Citation : 2019 Latest Caselaw 6022 Del
Judgement Date : 27 November, 2019
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 27.11.2019
+ W.P.(C) 10027/2019 & CM APPL. 41509/2019
NATIONAL BAL BHAWAN ..... Petitioner
versus
VANDANA ..... Respondent
+ W.P.(C) 10050/2019 & CM APPL. 41579/2019
NATIONAL BAL BHAWAN ..... Petitioner
versus
ROOPA SHARMA ..... Respondent
+ W.P.(C) 10056/2019 & CM APPL. 41590/2019
NATIONAL BAL BHAWAN ..... Petitioner
versus
RAJ BALA ..... Respondent
+ W.P.(C) 10058/2019 & CM APPL. 41594/2019
NATIONAL BAL BHAWAN ..... Petitioner
versus
RENUKA AGGARWAL ..... Respondent
+ W.P.(C) 10059/2019 & CM APPL. 41597/2019
NATIONAL BAL BHAWAN ..... Petitioner
versus
SHAILAJA SHARMA ..... Respondent
W.P.(C) 10027/2019 & conn. matters Page 1 of 9
+ W.P.(C) 10060/2019 & CM APPL. 41600/2019
NATIONAL BAL BHAWAN ..... Petitioner
versus
ANJALI BINDRA ..... Respondent
+ W.P.(C) 10066/2019 & CM APPL. 41612/2019
NATIONAL BAL BHAWAN ..... Petitioner
versus
UMA SHARMA ..... Respondent
Present: Mr. S. Rajappa, Advocate with Mr. Ram Gupta and
Mr.R. Gowrishankar, Advocates for petitioner.
CORAM:
HON'BLE MR. JUSTICE A.K.CHAWLA
JUDGMENT
A.K. CHAWLA, J. (ORAL)
The instant seven (07) writ petitions have come to be preferred by the
petitioner-National Bal Bhawan assailing the order dated 11.02.2019 passed
by the Assistant Labour Commissioner (Central), Delhi, whereby, the
petitioners have been granted gratuity of Rs.2,21,538/-, Rs.1,84,038/-,
Rs.8,827/-, Rs.2,35,386/-, Rs.1,90,385/-, Rs.2,28,462/- & Rs.2,35,385/-
respectively, along with simple interest @ 10% p.a. as provided for under
Section 7 (3A) of the Payment of Gratuity Act, 1972 in short, 'the Act,
1972'.
2. In view of the fact that a common question of law as regards the
applicability of the Act, 1972 is agitated, all the petitions are taken up for
hearing together.
3. In the submissions of Mr. Rajappa, ld. counsel for the petitioner, the
petitioner is entirely funded by the Ministry of Human Resource and
Development and therefore, it falls within the definition of State as
enshrined under Article 12 of the Constitution. It is thus contended that the
respondents are deemed to hold a post under the Central Government and
thereby, excluded from the category of the employees to whom the Act,
1972 applies. The thrust of his submissions is founded on the definition of
employee as provided for under Sub-Section (e) of Section 2 of the Act,
1972.
4. Sub-Section (e) of Section 2 of the Act, 1972 reads as follows:
"2(e) "employee" means any person (other than an apprentice) employed on wages, in any establishment, factory, mine, oilfield, plantation, port, railway company or shop to do any skilled, semi-skilled, or unskilled, manual, supervisory, technical or clerical work, whether the terms of such employment are express or implied, and whether or not such person is employed in a managerial or administrative capacity, 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."
(emphasis supplied)
5. When Mr.Rajappa adverts to the foregoing definition of employee as
provided for under the Act, 1972, on being queried during the course of
hearing, he is at pains to explain the context in which the post held by the
respondents can be construed to be a post under the Central Government.
More so, when, undisputedly, the petitioner is a society registered under the
Societies Registration Act, 1860 and an autonomous body. Mere funding or
assuming, entire funding for running the affairs of such society, cannot
change the character or identity of the Society being an independent
autonomous body. How come then, rendering of services to such
autonomous body by the respondents be construed to be a post under the
Central Government, Mr.Rajappa, ld. counsel for the petitioner, is at pains to
explain. In plain words, the respondents cannot be said to be holding a post
under the Central Government. They are also not shown to be governed by
any other Act or by any Rules providing for payment of gratuity. In the
given factual conspectus, how can the respondents be said to be excluded
from the applicability of the Act, 1972 adverting to the definition of
'employee' as defined in Sub-Section (e) of Section 2 of the Act, 1972,
cannot be understood. It does not appear that Mr. Rajappa did not
understand such simple way of looking at the given provision. He seems to
be constrained by the instructions to have a decision on merits by the Court.
His difficulty can be understood being a counsel with a limited brief. I am
constraint to observe so, in view of the fact that at the threshold of the matter
coming up for hearing, the Court had expected the petitioner to look into the
given context and reconsider.
6. In the written submissions filed on behalf of the petitioner, the
reliance is placed upon the observations made in 'Ajay Hasia etc. vs. Khalid
Mujib Sehravardi & Ors.' to contend that when the Central Government has
control on the working of the society, it is merely a projection of the
Government inasmuch as it is the voice of the State. There cannot be any
dispute about the observation so made but the context in which it comes
cannot be overlooked. The said observations were made in the context of a
legal entity, to consider, as to whether such body was to be construed to be
an instrumentality or an agency of the State as enshrined under Article 12 or
not. There cannot be any difference of opinion in holding that the petitioner
is an instrumentality or agency of the State, but, equally, it cannot be
forgotten that the petitioner is an autonomous body registered under the
Societies Registration Act. A Society or a Corporate Body, which is created
by a Statute or wholly funded by the funds provided by the Union / State and
/ or its affairs are substantially to achieve the public functions, is to be
treated to be an instrumentality or agency of the State for the purposes of
maintaining an action under Article 226 of the Constitution of India and
nothing beyond. The independent character of such Body or Society does
not change otherwise. The contention raised to the contrary by Mr.Rajappa
is thus, wholly misconceived and is rejected.
7. Undisputedly, the respondents were offered appointment by the
petitioner in its own rights. There is a relationship of employer and
employee amongst the petitioner and the respondents is also not in question.
Petitioner is an establishment under the Act, 1972, also not being in question
and sub-Section (e) of Section 2 of the Act, 1972 not coming to the aid to
the petitioner, there is no reason as to why, the respondents would not be
covered within the purview of the Act, 1972.
8. In the other limb of his submissions, though Mr. Rajappa, ld. counsel
for the petitioner contended that the respondents were part time employees
and therefore, the Act, 1972 was not applicable to the respondents, he fails
to point out any statutory provision, rule or regulation, in support of such
submissions. The Court does not find merit even in the submission so made.
An employee is an employee, whether on casual, ad-hoc or part time basis.
The definition of employee in the Act, 1972 also does not speak of any
specific categories of the employees for its applicability, be it, regular, ad-
hoc, part time, casual etc. etc. As for the payment of gratuity under the
subject Act, to assess the quantum thereof, it provides for the definition of
wages in sub-Section (s) of Section 2, which reads as under:
"wages" means all emoluments which are earned by an employee while on duty or on leave in accordance with the terms and conditions of his employment and which are paid or are payable to him in cash and includes dearness allowance but does not include any bonus, commission, house rent allowance, overtime wages and any other allowance."
9. The combined reading of sub-Section (e) and sub-Section (s) of
Section 2 of the Act, 1972 leaves no doubt that the gratuity is payable to the
employees defined under the subject Act and is to be assessed on the basis
of the wages / emoluments, within the ceiling limit as provided there-under.
10. During the course of hearing, Mr.Rajappa also submitted that the
respondents were paid only the consolidated wages besides conveyance. The
impugned order takes note of the consolidated salaries of the respondents as
Rs.300-20-400 p.m. w.e.f. 11.11.1986, Rs.400-20-500 p.m. w.e.f.
15.06.1987, Rs.400-20-500 p.m. w.e.f. 15.05.1990, Rs.200/- p.m. w.e.f.
11.05.1984, Rs.200/- p.m. w.e.f. 05.11.1983, Rs.200/- p.m. w.e.f.
11.05.1984, Rs.200/- p.m. w.e.f. 16.05.1983. It would thus be seen, for few
of the respondents, who are equally stated to be part-time employees, the
petitioner has provided for the increments, apparently, on yearly basis. All
of them, undisputedly, have rendered their uninterrupted services for more
than five (05) years to be eligible for the gratuity under the Act, 1972. Most
of them have rendered services for almost 30 years or more and they have
come to be declined the entitlement of gratuity, that too, by a Society, which
is stated to be wholly funded by the Central Government. They are not
entitled to pension as they are not the regular employees under the Central or
the State Government nor the society on its part is shown to have any such
scheme. Fact however remains that the payment of gratuity is a Statutory
liability under the Act, 1972. Thus, for the respondents services having been
availed for over the years, most of them having been the employees of the
petitioner for decades, denial of gratuity to them, is to leave them in lurch,
when they superannuated. What to talk of bread and butter, they are left
even without bread, a basic necessity for survival. It is a reflection of total
insensitivity to their just cause, which, the petitioner has failed to advert to,
ignoring the genesis of the beneficial legislation like the Act, 1972.
11. For the foregoing reasons, the writ petitions are dismissed with costs
of Rs.20,000/- each, in all Rs.1,40,000/- (Rupees One Lac Forty Thousand
Only), to be deposited with The Blind Relief Association, Lala Lajpat Rai
Road (Lal Bahadur Shastri Marg), Near The Oberoi Hotel, New Delhi-
11003, within four weeks from today. Pending applications stand disposed
of.
12. Registry to list the matter before the Court in the event, receipt of
deposit of costs is not filed within five weeks from today.
13. At this stage, Mr. Rajappa, ld. counsel for the petitioner submits that
the time to release the gratuity may be extended. Time to release the gratuity
is extended for two weeks from today.
Order dasti under the signatures of Court Master.
A. K. CHAWLA, J
NOVEMBER 27, 2019 nn
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!