Citation : 2021 Latest Caselaw 259 Cal
Judgement Date : 19 January, 2021
17 WPA 11440 of 2020
19.01.2021
KC FIS Payment Solutions and Services India Pvt. Ltd.
Vs.
The Assistant Labour Commissioner (Central)-II & Ors.
Mr. Soumya Majumdar
Mr. Jeevan Ballav Panda
Mr. Rishav Dutt
Mr. Soumalya Ganguli
Mr. Sourav Roy.
... for the petitioner.
Mr. Bikash Ranjan Bhattacharya
Mr. Suman Sankar Chatterjee
Ms. Sejuti Sengupta.
... for the respondent no. 3.
Mr. R. Guha Thakurta.
... for the respondent no. 4.
Mr. Abhishek Banerjee Mr. Joydip Banerjee Ms. Parna Roy Chowdhury.
... for the respondent no. 5.
In this matter, the question raised by the writ
petition is, who is liable to pay the gratuity to the workmen:
the principal employer or the contractor under the principal
employer or the sub-contractor under the contractor. The
petitioner is a contractor under the principal employer,
Punjab National Bank. The sub-contractor is also present
and the Punjab National Bank, the principal employer is also
present. Learned advocates Mr. Bikash Ranjan
Bhattacharya assisted by Mr. Suman Sankar Chatterjee
and Ms. Sejuti Sengupta for the respondent no. 3 are also
present in the hearing.
In the course of the hearing on behalf of the
workmen, it has been submitted that there is a provision of
appeal and the petitioner has not taken recourse to that
and the writ petition is not maintainable.
Learned advocate for the sub-contractor
submits that there is suppression of material fact and
there is alternative remedy and that is why the writ
petition is not maintainable here.
Learned advocate for the contractor, who has
been held liable to pay the gratuity, submits that because
of divergent opinion of different Courts, this matter
requires hearing before taking a decision.
After hearing submissions, I will first decide
the question of maintainability as has been raised by the
workmen. If I decide that it is a maintainable writ petition,
then I will go to other question as has been raised today.
But in the meantime, I request the learned advocates
appearing today to exchange amongst themselves the
citations of judgments on which they will rely upon at the
time of hearing.
By consent of the appearing parties, this
matter is fixed on 25th January, 2021 when it will be taken
up at 2.00 P.M. as the third matter after recess.
(Abhijit Gangopadhyay, J.)
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!