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 7, Cited by 3]

Gujarat High Court

Ahmedabad Panjrapole Sanstha vs Miscellaneous Mazdoor Sabha And Ors. on 24 March, 1986

Equivalent citations: (1986)2GLR231, (1987)IILLJ291GUJ

Author: S.B. Majmudar

Bench: S.B. Majmudar

JUDGMENT
 

 Gokulakrishnan, C.J.
 

1. This Special Civil Application is to quash the award dated 28th October, 1985 of the Special Labour Court, Ahmedabad, in Reference No. (LC/IDA-D) No. 4 of 1985. The Labour Court had occasion to consider to whether the Vastrapur branch of the Ahmedabad Panjrapole Sanstha is a "commercial establishment" or not and as to whether the employees therein have to be paid the minimum wages. After elaborately discussing the evidence on record, the Labour Court came to the conclusion that the petitioner herein has to pay the basic pay of Rs. 300/- per month to the compounder, basic pay of Rs. 250/- per month to other workers not being watchmen or women workers and Rs. 200/- basic pay per month to women workers and watchmen. It is against this order that the present special civil application has been filed under Art. 227 of the Constitution.

2. Mr. Vakil, the learned counsel appearing for the petitioner, elaborately argued as to the applicability of the Bombay Shops and Establishments Act, 1948 (Bombay Act No. LXXIX of 1948) and contended that this Vastrapur branch establishment cannot be a 'commercial establishment' and as such it cannot be said that the Minimum Wages Act is applicable. In view of the decision of the Supreme Court in Bangalore Water Supply v. A. Rajappa (1978-I-LLJ-349) it has been rightly held by the Labour Court that petitioner-Panjrapole is an industry as defined by S. 2(j) of the I.D. Act, 1947. In fairness to Mr. Vakil the learned counsel for the petitioner, he did not seriously take up this contention. However, his main thrust of the argument was that even assuming that the petitioner is an industry, the Vastrapur establishment is an independent and separate one and as such, it cannot be said that it is a 'commercial establishment'. According to the learned counsel, such type of establishments are being run on philanthropic basis and as such, there is no 'commercial' activity in the same. We are afraid, we cannot accept this argument advanced by the learned counsel for the petitioner.

3. The Labour Court has considered all the evidence thread-bare and has come to the conclusion that the main activity of the petitioner therein is to care for sick and lame cattle and to maintain them. By the constitution of the Sanstha produced as Ex. 16, it is stated that the main object of the Sanstha is as stated therein. Studying the constitution of the Sanstha, Ex. 16, one finds that over and above the above mentioned object, the petitioner has other objects also and in those other objects are included such as raising of cattle, improving the breed, caring for the cattle which come to the Panjrapole, so that they can be of use to others, to run a dairy farm in order to supply good milk and ghee in the interest of the public etc. Furthermore, the other objects of the Sanstha are to do with agricultural operations to grow grass, to cut it or have it cut and to buy or sell the same or to store it. Also from the evidence, the Labour Court found that the Sanstha has a lot of land in different villages. Further, it has found from the records that the Sanstha has produced its audited report Ex. 8/2 and Ex. 8/3. From this report, it is evident that the Sanstha has rental and other income and also agricultural income. The Sanstha also earns income from selling wool, wood, manure etc.

4. The definition of "Commercial establishment" as given in S. 2(4) of the Bombay Shops and Establishment Act, 1948 reads as follows :

"Commercial establishment" means an establishment which carries on any business, trade or profession or any work in connection with, or incidental or ancillary to, any business, trade or profession and includes a society registered under the Societies Registration Act, 1860 and a charitable or other trust, whether registered or not, which carries on, whether for purposes of gain or not, any business, trade or profession or work in connection with or incidental or ancillary thereto but does not include a factory, shop, residential hotel, restaurant, eating house, theatre or other place of public amusement or entertainment."

If we take the activities of the petitioner herein, there cannot be any doubt that the activities will fall under the definition of the "Commercial establishment" squarely attracting the Minimum Wages Act. Mr. Vakil, the learned counsel for the petitioner, further submitted that the Labour Court has no particulars for fixing the basic pay to various categories of workmen for which it has fixed the basic pay, Even this argument cannot be correct in as much as the Labour Court in Paras 23 and 24 of the order has elaborately discussed as to how the compounder and other workmen have to be paid basic wage per month. We are in complete agreement with the said reasoning and finding of the Labour Court.

5. As far as the argument that the Vastrapur Sanstha is a separate establishment goes, we do not find any substance in the said argument. The mere fact that the cattle are put at Vastrapur for the purpose of treatment cannot make it a separate establishment in as much as the workmen who have come forward for the minimum wages look to the petitioner alone as their employer and have demanded the minimum wages. The mere fact that the other branches of the petitioner herein have not demanded the minimum wages will not, in any way, affect the right of the workmen at Vastrapur establishment to demand minimum wages nor absolve the liability of the petitioner in paying the minimum wages. The Labour Court has correctly assessed all these aspects of the case and has come to the conclusion that the petitioner is 'Commercial establishment' liable to pay the minimum wages as per the Act.

6. We do not find any question of law, much less any error apparent on the face of the record for us, to interfere with the well considered reasoning and finding arrived at by the Labour Court.

7. For all these reasons, the Special Civil Application fails and the same is dismissed.