Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Excel Wear Vs. Union of India & Ors [1978] INSC 192 (29 September 1978)
1978 Latest Caselaw 192 SC

Citation : 1978 Latest Caselaw 192 SC
Judgement Date : 29 Sep 1978

    
Headnote :

Only the details of one petition are presented here, as they are similar to those in other petitions. Excel Wear is a partnership firm engaged in garment manufacturing for export, employing around 400 workers in its factory. The petitioners assert that the relationship between management and employees began to deteriorate significantly in 1976, leading to increasingly militant, aggressive, and violent behavior from the workers, who engaged in unjustified or illegal strikes. Various incidents supporting these claims are detailed in the Writ Petition.



However, since these facts were vigorously contested by the workers, the Court refrained from discussing them in detail or expressing any opinion on the matter.



(2) The petitioners argue that it became nearly impossible to continue business operations. Consequently, they issued a notice on May 2, 1977, to the Government of Maharashtra (respondent No. 2) seeking prior approval for the intended closure of the business, as required by section 25(O)(1). The State Government denied this approval, citing that the proposed closure would be detrimental to public interest.



(3) The petitioners claimed:



(a) The right to close a business is an essential component of the right to conduct business protected under Article 19(1)(g) of the Constitution. The contested law imposes unreasonable, excessive, and arbitrary restrictions on this fundamental right, effectively negating it. The limitations imposed exceed the permissible scope outlined in Article 19(6) of the Constitution.



(b) The right to conduct business inherently includes the right not to operate a business, similar to how the right to freedom of speech includes the right not to speak, and the right to form an association includes the right not to form one.



(c) The restrictions are unreasonable for several reasons: (i) Section 25(O) does not mandate the provision of reasons in the order; (ii) there is no time limit imposed when permission to close is denied; (iii) even if the reasons provided are adequate, approval can still be denied under the guise of public interest regarding labor security, which ultimately harms labor due to unemployment resulting from closures; (iv) the decision is left to the arbitrary discretion of the authority without any guidelines; (v) aside from civil liabilities under subsection (5), any closure that contravenes the directive in subsection (2) incurs penal consequences as outlined in section 25-R; (vi) there is no deemed provision for granting approval in subsection (2) as there is in subsection (4); (vii) a refusal of approval merely means the business continues technically, but a factory owner cannot be forced to operate, thus undermining one of the objectives of this provision; (viii) there is no option for appeal, revision, or review of the order after some time; (ix) the restrictions are excessively burdensome compared to what is necessary to achieve the intended objective; (x) alternative methods could be implemented to regulate and restrict closure rights, such as providing additional compensation if the closure is found to be in bad faith; (xi) directing an employer not to close down effectively negates the right to close, rather than merely regulating it; (xii) if conducting any business is prohibited in the public interest, an individual can pursue another business, but prohibiting the closure of an existing business destroys the right to close; (xiii) the reasonableness of the contested restrictions must be assessed from both procedural and substantive legal perspectives. Subsection (2) of section 25-D does not require a higher authority to make a decision, as it can be made by a lower-ranking officer in the hierarchy.



(4) The respondents\' arguments: (a) Some counsel for the respondents acknowledged that the right to close a business is a fundamental part of the right to conduct business. However, they argued that the restrictions imposed by the contested law are reasonable and justified to prevent unfair labor practices and promote the welfare of workers, characterizing it as progressive legislation aimed at protecting a vulnerable segment of society.

(b) Other counsel for the respondents disputed the notion that the right to close a business is integral to the right to conduct any business. They contended that a total prohibition on closure only impacts a portion of the right to conduct business, rather than completely annihilating it. They argued that the restrictions serve the public interest and that there is a presumption of reasonableness in favor of the statute, citing social and welfare legislation supported by prominent jurists and judges internationally. They also claimed that the legislation is protected under Article 31C of the Constitution.



(5) The Court, in allowing the petitions, stated that...

 

Excel Wear Vs. Union of India & Ors [1978] INSC 192 (29 September 1978)

UNTWALIA, N.L.

UNTWALIA, N.L.

CHANDRACHUD, Y.V. ((CJ) SARKARIA, RANJIT SINGH KOSHAL, A.D.

SEN, A.P. (J)

CITATION: 1979 AIR 25 1979 SCR (1)1009 1978 SCC (4) 224

CITATOR INFO:

RF 1981 SC 234 (103) RF 1985 SC 613 (5) E 1991 SC 101 (27)

ACT:

Industrial Disputes Act 1947-Sections 25(O) and Section 25(R)-Constitutional Validity of-Whether right to close down an undertaking a fundamental right.

HEADNOTE:

The facts of only one petition are set out because they are similar to facts in other petitions. Excel Wear is a partnership firm manufacturing garments for export. About 400 workmen were employed in the petitioners' factory. The case of the petitioners is that the relations between the management and the employees started deteriorating and became very strained from 1976. The workmen became very militant, aggressive, violent and indulged in unjustifiable or illegal strikes. Various incidents have been mentioned in the Writ Petition in support of the said allegations.

However, since those facts were seriously challenged and disputed by the workmen, the Court did not refer to them in any detail nor expressed any view one way or the other.

(2) According to the petitioners it became almost impossible to carry on the business. The petitioners, therefore, served a notice dated 2nd May, 1977 on the Government of Maharashtra, respondent No 2 for previous approval of the intended closure of the undertaking in accordance with section 25(O)(1). The State Government refused to accord the approval on the ground that the intended closure was prejudicial to public interest.

(3 ) The petitioners contended:

(a) A right to close down a business is an integral part of the right to carry on a business guaranteed under Art. 19(1)(g) of the Constitution. The impugned law imposes a restriction on the said fundamental right which is highly unreasonable. excessive and arbitrary. It is not a restriction but almost amounts to the destruction or negation of that right. The restrictions imposed is manifestly beyond the permissible bounds of Art. 19(6) of the Constitution.

(b) A right to carry on a business includes a right not to carry on a business which is like any other right mentioned under Article 19(1) such as the right to freedom of speech includes a right not to speak and the right not to form an association is inherent under the right to form association.

(c) The restrictions are unreasonable because- (i) Section 25(o) does not require giving of reasons in the order.

(ii) No time limit is to he fixed while refusing permission to close down.

(iii)Even if the reasons are adequate and sufficient, approval can be denied in the purported public interest of security of labour. Labour is bound to suffer because of unemployment brought about in almost every case of closure.

1010 (iv) It has been left to the caprice and whims of the authority to decide one way or the other.

No guidelines have been given.

(v) Apart from the civil liability which is to be incurred under sub-section (5), the closure, however, compulsive it may be, if brought about against the direction given under sub- section (2) is visited with penal consequences as provided in section 25-R.

(vi) There is no deemed provision as to the according of approval in sub-section (2) as in sub-section (4).

(vii)Refusal to accord approval would merely mean technically that the business continues but a factory owner cannot be compelled to carry on the business and go on with the production and thus one of the objectives sought to be achieved by this provision cannot be achieved.

(viii)There is no provision of appeal, revision or review of the order even after sometime.

(ix) Restriction being much more excessive than is necessary for the achievement of the object is highly unreasonable.

(x) There may be several other methods to regulate and restrict the right of closure by providing for extra compensation over and above the retrenchment compensation if the closure is found to be mala fide and unreasonable.

(xi) To direct the employer not to close down is a negation of the right to close. It is not regulatory.

(xii)If carrying on any business is prohibited in public interest, a person can do another business. But to prohibit the closure of a running business is destruction of the right to close.

(xiii) The reasonableness of the impugned restrictions must be examined both from procedural and substantive aspects of the law. Sub-section (2) of s. 25-D does not make it obligatory for any higher authority of the Government to take a decision. It may be taken even by a lower officer in the hierarchy.

(4) The respondents' contentions:- (a) Some counsel for the respondents did not dispute that the right to close down a business is an integral part of the right to carry on a business. They however, contended that the restrictions imposed by the impugned law are quite reasonable and justified to put a stop to the unfair labour practice and for the welfare of the workmen. It is a progressive legislation for the protection of a weaker section of society.

(b) Some other counsel for the respondents, however, did not accept that a right to close down a business is an integral part of the right to carry on any business.

According to them, the total prohibition of closure only affects a part of the right to carry on the business and not a total annihilation of this. The restriction imposed was in public interest and there is a presumption of reasonableness in favour of a statute. Reliance was also placed on social and welfare legislation as expounded by renowned jurists and judges abroad. It was also contended that the legislation was protected by Article 31C of the Constitution.

1011 (5) Allowing the petitions, the Court ^

HELD: The right to close down a business cannot be equated with a right not to start or carry on n business at all. The extreme proposition urged on behalf of the employer by equating the two rights and placing them at par is not quite apposite and sound. If one does not start a business at all, then perhaps under no circumstances, he can be compelled to start one. Such a negative aspect of a right to carry on a business may be equated with the negative aspect of the right embedded in the concept of the right to freedom of speech, to form an association or to acquire or hold property. Perhaps under no circumstances, a person can be compelled to speak, to form an association or to acquire or hold a property. But by imposing reasonable restrictions, he can be compelled not to speak, not to form an association or not to acquire or not to hold property. A total prohibition of business is possible by putting reasonable restrictions under Article 19(6) on the right to carry on a business.

[1027 B-D, 1028 A] Cooverjee B. Bharucha v. The Excise Commissioner and the Chief Commissioner, Ajmer & Ors.; [1954] SCR 873;

Narendra Kumar & ors. v. The Union of India & ors. [1960] 2 SCR 375 relied on.

However, the greater the restriction, the more the need for strict scrutiny by the Court. The contention put forward on behalf of the labour unions that the right to close down a business is not an integral part of the right to carry on a business or that it is not a fundamental right at all is also wrong. In one sense the right does appertain to property. But such a faint overlapping of the night to property engrafted in Art. 19(1)(f) or Art. 31 must not be allowed to cast any shade or eclipse on the simple nature of the right. However, the right to close down is not an absolute right. It can certainly be restricted, regulated or controlled by law in the interest of the general public.

[1027 1028 A-C] Concept of socialism or socialistic state has undergone changes from time to time, from country to country and from thinkers to thinkers. But some basic concept still holds the field. In the case of Akadasi Padhan the question for consideration was whether a law creating a state monopoly is valid under the latter part of Article 19(6). The Court pointed out the difference between the doctrinaire approach to the problem of socialism and the pragmatic one. But so long as the private ownership of an industry is recognised governs an overwhelmingly large proportion of our economic structure, it is not possible to say that principles of socialism and social justice can be pushed to such an extreme so as to ignore completely or to a very large extent the interests of another section of the public namely the private owners of the undertakings. [1030 G-H. 1031 E-G] Akadasi Padhan v. State of Orissa, [1963] Suppl. 2 SCR 691 referred to.

There are creditors and depository and various other persons connected with or having dealings with the undertaking, whose rights are also affected by the impugned legislation. [1031 G] Section 25-O (2) does not require the giving of reasons in the order. In two of the orders in the present cases, it is merely stated that the reasons for the intended closure are prejudicial to public interest suggesting thereby that the reasons given by the employers are correct, adequate and sufficient, yet they are prejudicial to the public interest.

In case of bona fide closures, it would be 1012 generally so. Yet the interest of labour for the time being is bound to suffer because it makes a worker unemployed.

Such a situation as far as reasonably possible should be prevented. Public interest and social justice do require the protection of the labour. But it is not reasonable to give them protection against all unemployment after affecting the interests of so many persons interested including persons who have no connection with the management. It is not possible to compel the employers to manage the undertaking even if they find that it is not safe or practicable to do so. They cannot be asked to go on facing tremendous difficulties of management even at the risk of their person and property. They cannot be compelled to go on incurring losses year after year. [1032 C-F] In the third Writ Petition, the Government has given two reasons, for refusing to grant permission. Both of them are too vague to give an exact idea in support of the refusal of permission, to, close down. It says that the reasons are not adequate and sufficient and that the intended closure is prejudicial to the public interest. The latter reason will be universal in all cases of closure. The former demonstrates to what extent the order can be unreasonable. If the reasons given by the petitioner in great detail are correct, as the impugned order suggests they are, it is preposterous to say that they are not adequate and sufficient for a closure. Such an unreasonable order was possible to be passed because of the unreasonableness of the law. Whimsically and capriciously, the authority can refuse permission to close down. [1033 B- E] If the Government order is not communicated to the employer within 90 days, strictly speaking, criminal liability in section 25(R) may not be attracted, if on the expiry of that period an employer closes down the undertaking. But it seems the civil liability under Section 25(O) (5) will come into play even after the passing of the order of refusal of permission to close down on the expiry of the period of 90 days. Provision in Chapter V(B) of the Act suggests that the object of carrying on production can be achieved by the refusal to grant permission although in the objects and reasons of the amending act such an object seems to be there although remotely and secondly it is highly unreasonable to achieve the object by compelling the employee not to close down in public interest for maintaining production. The order passed by the authority is not subject to any scrutiny by any higher authority or tribunal either in appeal or revision. The order cannot be reviewed either. [1033 F-H, 1034 A-B] It is not always easy to strike the balance between the parallel and conflicting interest, and it is not fair to unreasonably tilt the balance in favour of one interest by ignoring the other. In the case of fixation of minimum wages this Court has repeatedly rejected the contention of the employers that he has no capacity to pay minimum wages and therefore his right to carry on the business is affected.

[1034E, 1035 A-B] U. Unichoyi & Ors. v. The State of Kerala. [1962] 1 SCR 946 relied on.

But this principle, rather, in contrast, illustrates the unreasonableness of the present impugned law. Nobody has got a right to carry on business if he cannot pay even the minimum wages. He must then retire from business, But to tell him to pay and not to retire if he cannot pay is pushing the matter to an extreme. It has been observed that where an industry had been closed and the closure was real and bona fide, there cannot be an industrial dispute after closure. [1035 B-D] 1013 Pipraich Sugar Mills Ltd. v. Pipraich Sugar Mills Mazdoor Union, [1966] SCR 872 referred to.

The law may provide to prevent and regulate unfair unjust or mala fide closure. [1036 C] The reasonableness has got to be tested both from the procedural and substantive aspects of the law. It is true that Chapter V (B) deals with certain comparatively bigger undertakings and for a few types only but with all this it has not made the law reasonable. It may be a reasonable law for saving the law from violation of Art. 14 but certainly it does not make the restriction reasonable within the meaning of Art. 19(6). Not to permit the employer to close down is essentially an interference with the fundamental right to carry on the business. [1036 D, H, 1037 A, G] If a law is otherwise good and does not contravene any of the fundamental rights of the non-citizens, non-citizens cannot take advantage of the voidness of law for the reason that it contravenes the fundamental rights of the citizens and claim that there is no law at all. In the case of Ambica Mills this Court has not said that even if there is violation of the fundamental rights guaranteed by Art.

19(1)(b) and not saved by clause (6) of the said right has been conferred only on the citizens of India and not upon the corporate bodies like a company. [1()38 A-D] State of Gujarat and Anr. v. Shri Ambica Mills Ltd., Ahmedabad, etc. [1974] 3 SCR 760 explained.

Bennet Coleman & Co. & ors. v. Union of India & Ors., [1973] 2 SCR 757, Rustom Cavasjee Cooper v. Union of India, [1970] 3 SCR 530 relied on.

It was laid down in the case of Bennet Coleman & Co. & Ors. and Rustom Cavasjee Cooper that if a shareholder's right is impaired the State cannot impair the right of the shareholder as well as of the company and the Court can strike down the law for violation of fundamental right guaranteed only to the citizens if the challenge is by the company as well as by the shareholders. The partners can challenge the validity in the name of firm. In the present case where company is petitioner a shareholder has also been joined with the company to challenge the law.. [1038 E-F, H, 1039 A] The impugned law is not for giving effect to the policy of the State towards securing any of the principles in Articles 39(1) or 41. The law does not fit in with the said directive principles. The argument that it is protected by Art. 31(C) is not sustainable. The amendment was prospective and not retrospective. [1039 H, 1040 A-B, E] The argument that when the amendment was brought the proclamation of emergency was in operation and thereafter before emergency was lifted, the amend article 31C had come into force and thus by the continuous process the latter became immune on the ground of violation of Art. 19 is not maintainable. [1042 C] As soon as the emergency is lifted the law becomes bad because it was bad when it was enacted, although it could not be taken to be so during the period 1014 of Emergency. Therefore, Art. 31C cannot protect the law.

Apart from the fact that Art. 31C has no application the law was bad for violation of Art. 19(1)(b) when it was enacted but it was not taken to be bad during the period of emergency. Its invalidity sprouted out with full vigour on the lifting of emergency. [1041 H, 1042 C-D] Keshavan Madhava Menon v. The State of Bombay, [1951] 2 SCR 228; Dhirubha Devi Singh Gohil v. The State of Bombay [1955] 1 SCR 691; M.P.V. Sunderaramier & Co. v. The State of A. P. & Anr., [1958] SCR 1422, Jagannath etc., etc. v. Authorised Officer, Land Reforms and Ors. etc., [1972] 1 SCR 1055;

distinguished.

Bhikaji Narain Dhakras and Ors v. The State of M.P. & Anr., [1955] 2 SCR 589; Basheshar Nath v. The Commissioner of Income Tax, Delhi and Rajasthan and Anr., [1959] Suppl. 1 SCR 528; Deep Chand v. The State of U.P. & ors., [1559] Suppl. 2 SCR 8; Mahendra Lal Jaini v. The State of U.P. and ORS., [1963] Suppl. 1 SCR 912 referred t(b.

The Court declared section 25 (o) as a whole and Section 25R in so for as it relates to the awarding of punishment for infringement of the provisions of Section 25(o) constitutionally bad and invalid for violation of Art.

19(1) of the Constitution. The Court declared the impugned order passed in all the cases to be void and restrained the respondents from enforcing them. The Court however did not express any opinion on the merits of the case, since the orders fall on the ground of constitutional invalidity.

[1046 A-C]

ORIGINAL JURISDICTION: Writ Petition No. 644 of 1977.

(Under Article 32 of the Constitution) AND Writ Petition No. 917 of 1977 (Under Article 32 of the Constitution) AND Writ Petition Nos. 959 and 960 of 1977 F. S. Nariman, M. F. D. Damania, G. D. Dave and Rameshwar Nath for the Petitioners in W.P. 644 of ]977.

F. D. Damania, K. L. Talsania, 1. N. Shroff, H. S. Parekh and M. R.P. Kapur, for the Petitioners in W.P. 917/77.

K.K. Singhvi, F.D. Damania, I.R. Joshi, P. H. Parekh and M. Mudgal for the Petitioners in W.P. Nos. 959-960/77.

U. R. Lalit (for Union of India), M. C. Bhandare (for the State of Maharashtra), E. C. Agrawala and M. N. Shroff for RR. 1-2 in W.P. Nos. 644, 959, 960 and 917 of 1977.

1015 S.J. Deshmukh, Mrs. S. Bhandare, Miss Leela Mehta, A.N. Karkhanis and Miss Malini Podvel for R. 3 in W.P. No. 644 of 1977.

J. Ramamurthi and Miss Vaigai for R. 3 in W.P. 959- 960/77.

M. K. Ramamurthi, A. K. Ganguli and G. S. Chatterjee for the Intervener in W.P. Nos. 959-960 (State of West Bengal).

C. G. Nadkarni and K. L. Hathi for the intervener in W.P. 917/77 (Mazdoor Congress).

F. S. Nariman and O.C. Mathur for the Intervener in W.P. No. 644/77 (Tube Investment).

M. K. Ramamurthi and K.M.K. Nair for the Intervener in W.P. 644/77 (State of Kerala).

The Judgment of the Court was delivered by UNTWALIA, J. By these four Writ Petitions the employers challenge the constitutional validity of Sections 25-o and 25-R of The Industrial Disputes Act, 1947 (hereinafter to be referred to as the Act). The facts of the different cases are of a similar nature. It is not necessary to state them in any detail for the purposes of deciding the constitutional question. We may, however, just refer to a few in order to indicate the nature of the dispute between the parties.

WRIT PETITION No 644 OF 1977 The petitioner in this case is Excel Wear, a Registered partnership firm, the partners of which are citizens of India. The petitioner has a factory at Bombay where it manufactures garments for exports. About 400 workmen were employed in the petitioner's factory. According to its case the relation between the petitioner management and its employees started deteriorating from the year 1974 and had become very much worse from 1976. From August, 1976 the workmen became very militant, aggressive, violent, indulged in unjustifiable or illegal strikes and the labour trouble in the factory became of an unprecedented nature. Various incidents have been mentioned in the Writ Petition in support of the above allegations. But since the facts are seriously challenged and disputed on behalf of the Labour Union, which was subsequently added as a party respondent in the Writ petition, we do not propose to refer to them in any detail and express our views in regard to them one way or the other. The various facts alleged in the petition may be correct-may not be correct. We do not think it necessary to adjudicate upon them for the purpose of deciding the constitutional question. Suffice it to say that it is legitimate to 1016 take notice of the fact that various kinds of situation, such as, labour trouble of an unprecedented nature, a factory running in a recurring loss, paucity of adequate number of competent and suitable persons in the family of the partners, shareholders or the proprietors of a particular factory, or even outsiders, for the purpose of management, non availability of raw-materials, insurmountable difficulty in the replacement of damaged or worn-out machineries and so on and so forth, may arise and are said to have arisen in one form or the other in the cases before us. Although the facts pleaded in all the Writ petitions are instances of one or more of such difficulties, we shall advert to the consideration of the constitutional question on the justifiable assumption that in a given case they may exist. Nobody could deny the possibility or probability of the existence of such facts in a particular industry.

Excel Wear, according to its case, finding it difficult, almost impossible, to carry on the business of the factory any longer served a notice dated May 2, 1977 on the State Government of Maharashtra, respondent no. 2 for previous approval of the intended closure of the undertaking in accordance with Section 25-0(1) of the Act. The State Government refused to accord the approval and communicated their decision in their letter dated the 1st August, 1977.

It would be appropriate to quote here the relevant portion of this letter:- "And whereas the Government of Maharashtra, after considering the aforesaid notice is satisfied that the reasons for the intended closure are prejudicial to public interest.

Now, therefore, in exercise of the powers conferred by sub-section (2) of Section 25-O of the Industrial Disputes Act, 1947 the Government of Maharashtra hereby directs the Excel Wear, Bombay- 400025 not to close down the said undertaking" The petitioner challenges the validity of the order aforesaid.

Mr. F. S. Nariman appeared for the petitioner in this case. The Union of India, respondent no. 1, was represented by Mr. U. R. Lalit and Mr. M. C. Bhandare appeared for respondent no. 2. The case of the Labour Union, the third respondent, was presented by Mr. S. J. Deshmukh. In the petitions under consideration Mr. Nadkarni appeared for an intervener Labour Union and Mr. M. K. Ramamurthi for two intervener States of West Bengal and Kerala.

WRIT PETITION No. 917 OF 1977 In this case the first petitioner is Acme Manufacturing Co. Ltd. and the second petitioner, citizen of India, is one of its shareholders. Mr. 1017 Damania, learned counsel for the petitioners briefly drew our attention to the facts of this cases which were of a nature adverted to above. The Wadala unit of the petitioner company is engaged in the business of manufacturing and selling Diesel oil Engines, Mechanical Lubricators, Engine Valves and Push Rods etc. The petitioners were obliged to decide to close down the undertaking due to huge losses incurred by them on account of low productivity, serious labour unrest and indiscipline resulting in various incidents of assaults or the like. The Company, therefore, applied to the State Government of Maharashtra on May 2, 1977 under section 25-O(1) of the Act for approval of the intended closure. The State Government communicated their refusal in their letter dated the 29th July, 1977 enclosing therewith a copy of their order couched in identical terms as those in the case of Excel Wear.

WRIT PETITIONS 959 AND 960 OF 1977 Mr. K.K. Singhvi, appearing for the petitioners in this case apart from supporting the argument of Mr. Nariman drew our attention to the facts of this case which were more or less of a similar nature as in the case of Acme Manufacturing Co. Ltd. Petitioner No. 2 is a citizen of India and is a shareholder of Apar Private Ltd., petitioner No. 1. The Company owns a factory at Vithalwadi, Kalyan (Bombay) which manufactures aluminum rods, AAC and ACSR conductors, P.V.C. cables and welding electrodes. Feeling compelled to take a decision to close down the factory, the Company served a notice on the State Government under section 25-O(1) of the Act on September 16, 1976. The order of the State Government refusing permission to the petitioner company to close down the undertaking is dated the 23rd December, 1976. The reasons for refusal given in this order are slightly different. They are as follows:- "And whereas the Government of Maharashtra after considering the aforesaid notice is satisfied that the reasons for the intended closure of the said undertaking are not adequate and sufficient and the intended closure is prejudicial to the public intervener;

Broadly speaking the contention on behalf of the employers in all these cases is that a right to close down the business is an integral part of the right to carry on the business guaranteed under Article 19(1) (g) of the Constitution of India. The impugned law imposes a restriction the said fundamental] right which is highly unreasonable, excessive and arbitrary. It is not a restriction but almost amounts to the destruction or negation of that right. The restriction imposed is manifestly beyond the permissible bounds of clause (6) of Article 19 of the 1018 Constitution. The proposition canvassed for our consideration was sometimes too bald and wide. It was submitted that a right to carry on the business includes a right not to carry on the business, just like any other right mentioned in clause (1) of Article 19, such as, the right to freedom of speech includes a right not to speak and the right not to form an association is inherent in the right to form associations. Similarly a right to acquire and hold property embraces within it a right not to acquire or hold property. The submission was that nobody can be compelled to speak or to form an association, to acquire or hold property and similarly nobody can be compelled to carry on any business.

M/s. Lalit and Bhandare did not dispute the proposition that the right to close down the business is an integral part of the right to carry on the business. They, however, strenuously urged That the restrictions imposed by the impugned law are quite reasonable and justified to put a stop to the unfair labour practice and for the welfare of the workmen. It is a progressive legislation for the protection of a weaker section of the society. Mr. Deshmukh, however, did not accept that a right to close down a business is an integral part of the right to carry on any business. He submitted that a right to closure is appurtenant to the ownership of the property, namely, the undertaking. The total prohibition of closure only affects a part of the right to carry on the business and not a total annihilation of this. The restriction imposed was in public interest and there is a presumption of reasonableness in its favour. Mr. Nadkarni endeavored to submit with reference to the high philosophies of Jurisprudence in relation to the social and welfare legislations, as expounded by renowned jurists and judges abroad, that the action of closing down a business is no right at all in any sense of the term. Mr. Ramamurthi while supporting the main arguments put forward on behalf of others led great stress in the point that the law is protected by Article 31-C of the Constitution, a point which was merely touched by them but was seriously taken over by Mr. Ramamurthi.

Before we enter into the focus of the discussion of the main points and their important aspects and facts it would be advantageous to refer to the relevant history of the development of this branch of the law.

The Act being Central Act 14 of 1947 was passed in the year 1947. In 1953, an ordinance was promulgated followed by Amending Act 43 of 1953 inserting Chapter VA containing Sections 25A to 25J. New definitions of "Lay-off" and "Retrenchment" were furnished in the Act in clauses (kkk) and (oo) of Section 2. The heading of Chapter VA is "Lay-off and Retrenchment". The relevant provisions of this Chapter were not meant to cover the small industrial 1019 establishment in which less than SO workmen were employed or establishments of a seasonal character. Section 25C made a provision for certain amounts of compensation for workmen in case they are laid-off. Section 25F imposes certain conditions on the employers which are conditions precedent to retrenchment of workmen, such as, the giving of one month's notice or wages in lieu thereof. Provision has also been made for payment of retrenchment compensation. Section 25FF dealt with compensation to workmen in case of transfer of undertakings. In Hariprasad Shivshankar Shukla v. A. D. Divikar this Court had occasion to consider the meaning of the term "retrenchment". It was opined that the word "retrenchment" means the discharge of surplus labour or staff by the employer for any reason whatsoever, otherwise than as a punishment inflicted by way of disciplinary action and does not include termination of services of all workmen on a bona fide closure of an industry. The question posed at page 134 by S. K. Das J., who delivered the judgment on behalf of the Constitution Bench of this Court was whether the definition clause of the word 'retrenchment' covers cases of closure of business when the closure is real and bona fide ? The answer given at page 137 was in the negative. Discharge of workmen on bona fide closure of business was held to be not retrenchment. On the view that Section 25F of the Act had no application to a closed or dead industry, no pronouncement was made in regard to the constitutional validity of the section if it were to take within its ambit a case of closure also.

After the decision of this Court in the case of Hariprasad Shivshanker (supra) was handed down the law was amended by an ordinance followed by Amending Act 18 of 1957 with retrospective effect from November 28, 1956. Section 25FF was amended to make a provision for payment of compensation to workmen in case of transfer of undertakings and a provision was made in Section 25FFF for payment of compensation to workmen in case of closing down of an undertaking. It will be of use to read here sub-section (1) of Section 25FFF for the purpose of deciding some of the contentious questions in this case. It reads as follows :- "Where an undertaking is closed down for any reason whatsoever, every workman who has been in continuous service for not less than one year in that undertaking immediately before such closure shall, subject to the provisions of sub-section (2), be entitled to notice and compensation in accordance with the provisions of section 25F, as if the workman had been retrenched.

1020 Provided that where the undertaking is closed down on account of unavoidable circumstances beyond the control of the employer, the compensation to be paid to the workman under clause (b) of section 25F, shall not exceed his average pay for three months.

Explanation-An undertaking which is closed down by reason merely of- (i) financial difficulties (including financial losses); or (ii) accumulation of un disposed of stocks; or, (iii)the expiry of the period of the lease or licence granted to it; or (iv) in a case where the undertaking is engaged in mining operations, exhaustion of the minerals in the area in which operations are carried on;

shall not be deemed to be closed down on account of unavoidable circumstances beyond the control of the employer within the meaning of the proviso to this sub-section." It would be noticed from the provision extracted above that normally it became necessary for an employer in a case of closure for any reason whatsoever to give notice and compensation to the workmen in accordance with the provisions of section 25F as if the workman had been retrenched. But the proviso clearly postulated that an undertaking may have to be closed down on account of unavoidable circumstances beyond the control of the employer. In that event a ceiling was put in the proviso on the amount of normal compensation payable. The explanation added by Amending Act 45 of 1971 merely indicates that the reasons enumerated in clauses (i) to (iv) of the Explanation will not be deemed to be a closure brought about on account of unavoidable reasons beyond the control of the employer within the meaning of the proviso. Factually and really the said reasons may be said to fall within the expression "unavoidable circumstances beyond the control of the employer." But the said reasons will not be deemed to be such that a workman should be made to get only a limited compensation and not the full normal compensation provided in section 25F.

The constitutional validity of section 25FFF(l) came to be considered by this Court in M/s Hatisingh Mfg. Co. Ltd. and another v. Union of India and Ors. The provision was construed in a manner which saved it from the attack on its vires. Since we are on this case.

1021 at this very stage we may refer to some very important views expressed therein which are decisive of some of the points raised in this case and of great help in deciding some others. Shah J., as he then was, speaking for the Court pointed out at page 535:-"By Article 19(1) (g) of the Constitution freedom to carry on any trade or business is guaranteed to every citizen, but this freedom is not absolute." "In the interest of the general public", says the learned Judge, "the law may impose restrictions on the freedom of the citizens to start, carry on or close their undertakings." This clearly indicates, and the whole ratio of the case is based upon this footing, that the right to carry on any business includes a right to start, carry on or close down any undertaking. It has further been pointed out on the same page that "by s. 25FFF(l), termination of employment on closure of the undertaking without payment of compensation and without either serving notice or paying wages in lieu of notice, is, not prohibited. Payment of compensation and payment of wages for the period of notice are not therefore conditions precedent to closure." This is one of the main reasons given in the judgment to repel the attack on the constitutional validity of the provision. We, however, must hasten to add that it does not necessarily follow therefrom that if such payments are made conditions precedent to closure the provision will necessarily be bad.

While judging the question as to whether the restrictions imposed by Sections 25-O and 25-R are reasonable or not within the meaning of clause (6) of Article 19, we will have to keep in mind the principles enunciated in Hatising's case at page 535 thus :

"Whether an impugned provision imposing a fetter on the exercise of the fundamental right guaranteed by Art. 19(1) (g) amounts to a reasonable restriction imposed in the interest of the general public must be adjudged not in the background of any theoretical standards or predeterminate patterns, but in the light of the nature and incidents of the right the interest of the general public sought to be secured by imposing the restriction and the reasonableness of the quality and extent of the fetter upon the right." At pages 536-37 are to be found some important observations in the interest of the labour and we respectfully agree with them. They are as follows:- "Closure of an industrial undertaking involves termination of employment of many employees, and throws them into the ranks of the unemployed, and it is in the interest of the general public that misery resulting from unemployment 1022 should be redressed. In Indian Hume Pipe Co. Ltd. v. The Workmen-[1960] 2 SCR 32 this Court considered the reasons for awarding compensation under s. 25F (though not its constitutionality). It was observed that retrenchment compensation was intended to give the workmen some relief and to soften the rigour of hardship which retrenchment brings in its wake when the retrenched workman is suddenly and without his fault thrown on the streets, to face the grim problem of unemployment. It was also observed that the workmen naturally expects and looks forward to security of service spread over a long period, but retrenchment destroys his expectations. The object of retrenchment compensation is therefore to give partial protection to the retrenched employee to enable him to tide over the period of unemployment. Loss of service due to closure stands on the same footing as loss of service due to retrenchment, for in both cases, the employee is thrown out of employment suddenly and for no fault of his and the hardships which he has to face are, whether unemployment is the result of retrenchment or closure of business, the same.

In case of retrenchment only a specified number of workmen loses their employment while in closure all the workmen become unemployed.

By Amending Act 32 of 1972 section 25FFA was inserted in Chapter VA of the Act providing for the giving by the employer of 60 days' prior notice to the appropriate Government of his intention to close down any undertaking.

Failure to do so entailed a liability to be punished under section 30A inserted in the Act by the same Amending Act.

Chapter VB was inserted in the Act by Amending Act 32 of 1976 with effect from the 5th March, 1976. Under section 25K the provisions of this Chapter were made applicable to comparatively bigger industrial establishments in which not less than 300 workmen were employed. Only three kinds of industries were roped in for the purpose of the rigour of the law provided in Chapter VB by defining "industrial establishment" in clause (a) section 25L to mean:- "(i) a factory as defined in clause (m) of section 2 of the Factories Act, 1948;

(ii) a mine as defined in clause (j) of sub- section (1) of section 2 of the Mines Act, 1952; or 1023 (iii)a plantation as defined in clause (f) of section 2 of the Plantations Labour Act, 1951." Section 25M dealt with the imposition of further restrictions in the matter of lay-off. Section 25N provided for conditions precedent to retrenchment of workmen. In these cases the vires of neither of the two sections was attacked. Rather, a contrast was made between the said provisions with those of section 25-O to attack the latter.

The main difference pointed out was that in sub-section (3) of Section 25M the authority while granting or refusing permission to the employer to lay-off was required to record reasons in writing and in sub-section (4) a provision was made that the permission applied for shall be deemed to have been granted on the expiration of the period of two months.

The period provided in sub-section (4) enjoins the authority to pass the order one way or the other within the said period. Similarly in sub-s. (2) of section 25N reasons are required to be recorded in writing for grant or refusal of the permission for retrenchment and the provision for deemed permission was made in sub-s. (3) on the failure of the governmental authority to communicate the permission or the refusal within a period of three months.

We must now read section 25-o impugned provision in full:- "(1) An employer who intends to close down an undertaking of an industrial establishment to which this Chapter applies shall serve, for previous approval at least ninety days before the date on which the intended closure is to become effective, a notice, in the prescribed manner, on the appropriate Government stating clearly the reasons for the intended closure of the undertaking:

Provided that nothing in this section shall apply to an undertaking set up for the construction of buildings, bridges, roads, canals, dams or for other construction work.

(2) On receipt of a notice under sub-section (1) the appropriate Government may, if it is satisfied that the reasons for the intended closure of the undertaking are not adequate and sufficient or such closure is prejudicial to the public interest, by order, direct the employer not to close down such undertaking.

(3) Where a notice has been served on the appropriate Government by an employer under sub-section (1) of 1024 section 25FFA and the period of notice has not expired at the commencement of the Industrial Disputes (Amendment) Act, 1976, such employer shall not close down the undertaking but shall, within a period of fifteen days from such commencement, apply to the n r appropriate Government for permission to close down the undertaking.

(4) Where an application for permission has been made under sub-section (3) and the appropriate Government does not communicate the permission or the refusal to grant the permission to the employer within a period of two months from the date on which the application is made, the permission applied for shall be deemed to have been granted on the expiration of the said period of two months.

(5) Where no application for permission under sub-section (1) is made, or where no application for permission under sub-section ( 3 ) is made within the period specified therein or where the permission for closure has been refused, the closure of the undertaking shall be deemed to be illegal from the date of closure and the workman shall be entitled to all the benefits under any law for the time being in force as if no notice had been given to him.

(6) Notwithstanding anything contained in sub- section (1) and sub-section (3), the appropriate Government may, if it is satisfied that owing to such exceptional circumstances as accident in the undertaking or death of the employer or the like it is necessary so to do, by order, direct that the provisions of sub-section (1) or sub-section (3) shall not apply in relation to such undertaking for such period as may be specified in the order.

(7) Where an undertaking is approved ar permitted to be closed down under sub-section (1) or sub-section (4), every workman in the said undertaking who has been in continuous service for not less than one year in that undertaking immediately before the date of application for permission under this section shall be entitled to notice and compensation as specified in section 25N as if the said workman had been retrenched under that section." 1025 Special provision as to the restarting of an undertaking closed down before the commencement of the Amending Act 32 of 1976 was made in section 25P. Whether the said provision is constitutionally valid or invalid does not fall for determination in these cases. What is, however, of some importance to point out is that only on the existence of the four situations mentioned in clauses (a) to (d) of section 25P the undertaking could be directed to be restarted within such time (not being less than one month from the date of the order) as may be specified in the order. Section 25Q provides for penalty for lay-off and retrenchment without previous permission and section 25-R deals with the question of imposition of penalty for closure under certain circumstances. Section 25-R reads as follows :- "(1) Any employer who closes down an undertaking with out complying with the provisions of sub-section (1) of Section 25-O shall be punishable with imprisonment for a term which may extend to six months, or with fine which may extend to five thousand rupees, or with both.

(2) Any employer, who contravenes a direction given under sub-section (2) of section 25-O or section 25P, shall be punishable with imprisonment for a term which may extend to one year, or with fine which may extend to five thousand rupees, or with both, and where the contravention is a continuing one, with a further fine which may extend to two thousand rupees for every day during which the contravention continues after the conviction.

(3) Any employes who contravenes the provisions of sub- section (3) of section 25-O shall be punishable with imprisonment for a term which may extend to one month, or with fine which may extend to one thousand rupees, or with both." Let us now analyse the provisions of section 25-O. Sub- section (1) requires 90 days notice to the appropriate Government for previous approval of the intended closure.

Our attention was drawn to the Bombay Industrial Rules and the form prescribed therein for the filing of an application for permission to close down an undertaking. A very comprehensive history of the undertaking and many facts and figures in relation thereto, apart from the reasons to be stated for the intended closure of the undertaking, are required to be given in the application form. Under sub- section (2), if in the opinion of the 1026 appropriate Government, the reasons for the intended closure are not adequate and sufficient or if the closure is prejudicial to the public interest, permission to close down may be refused. The reasons given may be correct, yet permission can be refused if they are thought to be not adequate and sufficient by the State Government. No reason is to be given in the order granting the permission or refusing it. The appropriate Government is not enjoined to pass the order in terms of sub-section (2) within 90 days of the period of notice. Sub-section (3) is a special provision in respect of an undertaking where an employer had given a notice under section 25FFA(1) before the commencement of Act 32 of 1976. In that event he is required to apply within a certain period for permission to close down an undertaking.

Under sub-section (4) in a case covered by sub-section (3) it is incumbent upon the Government to communicate the permission or the refusal within a period of two months, otherwise the permission applied for shall be deemed to have been granted. Sub-section (5) brings about the real object of the impugned provisions by stating that the closure of the undertaking shall be deemed to be illegal from the date of the closure if the undertaking has been closed down without applying for permission under sub-section (1) or sub-section (3) or where the permission for closure has been refused. In that event the workman shall be entitled to all the benefits under ally law for the time being in force as if no notice had been given to him. It is to be noticed that sub-section (5) does not say as to whether the closure will be illegal or legal in case a notice under section (1) has been given by the employer but in absence of any communication from the Government within a period of 90 days granting or refusing permission, the employer closes down the undertaking on the expiry of the said period. Sub- section (6) postulates that there may be a sudden closure of an undertaking due to some exceptional circumstances as accident in the undertaking or death of the employer or the like. In such a situation the appropriate Government is empowered to direct that the provisions of sub-section (1) or sub-section (3) shall not apply in relation to such undertaking, for such period as may be specified in the order. Under sub-section (7) where an undertaking is approved or permitted to be closed down, then the workman becomes entitled to notice and compensation as specified in section 25N as if the said workman had been retrenched under that section. In other words requirement of section 25N is to be complied with on the grant of the permission to close.

Section 25-R while providing for awarding of punishment to an employer who closes down an undertaking without complying with the provisions of sub-section (1) of section 25-O or who contravenes a direction given under section 25- O(2) is silent on the question of 1027 entailing any penal consequences in case where an employer had applied for permission under sub-section (1) of section 25-O but the Government had failed to communicate its order to him within a period of 90 days and the undertaking is closed down on the expiry of the said period.

We propose first to briefly dispose of the two extreme contentions put forward on either side as to the nature of the alleged right to close down a business. If one does not start a business at all, then, perhaps, under no circumstances he can be compelled to start one. Such a negative aspect of a right to carry on a business may be equated with the negative aspects of the right embedded in the concept of the right to freedom of speech, to form an association or to acquire or hold property. Perhaps under no circumstances a person can be compelled to speak; to form an association or to acquire or hold a property. But by imposing reasonable restrictions he can be compelled not to speak; not to form an association or not to acquire or hold property. Similarly, as held by this Court in Cooverjee Bharucha v. The Excise Commissioner and the Chief Commissioner, Ajmer, and Ors. Narendra Kumar & Ors. v. The Union of India and Ors total prohibition of business is possible by putting reasonable restrictions within the meaning of Article 19(6) on the right to carry on the business. But as pointed out at page 387 in the case of Narendra Kumar (supra) "The greater the restriction, the more the need for strict scrutiny by the Court" and then it is said further:

"In applying the test of reasonableness, the Court has to consider the question in the background of the facts and circumstances under which the order was made, taking into account the nature of the evil that was sought to be remedied by such law, the ratio of the harm causes to individual citizens by the proposed remedy, to the beneficial effect reasonably expected to result to the general public. It will also be necessary to consider in that connection whether the restraint caused by the law is more than was necessary in the interests of the general public." But then, as pointed out by this Court in Hatisingh's case (supra) the right to close down a business is an integral part of the right to carry it on. It is not quite correct to say that a right to close down a business can be equated or placed at par as high as the right not to start and carry on a business at all. The extreme proposition urged on behalf of the employers by equating the two right 1028 and then placing then at par is not quite apposite and sound. Equally so, or rather, more emphatically we do reject the extreme contention put forward on behalf of the Labour Unions that right to close down a business is not an integral part of the right to carry on a business, but it is a right appurtenant to the ownership of the property or that it is not a fundamental right at all. It is wrong to say that an employer has no right close down a business once he starts it. If he has such a right as obviously he has, it cannot but be a fundamental right embedded in the right to carry on any business guaranteed under Article 19(1) (g) of the Constitution. In one sense that right does appertain to property. But such a faint overlapping of the right to property engrafted in Article 19(1) (f) or Article 31 must not be allowed to case any shade or eclipse on the simple nature of the right as noticed above.

We now proceed to examine whether the restriction imposed under the impugned law are reasonable within the meaning of Article 19(6). this is undoubtedly on the footing as held by us above, that the right to close a business is an integral part of the fundamental right to carry on a business. But as no right is absolute in its scope, so is the nature of this right. It can certainly be restricted, regulated or controlled by law in the interest of the general public.

On behalf of the petitioners, the restrictions imposed by the impugned law are said to be unreasonable because- (i) Section 25-O does not require giving of reasons in the order.

(ii) No time limit is to be fixed while refusing permissions to close down.

(iii)Even if the reasons are adequate and sufficient, approval can be denied in the purported public interest of security of labour. Labour is bound to suffer because of unemployment brought about in almost every case of closure.

(iv) It has been left to the caprice and whims of the authority to decide one way or the other.

No guidelines have been given.

(v) Apart from the civil liability which is it be incurred under sub-section (5), the closure, however, compulsive it may be, if brought about against the direc- 1029 tion given under sub-section (2) is visited with penal consequences as provided in section 25-R.

(vi) There is no deemed provision as to the according of approval in sub-section (2) as in sub-section (4).

(vii)Refusal to accord approval would merely mean technically that the business continues but a factory owner cannot be compelled to carry on the business and go on with the production and thus one of the objectives sought to be achieved by this provision cannot be achieved.

(viii)There is no provision of appeal, revision or review of the order even after sometime.

(ix) The employer is compelled to resort to the provisions of Section 25N only after approval of the closure.

(x) Restriction being much more excessive than is necessary for the achievement of the object is highly unreasonable.

(xi) There may be several other methods to regulate and restrict the right of closure by providing for extra compensation over and above the retrenchment compensation if the closure is found to be mala fide and unreasonable.

(xii)To direct the employer not to close down is altogether a negation of the right to close. It is not regulatory.

(xiii)If carrying on any business is prohibited in public interest, a person can do another business.

But to prohibit the closure of a running business is destruction of the right to close.

(xiv)That reasons should be adequate and sufficient from whose points of view is not indicated in the Statute.

(xv) The reasonableness of the impugned restrictions must be examined both from procedural and substantive aspects of the law. Sub-section (2) of section 25-O does not make it obligatory for any 1030 higher authority of the Government to take a decision. It may be taken even by a lower officer in the hierarchy.

On behalf of the respondents and the interveners all the above arguments were combated and it was asserted that the restriction imposed is reasonable in the interest of the general public. The dominant interest was of labour but the other interests are also protected by the restriction, such as, interest of ancillary industry and preventing fall in production of a particular commodity which may effect the economic growth. The application form requires the employer applying for permission to close down to give such comprehensive and detailed information that it will enable the appropriate Government to take appropriate decisions in appropriate cases. It was also urged that the word "Socialist" has been added in the Preamble of the Constitution by the Forty Second amendment and the tests of reasonableness, therefore, must change and be necessarily different from the dogmatic and stereo-type tests laid down in the earlier decisions of this Court. Apart from invoking the bar of Article 31C in terms, it was also urged that the spirit behind the said Article for the progress of the law meant for social justice has got to be kept in view while judging the reasonableness of the restriction in the light of its endeavour to advance the directive principles enshrined in Part-IV of the Constitution. In order to overcome the various obvious lacunae in the section, we were asked, by a rule of construction, to read down the section and save its constitutionality. It was urged that successive applications can be made on the change of a situation. No amount of compensation can be a substitute for the preventive remedy of the evil of unemployment.

We now proceed to deal with the rival contentions. But before we do so, we may make some general observations.

Concept of socialism or a socialist state has undergone changes from time to time from country to country and from thinkers to thinkers. But some basic concept still holds the field. In the case of Akadasi Padhan v. State of Orissa the question for consideration was whether a law creating a State monopoly is valid under the latter part of Article 19(6) which was introduced by the (first Amendment) Act, 1951. While considering that question, it was pointed out by Gajendragadkar J., as he then was, at page 704:

1031 "With the rise of the philosophy of Socialism, the doctrine of State ownership has been often discussed by political and economic thinkers. Broadly speaking, this discussion discloses a difference in approach. To the socialist, nationalisation or State ownership is a matter of principle and its justification is the general notion of social welfare. To the rationalist, nationalisation 1 or State ownership is a matter of expediency dominated by considerations of economic efficiency and increased output only production. This latter view supported nationalisation only when it appeared clear that State ownership would be more efficient, more economical and more productive. The former approach was not very much influenced by these considerations, and treated it a matter of principle that all important and nation-building industries should come under State control. The first approach is doctrinaire, while the second is pragmatic. The first proceeds on the general ground that all national wealth and means of producing it should come under national control, whilst the second supports nationalisation only on grounds of efficiency and increased output." The difference pointed out between the doctrinaire approach to the problem of socialism and the pragmatic one is very apt and may enable the courts to lean more and more in favour of nationalisation and State ownership of an industry after the addition of the word `Socialist in the Preamble of the Constitution. But so long as the private ownership of an industry is recognised and governs an overwhelmingly large proportion of our economic structure, is it possible to say that principles of socialism and social justice can be pushed to such an extreme so as to ignore completely or to a very large extent the interests of another section of the public namely the private owners of the undertakings ? Most of the industries are owned by limited companies in which a number of shareholders, both big and small, holds the shares. There are creditors and depositors and various other persons connected with or having dealings with the undertaking. Does socialism go to the extent of not looking to the interests of all such persons? In a State owned undertaking the Government of the Government company is the owner. If they are compelled to close down, they, probably, may protect the labour by several other methods at their command, even, sometimes at the cost of the public exchequer. It may not be always advisable to do so but that is a different question. But 1032 in a private sector obviously the two matters involved in running it are not on the same footing. One part is the management of the business done by the owners or their representatives and the other is running the business for return to the owner not only for the purpose of meeting his livelihood or expenses but to for the purpose of the growth of the national economy by formation of more and more capital. Does it stand to reason that by such rigorous provisions like those contained in the impugned sections all these interests should be completely or substantially ignored ? The questions posed are suggestive of the answers.

In contrast to the other provisions, section 25-o(2) does not require the giving of reasons in the order. In two of the impugned orders communicated to the petitioners, Excel Wear and Acme Manufacturing Co. Ltd., it is merely stated that the reasons for the intended closure are prejudicial to public interest suggesting thereby that the reasons given by the employers are correct, adequate and sufficient, yet they are prejudicial to the public interest.

In cases & band fide closures it would be generally so. Yet the interest of labour for the time being is bound to suffer because it makes worker unemployed. Such a situation as far as reasonably possible, should be prevented. Public interest and social justice do require the protection of the labour.

But is it reasonable to give them protection against all unemployment after affecting the interests of so many persons interested and connected with the management apart from the employers? Is it possible to compel the employer to manage the undertaking even when they do not find it safe and practicable to manage the affairs ? Can they be asked to go on facing tremendous difficulties of management even at the risk of their person and property ? Can they be compelled to go on incurring losses year after year ? As we have indicated earlier, in section 25FFF retrenchment compensation was allowed in cases of closure and if closure was occasioned on account of unavoidable circumstances beyond the control of the employer a ceiling was put on the amount of compensation under the proviso. The Explanation postulates the financial difficulties including financial losses or accumulation of undisposed stocks etc. as the closing of an undertaking on account of unavoidable circumstances beyond the control of the employer but by a deeming provision only the ceiling in the matter of compensation is not made applicable to the closure of an undertaking for such reasons. In 1972 by insertion of section 25FFA in Chapter VA of the Act, an employer was enjoined to give notice to the Government of an intended closure. But gradually the net was cast too wide and the freedom of the employer tightened to such an extent by introduction of the impugned provisions that 1033 it has come to a breaking point from the point of view of the employers. As in the instant cases, so in many others, a situation may arise both from the point of view of law and order and the financial aspect that the employer finds it impossible to carry on the business any longer. He must not be allowed to be whimsical. Or capricious in the matter ignoring the interest of the labour altogether. But that can probably be remedied by awarding different slabs of compensation in different situations. It is not quite correct to say that because compensation is not a substitute for the remedy of prevention of unemployment, the later remedy must be the only one. If it were so, then in no case closure call be or should be allowed. In the third case namely that of Apar Private. Ltd. the Government has given two reasons, both of them being to

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter