High Court Jharkhand High Court

J.Kumar & Anr. vs State Of Jharkhand & Anr. on 20 August, 2009

Jharkhand High Court
J.Kumar & Anr. vs State Of Jharkhand & Anr. on 20 August, 2009
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                    Cr.M.P. No. 888 of 2004

      1. J. Kumar
      2. Kanai Lal Kundu            ...      ...     Petitioners
                         Vs.
      1. The State of Jharkhand
      2. The Labour Enforcement Officer(C), Dhanbad-1
                               ...    ...      Opposite Parties

CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR

      For the Petitioners:        Mr. Ananda Sen
      For the State:              Mrs. M. Mahapatra, APP
      For the O.P. No. 2:         Mr. Mokhtar Khan

      C.A.V. ON 06.08.2009                             Delivered On 20.08.2009

11/ 20/08/2009

In this application petitioner prayed for quashing the order

dated 19.2.2004 passed by Chief Judicial Magistrate, Dhanbad whereby

and whereunder he took cognizance of the offence against the petitioners

under the Payment of Gratuity Act, 1972.

2 It is submitted by learned counsel for the petitioners that the

petitioners are not the employer as defined under section 2(f) of the

Payment of Gratuity Act therefore, no offence made out against them. It is

further submitted that the gratuity had already been paid to the employees,

thus in that circumstances also, no offence is made out. It is submitted that

the order by which the cognizance has been taken is an abuse of the

process of court, thus the same cannot be sustained by this Court.

3. On the other hand, learned counsel for the opposite party, Mr.

M. Khan, submits that as per section 2(f)(iii) of Payment of Gratuity Act any

person who is in the ultimate control over the affairs of the mines, whether

called Manager, Managing Director or by any other name, is the employer.

It is further submitted that petitioner no. 1 is the Director (Technical)

B.C.C.L., and petitioner no. 2 is the Chief General Manager Kustore Area of

B.C.C.L It is also submitted that the petitioners are in ultimate control over

the affairs of East Bhagatdih Colliery of B.C.C.L, therefore they are

employer as defined under section 2(f)(iii) of the Payment of Gratuity Act. It

is further submitted that from the supplementary affidavit filed by the

petitioners it is clear that the gratuity has not been paid to the ex-employees
2

within 30 days from the date it becomes payable. Accordingly, it is

submitted that the petitioners contravened the provisions of section 7(iii) of

the Payment of Gratuity act, which is punishable under section 9 of the Act.

Hence the court below rightly took cognizance against these accused

persons.

4. Having heard the submission, I have gone through the record

of the case. It is an admitted position that East Bhagatdih Colliery is owned

by B.C.C.L, a Government Company. It is also admitted position that

petitioner no. 1 is Director (Technical) B.C.C.L whereas petitioner no. 2 is

Chief General Manager of Kustore area of B.C.C.L. It is also admitted that

East Bhagatdih Colliery comes under the Kustore area of B.C.C.L .In the

counter affidavit filed by O.P. No. 2 it has been stated at para 8 that

petitioner no. 2 is the Disciplinary Authority, passing the bill and issuing

cheques for payment etc. It is also stated that petitioner no. 1 has the

ultimate control over all the affairs of mines of B.C.C.L, and is also

allocating funds for the proper running of said mines and projects. No

rejoinder to said counter affidavit has been filed. Thus the aforesaid

statement made in the counter affidavit remain undisputed by the

petitioners.

5. Section 2(f) defines employer. As per section 2(f)(iii), which is

applicable in this case, any person, who, or the authority which, has ultimate

control over the affairs of the mines, whether called Manager, Managing

Director or by any other name is the employer.

6. As noticed above, the B.C.C.L. is the Government Company

and the petitioner no. 1 is Director (Technical), whereas petitioner no. 2 is

Chief General Manager of that company. As stated in the counter affidavit,

which remain un-controverted, petitioner nos. 1 and 2 have the ultimate

control of the affaires of mines falling in their jurisdiction. They are the

person who allocates funds for the proper running of the mines and/or

projects. They have also powers to take disciplinary action against any

employee. Petitioner no. 2 has power to issue cheque for payment etc.
3

Under the said circumstance, I find that petitioner nos. 1 and 2 are in

ultimate control of the affairs of East Bhagatdih Colliery of B.C.C.L, Hence

they are employer as defined under section 2(f)(iii) of the Payment of

Gratuity Act. Thus the first contention of learned counsel for the petitioners

that the petitioners are not employer is hereby rejected.

7. In the complaint petition the date of retirement of employees,

whose gratuity had not been paid, has been mentioned. It further appears that

the complainant had inspected the establishment on 20.2.2003 and found that

the gratuity of altogether 15 employees has not been paid, though they retired

on different dates either in the year 2001 or 2002. Thus, on the date of

inspection made by the complainant there was delay of more than 1 to 2

years in payment of gratuity.

8. The supplementary affidavit filed by the petitioners shows that

the gratuity paid in the year 2003-2004, starting from the month of October

2003 till the April’2004. Thus the petitioners also admit in their

supplementary affidavit that the gratuity has been paid after 30 days, when

it becomes due. In the supplementary affidavit it is not mentioned that

gratuity has been paid with interest as provided under section 7(3A) of Act.

Thus there is also contravention of section 7(3A) of Payment of Gratuity Act.

9. Under the said circumstance, I find that prima facie there is a

contravention of section 7(iii) of the Gratuity Act, which is punishable under

section 9(ii) of the Payment of Gratuity Act.

10. In view of the aforesaid discussion, I find that the court below

had rightly took cognizance against the petitioner along with others for the

offences under the payment of Gratuity Act.

11. In the result, I find no merit in this application, the same is

dismissed.

(Prashant Kumar, J.)
Jharkhand High Court, Ranchi
Dated 20 / 08 / 2009
Sharda/NAFR