Supreme Court of India

Employees State … vs M/S. Apex Engineering Pvt. Ltd on 6 November, 1997

Supreme Court of India
Employees State … vs M/S. Apex Engineering Pvt. Ltd on 6 November, 1997
Author: S Majmudar.
Bench: S.B. Majmudar, M. Jagannadha Rao
           PETITIONER:
EMPLOYEES STATE INSURANCECORPORATION

	Vs.

RESPONDENT:
M/S. APEX ENGINEERING PVT. LTD.

DATE OF JUDGMENT:	06/11/1997

BENCH:
S.B. MAJMUDAR, M. JAGANNADHA RAO




ACT:



HEADNOTE:



JUDGMENT:

THE 6TH DAY OF NOVEMBER, 1997
Present:

Hon’ble Mr. Justice S.B. Majmudar
Hon’ble Mr. Justice M.Jagannadha Rao
Vijay K.Mehta, Adv. for the appellant
Wasim A. Qadri, Adv. (A.C.) for the Respondent
J U D G M E N T
The following Judgment of the Court was delivered:
S.B. Majmudar. J.

Employees’ State Insurance Corporation has brought in
challenge judgment and order rendered by a Division Bench of
the High Court of Bombay. Nagpur Bench in Letters Patent
appeal whereunder the Division Bench confirmed the order of
the learned Single Judge holding that the Managing Director
of the respondent-company is not an employee as defined in
Section 2(9) of the Employees’ State Insurance Corporation
Act, 1948 (hereinafter referred to as ‘the Act’). The
present appeal on grant of special leave to appeal under
Article 136 of the Constitution of India reached final
hearing before us. We have heard learned advocate for the
appellant-Corporation as well as learned advocate Shri S.
Wasim A. Qadri, who was requested by us to assist the Court
as amicus curiae, as respondent-company being served has to
thought if fit to appear through any counsel. Before
considering the main question in the controversy between the
parties it is necessary to note the backdrop facts leading
to these proceedings.

Background Facts.

Respondent is a private limited company incorporated
under the Companies Act, 1956. It is engaged in the
manufacture of motor seats. Its factory at the relevant time
was located in M.I.D.C. Nagpur. It also had a branch factory
at Nagpur. On or about 09th September 1969 the Board of
Directors of the respondent-company resolved to elect one of
the directors Shri V.N.Dhanwate as Managing Director of the
company and also conferred on him the authority to borrow,
invest and lend the funds with certain limitation specified
in the Resolution. The Board of Directors also resolved to
grant annual remuneration of Rs. 12,000/- to Shri Dhanwate
for rendering services as Managing Director. The appellant-
Corporation by its communication dated 23rd May 1974
informed the respondent-company that Shri Dhanwate being the
Managing Director who was also paid a regular remuneration
was to be included along with other 19 employees engaged for
wages by the company for the purposes of coverage of the
company as a factory under Section 2 Sub-section (12) of the
Act. after considering all the facts and circumstances the
appellant-Corporation by its order dated 1st July 1974
directed that the company be covered as a factory under
Section 2 sub-section (12) of the Act and hence it was
directed to comply with the provisions of the Act.

Being aggrieved by the appellant’s decision the
respondent-company moved in application under Section 75
read with Section 76 of the Act before the Employees’ State
Insurance Court. The Insurance Court by its judgment dated
05th September 1975 allowed the application of the
respondent-company and held that the company is not covered
by Section 2 sub-section (12) of the Act as it had only 19
employees and shri Dhanwate cannot be treated to be an
employee within the meaning of Section 2 sub-section (9) of
the Act and hence the Company cannot be said to have
employed 20 employees so as to be covered as a factory under
Section 2 sub-section (12) of the Act. The said decision of
the ESI Court was challenged before the High Court in
appeal. Learned Single Judge of the High Court agreed with
the ESI Court and dismissed the appeal. The appellant-
Corporation thereafter carried the matter in Letters Patient
Appeal under Clause 15 thereof. The Division Bench of the
High court by the impugned judgment dismissed the said
appeal and concurred with the view of the learned Single
Judge that the Managing Director Shri Dhanwate could not be
held to be an employee within the meaning of Section 2 Sub-
section of the Act.

Contentions of Learned Counsel
In Support of the appeal the learned counsel for the
appellant-Corporation vehemently contended that the decision
rendered by the ESI Court and as confirmed by the learned
Single Judge and the Division Bench of the High Court did
not correctly interpret the relevant provisions of the Act
especially Section 2 Sub-section (9) and Section 2 sub-
section (22) of the Act. That the Division Bench of the High
Court had erred in laking the view that the Managing
Director was principal employer as defined by Section 2 sub-
section (17) of the Act and as such could not simultaneously
be treated as an employee as per Section 2, sub-section (9)
of the Act. It was also submitted that the High Court had
erred in relying upon decision of this Court in the case of
Regional Director Employees State Insurance Corporation
Trichur V. Ramanuja Match Industries
[(1985) 2 SCR 119]
which did not apply on the facts of the present case. On the
contrary according to him the controversy in the present
case had to be decided in the light of judgment of this
Court in the case of Shri Ram Prasad v. Commissioner of
Income.tax. New Delhi, [AIR 1973 SC 637]. It was also
contended that in any view of the matter even assuming that
the Managing Director could be considered to be a principal
employer as defined by Section 2 sub-section (17) of the Act
there was nothing illegal in he being treated simultaneously
as an employee if he satisfied all the requirements of
Section 2(9) of the Act. In support of these contentions
learned counsel placed reliance on various decisions of the
High Court to which we will make a reference at an
appropriate stage in this judgment.

Learned counsel Shri Qadri, amicus curiae, was good
enough at our request to look into the matter and fairly
placed for our consideration the relevant aspects of the
matter centering round correct construction of the
provisions of the Act. He submitted that even if Managing
Director could be considered to be a principal employer it
could not be said that the he could not have simultaneously
a dual capacity of being an employee on remuneration. He
however placed before us the contrary view taken by the High
Court of Calcutta in the case of Employees’ State Insurance
Corporation v. M/s. Ashok Plastic (P) Ltd. 1988 Lab. I.C.

793. He also invited our attention to other judgment of the
High Courts and of this Court which will be referred to by
us hereinafter.

Consideration of Point in Dispute.

The controversy in the present case rotates round the
interpretation of the term `employe’ as defined by Section 2
Sub-section (9) of the Act. It reads as under:

“2(9). `employee’ means by person
employed fro wages in or in
connection with the work of a
factory or establishment to which
this Act applies and-

(1) Who is directly employed by the
principal employer on any work of,
or incidental or preliminary to or
connected with the work of, the
factory or establishment whether
such work is done by the employee
in the factory or establishment or
elsewhere; or
(11) who is employed by or through
an immediate employer on the
premises of the factory or
establishment or under the
supervision of the principal
employer o his agent on work which
is ordinarily part of the work of
the factory or establishment or
which is preliminary to the work
carried on in or incidental to the
purposes of the factory or
establishment; or

(iii) whose services are
temporarily lent or let on hire to
the principal employer by the
person with whom the person whose
services are so lent or let on hire
has entered into a contract of
service; and includes any person
employed for wages on any work
connected with the administration
of the factory or establishment or
any part, purchase or branch
thereof or with the purchase or
branch or with the purchase of raw
materials for, or the distribution
or sale of the products of, the
factory or establishment, or any
person engaged, as an apprentice,
not being an apprentice engaged
under the Apprentices Act, 1961, or
under the standing orders of the
establishment; but does not
include-

(a) any member of the India naval,
military or air forces; or

(b) any person so employed whose
wages (excluding remuneration for
overtime work) exceed such wages as
may be prescribed by the Central
Government.

Provided that an employee whose
wages (excluding remuneration for
overtime work) exceed such wages as
may be prescribed by the Central
Government at any time after (and
not before) the beginning of the
contribution period, shall continue
to be an employee until the end of
the period;”

A mere look at the aforesaid provisions shows that
before a person can be said to be an employee the following
characteristics must exist qua his service conditions-
(1) He should be employed for wages. This would pre-suppose
relationship between him as employee on the one hand
and the independent employer on the other;
(2) Such employment must be in connection with the work of
the factory or establishment to which the Act applies;
(3) He must be directly employed by the principal employer
on any work of, or incidental or preliminary to or
connected with work of, the factory or establishment;
(4) In the alternative he should be employed by or through
an immediate employer on the premises of factory or
establishment or under supervision of principal
employer or his agent;

(5) We are not concerned with clause (3) of the said
definition. But the inclusive part of definition being
relevant has to be noted as Condition No.5. He should
be employed for wages on any work connected with the
administration of the factory or establishment or any
part, department or branch thereof. We are also not
concerned with the exempted categories of persons in
the present case and hence we need not dilate on the
same.

(6) This is subject to the further condition that the wages
of the person so employed excluding remuneration for
overtime should not exceed such wages as prescribed by
the Central Government.

The definition of `wages’ is provided in Section 2 sub-
section (22) of the Act. It reads as under :

“2(22). `wages” means all
remuneration paid or payable, in
cash to an employer, if the terms
of the contract of employment,
express or implied, were fulfilled
and includes any payment to an
employee in respect of any period
of authorised leave, lock-out,
strike which is not illegal or lay-

off and other additional
remuneration, if any paid at
intervals not exceeding two months,
but does not include-

(a) any contribution paid by the
employer to any pension fund or
provident fund, or under this Act;

(b) any travelling allowances or
the value of any travelling
concessions;

(c) any sum paid to the person
employed to defray special expenses
entailed on him by the nature of
his employment; or

(d) any gratuity payable on
discharge;”

A conjoint reading of the aforesaid provisions of the
Act clearly indicates that Shri Dhanwate who was one of the
directors of the company was entrusted with the work of
Managing Director on remuneration of Rs.12,000/- per year,
that is, Rs.1000/- per month and in view of this
remuneration he had to discharge his extra duties as
Managing Director even apart from his function as an
ordinary director. Thus it could not be gainsaid that he was
receiving this remuneration under the contract of employment
pursuant to the resolution of the Board of Directors and
that remuneration was paid to him because he was carrying on
his extra duties as Managing Director. So far as the first
condition is concerned it must, therefore, he held that he
was a person employed for wages and his employer was the
company which is a legal entity by itself. It could not,
therefore, be said that he was a self employed person or
agent of the employer which would be the case of a managing
partner in a partnership firm which by itself is not a legal
entity. The first condition is, therefore, clearly satisfied
in the present case. So far as the second condition is
concerned it also cannot be denied that the duties as a
Managing Director were entrusted to him in connection with
the work of the establishment and for such work which he
would carry out he would be entitled to the remuneration of
the Managing Direct. The High court has placed strong
reliance on the Articles of Association which stated the
extra duties of Managing Director. But those extra duties
were in connection with the work of the establishment and
not dehors it and it was for these extra duties that he was
to be paid the remuneration which otherwise would not have
been paid to him if he had remained an ordinary director.
Consequently the emphasis put by the High Court on these
extra duties to be carried out by the Managing Director
would not detract from the applicability of the second
condition of the definition of `employee’. So far as the
third condition is concerned, by the resolution of the Board
of Director he was directly employed and entrusted with the
work of Managing Director. The said condition is also,
therefore, satisfied. The alternative condition no. 4 would
not obviously apply on the facts of the present case as it
is not the case of the respondent-company that Shri Dhanwate
was employed through any immediate employer other than the
principal employer. So far as condition no.5 is concerned
Shri Dhanwate can be said to have been employed for wages on
any work connected with the administration of the
establishment as his functions as Managing Director entitled
hi, as noted by the High Court, to borrow money not
exceeding Rs. 10,00,000/- at any time with or without
security as he deemed fit. He was also authorised to invest
a sum not exceeding Rs. 10,00,000/- in aggregate in either
movable or immovable assets as may be necessary. He was
further empowered to lend a sum not exceeding Rs.1,000/-
without any security. These all were funds of the company
which could be invested by him even the power to borrow
money was also for the purpose of the company. All these
activities were connected with the administration of the
factory. The fifth condition was also, therefore, satisfied
by him. So far as the last condition is concerned it is also
not in dispute between the parties that remuneration of Rs.
12,000/- per year Rs.1000/- per month as paid to him for
discharging his duties as Managing Director remained within
the permissible limits of wages as prescribed by the Central
Government at the relevant time for applicability of the
definition of the term `employee’ as per Section 2 sub-
section (9) of the Act. Thus all the requisite conditions
for applicability of the term `employee’ as defined by the
Act stood satisfied in the case of Shri Dhanwate.

However the Division Bench of the High Court in the
impugned judgment has placed emphasis on the fact that
because Shri-Dhanwate was appointed as a Managing Director
with wide powers as aforesaid he could be said to be
principal employer. `Principal employer’ is defined by
Section 2 sub-section (17) of the Act as under :

“2(17). `Principal employer’ means-

(i) in a factory, the owner or
occupier of the factory, and
includes the managing agent of such
owner or occupier, the legal
representative of a deceased owner
or occupier, and where a person has
been named as the manager of the
factory under the Factories Act,
1948, the person so named;

(ii) in any establishment under the
control of any department of any
Government in India, the authority
appointed by such Government in
this behalf or where no authority
is so appointed the head of the
department ;

(iii) in any other establishment,
any person responsible for the
supervision and control of the
establishment ;

The above provision would apply in a case where the
Managing Director is found to be the owner or occupier of
the factory. Now it is obvious that Managing Director by
himself cannot be said to be the owner of the factory which
belongs to the private limited company, namely, the
respondent herein and the working of the factory is
controlled by the entire body of Board of Directors. But the
Managing Director though being one of the directors cannot
be said to be the sole owner of the factory, Nor can he said
to be an occupier of the factory as the does not occupy the
factory only by himself. It is also not the case of the
respondent that Shri Dhanwate had been named an occupier of
the factory under the Factories Act, 1948. So far as the
term `occupier’ of the factory is concerned it is defined by
Section 2 sub-section (15) of the Act to have the meaning
assigned to it in the Factories Act. 1948. Dealing with the
definition of the said term as found in Section 7(1) of the
Factories Act Dr. A.S. Anand, J., speaking on behalf of a
Bench of two learned Judges of this court in the case of
J.K. Industries Ltd. & Ors. v. Chief Inspector of Factories
and Boilers & Ors.
[(1996) 6 SCC 665] held that to be termed
as an occupier of the factory within the meaning of Section
2(n) of the Factories Act the person concerned must have
ultimate control over the affairs of the factory. Dealing
with the question as to who can be said to be having
ultimate control over the affairs of the factory owned by a
company the following pertinent observation were made in
para 21 of the Report as under :

“There is a vast difference between
as person having the ultimate
control of the affairs of a factory
and the one who has immediate or
day-to-day control over the affairs
of the factory. In the case of a
company, the ultimate control of
the factory, where the company is
the owner of the factor, always
vests in the company, through its
Board of Directors. The Manager or
any other employee, of whatever
status, can be nominated by the
Board of Directors of the owner
company to have immediate or day-
to-day or even supervisory control
over the affairs of the factor.
Even where the resolution of the
Board of Directors says that on
officer or employee, other than one
of the directors, shall have the
`ultimate’ control over the affairs
of the factor, it would only be a
camouflage or an artful
circumvention because the ultimate
control cannot be transferred from
that of the company, to of its
employees or offices, except where
there is a compete transfer, of the
control of the affairs of the
factory.”

It cannot, therefore, be said as assumed by the High
Court in the impugned judgment that Shri Dhanwate being
appointed as a Managing Director could be said to be
principal employer within the meaning of Section 2 sub-
section (17) of the Act as he could be said to be occupier
within the meaning of Section 2 (15) of the Act read with
Section 2 (n) of the Factories Act. As per the Articles of
Association the ultimate control over his working was with
the Board of Directors as a whole as the High court has
noted that Shri Dhanwate was allowed to exercise all the
powers exercisable by a director under the supervision and
control of the Board of Directors.

But even assuming that the High Court was right that
Shri Dhanwate could be said to be principal employer there
is nothing in that Act to indicate that a Managing Director
being the principal employer cannot also be an employee. It
other words he can have dual capacity. So far as this aspect
of the matter is concerned we can profitably refer to a
decision of a Bench of three learned Judges of this Court in
the case of Shri Ram Prasad (supra). In that case this Court
was concerned with the question whether the Managing
Director of a company can be said to be a servant of the
company whose remuneration could be treated to be salary
assessable to income tax. The relevant observations of this
court speaking through Jaganmohan Reddy, J., as found in
paragraph 6 and 7 of the Report read as under:

“Generally it may be possible to
say that the greater the amount of
direct control over the person
employed, the stronger the
conclusion in favour of his being a
servant. Similarly the greater the
degree of independence the greater
the possibility of the services
rendered being in the nature of
principal and agent. It is not
possible to lay down any precise
rule of law to distinguish one kind
of employment from the other. The
nature of the particular business
and the nature of the duties of the
employee will require to be
considered in each case in order to
arrive at a conclusion as to
whether the person employed is a
servant or an agent. Though an
agent as such is not a servant, a
servant is generally for some
purposes his master’s implied
agent, the extent of the agency
depending upon the duties or
position of the servant. It is
again true that a director of a
company is not a servant but an
agent inasmuch as the company
cannot act in its own person but
has only to act through directors
who qua the company have the
relationship of an agent to its
principal. A Managing Director may
have a dual capacity. He may both
be a Director as well as employee,
depending upon the nature of his
work and the terms of his
employment. Whether or not a
Managing Director is a servant of
the company apart from his being a
Director can only be determined by
the articles of association and the
terms of his employment.”

In paragraph 13 of the Report relying on the Article of
Association and terms and conditions of the agreement
appointing the assessee as Managing Director the following
pertinent observations were made :

“Where the articles of association
and terms and conditions of the
agreement definitely indicate that
the assessee was appointed to
manage the business of the company
in terms of the articles of
association and within the powers
prescribed therein and under the
terms of the agreement he can be
removed for not discharging the
work diligently or if is found not
be acting in the interests of the
Company as Managing Director, then
it can hardly be said that he is an
agent of the company and not a
servant.

The Control which the company
exercise over the assessee need not
necessarily be one which tells him
what to do from day to day. Nor
does supervision imply that it
should be a continuous exercise of
the power to oversee or superintend
the work to be done. The control
and supervision is exercised and is
exercisable in terms of the
articles of association by the
Board of Directors and the company
in its general meeting. The fact
that power which is given to the
Managing Director emanates from the
articles, of association which
prescribes the limits of the
exercise of that power and that the
powers of the assessee have to be
exercised within the terms and
limitations prescribed thereunder
of the Directors in indicative of
his being employed as a servant of
the company. Hence remuneration
payable to the assessee would be
salary.”

We have already seen the powers and duties of Managing
Director as entrusted to Shri Dhanwate as per the Articles
Association. They clearly indicate that he had to work under
the control and supervision of the Board of Directors and to
discharge his function to earn his remuneration of Rs.1000/-
per month by working as Managing Director and by discharging
extra duties as entrusted to him.

The aforesaid decision of this Court clearly rules that
the Managing Director while acting as such can have dual
capacity both as Managing Director on the one hand and as
servant or employees of the company on the other. The
Division Bench is the impugned judgment with respect was in
error in bypassing the ratio of the aforesaid decision of
this Court by observing that it was a judgment rendered
under the Income Tax Act and, therefore, it had no bearing
on the scheme of the present Act. We also find that the
Division Bench was equally in error when it placed reliance
for its decision on the judgment of this court in the case
of Regional Director Employees State Insurance Corporation
Trichur v. Ramanuja Match Industries
(supra). In the said
decision a Bench of two learned Judges of this Court held
that a partner of a firm receiving salary is not an employee
within the meaning of Section 2 sub-section (9) of the Act.
Ranganath Misra, J. (as the then was), speaking for this
court held that the partners cannot be held employees of the
partnership firm. A partnership firm is not a legal entity
and in a partnership firm each partner acts as an agent of
the other. The position of a partner qua the firm is thus
not that of a master and a servant or employer and employee
which concept involved an element of subordination and not
that of equality. The partnership business belongs to the
partners and each one of them is an owner thereof. In common
parlance the status of a partner qua the firm is thus
different from employees working under the firm. It may be
that a partner is being paid some remuneration for any
special attention which he devoted but that would not
involve any change of status and bring him within the
definition of employee.

We fail to appreciate how these observations can ever
be pressed in service on the facts of the present case.
Respondent-company is not a partnership firm. it is a
separate legal entity. It has chose one of its directors to
act as Managing Director on payment of remuneration for the
extra work to be done by him as such. He has to discharge
his function as Managing Director under the supervision of
the entire Board of Directors. Thus there is employer-
employee relationship between two separate entities. On the
one hand is the Managing Director employed as such and on
the other the respondent-company being a separate legal
entity which employs him. In this connection we may also
usefully refer to a decision of this Court in the case of
Bacha f. Guzdar v. Commissioner of Income-Tax, Bombay
[(1955) 1 SCR 876]. A Constitution Bench of this Court
speaking through Ghulam Hasan, J., brought out the clear
legal distinction between a firm and a company by observing
that the position of a shareholder of a company is
altogether different from that of a partner of a firm. A
company is a juristic entity distinct from the shareholders
but a firm is a collective name or an alias for all the
partners. Of course the decision was rendered in the light
of Income-tax Act wherein the question was whether
agriculture income would include the divided paid to a
shareholder of a company.

It must, therefore, be held that the Managing Director
of respondent-company could not be treated on par with
partner of a partnership firm being given some remuneration
for his extra work. The decision of this Court in Ramanuja
Match Industries (Supra) was, therefore, clearly
inapplicable to the facts of the present case and was
erroneously pressed in service by the Division Bench of the
High Court in the impugned judgment in deciding the appeal
of the appellant-Corporation.

Now is the time for us to refer to decisions of other
High Courts and this Court to which our attention was
invited by the learned counsel for the parties appearing
before us.

A Division Bench of the Karnataka High Court in the
case of Regional Director, Employees’ State Insurance Corpn.
v. M/s. Margarine & Refined Oils Co. (P) Ltd., Bangalore
1984 Lab. I.C. 844 took the view which has commanded to us
in the present proceedings. It was held by the High Court
that the Managing Director of a private limited company was
an employee as defined by Section 2 sub-section (9) of the
Act. In this connection it was observed by the High Court
that a company is a legal person and a corporate entity and
as such it can employ one of its directors as Managing
Director. the Managing Director of the Company covered by
the Act becomes an employee of the company within the
meaning of Section 2(9) of the Act and remuneration paid to
him for the functions he discharges as Managing Director
would amount to wages as defined under Section 2 (22) of the
Act for the purpose of calculating employees’ contribution.
The aforesaid decision of the High Court correctly
interprets the relevant provisions of the Act.

In the case of Non-Ferrous Rolling Mills (P) ltd. v.
the Regional Director, Employees’ State Insurance
Corporation, Madras 1977 Lab.I.C. 1706 a learned Single
Judge of the High Court of Madras held that a director of a
private limited company appointed on remuneration to be the
Managing Director of the factor, could still be said to be
an employee of the company as he was getting wages within
the meaning of Section 2 sub-section (22) of the Act. It was
also held that even if the director of the company was
entrusted with the work of managing the factory and thus
could be treated to be principal employer as defined by
Section 2 sub-section (17) of the Act, he could still be
treated as an employee of the company within the meaning of
section 2(9) of the Act as he satisfied all the relevant
conditions of the said definition. For coming to that
conclusion reliance was placed on a decision of the Privy
Council in the case of Lee v. Lee’s Air Farming Ltd. [1961
A.C. 12] and also on a majority decision of the Court of
Appeal in England in the case of Boulting v. Cinematograph
Association etc. [(1963) 1 A11 ER 716].

In the Privy Counsel case one Lee who was the governing
director of a private limited company which was formed for
the purpose of carrying on the business of serial top-
dressing, was also a qualified pilot manning the company’s
aircraft. While piloting one of the company’s aeroplanes,
Lee killed. His widow claimed compensation for his death
under the New Zealand Workers compensation Act, 1922 against
the company. The Privy Council had to examine the question
whether Lee even though being a governing director of the
company could still be treated as a worker of the company
when he was flying the company’s aircraft as pilot on
remuneration. The judicial committee of the Privy Council
observed that company was different entity from Lee.
Although Lee was the governing director of the company, he
was nonetheless a worker under the company while flying its
aircraft for wages. On the moot question posed for their
consideration the Privy Council laid down the legal position
in the following terms :

“EX facie there was a contract of
service. Their Lordships conclude,
therefore, that the real issue in
the case is whether the position of
the deceased as sole governing
director made it impossible for him
to be the servant of the respondent
company in the capacity of chief
pilot of that company. In their
Lordships’ view, for the reasons
which have been indicated, there w
as no such impossibility. The
respondent company and the deceased
were separate legal entities. Their
Lordships consider, therefore, that
the deceased was a worker.

In this connection we may also usefully refer to the
decision of the Court of Appeal in the case of Boulting v.
Cinematograph Association Etc. (Supra). In that case the
court of Appeal had to decide the question whether two
brothers who bore the name of Boulting and who were the
managing directors of a film company called the Charter Film
Production Co. Ltd. could be regarded as employees of the
company, because they also did work for the same company on
the technical side of film production as film directors,
film producers, film editors and film script writers. The
question arose out of a controversy with a trade union of
workers of the film industry in Britain. Eligibility for
membership of this trade union was governed by R.7 of the
Articles of Association. This rule provided that the
association shall consist of all employees engaged on the
technical side of film production. The Court of appeal, by
a majority, held that the two managing directors were
employees within the meaning of the rule above quoted
nonetheless they being managing directors of the employer
company. In this connection the observations of Upjohn,
L.J., constituting the majority of the Court of Appeal
deserve to be noted as under :

“I cannot myself escape from the
conclusion that the position of the
Boulting Brothers, although
anomalous perhaps, it strictly
within the wording of R.7, for they
are in fact employees of Charter
engaged on the technical side of
film production. True it is that as
directors, they are not employees,
but it cannot, I think be doubted
that a managing director may for
many purposes properly be regarded
as an employee.”

The decision of the Madras High Court following the
aforesaid decision lays down the correct legal position.
Thus even assuming that Shri Dhanwate was a principal
employer even the in the light of the aforesaid discussion
it has to be held that he could have a dual capacity both a
Managing Director on the one hand and as an employee of the
company on the other.

We may at this stage refer to two decisions to which
our attention was invited by learned amicus curiae counsel.
A Division Bench of the High Court of Kerala in the case of
Employees’ State Insurance Corporation, Ernakulam v. Victory
Tile Works [44 Indian Factories Journal 304] had to consider
whether a person who satisfies the definition of `principal
employer’ under Section 2 (17) of the Act could
simultaneously satisfy the requirements of the definition of
the term `employee’ under Section 2(9) of the Act.
Subramonian Poti, J. (as the then was), speaking for the
court observed that Employees’ State Insurance Act, 1946 is
intended to cover all wage-earners whether they are manager,
supervisors, clerks, workmen or any other class of employees
provided they fall within the definition of `employee’ under
Section 2(9) of the Act. It is order from the scheme of the
Act that there is no apparent conflict of interest between
the principal employer and the employee and there is no
reason why if a person falls within the definition of
`principal employer’ he cannot in certain cases be also an
`employee’ he cannot in certain cases be also an `employee’.
In our view, the aforesaid decision squarely falls in line
with the scheme of the Act and the decisions of other High
Courts on the point to which we have made a reference
earlier.

Now is the time for us to consider the dissenting voice
of Calcutta High Court emanating from its decision in the
case of M/s Ashok Plastic (P) Ltd. (Supra). In that case of
director of the company who was paid for some remuneration
was held not to satisfy the requirements of Section 2(9) of
the Act, Now it must be noted that the Calcutta High Court
in that case was considering an entirely different fact
situation. Being a director of the company some remuneration
was paid to him in connection with his specialised
activities. It was found as a fact that he was not employed
on remuneration on a regular basis. This distinctive
features itself would rule out the applicability of the said
decision to the facts of the present case. However certain
observation were made by Sukumar Chakravarty, J., speaking
for the Division Bench of the Calcutta High Court in that
case in paragraph 27 of the Report to the following effect :

“It is true that “wages” as defined
in S.2 (22) of the Act means “all
remuneration paid or payable in
cash to an employee, if the terms
of the contract of employment
express or implied were fulfilled
and includes………”. For Laking
the character of “wages” as defined
in the above Section,
“remuneration” must be paid or
payable in cash to an employee. All
remuneration will not take the
character of “wages” within the
meaning of S.2(22) of the Act. The
special allowance of Rs.300/- or
Rs.500/- as the case may be, which
is being paid to the Director, Shri
Gupta under the description of
remuneration in the instant case is
therefore not the “wages” within
the meaning of S.2(22) of the Act.”

The aforesaid observation, in our view, are not borne
out from the express language of Section 2 sub-section (22)
of the Act which defines “wages” to include any types of
remuneration paid or payable to an employee. If a person
satisfies the definition of the term “employee” as found in
Section 2 sub-section (9) of the Act and is paid
remuneration for discharging the extra work assigned to him
for earning such remuneration it cannot be said that it
would not be “wages” as wrongly assumed by the High Court in
the aforesaid decision in paragraph 24 of the Report.

As a result of the aforesaid discussion it must be held
that the Division Bench of the High Court in the impugned
judgment had erred in taking the view, on the facts of the
present case, that Shri Dhanwate as Managing Director of the
company was not an employee within the meaning of Section 2
sub-section (9) of the Act. On the other hand it must be
held that he was an employee of the company and as such
could be added to the list of remaining 19 employees so as
to make a total of 20 for covering the establishment under
Section 2 sub-section (12) of the Act which defines
“factory) to mean, “any premises including the precincts
thereof (a) ……..; or (b) whereon twenty or more persons
are employed or were employed for wages on any day of the
proceeding twelve months, and in any part of which a
manufacturing process in being carried on without the aid of
power or is ordinarily so carried carried on”.

Before parting with this case we must put on record out
high sense of appreciation for the assistance rendered by
the amicus curiae advocate Shri Qadri at our request.

In the result this appeal is allowed. The judgment and
order of the Division Bench of the High Court in Letters
Patent Appeal No. 14 of 1985 are set aside. Similarly the
judgment of the learned Single Judge of the High Court as
well as that of ESI Court in the Case No. 2 of 1974 are also
set aside and the ESI Case No. 2 of 1974 filed by the
respondent-company is ordered to be dismissed. Ordered
accordingly. No costs.