Clothing Factory, National Workers' Union Avadi, Madras Vs. Union of India [1990] INSC 147 (20 April 1990)
Ahmadi, A.M. (J) Ahmadi, A.M. (J) Fathima Beevi, M. (J)
CITATION: 1990 AIR 1383 1990 SCR (2) 617 1990 SCC (3) 50 JT 1990 (2) 231 1990 SCALE (1)798
ACT:
Factories Act, 1948--Section 59 and Presidential Order dated September 1, 1959 and February 13, 1963--Ordinance Clothing Factory--Payment of over-time wages for piece rated workers-Computation of.
HEAD NOTE:
The controversy that requires determination in this appeal is whether piece-rated workers are entitled to over- time wages for work done beyond the normal hours of 44-3/4 hours and up to 48 hours in a week, i.e. for 3-1/4 hours in a week and the rate at which they should be paid the overtime wages for those hours.
The workers of the Clothing Factory are divided into two categories viz., (i) day workers and (ii) piece-rated work- ers. Whereas the day workers are paid wages in the scale of Rs.260-400, on the basis of their actual attendance the piece-rated workers are paid on actual output or production calculated on the basis of time required for making the item at an hourly rate to be arrived at in accordance with the formula prescribed for the purpose. According to the appel- lants, the piece-rate system was introduced sometime in 1963 and since then the piece-rate workers were paid overtime wages accordingly for work done beyond the normal working hours i.e. 44-3/4 hours (8 hours per day other than Satur- days when the working hours are 4-3/4 hours), but the same was abruptly stopped from 1983 so much so that they were even denied the wage at the normal rate for work done beyond normal hours and up to 48 hours. Being dissatisfied, the appellant Union filed a writ petition in the High Court of Madras praying for a suitable direction to the respondents to pay the piece-rate workers extra or overtime wages at the rate prescribed by section 59(1) of the Factories Act if the total working hours of any workman exceeded 44-3/4 hours in a week. The learned Single Judge of the High Court by his order dated 6th December 1983, dismissed the writ petition.
An appeal was preferred by the appellant Union but whilst the said appeal was yet pending disposal by the High Court, the appellant Union filed yet another writ 618 petition in the same High Court, which was later transferred to the Central Administrative Tribunal and which has been disposed of by the Tribunal by the impugned order. Hence this appeal by the Union after obtaining special leave. The appeal preferred against the order of the learned single Judge of the High Court was later dismissed for default.
The workers claim that they are entitled to extra wages for these 3-1/4 hours at double the normal rate in accord- ance with section 59(1) of the Factories Act whereas the Union denies such liability.
Dismissing the appeal, this Court,
HELD: There is no dispute that the workers are paid overtime wages for work done in excess of 9 hours on any day or 48 hours in any week in accordance with section 59 of the Factories Act. This section does not provide for overtime wages for work done in excess of the normal working hours and up to 48 hours. [624C] Under the Presidential order of 1st September, 1959, overtime wage was payable for work in excess of normal working hours and up to 9 hours on any day or 48 hours in a week at the rate prescribed in the departmental rules. By the subsequent Presidential Order of 13th February, 1963, the method of calculation and payment of overtime wage to piece workers was outlined. Under these orders the day workers are allowed overtime wages for working beyond the normal working hours whereas piece workers are allowed piece work profits as may be earned by them for working beyond normal working hours and up to 48 hours in a week. [625A-B] In the instant case, the grant of overtime wages for the period in excess of the normal working hours of 44-3/4 per week and up to 48 hours is governed by the relevant depart- mental rules and Section 59(1) of the Factories Act comes into play only if a piece worker has worked beyond 9 hours in a day or 48 hours in a week and not otherwise. Further, piece workers are allowed piece work profits as may be earned by them for working beyond normal working hours and up to 48 hours in a week. [625G-H] Union of India v.G.H. Kokil, [1984] Suppl. S.C.C. 196, distinguished.
CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1929 of 1990.
619 From the Judgment and Order dated 29.7.1988 of the Central Administrative Tribunal Madras in Transferred Appli- cation No. 244 of 1987.
Ambrish Kumar for the Appellant.
Anil Dev Singh, R.B. Misra and Ms. Sushma Suri for the Respondents.
The Judgment of the Court was delivered by AHMADI. J. Special leave granted.
The workmen of the Ordinance Clothing Factory, Avadi, Madras are represented by the petitioner/appellant Union.
The workers of the factory are divided into two categories, namely, (i) day workers and (ii) piece-rated workers. The day workers are paid wages in the time scale of Rs.260-400 on the basis of their actual attendance whereas the piece- rated workers are paid on actual out-put or production calculated on the basis of time required for making the item by multiplying the same by the hourly rate worked out by dividing the mean of the time scale by monthly working hours e.g., Rs.330 + 195 hours = Rs.1.69 (Rs.330 being the mean of the time scale of Rs.260-400 and 195 hours being the total monthly hours).
The appellant-Union contends that the daily normal working hours of the workmen are 8 during the week except on Saturdays when the working hours are 4-3/4 only. Thus the total working hours during the week comes to 44-3/4 hours.
If the piece-rated workers are required to work beyond the aforesaid normal working hours they are entitled to overtime wages under section 59 of the Factories Act, 1948. That section, in so far as is relevant, reads as under:
"Section 59(1)'--Where a worker works in a factory for more than nine hours in any day or for more than fortyeight hours in any week, he shall, in respect of overtime work, be entitled to wages at the rate of twice his ordinary rate of wages." This sub-section postulates payment of extra wages at twice the ordinary rate of wages for those workers of the factory who are required to work for more than 9 hours in a day or for more than 48 hours in a week. The appellant-union filed a Writ Petition No. 2356 of 1985 in the 620 High Court of Madras praying for an appropriate writ or direction to the respondents to pay the piece-rated workers extra or overtime wages at the rate prescribed by section 59(1) if the total working hours of any workman exceeded 44-3/4 hours in a week. The appellant-union contended that the piece-rate system was introduced sometime in 1963 and since then the piece-rate workers were paid overtime wages accordingly for work done beyond the normal working hours but the same was abruptly discontinued from 1983; so much so that they were even denied the wage at the normal rate for work done beyond 44-3/4 hours and up to 48 hours, i.e, 3-1/4 hours. It is, however, admitted that if the workmen are required to work beyond 48 hours in a week, they are paid extra wages in accordance with section 59(1) of the Facto- ries Act. Thus the controversy is in respect of the rate at which piece-rate workers should be paid wages for the work put in between 44-3/4 and 48 hours in a week. The workers claim they are entitled to extra wages for these 3-V4 hours at double the normal rate in accordance with section 59(1) of the Factories Act. In support reliance is placed on the Ministry of Defence letter No. F. 8(5)/56/D(Civ. II) dated 1st September, 1959 which inter alia provides that in all cases where overtime pay is admissible to civilian person- nel, both under the provisions of the Factories Act and Departmental Rules, the overtime pay should be calculated as under:
(i) For work in excess of normal working hours and up to 9 hours on any day or 48 hours in a week, overtime will be paid at the rate prescribed in the departmental rules. For calculation of overtime pay under this item only basic pay and Dearness allowance shall be taken into account.
(2) For work in excess of 9 hours on any day or 48 hours in a week overtime will be paid at the rates prescribed in the Factories Act. For calculating overtime pay under this item total pay including all allowances will be taken into account.
By a subsequently communication dated 13th February, 1963 the Ministry clarified that having regard to the revision of piece work rates effected in the Ordinance Factories co- relating them to the monthly scales of pay sanctioned by the Ministry's letter dated 16th January, 1954, the distinction between High Paid and Low Paid piece workers stood abolished and keeping in mind the Ministry's letter dated 1st Septem- ber, 1959, the President was pleased to sanction the follow- ing methods of calculation and payment of overtime to piece-rate workers:
621 (i) Piece workers under P & A Regulations Part I 1923. (a) No overtime will be admissible for working overtime in the day shift. But for the purposes of distribution of P.W. profits, the time wages element in respect of overtime up to 9 hours per day or 48 hours a week will be determined at the rate of P/200 per hours, where 'P' represents the monthly basic pay and dearness pay where admissible.
(b) An extra 1/2 hour pay calculated at the hourly rate of 1/200 of the monthly basic pay or the monthly basic pay and dearness pay, where admissible, for every hour of systematic overtime worked on the night shifts in addition to their piece work earnings.
(ii) Piece workers under the Factories Act For each hour of overtime in excess of 9 hours on any day or 48 hours in a week a piece worker will be 1/200 of the monthly basic pay plus 25% of basic pay plus twice all allowances. In other words, if 'P' represents the monthly basic pay and 'D' stands for all allowances such as dearness allowance, house rent allowance, compensatory (city) allow- ance, overtime for each hour will be P/200 + 1/4P/200 +2D/200.
This order was directed to take effect from 1st March, 1954.
Thereafter, by a corrigendum issued on 21st October, 1965, sub-paragraph (1) of the Ministry's letter of 1st September, 1959 was directed to be substituted w.e.f. 2nd July, 1965 by the following:
"1. For work in excess of normal working hours and up to 9 hours on any day or 48 hours in a week, overtime will be paid at the rate prescribed in the departmental rules. For calculating overtime pay under this item, basic pay, dear- ness allowance, special pay, personal pay, pension (to the extent taken into account for the fixation of pay) in the case of re-employed pensioner and city compensatory allow- ance shall be taken into account. House Rent Allowance, conveyance allowance, traveling and daily allowances, permanent travelling allowance, clothing allowance, uniform allowance, washing allowance and children education allow- ance shall not be included." 622 But by a Circular No. 1823/LB dated 2nd February, 1983 it was stated that orders had since been received from the Ordinance Factory Board 'to stop payment of Departmental Overtime when piece workers work beyond normal working hours and up to 9 hours a day or 48 hours a week'. It was further clarified that they would be entitled to piece work earnings only for the period they work extra hours. Thus the payment of departmental overtime for January, 1983 in February, 1983 was stopped. However, with regard to workmen of the Ordi- nance Factories and other industrial establishments under the Defence Ministry governed by the Factories Act, it was laid down by the communication dated 11th September, 1987 that such workmen shall be entitled to overtime allowance at time rate for work done in excess of prescribed hours and up to 48 hours a week, in accordance with Ministry's O.M.
dated 25th June, 1983, but it was clarified that the time rate of wages will be calculated with reference to pay in the revised scale w.e.f. the date the worker has been brought on the revised scale introduced from 1st January, 1986. In the light of the above, the appellant-union con- tends that as the prescribed hours of work were 44-3/4 hours per week, the workmen were entitled to overtime wage or allowance for work done beyond 44-3/4 hours and up to 48 hours a week at double the ordinary rates, which has been wrongly and illegally discontinued.
The case set up by the respondents is that the workers of the petitioner/appellant-union are mostly doing tailoring work, stitching uniforms, tents, parachutes, covers etc., in the Ordinance Clothing Factory, a Govt. of India Undertak- ing, and are paid wages on piece rate basis. It is submitted that while fixing the piece work rate the labour involved in the production of each article is analysed in detail and the basic time is determined to which 25% incentive is added and the wage is paid on the basis of time so calculated by taking the arithmatic mean of the scale to which the worker belongs and dividing the same by the figure 195 representing the number of standard hours for a month. Thus if a piece worker completes his job allotted to him he would earn his basic time wage plus an extra 25% as incentive. It is fur- ther stated that the payment of overtime wages for the work done beyond the normal working hours of 44-3/4 and up to 48 hours in a week is regulated by the Departmental Rules and for the period exceeding 48 hours in a week or 9 hours on a single day is regulated as per the requirements of the Factories Act. According to the respondents the Defence Ministry letter of 1st September, 1959 as amended by the corrigendum of 21st October, 1965 does not apply to piece workers but their case in regard to the grant of overtime payment is governed by 623 the Defence Ministry letter dated 13th February, 1983 as amended by the Corrigendum of 18th January, 1970. In fact the former letters apply to day workers who are paid wages on the basis of attendance. Thus according to the respondents piece workers are not entitled to overtime wages at double the rate for work done in excess of 44-3/4 hours up to 48 hours in a week because they are entitled to piece work profit in the form of earning which is included in their wage structure itself to compensate them for the extra working hours up to 48 hours in a week. Yet on account of a mistake such payment was made till December, 1982 but when it came to light the same was discontinued by the Circular letter dated 2nd February, 1983. This discontinuance was challenged in Writ Petition No. 10095/83 in the Madras High Court which was repelled by Mohan, J. by his order dated 6th December, 1983. The appeal filed against the decision of Mohan, J. was still pending in the High Court when the proceedings giving rise to this appeal were initiated by this Union. Lastly it is pointed out that according to the terms of section 59 of the Factories Act, the question of payment of overtime at double the rate can arise any if the piece worker has worked for more than 9 hours per day or 48 hours per week and not to cases of the present type. The respondents, therefore, pray that the present appeal is not maintainable and deserves to be dismissed.
In the rejoinder filed on behalf of the appellant-union it is contended that the 25% incentive is not to compensate for overtime work beyond 44-3/4 hours and up to 48 hours in a week but is a measure to provide for rest intervals, minor mechanical breakdowns, tools sharpening or grinding or hold-ups for want of raw-materials, etc., to arrive at the operational time for production of an item. The appellant, therefore, contends that the contention that the letters dated 1st September, 1959 and 12th October, 1969 applied only to the monthly-rated day workers is misconceived. This is apparent from the subsequent letter dated 13th February, 1963 as amended by the corrigendum of 18th January, 1970.
Therefore, according to the appellants, the contention that piece-work profit is incorporated in the wage structure applicable to piece rated workers is not correct and clearly manifests that the discontinuance of overtime is based on a wrong understanding of the relevant orders. In support strong reliance is placed on this Court's decision in Union of India v. G.H. Kokil, [1984] Suppl. SCC 196. Lastly it is contended that the respondents were not justified in abrupt- ly discontinuing the grant of overtime wages on the pretext of a so-called 'mistake' and their action in so doing is clearly high-handed amounting to unfair labour practice not expected from a governmental 624 undertaking. It is also contended that the circular letter of 2nd February, 1983 is a document of doubtful origin and can not in any case override the prior orders contained in the letters of the Ministry of Defence earlier referred to.
The appellants, therefore, contend that the impugned deci- sion needs to be set aside and the overtime payments which have been unilaterally and arbitrarily discontinued re- stored.
From the above resume it is clear that the controversy is limited to the question of non-payment of overtime wages for work done beyond the normal hours of 44-3/4 hours and up to 48 hours in a week i.e., for 3-14 hours in a week.
There is no dispute that the workers are paid overtime wages for work done in excess of 9 hours on any day or 48 hours in any week in accordance with section 59 of the Factories Act.
This section does not provide for overtime wages for work done in excess of the normal working hours and up to 48 hours. In Kokil's case (supra) the point for consideration was whether the employees working in the factory of the Indian Security Press, Nasik, were entitled to overtime wages under section 59 of the Factories Act read with sec- tion 70 of the Bombay Shops & Establishments Act, 1948, for the work done beyond the normal working hours. According to them their normal working hours were 44 per week, they were required to work in excess thereof but they were paid over- time wages for the extra hours of work at the basic rates though they were entitled to overtime wages at double the normal rate. In that case three contentions were raised, viz., (i) since none of the respondents was a 'worker' under section 2(1) of the Factories Act, their case was not gov- erned by section 59 of the said Act read with section 70 of the Bombay Shops & Establishments Act; (ii) assuming the respondents were entitled to claim the benefit of section 59 read with section 70 as aforesaid even though none of them was a worker, section 59 became inapplicable by virtue of Rule 100 made under section 64 of the Factories Act; and (iii) since none of the respondents was a 'workman' under section 2(s) of the Industrial Disputes Act, 1947, the application under section 33C(2) thereof was not maintain- able. This Court, on a true interpretation of section 70 of the Bombay Shops & Establishments Act, came to the conclu- sion that the non-obstante clause found therein made it clear that section 59 would apply and the same non-obstante caluse kept out the application of section 64 read with Rule 100. On the third question this Court confirmed the Labour Court's finding that the respondents were workmen under the Industrial Disputes Act. In this view of the matter this Court held that the employees were entitled to overtime wages under section 59 of the Factories Act.
625 Now under the Presidential order of 1st September, 1959 overtime wage was payable 'for work in excess of normal working hours and up to 9 hours on any day or 48 hours in a week' at the rate prescribed in the departmental rules. By the subsequent Presidential order of 13th February, 1963 the method of calculation and payment of overtime wage to piece workers was outlined. Under these orders the day workers are allowed overtime wages for working beyond the normal working hours whereas piece workers are allowed piece work profits as may be earned by them for working beyond normal working hours and up to 48 hours in a week. This is clear from clause (i) of the letter dated 13th February, 1963. Even the Manual of Cost Accounting (1986) meant for Ordinance and Ordinance Equipment Factories indicates that in the case of piece workers no separate payment for overtime is permissible under the departmental rules for day shift workers but they are entitled to piece work earnings only. That is why in the earlier Writ Petition No. 10095 of 1983 filed in the Madras High Court a contention was based on Article 14 of the Constitution that the management was guilty of discrimina- tion inasmuch as day workers of day shifts were entitled to overtime wages whereas piece workers were denied the same.
The contention was turned down by Mohan, J. whose decision was challenged in appeal before the High Court which appeal has since been dismissed for default. It is indeed surpris- ing why another Writ Petition No. 2356 of 1985 was filed in the same High Court, notwithstanding the pendency of the said appeal, which writ petition on transfer to the Central Administrative Tribunal came to be disposed of by the im- pugned judgment and order. In fact it is doubtful if this second Writ Petition would have been entertained in view of the earlier decision of Mohan, J. rendered several years back soon after the discontinuance of grant of overtime by the circular letter of 2nd February, 1983 merely because a different union was espousing the cause, since the cause was identical. The decision of this Court in Kokil's case is clearly distinguishable on facts. 1n that case there was no dispute that if section 59 of the Factories Act applied the workers were entitled to overtime wages for work done beyond the normal hours and up to 48 hours. That would naturally depend on the relevant service rules since section 59 stric- to sensu applies to cases of overtime work done beyond 9 hours a day or 48 hours a week. In the present case the grant of overtime wages for the period in excess of the normal working hours of 44-3/4 per week and up to 48 hours is governed by the relevant departmental rules and section 59(.1) of the Factories Act comes into play only if a piece worker has worked beyond 9 hours in a day or 48 hours in a week and not otherwise. Further, piece workers are denied overtime wage for these 3-1/4 hours of work in a week 626 because this factor is taken care of in the calculation of the piece rate. We are, therefore, of the opinion that the ratio of Kokil's case has no application to the facts of the present case.
For the above reasons we see no merit in this appeal.
The appeal, therefore, fails and is dismissed. No order as to costs.
Y. Lal Appeal dis- missed.

