Rajasthan High Court – Jodhpur
Municipal Council Udaipur vs Mohd. Safi & Ors on 20 January, 2010
SBCWP No.5681/2009
1 Of 3
S.B. CIVIL WRIT PETITION NO.5681/2009
Municipal Council, Udaipur v.
Mohd Safi & ors.
Date of order:20th January, 2010
HON'BLE MR JUSICE AJAY RASTOGI
Mr B.S. Charan, for the petitioner
Instant writ petition has been filed by
the Municipal Council, Udaipur assailing the
order passed by the Controlling Authority
under Payment of Gratuity Act, 1972, awarding
payment of gratuity to respondent-employee in
terms of sec.7(4)(c) and computation under
sec.3-A of the Act, along with interest at
the rate of 12 percent per annum.
Counsel for the petitioner submits that,
however, the issue raised in the instant
petition has been considered by this Court in
judgment reported in 2000 (1) RLR 742-
Municipal Board, Gangapur City & anr v. Salim
Khan and anr; holding that employees of the
Municipal Board/Council are entitled to
payment of gratuity under the Act of 1972 but
submission, which he wants to make before
SBCWP No.5681/2009
2 Of 3
this Court has not been considered and that
requires examination by this Court.
The bone of contention of counsel for the
petitioner is that, however, there is a
provision for exemption of the establishment
under notification issued by the appropriate
government in exercise of powers under sec.5
of the Act of 1972, which indisputably, has
not been published so far; but once the State
Government has framed "Rajasthan
Municipalities (Contribution to Provident
Fund & Gratuity) Rules, 1969", it may be
considered to be a deemed exemption under
sec.5 of the Act of 1972 and in such
circumstances, the employees are entitled to
payment of gratuity as held under Rules of
1969.
In the opinion of this Court submission
of the counsel is without merit, for the
reason that very Rules, on account of which
exemption from payment of gratuity is sought
to be deemed, are of 1969 while the Central
Act came into force in the year 1972 and
SBCWP No.5681/2009
3 Of 3
after it has come into force, if the
appropriate government wants to grant any
exemption notification is required to be
issued in exercise of powers under sec.5; in
absence whereof no deemed presumption by
legal fiction can be claimed.
So far as other questions are concerned,
since they are already considered by this
Court in the judgment of which reference is
made supra, this Court finds no substance in
present petition.
The petition stands dismissed.
[AJAY RASTOGI],J.
mma