Citation : 2023 Latest Caselaw 4030 Cal
Judgement Date : 3 July, 2023
Form No.J(2)
IN THE HIGH COURT AT CALCUTTA
CONSTITUTIONAL WRIT JURISDICTION
APPELLATE SIDE
Present :
The Hon'ble Justice Raja Basu Chowdhury
WPA 8949 of 2023
Food Corporation of India
Vs.
Union of India & Ors.
For the Petitioner : Mr. Kamal Kumar Chattopadhyay
For the Union of India : Mr. Shiv Chandra Prasad
For the Respondent No.4: Mr. Samiran Mondal
Mr. Abhinaba Dan Mr. Nitish Samanta
Heard on : 20.04.2023
Judgment on : 03.07.2023
Raja Basu Chowdhury, J:
1. Since it has been joint submitted by the learned advocates for the
parties that all relevant documents are already on record the
aforesaid application is taken up for hearing. The present writ
application has been filed, inter alia, challenging the orders dated
9th September, 2022 and 30th January, 2023 passed by the
Controlling Authority and the Appellate Authority, under the
Payment of Gratuity Act, 1972 (hereinafter referred to as the "said
Act").
2. It is the petitioner's contention that at all material point of time, the
job of handling and transport of food grains and for supply of
casual labourers were performed by the handling contractors. The
husband of the respondent no.4 was originally appointed as
contract/casual labourer under the handling contractor under a
two year contract period. According to the petitioner, the husband
of the respondent no.4 is not its employee and had not been
employed in terms of the FCI Staff Regulation, 1971 (hereinafter
referred to as the "said Regulation").
3. Notwithstanding the fact that at all material point of time, the
husband of the respondent no.4 having been paid through handling
contractors, and a dispute having arisen in connection with the
disbursal of wages to the husband of the respondent no.4, a writ
application was filed before this Hon'ble Court. The lis between the
parties travelled up to the Hon'ble Supreme Court and finally by
and in terms of the order dated 14th January, 2010, the petitioner
had been disbursing wages directly to all such contract labourers
including the husband of the respondent no.4.
4. Despite gratuity not being payable to the husband of the
respondent no.4, in terms of the said Regulation or in terms of the
order passed by the Hon'ble Supreme Court, the respondent no.4
had applied in Form 'N' before the Controlling Authority.
5. The petitioner had duly contested such proceedings. By an order
dated 9th September, 2022, the Controlling Authority determined
the gratuity payable in favour of the respondent no.4 on account of
her late husband and issued a notice in Form 'R' calling upon the
petitioner to make payment of the gratuity so determined.
6. Being aggrieved, the petitioner filed an appeal before the Appellate
Authority by making pre-deposit, as required under the said Act. By
an order dated 30th January, 2023, the said appeal was also
dismissed.
7. Challenging the aforesaid orders, the aforesaid writ application has
been filed.
8. Mr. Chattopadhyay, learned advocate representing the petitioner
submits that there was no employee-employer relationship between
the petitioner and the husband of the respondent no.4. It is claimed
that since, the husband of the respondent no.4 along with other
similarly placed persons which, inter alia, includes contract
labourers and casual workers, employed by FCI, were not being
paid wages at par with the FCI staff, a writ application was filed
before this Court, which was registered as WP No. 1491 of 1997.
The same ultimately culminated in an order dated 23rd June, 1998,
directing the petitioner to make payment of wages to the aforesaid
casual labourers/contract labourers, at par with the wages of class
IV staff of the writ petitioner.
9. Although the said order was challenged by filing an intra Court
Appeal, since, the petitioner was unsuccessful in the said intra
Court Appeal, a Special Leave Petition was filed before the Hon'ble
Supreme Court and finally by an order dated 14th January, 2010,
the said Special Leave Petition, then converted to a Civil Appeal
being No.9472-73 of 2003, was disposed of with a direction to make
payment of wages and other dues to the husband of the respondent
no.4 and other similarly placed persons directly without involving
any contractor. By referring to the aforesaid judgment Mr.
Chattopadhyay submits that the Hon'ble Supreme Court while
directing the petitioner to make payment of the wages directly to the
husband of the respondent no.4, did not grant any relief to the
husband of the respondent no.4 and other similarly placed persons,
insofar as payment of gratuity is concerned. By further referring to
the aforesaid order, it is contended that the Hon'ble Supreme Court
did not direct payment of gratuity to the husband of the respondent
no.4 and other similarly placed persons. This aspect, however, was
overlooked and not at all considered by the Controlling Authority or
by the Appellate Authority. To this extent, both the Controlling
Authority and the Appellate Authority exceeded its jurisdiction.
10. By further placing reliance on the order dated 4th July, 2011,
passed in connection with a contempt application, filed before the
Hon'ble Supreme Court, it is submitted that the Hon'ble Supreme
Court by such order had in no uncertain terms recorded that they
were convinced that the order passed by the Hon'ble Supreme Court
had been fully complied with. Such satisfaction was recorded
without insisting for payment of gratuity. It is still further
submitted that the husband of the respondent no.4 was never
entitled to any gratuity. The direction issued by both the Controlling
Authority and the Appellate Authority should be set aside and
quashed and the amount deposited by the petitioner with the
Appellate Authority should be directed to be refunded.
11. Per contra, Mr. Mondal, learned advocate representing the
respondent no.4 on the other hand submits that the issue whether
the husband of the respondent no.4 was an employee of the
petitioner can no longer be questioned. By referring to the judgment
delivered by the Hon'ble Supreme Court he says that the Hon'ble
Supreme Court while taking into consideration all factual aspects,
inter alia, including the status of the husband of the respondent
no.4 and other similarly placed persons had categorically and in no
uncertain terms directed that the husband of the respondent no.4
should be treated as an employee of the petitioner and consequent
there upon, had directed the petitioner to make payment of wages
directly to the husband of the respondent no.4 without involving
any other contractor. The order passed by the Hon'ble Supreme
Court on 14th January, 2010 clearly established the master-servant
relationship. By further referring to the aforesaid order he says that
the Hon'ble Supreme Court was pleased to, inter alia, provide that
the husband of the respondent no.4 and other similarly placed
persons should be entitled to retiral benefits, if admissible, under
the Regulation. He says that the employees who are directly
appointed by the petitioner are all receiving gratuity and as such,
the Regulation does not in any way bar payment of gratuity to the
employees of Food Corporation of India.
12. Mr. Mondal, by relying on an interim order dated 12th December,
2022, passed by this Court in WPA 23337 of 2022 (Prasanta
Mukherjee & Anr. Vs. Food Corporation of India & Ors.) submits
that the subsistence of the employer-employee relationship between
the petitioner and the husband of the respondent no. 4 and other
similarly placed persons has already been recognized by this Court.
13. He says that the Controlling Authority cannot be faulted for
having issued a direction in Form 'R' calling upon the petitioner to
make payment of gratuity. The order passed by the Appellate
Authority also cannot be questioned by the petitioner in the manner
as has been done. He submits that the writ application should be
dismissed with costs.
14. In reply, Mr. Chattopadhyay, learned advocate representing the
petitioner submits that the aforesaid finding returned in WPA
23337 of 2022, is prima facie and is interim in nature, subject to
final hearing of the writ application. The same cannot come in aid of
the respondent no.4.
15. Heard the learned advocates appearing for the respective parties
and considered the materials on record. As would appear from the
challenge made by the petitioner, it would be evident that the
petitioner is attempting to disclaim the right of the husband of the
respondent no. 4, to be entitled to gratuity.
16. It is an admitted position that the husband of the respondent
no.4 at all material times been receiving wages, directly from the
petitioner, in relation to work, executed for the petitioner. Although
Mr. Chattopadhyay has strenuously argued that the husband of the
respondent no. 4 had been initially appointed as a contract labourer
under the handling contractor, however, it has been acknowledged
and accepted that the petitioner had been making payment of
wages directly to the husband of the respondent no. 4. Since,
according to Mr. Chattopadhyay, the husband of the respondent no.
4 had not been employed in terms of the said Regulations, the
husband of the respondent no. 4 does not qualify to be an employee
within the said Regulation, for him to be eligible to claim gratuity.
17. I, however, notice that both the Controlling Authority as also the
Appellate Authority, by construing the provisions of the said Act,
had concluded that the husband of the respondent no. 4 qualified
as an employee within the meaning of Section 2(e) of the said Act. In
order to appropriately appreciate the aforesaid finding, Section 2(e)
of the said Act, is reproduced herein below.
"Section 2(e) "employee" means any person (other than an apprentice) who is employed for wages, whether the terms of such employment are express or implied, in any kind of work, manual or otherwise, in or in connection with the work of a factory, mine, oilfield, plantation, port, railway company, shop or other establishment to which this Act applies, but does not include any such person who holds a post under the Central Government or a State Government and is governed by any other Act or by any rules providing for payment of gratuity."
18. While construing the aforesaid provision it must be remembered
that the said Act, is a piece of social welfare legislation and the
deals with payment of gratuity. Gratuity is a part of retiral benefit
and in a sense is a gift especially for the service rendered or the
return of favours received.
19. Although the initial engagement of the husband of the
respondent no.4 was though a handling contractor, however, the
petitioner has not denied payment of wages directly to the husband
of the respondent no.4. Thus, by analyzing the status of the
husband of the respondent no. 4 with regard to his employment
with the petitioner and the findings returned by the Controlling
Authority and the Appellate Authority, it would be apparent and
clear that a master servant relation between the husband of the
respondent no. 4 and the petitioner subsisted, consequentially
there cannot be any doubt that the husband of the respondent no.
4 qualified to be an employee within the meaning of section 2(e) of
the said Act. As noted above, the objection is not with regard to the
husband of the respondent no.4 receiving wages directly from the
petitioner but with regard to his right to receive gratuity, regardless
of payment of wages, in as much as the husband of the respondent
no.4 had not been appointed in terms of the Regulation. Since the
master servant relationship is established by payment of wages, it
becomes irrelevant whether the husband of the respondent no. 4
had been appointed in terms of the said Regulations.
20. The only other point canvassed by the petitioner is that the
Hon'ble Supreme Court had disposed off the contempt application
by recording satisfaction as regards compliance of its direction, as
such the petitioner cannot be saddled with additional liability in the
form of payment of gratuity. As would appear from the order dated
14th January 2010, the Hon'ble Supreme Court, while disposing of
the appeal by its aforesaid order, did not in any way restrict the
right of the husband of the respondent no. 4 to receive gratuity.
Further the aforesaid order also does not deal with the issue
whether the husband of the respondent no. 4, qualified within the
meaning of the term employee as defined in section 2(e) of the said
Act.
21. Admittedly the petitioner had paid wages directly to the husband
of the respondent no. 4, for having employed him in the petitioner's
establishment. Thus, payment of gratuity is a natural consequence
of the order dated 14th January 2010. Such a right to receive
gratuity cannot be interfered with in absence of a statutory
prohibition. As such the orders passed by the Controlling Authority
and the Appellate Authority do not appear to be perverse or without
jurisdiction. No case for interference has been made out.
22. The writ application fails. The Controlling Authority is directed to
take immediate steps for disbursal of gratuity in favour of the
respondent no.4.
23. With the aforesaid observations and directions, the writ
application stands disposed of.
24. There shall be no order as to costs.
25. Urgent Photostat certified copy of this order, if applied for, be
made available to the parties on compliance of all formalities.
(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!