Citation : 2022 Latest Caselaw 6909 Cal
Judgement Date : 26 September, 2022
26.09.2022.
Item No.23
Court No.550
Saswata
W.P.A. 10501 of 2022
FIS Payment Solutions and Services India Private
Limited
Versus
Pradyot & Ors.
Mr. Soumya Mazumder
Mr. S. Ghose
Mr. Jeevan Ballav Pande
Mr. Rishav Dutt
Mr. S. Ganguli
Ms. Tiana Bhattacharya
... For the petitioner
Mr. Avinash Kankani
...For the respondent nos. 2 & 3
Affidavit of service filed in Court today is kept with
the record.
Despite service none appears for the respondent nos.
1, 4 and 5.
The present writ application has been filed, inter
alia, challenging an order dated 25th April 2022 passed by
the respondent no.2 in a proceeding under Section 7 of the
Payment of Gratuity Act, 1972 (hereinafter referred to as
the 'said Act').
Mr. Majumder, learned advocate appearing in
support of the aforesaid writ application submits that the
petitioner had been engaged by respondent no.5 for
providing caretaker services and supply of Automated
Teller Machines (ATMs) in relation to the ATMs of the
respondent-bank. In this context, an agreement dated 16th
June 2015 is relied on. It is submitted that the said
agreement was valid up to 30st August 2017. During the
subsistence of the aforesaid agreement, the petitioner, with
the concurrence of respondent no.5, had out-sourced the
aforesaid work and /or had engaged respondent no. 4 as
sub-contractor. Drawing the attention of this Court to
clause 2(c) of the agreement dated 18th January 2016,
executed between the petitioner and the respondent no.4, it
is submitted that it was the responsibility of the respondent
no.4 to adhere and comply with the statutory liabilities,
inter alia, including mandatory deductions, payments,
incentives, contributions, fees and the like. The respondent
no.4 was also responsible for payment of gratuity as also
for compliance other statutory formalities. Mr. Majumder
submits that the respondent no.1, who had been engaged
by the respondent no.4 had initiated a proceedings under
Section 7 of the said Act by filing an application in form 'N'
before the controlling authority. In such proceedings, the
petitioner was arrayed as opposite party no.1 and was
referred to as the main contractor, while the employer of
the respondent no.1, who is the respondent no.4 was
arrayed as opposite party no.2.
Drawing the attention of this Court to a daily order
sheet dated 12th April 2022, which is at page 83 of the writ
application, it is submitted that the petitioner had
questioned the jurisdiction and authority of the controlling
authority to adjudicate upon the disputes, inter se,
between the petitioner and the respondent no.1. The
petitioner says that the petitioner has also relied on a
judgment delivered by this Court in the case of Sailen
Seth -vs- Deputy Labour Commissioner & Ors. reported
in 2010 (3) CHN (CAL) 899. By an order dated 25th April
2022, the controlling authority has not only determined the
amount of gratuity payable to the respondent no.1, but has
also saddled the petitioner with such liability. It is
submitted that the controlling authority, while fastening
the liability on the petitioner, was aware of the fact that
there was no subsisting employee-employer relationship
between the petitioner on one hand and the respondent
no.1 on the other. It is submitted on behalf of the petitioner
that the controlling authority, while fastening liability on
the petitioner, took aid of the Contract Labour (Regulation
& Abolition) Act, 1970 and termed the petitioner as the
principal employer and held the petitioner, to be liable for
payment of gratuity.
Mr. Majumder submits that the said Act is a self-
contained code. He places reliance on Sections 2(e) and 2(f)
of the said Act and submits that existence of employee-
employer relationship is the basic foundation for initiating
proceedings under the said Act. It is the contention of the
petitioner that the said Act, despite being a beneficial piece
of legislation, does not provide for fastening of liability on
the principal employer. Mr. Majumder submits that the
petitioner cannot be made liable for payment of gratuity in
respect of the respondent no.1 for the simple reason, the
petitioner did not have any subsisting contract for
employment implied or otherwise with respondent no.1.
Drawing the attention of this Court to the provisions
of Section 4 of the said Act, it is submitted that gratuity is
payable to an employee and/or in case of his death to
his/her nominee or other legal heirs as the case may be.
Since, the petitioner has no contractual relationship for
employment with the respondent no.1, the respondent no.1
does not become an employee of the petitioner. By placing
further reliance on Section 7 of the said Act, Mr. Majumder
submits that it is for the employer to make payment of the
gratuity amount to its employees. By drawing the attention
of this Court to Sub-Section 4(a) of Section 7 of the said
Act, it is submitted that the word 'dispute' as referred to in
the said Sub-Section is in relation to payment of gratuity to
an employee by an employer including admissibility of such
claim and/or entitlement to receive the same. As such,
unless an employee-employer relationship is established
and a finding is returned by the controlling authority, the
petitioner cannot be saddled with any liability on account
of payment of gratuity. Mr. Majumder submits that the
order passed by the controlling authority is an irregular
order. The controlling authority has no jurisdiction to direct
payment of gratuity by a third party who is not the
employer of respondent no.1.
Mr. Majumder further submits that the controlling
authority had no justification and it was improper on his
part to construe the provisions of the said act with
reference to the provisions of Contract Labour (Regulation
and Abolition) Act, 1970. Objectively the aforesaid two acts
are different. In support of the aforesaid contention, Mr.
Majumder places reliance in the case of Sailen Seth
(Supra).
Mr. Majumder submits that the petitioner has no
efficacious alternate remedy available. Although, the said
Act provides for a provision of appeal under sub-Section (7)
of Section 7 of the said Act, however, a scrutiny of the
provision of sub-Section (4)(a) of Section 7 of the said Act
and sub-Section (7) of Section 7 of the said Act would make
it clear that right to prefer an appeal by a person aggrieved
would mean and include either the employee or its heirs or
nominees and the employer and not by any third party.
There was no contractual relationship between the
petitioner and the respondent no.1 and as such, the
controlling authority had no jurisdiction to decide and/or
determine the gratuity payable by the petitioner to the
respondent no.1. The provisions for appeal are
inconsequential and otiose. He further submits that
although till date, no show cause notice has been served on
the petitioner, however, it is more likely than not such
notice would be issued. He, therefore, prays for an interim
order restraining the respondents from giving effect and/or
further effect to the aforesaid order dated 25th April 2022.
Per contra, Mr. Kankani, learned advocate appearing
for the respondent nos. 2 and 3 submits that the aforesaid
order which forms the subject matter of challenge in this
writ application is an appealable order. Since, there is an
appellate authority, the issue should be decided by the
appellate authority. According to him, no case of violation
of the principles of natural justice had been made out. No
case of violation of fundamental rights had also been made
out. By placing reliance on sub-Section(7) of Section 7 of
the said Act, Mr. Kankani submits that the words 'any
person aggrieved by an order under sub-section (4)" in Sub-
Section 7 of Section 7 of the said Act can mean and include
even a third party. The same cannot be restricted to the
employee or the employer nor can a restrictive meaning be
given to the same. In any event, it is submitted that the
petitioner is not a third party as the petitioner has been
arrayed as a party in the proceedings before the controlling
authority. As such, the petitioner has the right and remedy
to prefer an appeal. Further, it is submitted that the order
passed by the controlling authority is a reasoned order and
the same has been passed after taking into consideration
all aspects of the matter. This Court, in exercise of its
extra-ordinary jurisdiction, ought not to entertain the
present application and the present application should be
dismissed at the threshold.
I have heard the advocates appearing for the
respective parties and have considered the materials on
record. I find from the provisions of the said Act that there
must be a relationship between the employee and the
employer which may be expressed or may implied for the
provisions of the said Act to apply. Determination of
gratuity, thus, cannot be divorced from the employee-
employer relationship. I find that the controlling authority,
by the aforesaid order, while determining liability, did not
conclude that the petitioner had any employee-employer
relationship implied or otherwise with the respondent no.1.
On the contrary, despite arriving at a specific finding that
the respondent no.1 was under the direct employment of
respondent no.4, has fastened such liability on the
petitioner. The aforesaid application raises several
jurisdictional issues, inter alia, including the right of the
controlling authority to determine the liability of the
petitioner, who has no direct employee-employer
relationship, on the basis of the factual finding rendered by
the controlling authority, with the respondent no. 1.
In the aforesaid background, as to whether or not,
the petitioner has a right to prefer an appeal under sub-
Section (7) of Section 7 of the said Act also requires serious
consideration. In the circumstances, I am of the view that
the present writ application requires to be heard out.
Considering the threat of recovery, there shall be an
unconditional interim order, restraining the respondents
from initiating any recovery proceeding against the
petitioner and/or from enforcing the same till 7th November
2022. The petitioner is directed to deposit the entire
amount of gratuity as determined by the controlling
authority by its order dated 25th April 2022 with the
Learned Registrar General of this Court on or before 7th
November 2022.
In the event, the deposit as aforesaid is made, the
same shall be invested by the Learned Registrar General in
any interest bearing Fixed Deposit account of his/her
choice in any nationalized bank and shall keep renewing
the same from time to time until further order of this Court.
In the event of deposit of the aforesaid amount as
directed, the interim order passed hereinabove, shall
continue till disposal of the present writ application or until
further orders whichever is earlier.
As prayed for the respondents are at liberty to file
their affidavit-in-opposition to the present writ application
within 3 weeks after puja vacation. Reply, if any, be filed 1
week thereafter.
Let this matter appear under the heading "for
hearing" in the monthly list of December 2022.
(Raja Basu Chowdhury, 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!