Citation : 2023 Latest Caselaw 6032 Mad
Judgement Date : 13 June, 2023
W.P.No.25707 of 2013 and etc. batch.
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated : 13.06.2023
CORAM:
THE HONOURABLE Mr.JUSTICE V.LAKSHMINARAYANAN
W.P.Nos.25707, 24225, 25229, 25708, 25709, 25710, 25711, 8144, 28181,
25263, 25264, 25265, 25266 of 2013
and
W.P.Nos.22320 and 13037 of 2014
and W.M.P.No.4921 of 2016
and
W.P.Nos.7877, 30318, 30641, 30642 of 2015
In W.P.No.25707 of 2013 :
1.Shri K. Raghavendra
The Dy. Manager
Kotak Mahindra Bank Ltd.,
No.39, Montieh Road, Egmore,
Chennai. - 600 008.
2.Shri Raghavendra Naik, Asst.V.P.(HR)
Kotak Mahindra Bank Ltd.,
No.41, Ground Floor, Shree Essarar Tower,
T.Nagar, Chennai - 600 017. ...Petitioners.
Vs.
1.Regional Labour Commissioner (Central),
Chennai & Authority under the Minimum Wages Act, 1948,
Shastri Bhavan, No.26, Haddows Road,
Chennai - 600 006.
2.Smt.E.D.Shoba,
Labour Enforcement Officer (C)
1/9
https://www.mhc.tn.gov.in/judis
W.P.No.25707 of 2013 and etc. batch.
Chennai.
3.Shri Boobendra, Proprietor,
Multihands, No.244/239,
Sunmac Executive Centre,
Annasalai, Chennai - 600 006. ...Respondents.
Prayer in W.P.No.25707 of 2013 : Writ Petitions are filed under Article 226
of the Constitution of India, to issue writ of Certiorari to call for the records
and to quash the impugned order dated 08.07.2013 pertaining to claim
application 378 to 383 of 2012 passed by the 1st respondent.
For Petitioners
For Petitioners in W.P.Nos.24225, 25229,
28181 of 2013
& 13037 of 2014 : M/s.P.V.Rajeswari.
For Petitioners in W.P.Nos.25707,
25708, 25709, 25710, 25711, 25263,
25264, 25265, 25266 of 2013 : M/s.Varun Srinivasan for
M/s.N.V.S and Associates.
For Petitioner in W.P.No.8144 of 2013 :M/s.G.Anand Gopalan for
M/s.T.S.Gopalan and Co.
For Petitioner in W.P.No.22320 of 2014 :M/s.Akhil Bhansali for
M/s.BFS Legal.
For Petitioners in W.P.Nos.7877 :Mr.S.Ravindran
30318,30641 & 30642 of 2015 : Senior Counsel
:forMr.S.Bazeer Ahamed.
2/9
https://www.mhc.tn.gov.in/judis
W.P.No.25707 of 2013 and etc. batch.
For Respondents
For R1 & R2 :Mr.R.Rajesh Vivekananthan,
Deputy Solicitor General.
For R1 & R2 :Mr.J.Madanagopal in
W.P.No.24225/2013.
For R3 :Mr.Shivakumar and Suresh in
W.P.Nos.24225,
25229, 8144 of 2013.
R6 to R10, 12, 13, : No Appearance
15, 16 to 18.
R8, 9, 12, 15, 16, 17: No Appearance
18 and 19.
R4 to R7, 10, 11, 13, 14 : Not ready in notice.
R3 : No Appearance in W.P.No.22320 of 2014.
R3 & R4 :No Appearance in W.P.Nos.25263 to 25266 of
2013.
R3 & R4 : No Appearance.
R3 : No Appearance in W.P.No.28181 of 2013.
R3 & R4 :Mr.M.R.Raghavan in W.P.No.13037 of
2014.
3/9
https://www.mhc.tn.gov.in/judis
W.P.No.25707 of 2013 and etc. batch.
COMMON ORDER
These batch of writ petitions raise a very simple but interesting
question. The petitioners in W.P.Nos.7877, 30641, 30642, 30318 of 2015,
8144, 22320, 25229, 25207, 24225 of 2013 and 22320 of 2014 etc. batch are
all providers of security services to various establishments. That security
service, which is a scheduled employment under the Minimum Wages Act,
1948 is not in dispute. The dispute is whether the "appropriate Government"
for such establishments is the State Government or the Central Government.
2. Section 2
.............
(b)"appropriate Government" means-
(i). In relation to any scheduled employment carried on by or under the authority of the Central Government.
(ii). Or a railway administration,
(c). Or in relation to mine,
(d). Oil filed.
(e). major port.
(f). any other Corporation established by a Central Act, or the Central Government.
3. Insofar as the scheduled employments which are not covered by any
https://www.mhc.tn.gov.in/judis W.P.No.25707 of 2013 and etc. batch.
of the aforesaid clauses are concerned, the "appropriate Government" under
the Act is the State Government.
4. The petitioners in these cases are providing security services to
Banks. Banks, which are not established by the Central Government, are
corporate entities in themselves, over which, neither the State nor the Central
Government have direct control. The Kotak Mahindra Bank, for example, is a
private Bank and it is not established "by or under" the authority of the
Central Government. The Bank obtains a licence from the RBI under the RBI
Act, 1934, therefore, Kotak Mahindra Bank does not come under Clause (1)
of 2 (a) of the said Act. Insofar as Vodafone is concerned, it is a private
Telecom Industry and the same logic, which applies to a private corporate
entity like Kotak Mahindra Bank, also applies to this institution also. The test
words should be "by or under" the authority of the Central Government.
5. This condition having not been satisfied, these writ petitions have to
succeed and accordingly they are allowed.
6. Now turning to the security staff provided by the petitioners in
W.P.No.7877 of 2015 batch etc., they are also private employees who do not
function under the authority of the Central Government. I would respectfully
follow the judgment of this court in A.K.Ahmed & Co., Vs. Regional Labour
https://www.mhc.tn.gov.in/judis W.P.No.25707 of 2013 and etc. batch.
Commissioner (Central), Madras and Anr. 1994 LW 91. Merely because a
contract, which is entered into by the writ petitioners with an entity created
by or under the authority of the Central Government, would not mean that the
contractors themselves fall under that category. There has to be a difference
between the principal employer, who is created "by or under" the authority of
the Central Government and any other person carrying on a legitimate
business with the said entity. It is at best "principal to principal" arrangement
that the control of the employee continues to be with the contractors who, at
times, may act on the directions of the principal employer, but that does not
make them employees of the Central Government.
7. Mr.Rajesh Vivekananthan, learned Deputy Solicitor General of
India, would bring to the notice of this court the judgment of the Bombay
High Court in A2Z Infraservices Ltd Vs. Union of India and 3 Ors. (2018) 3
LLJ 363. He would argue that in case, the Court had directed the Railway
Administration to pay the difference between the rate fixed by the Central
Government with respect to the employees of the contractors who are sent to
the Railway Administration for House Keeping Services, this judgment does
not apply to the facts of the case before me. The issue in that case was the
interpretation of a "price variation clause" in the contract. It does not deal
https://www.mhc.tn.gov.in/judis W.P.No.25707 of 2013 and etc. batch.
with the situation as to what is the "appropriate Government" for the purpose
of fixing liabilities on the parties. The same is the situation with respect to
the other authorities cited by the learned Deputy Solicitor General of India in
Sanjay Kumar Vs. Authority under Minimum Wages Act and Labour
Commissioner and Ors. cited in MANU/WB/3233/2019 and Wajahat
Hussain Vs. Union of India & Ors. reported in 2018 SCC Online Calcutta
13159. As both the judgments do not deal as to what is the appropriate
Government for the purpose of the Act, they do not apply to the facts of the
case. I hold that if the contractor is not created by the Parliament or does not
act "by or under" the Authority of the Central Government, the appropriate
authority insofar as the said contractor is concerned is only the State
Government. Consequently, all the writ petitions have to be allowed and
accordingly they are allowed.
8. There are yet another category of persons in W.P.Nos.22320 of 2014
and 25207 of 2013. Insofar as the House Keeping Contractors providing
House Keeping Services to Kotak Mahindra Bank and Vodafone Telecom,
the logic which applies to providers of security service applies to these
petitioners also. They are not functioning "by or under" the authority of the
Central Government in discharge of their duties. It is only a contractual
https://www.mhc.tn.gov.in/judis W.P.No.25707 of 2013 and etc. batch.
employment and therefore, these writ petitions also have to succeed. The writ
petitions stand allowed. No costs. Connected Miscellaneous Petitions are
also closed.
13.06.2023
nst
Index : Yes/No
Speaking : Yes/No
Neutral Citation Case : Yes/No
V.LAKSHMINARAYANAN,J
nst
To:
Regional Labour Commissioner (Central),
Chennai & Authority under the Minimum Wages Act, 1948, Shastri Bhavan, No.26, Haddows Road, Chennai - 600 006.
W.P.Nos.25707 of 2013 etc., batch cases
https://www.mhc.tn.gov.in/judis W.P.No.25707 of 2013 and etc. batch.
13.06.2023
https://www.mhc.tn.gov.in/judis
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!