Citation : 2016 Latest Caselaw 6243 Bom
Judgement Date : 21 October, 2016
1 Cri. W.P. 107/2007+
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL WRIT PETITION NO. 107 OF 2007
Richard Rushton
Occupier, SKOL Breweries Ltd.,
(Unit : Pals Distilleries Ltd.)
L-5, M.I.D.C., Waluj,
Aurangabad (M.S.) .. Petitioner
(Original Accused)
Vs.
The State of Maharashtra
at the instance of
Shri H.M. Asalkar,
Deputy Director,
Industrial Safety & Health,
57, Sindhi Colony,
Aurangabad .. Respondent
AND
CRIMINAL WRIT PETITION NO. 108 OF 2007
Richard Rushton
Occupier, SKOL Breweries Ltd.,
(Unit : Pals Distilleries Ltd.)
L-5, M.I.D.C., Waluj,
Aurangabad (M.S.) .. Petitioner
(Original Accused)
Vs.
The State of Maharashtra
at the instance of
Shri H.M. Asalkar,
Deputy Director,
Industrial Safety & Health,
57, Sindhi Colony,
Aurangabad .. Respondent
----
Mr. Vijay Sharma, Advocate for the petitioner in both Writ
Petitions
Ms. R.P. Gour, APP for the respondent/State
----
::: Uploaded on - 26/10/2016 ::: Downloaded on - 27/10/2016 00:25:44 :::
2 Cri. W.P. 107/2007+
CORAM : V.K. JADHAV, J.
DATE : 21/10/2016
ORAL JUDGMENT :
With consent of learned counsel for the
parties, both Writ Petitions are heard finally.
2. In the instant criminal writ petitions, the
petitioner has challenged the orders of issue of process
passed by the learned Chief Judicial Magistrate,
Aurangabad, dated 3/4/2016, respectively, in complaint
bearing SCC 2228 of 2006 for the offences punishable
under section 7(A)(2)(a) r/w section 92 of the Factories
Act, 1948 and in the complaint bearing SCC 2229 of 2006
for the offences punishable under section 32(c) r/w.
section 92 of the Factories Act, 1948 (for short "the
Act").
3. Brief facts giving rise to the present criminal
writ petitions are as follows :-
. The petitioner was at the relevant time, the
managing director and the occupier of SKOL Breweries
Ltd., Unit : Pals Distilleries Ltd., situated at L-5,
M.I.D.C, Waluj, Aurangabad. The said factory is engaged
3 Cri. W.P. 107/2007+
in manufacturing the beer. In the first half of the
year 2005, the said factory was to undergo expansion and
modernisation which included erection of malt silos and
bucket elevator in a part of the land covered by SKOL
Breweries Ltd. Tenders were invited by the Brewery and
consequently the contract for erection of malt silos was
given by the petitioner to a construction company namely
Briggs of Burton (I) Pvt. Ltd., Bangalore. The said
company Briggs of Burton (I) Pvt. Ltd. entered into a
contract with sub-contractor M/s Rajkamal Engineering,
Aurangabad and sub-contracted a part of its work to
them. The said construction work was supervised by one
Chourasiya Rakesh, Engineer of the Contractor, Briggs of
Burton (I) Pvt. Ltd. and also by the proprietor of the
sub-contractor M/s. Rajkamal Engineering.
. On 5/1/2006, as per the routine, the sub-
contractor's workers resumed their duties at 9.00 am and
two of the sub-contractors's workers Shri Ashok Mule and
Shri Abhiman Korde were carrying out the erection of the
bucket elevator which was at a height of 25 M. Both the
workers climbed the staircase from the backside of the
bucket elevator and reached the platform of the elevator
which was at a height of 25 M. Once the task was
4 Cri. W.P. 107/2007+
accomplished, worker Shri Abhiman Korde de-anchored his
safety belt before descending the staircase. Another
worker Shri Ashok Mule was on his way down when all of a
sudden, the bucket elevator stared bending and due to
movement of the elevator, Shri Mule lost his balance and
fell on the ground. Shri Korde somehow managed to reach
to the derric and climbed down. Shri Korde suffered
minor injuries. However, due to the said fall, Shri
Mule suffered serious injuries and was declared dead by
the doctors at the Government Hospital, Aurangabad.
. On the next day, i.e. on 6/1/2006, the
respondent alongwith another Deputy Director visited the
said factory of the petitioner and made report of the
accident. The company also filed report of the accident
in Form 24 as required under the Factories Act to the
respondent. The respondent also visited the
petitioner's factory for making enquiry into the
accident. The respondent however filed two separate
complaints at Aurangabad. The learned Chief Judicial
Magistrate by order dated 3/5/2006, has issued the
process against the petitioner as aforesaid. Hence,
these Criminal Writ Petitions.
5 Cri. W.P. 107/2007+
4. Learned counsel for the petitioner submits that
the site where the construction of malt silos was being
carried out, cannot be said to be the factory, as no
manufacturing process was being carried out.
Constructions of malt silos is totally distinct and
separate from the manufacturing process of the factory.
Learned counsel submits that the construction of new
structure cannot be said to be a manufacturing process
and the site where the activity completely dis-
associated with the manufacturing process being carried
out cannot be said to be the factory as defined under
the Act. Learned counsel further submits that the
victim of the accident, who were employed by the sub-
contractor cannot be said to be a worker as defined
under the Act and thus, the employer cannot be held
liable for the death or the injuries. Learned counsel
submits that the petitioner/occupier cannot be held
liable in absence of any mens rea or connivance or
knowledge. It was the responsibility of the contractor
and the sub-contractor to look after various safety
measures as per the terms of the contract. The
petitioner has exercised all reasonable, practicable due
diligence and he cannot be held liable. It has alleged
6 Cri. W.P. 107/2007+
in the complaint that cause of the accident is that the
proper system of work was not followed by the workers.
Learned counsel submits that even the allegations made
in the complaint accepted as it is, no case is made out
against the petitioner. The learned Chief Judicial
Magistrate has not applied his mind and mechanically
issued the process.
5. Learned counsel for the petitioner in order to
substantiate his contentions, places reliance on the
following cases :-
(i) The Management of Government Soap Factory, Bangalore - 12 Vs. The Presiding Officer,
Labour Court, Bangalore and ors. AIR 1970
Mysore 225;
(ii) The Nagpur Electric Light and Power Co.
Ltd. Vs. The Regional Director, Employees' State Insurance Corporation AIR 1967 SC 1364;
(iii) Workmen of Delhi Electrict Supply Undertaking Vs. The Management of Delhi Electric Supply Undertaking (1974) 3 SCC 108;
(iv) Hari Shankar Sarma and others V/s. M/s.
Artificial Limbs Manufacturing Corporation and
others AIR 2002 SC 226;
7 Cri. W.P. 107/2007+
(v) Madhavrao Jiwaji Rao Scindia and anr. Vs.
Sambhajirao Chadrojirao Angre and others AIR
1988 SC 709.
6. Learned A.P.P. submits that at the time of the
erection of the elevator, the workers were required to
work at the height of 25 meter and there was every
possibility of falling. So as to ensure safety of those
workers, safety belts were required to be provided to
them. However, during the course of enquiry, no such
safety belts were produced before the complainant.
Learned A.P.P. submits that the place where the accident
took place, is inside of the premises of the factory
where manufacturing process is carried out and,
therefore, the provisions of the Act and Rules framed
thereunder are applicable to the premises. Learned
A.P.P. submits that the place where the accident took
place, the work of assembling silos was going on and
this work is nothing but the "manufacturing process",
within the meaning of section 2(k) of the Act. Learned
A.P.P. submits that even assuming that work of expansion
was going on, the premises where such work was going on,
would be deemed to be the manufacturing process.
Learned A.P.P. submits that prima facie case is made out
8 Cri. W.P. 107/2007+
against the petitioner and learned Chief Judicial
Magistrate has therefore rightly issued the process
against the petitioner/accused. Learned A.P.P. submits
that the petitioner's submissions, by way of defence,
can be dealt with during the course of trial. However,
at the time of issuance of process, the proposed defence
of the petitioner/accused cannot be considered.
. The learned A.P.P., in order to substantiate
her submissions, places reliance in the case of
Uttaranchal Forest Development Corpn. and anr. Vs. Jabar
Singh and others (2007) 2 SCC 112.
7. On careful perusal of the complaint and its
contents, it appears that the complainant visited the
factory of the petitioner/accused on 9/1/2006 and
10/1/2006. Is has stated in the complaint that work of
expansion was being carried out, which includes new
construction, installation of the new machines etc.
Part of this expansion is erection of malt silos and
bucket elevator near the building in which office is
housed. It has further stated in the complaint that
work of erection of bucket elevator is given to Briggs
of Burton (I) Pvt. Ltd., who again, gave this work to
9 Cri. W.P. 107/2007+
sub-contractor M/s. Rajkamal Engineering, Aurangabad.
This work was started around three months before the
accident and the said Rajkamal Engineering put on job 11
workers, to carry out the said work. It has further
stated in the complaint that the work was being
supervised by proprietor of M/s Rajkamal Engineering and
by the Engineers of Briggs of Burton (I) Pvt. Ltd.
Further, the details of the accident are given in the
complaint. It has alleged in the complaint that the
system of work followed while erection of the elevator,
was not safe and there was risk to the health of the
workers doing the work on 5/1/2006. It has further
alleged in the complaint that by not following the safe
system of work, while work of erection of the elevator
was going on, the occupier has contravened the
provisions of the Act.
8. It is rather an admitted position that the
expansion of erection of malt silos and bucket elevator
near the building in which the office is housed, was
going on and the said expansion work also includes the
new construction, installation of new machines etc.
Section 2(m) of the Act, defines factory. It reads as
10 Cri. W.P. 107/2007+
under:-
"factory" means any premises including the
precincts thereof-
(i) whereon ten or more workers are working, or were working on any day of the preceding twelve months, and in any part of which a manufacturing process is being carried on with the aid of power, or is ordinarily so carried
on, or
(ii) whereon twenty or more workers are working, or were working on any day of the
proceeding twelve months, and in any part of which a manufacturing process is being carried
on without the aid of power, or is ordinarily so carried on, - but does not include a mine subject to the operation of the Mines Act, 1952
(35 of 1952) or a mobile unit belonging to the armed forces of the Union, a railway running shed or a hotel, restaurant or eating place or a poly house or green house engaged in the activity of floriculture of pomology or High
Value Crops.
Explanation I - For computing the number of workers for the purpose of this clause all the workers in different groups and relays in a day shall be taken into account.
Explanation II - For the purpose of this clause, the mere fact that an Electronic Data Processing Unit or a Computer Unit is installed in any premises or part thereof, shall not be
construed to make it a factory if no manufacturing process is being carried on in such premises or part thereof.;
Explanation III - For the purpose of this clause, the term "High Value Crops" shall mean and include -
(i) Plantation of fruits, flowers and vegetables in a green house or shet-net house;
11 Cri. W.P. 107/2007+
(ii) Plantation of exotic fruits, flowers and vegetables;
(iii) Plantation of crops by use of bio- technology;
(iv) Plantation of medicinal and aromatic plants and processing industry;
(v) Production of mushroom and processing industry;
(vi) Production of fruits by micro-drip
irrigation by use of plastic and mulching;
(vii) Nurseries and processing industry where vegetables are produced in a green house;
(viii) Nursery of ornamental plants;
Section 2(k) of the Act defines the "manufacturing
process", which reads as under:-
"manufacturing process" means any process for--
(i) making, altering, repairing, ornamenting,
finishing, packing, oiling, washing, cleaning, breaking up, demolishing, or otherwise treating or adapting any article or substance with a view to its use, sale, transport, delivery or disposal,
(ii) pumping oil, water, sewage or any other substance; or]
(iii) generating, transforming or transmitting power; or
(iv) composing types for printing, printing by letter press, lithography, photogravure or other similar process or book binding;] [or]
12 Cri. W.P. 107/2007+
(v) constructing, reconstructing, repairing, refitting, finishing or breaking up ships or vessels; [or]
(vi) preserving or storing any article in cold storage;
Section 2(n) of the Act defines the term "occupier",
which reads as under:-
"occupier" of a factory means the person who
has ultimate control over the affairs of the factory [Provided that--
(i) in the case of a firm or other association of individuals, any one of the individual
partners or members thereof shall be deemed to be the occupier;
(ii) in the case of a company, any one of the
directors shall be deemed to be the occupier;
(iii) in the case of a factory owned or controlled by the Central Government or any State Government, or any local authority, the person or persons appointed to manage the
affairs of the factory by the Central Government, the State Government or the local authority, as the case may be, shall be deemed to be the occupier: Provided further that in the case of a ship which is being repaired, or on which maintenance work is being carried out,
in a dry dock which is available for hire,--
(1) the owner of the dock shall be deemed to be the occupier for the purposes of any matter provided for by or under-
(a) section 6, section 7A, section 7B, section 11 or section 12;
13 Cri. W.P. 107/2007+
(b) section 17, in so far as it relates to the providing and maintenance of sufficient and suitable lighting in or around the dock;
(c) section 18, section 19, section 42, section 46, section 47 or section 49, in relation to
the workers employed on such repair or maintenance;
(2) the owner of the ship or his agent or master or other officer-in-charge of the ship
or any person who contracts with such owner, agent or master or other officer-in-charge to carry out the repair or maintenance work shall be deemed to be the occupier for the purposes
of any matter provided for by or under section 13, section 14, section 16 or section 17 (save
as otherwise provided in this proviso) or Chapter IV (except section 27) or section 43, section 44 or section 45, Chapter VI, Chapter
VII, Chapter VIII or Chapter IX or section 108, section 109 or section 110, in relation to--
(a) the workers employed directly by him, or by or through any agency; and
(b) the machinery, plant or premises in use for
the purpose of carrying out such repair or maintenance work by such owner, agent, master or other officer-in-charge or person;"
9. As per the definition of term "occupier", an
occupier of a factory means a person, who has ultimate
control over the affairs of the factory. There is no
dispute that the petitioner's factory comes within the
meaning of factory, as defined in section 2(m) of the
Act and that the petitioner is the occupier, as defined
in terms of section 2(n) of the Act.
14 Cri. W.P. 107/2007+
10. Learned counsel for the petitioner, by
referring the aforesaid definition, submits that the
site where the construction of malt silos was being
carried out, cannot be said to be a factory, as no
manufacturing process was being carried out there.
Admittedly, the expansion work was being carried out in
the factory premises, which was totally distinct and
separate from the manufacturing process of the factory.
Construction of such expansion, cannot be said to be a
manufacturing process as defined under the Act.
11. In the case of The Management of Government
Soap Factory, Bangalore, referred supra and relied on by
learned counsel for the petitioner, the Mysore High
Court has observed that dismantling of the machinery and
plant in the existing premises of the factory and
transporting the same for being shifted to the new
premises, cannot be said to be any part of the process
of manufacturing. Such shifting of plant and machinery
to a new premises, is not a normal activity of a
factory. It is an extraordinary activity which is de-
hors the ordinary manufacturing process. In paragraph
no.54, the Mysore High Court has made the following
observations :-
15 Cri. W.P. 107/2007+
"54. The activities of altering, breaking up, demolishing and adapting, referred to in sub-
clause (I) of Section 2(k) of the Act, are all those done in the course of manufacture, that
is, in the process of transformation of raw materials into the finished product. In our opinion, dismantling of machinery and plant in
the existing premises of a factory and transporting the same for being shifted to new premises, cannot be said to be any part of the
process of manufacturing. Such shifting of
plant and machinery to new premises, is not a normal activity of a factory. It is an
extraordinary activity which is de hors the ordinary manufacturing process. In the present case, dismantling and transport of plant and
machinery of the Factory were not for the
purpose of normal activity of repair or replacement, but were for the unusual purpose of shifting of the Factory itself from old
premises to new premises."
. In the case of The Nagpur Electric Light and
Power Co. Ltd. referred supra and relied on by learned
counsel for the petitioner, the Supreme Court has
observed that inside the same compound wall, there may
be two or more premises; the premises used in connection
with manufacturing process may constitute a factory, and
16 Cri. W.P. 107/2007+
the other premises within the same compound wall may be
used for purpose unconnected with any manufacturing
process and may form no part of the factory.
Dis-agreeing with the observations made by the High
Court to the effect that the manufacturing process is
carried on by the Company not only in the building
called the workshop or the receiving station but over
the whole area over which the process of transmission is
carried on including the sub-stations where electricity
is stored and supplied to the consumers by further
transmission lines and every part over which this
process is carried on will be a factory within the
meaning of the Employees' State Insurance Act, the
Supreme Court observed that this line of reasoning
cannot be accepted and it seems to be startling
proposition that every inch of the wide area over which
the transmission lines were spread, is a factory within
the meaning of the definition of "factory" in the
Employees' State Insurance Act.
12. In the case of Uttaranchal Forest Development
Corpn. (cited supra), relied upon by the learned A.P.P.,
the Supreme Court has almost referred all the previous
judgments on this point, including the cases relied upon
17 Cri. W.P. 107/2007+
by the learned counsel for the petitioner. In this
cited case, learned counsel appearing for the petitioner
did not press the question of premises and confined his
arguments to the issue that cutting of the tress on the
wide area of the forest does not amount to manufacturing
process and, therefore, the arguments were considered
and confined to the manufacturing process alone.
However, both the sides admitted that the work of the
respondent consist of cutting of the trees by axe and
changing the shape of timber into logs by saw. In the
backdrop of the said admission, the Supreme Court has
observed that the process of cutting of trees by axe and
changing the shape by saw, both squarely fall within the
definition of the first part of the manufacturing
process as cutting would be included into the process of
"making" and "breaking up" included in the said
definition. Further, the changing of shape by saw would
be included in the process "altering" "adapting" of the
trees. Further, admittedly, the trees and logs both
fall within the meaning of "any article or substance",
the second part of the definition. Lastly, it is
observed that the conversion of trees into logs is
admittedly for the purpose of sale, disposal, use and
last but not the least for transport, all of which fall
18 Cri. W.P. 107/2007+
within the third part of the definition.
. In order to explain the above observations,
"manufacturing process", as defined in the Act under
section 2(k) can be divided into three parts, namely:
(i) the process - "making, altering, repairing,
ornamenting, finishing, packing, oiling, washing,
cleaning, breaking up, demolishing or otherwise treating
or adapting"; (ii) the object - "any article or
substance" and (iii) the purpose - "with a view to its
use, sale, transport, delivery or disposal".
. In paragraph no.38 of the judgment, while
considering the submissions made on behalf of the
petitioner with regard to the definition of
"manufacturing process", the Supreme Court has observed
that the above submission is untenable in law and cannot
be sustained for more than one reason. The Supreme
Court further observed that before dealing with the
definition of "manufacturing process", as defined in
section 2(k), it is necessary to briefly refer to the
functions and powers of the Corporation as mentioned in
Sections 14 and 15 of the U.P. Forest Corporation Act,
1974. The functions and powers of the Corporations are
inter-alia to undertake removal and disposal of trees
19 Cri. W.P. 107/2007+
and exploitation of forests and resources. The
Corporation has also the power to set up workshops or
factories for processing raw materials.
13. In the instant case, however, no such
manufacturing process was going on at the relevant time
and admittedly the work of expansion of the factory was
going on. The said expansion work includes a new
construction, installation of new machines and a part of
the expansion is also erection of malt silos and bucket
elevator near the building in which the office is
housed.
14. Learned A.P.P. submits that after completion of
the said work, in future, the malt silos and the other
completed work would be used for the manufacturing
process and as such, it shall be deemed to have been
used for carrying out the manufacturing process
activity.
15. I do not think that the aforesaid activities,
as stated in the complaint, itself satisfy the
ingredients of the definition of "manufacturing
process", as defined in section 2 (k) of the Act. In
the case of Uttaranchal Forest Development Corpn. and
20 Cri. W.P. 107/2007+
anr. Vs. Jabar Singh and others (cited supra), the
entire area of the region wherein the standing trees
which were allotted to the forest corporation, were
admitted by both the sides as factory premises for the
reason that functions and powers of the corporation are
inter alia to undertake removal and disposal of the
trees and exploitation of the forest and resources.
. In the extreme opposite manner, it could be
stated that inside the compound wall, there may be two
or more premises and the premises used in connection
with the manufacturing process may constitute factory
and the other premises within the same compound wall may
be used for the purpose un-connected with any
manufacturing process. Only because the place where the
accident took place, is a place inside of the premises
of the factory, such penal provisions cannot stand
attracted against the petitioner.
. In the case of Madhavrao Jiwaji Rao Scindia and
anr. (cited supra) and relied on by learned counsel for
the petitioner, in paragraph no.7 of the judgment, the
Supreme Court has made following observations :-
"7. The legal position is well-settled that
21 Cri. W.P. 107/2007+
when a prosecution at the initial stage is asked to be quashed, the test to be applied by the Court is as to whether the uncontroverted
allegations as made prima facie establish the
offence. It is also for the Court to take into consideration any special features which appear in a particular case to consider whether it is
expedient and in the interest of justice to permit a prosecution to continue. This is so on the basis that the Court cannot be utilised
for any oblique purpose and where in the opinion of the Court chances of an ultimate
conviction are bleak and, therefore, no useful purpose is likely to be served by allowing a
criminal prosecution to continue, the Court may while taking into consideration the special facts of a case also quash the proceeding even
though it may be at a preliminary stage."
In the instant case, uncontroverted allegations even
prima facie, did not establish the offence against the
petitioner. It is thus not expedient and in the
interest of justice to permit the prosecution to
continue.
16. In view of above discussion and the law laid
down by the Supreme Court in the various cases, as
discussed above in detail, Writ Petitions No. 107 of
2007 is allowed in terms of prayer clause 7(i) and Writ
22 Cri. W.P. 107/2007+
Petition No. 108 of 2007 is allowed in terms of prayer
clause 9(i) thereof.
17. Rule is made absolute in the aforesaid terms.
18. Both the Writ Petitions are accordingly
disposed of.
[V.K. JADHAV]
ig JUDGE
arp/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!