the reliance of the Authority under the A.P. Shops and Establishments Act, in following the decision of the Hon'ble Supreme Court in the case of Premsagar Vs. Standard Vaccum Oil Co. (1 supra) for allowing the petition of the respondent No.1 is misplaced.

11. In view of the same, this Court is of the opinion that the order of the Authority under Section 48(1) of the A.P. Shops and Establishments Act, 1988, dt.03.10.2017 in S.E.No.13 of 2012 needs to be set aside and it is accordingly set aside.

12. This Writ Petition is accordingly allowed. No order as to costs.

13. Pending miscellaneous petitions, if any, in this Writ Petition shall stand closed.

___________________________ JUSTICE P. MADHAVI DEVI Date: 23.11.2022 Svv