Citation : 2021 Latest Caselaw 1420 Guj
Judgement Date : 1 February, 2021
C/SCA/13569/2020 JUDGMENT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 13569 of 2020
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE NIRZAR S. DESAI
==========================================================
1 Whether Reporters of Local Papers may be allowed to
see the judgment ?
2 To be referred to the Reporter or not ?
3 Whether their Lordships wish to see the fair copy of the
judgment ?
4 Whether this case involves a substantial question of law
as to the interpretation of the Constitution of India or any
order made thereunder ?
==========================================================
STATE OF GUJARAT
Versus
GOKULBHAI DAJIBHAI HALAPATI
==========================================================
Appearance:
MR AKASH CHHAYA, AGP for the Petitioner(s) No. 1,2
for the Respondent(s) No. 1,2
==========================================================
CORAM: HONOURABLE MR. JUSTICE NIRZAR S. DESAI
Date : 01/02/2021
ORAL JUDGMENT
1. Heard Mr. Aakash Chhaya, learned Assistant
Government Pleader for the petitioner - State.
2. By way of filing the present petition, the
C/SCA/13569/2020 JUDGMENT
petitioners have challenged the order dated 31st
August, 2018 passed by the learned Presiding
Officer, Labour Court, Valsad in the Payment of
Wages Act Application No.28 of 2010 whereby the
learned Presiding Officer, Labour Court, Valsad
partly allowed the application preferred by the
respondent workman and directed the present
petitioners to pay a sum of Rs.9,252/- within a
period of 30 days and the cost of Rs.3,000/- was
also awarded to the present petitioners with a
direction to pay the same to the respondent
herein.
3. Brief facts giving rise to the present
petition are as under.
1. It was the case of the respondent
workman before the Controlling Authority
under the Payment of Wages Act, Valsad that
he was serving under the petitioner since
1988 as a Watchman. He had worked for more
than 240 days in each year. His services were
governed by the various provisions of the
labour law. However, the petitioner never
C/SCA/13569/2020 JUDGMENT
gave him any appointment letter, attendance
card, salary slips, leave details etc. He was
not getting any leave or benefits of leave
encasement from the petitioners. He used to
perform his duties from 08 : 00 a.m. to 06 :
00 p.m. The petitioners herein were not
paying him any weekly off or overtime and
though he used to work for 30 days in every
month, the petitioner used to pay him wages
only for the period of 26 days. According to
the workman, since February-2010, though the
petitioners were taking work for the entire
month, the petitioners used to pay him the
wages only for the period of 15 days and the
petitioners used to deposit the said amount
in the bank account. Accordingly, the workman
preferred the application under Section 15
(2) and 16 of the Payment of Wages Act before
the learned Controlling Authority, Valsad
under the Payment of Wages Act and prayed for
his outstanding dues towards the payment of
wages. According to the respondent workman,
C/SCA/13569/2020 JUDGMENT
there was an outstanding amount of
Rs.20,971/-, which he claimed by filing the
payment of wages application no.28 of 2010
and prayed for the payment of the said amount
along with the penalty on the said amount and
cost of the litigation.
2. The aforesaid application was contested
by the present petitioners by filing the
written statement. It was the say of the
petitioners that the activities of the Forest
Department can be said to be welfare
activities and the motive behind those
activities is not to earn any profit and
accordingly, the Industrial Disputes Act,
1947 is not applicable in respect of the case
of the respondent workman. The petitioner
also took a defence that as and when the
services of workman was required, he was
called for and was paid and accordingly, the
petitioner denied the claim of the workman
raised in the claim statement by saying that
the respondent is not entitled for the amount
C/SCA/13569/2020 JUDGMENT
which was claimed by him.
3. After considering the materials on
record as well as the oral and written
evidences adduced by the respective parties,
the learned Presiding Officer, Labour Court,
Valsad partly allowed the application
preferred by the respondent workman and
passed the order directing the present
petitioners to pay a sum of Rs.9,252/- within
a period of 30 days from the date of the
order along with the cost of Rs.3,000/-.
4. The order passed by the learned Presiding
Officer, Labour Court, Valsad is under challenge
by way of this petition.
5. It is noteworthy that the order, which is
under challenge was passed on 31st August, 2018 by
the Presiding Officer, Labour Court, Valsad below
application preferred by the workman under
Section 15 (2) and 16 of the Payment of Wages
Act. As per the scheme of the Payment of Wages
Act, Section 17 provides for an appeal against an
C/SCA/13569/2020 JUDGMENT
order dismissing either wholly or in part an
application made under Sub Section 2 of Section
15 or against the direction made under Sub
Section 3 or Sub Section 4 of Section 15 within a
period of 30 days from the date of the order.
Section 17 (1A) of the Payment of Wages Act
further provides that while preferring the
appeal, the appellant is also required to deposit
the amount payable under the direction appeal
against and the said certificate must accompany
the appeal. Section 17 of the Payment of Wages
Act reads as under.
17. Appeal.--
(1) 69 [An appeal against an order dismissing either wholly or in part an application made under sub-section (2) of section 15, or against a direction made under sub-section (3) or sub-section (4) of that section] may be preferred, within thirty days of the date on which 70 [the order or direction] was made, in a Presidency-town 71 [***] before the Court of Small Causes and elsewhere before the District Court--
(a) by the employer or other person responsible for the payment of wages under
C/SCA/13569/2020 JUDGMENT
section 3, if the total sum directed to be paid by way of wages and compensation exceeds three hundred rupees 72 [or such direction has the effect of imposing on the employer or the other person a financial liability exceeding one thousand rupees], or 73 [(b) by an employed person or any legal practitioner or any official of a registered trade union authorized in writing to act on his behalf or any Inspector under this Act, or any other person permitted by the authority to make an application under sub- section (2) of section 15, if the total amount of wages claimed to have been withheld from the employed person exceeds twenty rupees or from the unpaid group to which the employed person belongs or belonged exceeds fifty rupees, or]
(c) by any person directed to pay a penalty under 74 [sub-section (4)] of section 15. 75 [(1A) No appeal under clause (a) of sub- section (1)] shall lie unless the memorandum of appeal is accompanied by a certificate by the authority to the effect that the appellant has deposited the amount payable under the direction appealed against.] 76 [(2) Save as provided in sub-section (1), any order dismissing either wholly or in part
C/SCA/13569/2020 JUDGMENT
an application made under sub-section (2) of section 15, or a direction made under sub- section (3) or sub-section (4) of that section shall be final.] 75 [(3) Where an employer prefers an appeal under this section, the authority against whose decision the appeal has been preferred may, and if so directed by the court referred to in sub-section (1) shall, pending the decision of the appeal, withhold payment of any sum in deposit with it.
(4) The court referred to in sub-section (1) may, if it thinks fit, submit any question of law for the decision of the High Court and, if it so does, shall decide the question in conformity with such decision.]
6. It is required to be noted that though as per
the scheme of the Payment of Wages Act, 1936, the
order passed under Section 15 (2) is appealable
order at the instance of the employer along with
the certificate to the effect that the amount
awarded by the learned Presiding Officer is
deposited, the present petition is preferred
bypassing the provisions of the appeal.
7. A perusal of the Section 17 of the Payment of
C/SCA/13569/2020 JUDGMENT
Wages Act would indicate that the petitioner was
required to file an appeal as provided in Section
17 along with depositing the entire amount as
awarded by the Presiding Officer, Labour Court,
Valsad before filing the Appeal and by
producing / attaching a certificate to that
effect. The appeal was required to be filed
within a period of 30 days as provided under
Section 17. However, the order dated 31st August,
2018 is challenged by the petitioner straightway
before this Court without preferring any appeal
before the learned District Court, Valsad after a
delay of more than 2 years. Even the delay is not
justified in the memo of petition and therefore,
the petition is required to be dismissed on the
ground of non availability of alternative remedy.
8. When this aspect was pointed out to Mr.Aakash
Chhaya, learned Assistant Government Pleader, he
submitted that there are catena of decisions,
whereby this Court as well as the Supreme Court
have taken a view that under exceptional
circumstances, under Articles 226 and 227 of the
C/SCA/13569/2020 JUDGMENT
Constitution of India, this Court has powers to
entertain the petition straightway, even if it is
preferred bypassing the statutory appeal as
provided under Section 17 of the Act. Mr.Aakash
Chhaya, learned Assistant Government Pleader
submitted that the learned Controlling Authority
under the Payment of Wages Act has committed an
error by not appreciating the fact that the
amount stated hereinabove is already paid to the
workman and there was no outstanding amount and
therefore, the order passed by the learned
Presiding Officer, Labour Court, Valsad is bad in
law and the application preferred by the
petitioners deserves to be interfered with.
Alternatively, Mr.Aakash Chhaya, learned
Assistant Government Pleader submitted that in
view of Section 17 of the Payment of Wages Act,
which provides for an appeal before the competent
Court, if this Court is not entertaining this
petition, in that case, liberty may be reserved
in favour of the petitioner to act in accordance
with Section 17 of the Payment of Wages Act,
C/SCA/13569/2020 JUDGMENT
1936. He also urged that this Court may relegate
the petitioner to the remedy of appeal without
going into the merits of order, which is under
challenge by way of this petition. It is further
submitted that after the period of 30 days
subject to the applicability of Section 5 of the
Limitation Act, on showing sufficient cause, a
period of delay caused in preferring the appeal
can be condoned. In support of his contention,
Mr.Aakash Chhaya, learned Assistant Government
Pleader draws attention of this Court and relies
upon the judgment dated 13th January, 2011 passed
in Special Civil Application No.14537 of 2010 in
the case of Bavjibhai Dayabhai Solanki & 3
Vs.Parshuram Pottery Works Co.Ltd. & 1. He also
draws attention on para nos.4 to 7 of the
aforesaid judgment, which reads as under.
"4. Mr. Varun Patel, learned advocate appearing for the respondents could not controvert the fact that the law prevailing and the provision of section 17 of the Payment of Wages Act 1936 so far as the Gujarat is concerned does carry a provision whereby it is expressly provided that provision of section 5 of Indian Limitation Act is applicable to the appeal under section
C/SCA/13569/2020 JUDGMENT
17 of the Payment of Wages Act 1936.
5. In view of the aforesaid submissions and in view of the fact that the trial court has committed an error in not appreciating applicable provision prevalent in the State of Gujarat in respect of section 17 of Payment of Wages Act 1936, this petition is required to be allowed on limited ground and at the same time it is required to be observed that, this Court has not opined anything on merits of the delay condition application in any manner. At this stage it may be mentioned that learned advocate Mr. Patel for the respondents was correct in his submission that the decision cited in the judgment impugned in this matter appears to be that of Allahabad High Court in case of HIND MAZDOOR SABHA Vs. STATE OF U.P. AND OTHERS, reported in 2000-II-LLJ pg. 583, as the extracted portion therefrom also go to support submission of Mr. Patel. The provision applicable in State of Gujarat so far as section 17 is concerned, it contains clear stipulation that section 5 of the Limitation Act would be applicable to the appeal proceedings under section 17 of the Payment of Wages Act 1936. Therefore, the judgment relied upon by the learned court while deciding the delay condonation application was in fact not applicable to the facts & circumstance of the case and its application, as it was governed by the law and provisions applicable in the State of Gujarat.
6. In the result the petition succeeds. The order impugned dated 29/7/2010 made in Misc. Civil Application No. 189 of 2010 is hereby quashed and set aside.
C/SCA/13569/2020 JUDGMENT
The matter is remanded back to the concerned Court to decide Misc. Civil Application No. 189 of 2010 afresh, in view of the relevant prevalent provision applicable in the State of Gujarat in so far as Section 17 of Payment of Wages Act 1936 is concerned. The concerned Court shall decide delay condonation application on its own merits, after giving opportunity to both the sides. Rule made absolute to the said extent. No order as to costs.
7. It is further clarified that, this Court is not expressing any opinion on the challenge to the main order as the same shall not survive in view of the fact that now the matter is remanded back o the question of deciding delay condonation application."
9. Having gone through the order, which is under
challenge by way of this petition and having
considered the provisions of Section 17 of the
Payment of Wages Act, 1936, this Court has
noticed that Section 17 also provides for filing
an appeal, first the employer is required to
deposit the amount before the authority as
provided under Section 17 and once that amount is
deposited and the certificate to that extent is
issued and the same is required to be accompanied
with Appeal, then only, the appeal can be
considered. In the instant case, though the order
C/SCA/13569/2020 JUDGMENT
was passed on 31st August, 2018, since then no
appeal is preferred and the petitioner has not
deposited any amount as stated by Mr.Aakash
Chhaya, learned Assistant Government Pleader, on
instructions. Section 17 further provides that
the appeal is required to be preferred within 30
days from the date of the order and therefore,
considering the fact that the order is dated 31st
August, 2018, 2 years have already gone, the
amount awarded by the learned Presiding Officer,
Labour Court, Valsad is not deposited by the
petitioners and also considering the fact that
the amount awarded is only Rs.9,252/- by the
authority under the Payment of Wages Act, if the
ratio laid down by the judgment as cited by
Ms.Asmita Patel, learned Assistant Government
Pleader in the case of Bavjibhai Dayabhai Solanki
(supra), is binding upon this Court, the
petitioner is required to be relegated to the
remedy of appeal by preferring the appropriate
application for condonation of delay. However,
considering the peculiar circumstances of this
C/SCA/13569/2020 JUDGMENT
particular petition, where the petitioner is
directed to pay the amount of Rs.9,252/- only,
which is very small amount, if the petitioner is
relegated to the competent Court to file the
appeal, ultimately it would delay the legitimate
payment of the workman. Further more, the amount
awarded by the Presiding Officer, Labour Court,
Valsad is very meager amount of Rs.9,252/- and
therefore, now at this juncture, after more than
two years of the order under challenge is passed,
if any liberty is given to the petitioner to
prefer an appeal under Section 17, in that case,
it would amount to putting the respondent workman
to hardship for getting his legitimate
outstanding amount of Rs.9,252/-. For such meager
amount, the respondent workman cannot be made to
suffer only because of the fact that the
petitioner has not filed the appeal within
prescribed limitation and in-stead the petitioner
challenged the said impugned order before this
Court by way of this petition. Therefore, the
request of Mr.Aakash Chhaya, learned Assistant
C/SCA/13569/2020 JUDGMENT
Government Pleader to grant permission to the
petitioners to prefer the appeal under Section 17
by not entering into the merits, is rejected.
However, the permission to prefer the appeal is
rejected only because of smallness of the amount
awarded by the authority under the Payment of
Wages Act and therefore, since this order is
passed considering the peculiar facts of the
case, the same may not be treated as a precedent.
10. Now, if the merits of the order under
challenge are examined, it can be seen that the
order dated 31st August, 2018 is passed after
considering the reply filed by the petitioners
and after hearing the petitioner. Learned
Presiding Officer, Labour Court, Valsad has
considered the submissions made on behalf of the
petitioners and after examining the evidences on
record and other materials, the impugned order is
passed. Therefore, on perusal of the order, it
seems that the order dated 31st August, 2018
passed by the learned Presiding Officer, Labour
Court, Valsad in the Payment of Wages Act
C/SCA/13569/2020 JUDGMENT
Application No.28 of 2010 is just, legal and
proper and it cannot be said that the same is
passed by the authority by committing any error
and hence, does not call for any interference and
therefore, the present petition is required to be
dismissed and the same is dismissed. No order as
to costs.
(NIRZAR S. DESAI,J) MOHMMEDSHAHID
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!