High Court Madras High Court

K. Ambalanatha Doss vs The Special Officer on 12 December, 2008

Madras High Court
K. Ambalanatha Doss vs The Special Officer on 12 December, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED :   12.12.2008

 C O R A M :

THE HONOURABLE MR.A.K.GANGULY, THE CHIEF JUSTICE

AND

THE HONOURABLE MR.JUSTICE K. CHANDRU

W.A. No.807 of 2008

K. Ambalanatha Doss				... Appellant

 ..vs..

1. The Special Officer,
    Kanyakumari District Central
		Co-operative Bank,
    Nagercoil.

2. The Assistant Commissioner
			of Labour,
    Tirunelveli  627 002.			... Respondents

		Writ Appeal filed against the order dated 2.11.2006 passed in W.P. No.20978 of 2003 on the file of this Court.

		For Appellant 	: Mr. B. Rajendhran
 
		For Respondents	: Mr. S.M. Subramanian
					  for R1

					  Mr. Raja Kalifullah
					  Govt. Pleader assisted by
					  Ms. M. Sneka,
					  Govt. Advocate
	




JUDGMENT

(Judgment was delivered by K. CHANDRU, J.,)

The appellant is aggrieved of the order dated 2.11.2006 passed by the learned Judge in W.P. No.20978 of 2003.

2. The appellant was an employee of the first respondent-Bank and he claimed gratuity from the said Bank. Since there was a dispute regarding the quantity of the gratuity amount, he filed an application before the second respondent, who is the Controlling Authority under the Payment of Gratuity Act, 1972. Notice was sent by the Controlling Authority to the first respondent-Bank.

3. The first respondent-Bank, instead of participating before the said Authority, filed a writ petition before this Court being W.P. No.20978 of 2003 making a strange prayer. The prayer of the first respondent-Bank was that the second respondent should be directed to return the gratuity application filed by the appellant in Gratuity Case No.61 of 2003. This prayer was made under the belief that the first respondent is a Co-operative Society governed by the provisions of the Tamil Nadu Co-operative Societies Act, 1993 and the Rules framed thereunder.

4. According to the first respondent, the Co-operative Societies Act is the self contained provision. If any person is not satisfied with the disbursement of gratuity, he shall find solution only under the provisions of Co-operative Societies Act and cannot go before the Authorities under the Payment of Gratuity Act. This argument advanced by the first respondent was accepted by the learned Judge and the writ petition was allowed, thereby preventing the appellant from pursuing his remedy before the Controlling Authority.

5. If for any reason the first respondent-Bank feels that the second respondent is lacking jurisdiction, even the question of lack of jurisdiction can be raised before the statutory Authority and they need not rush to this Court with this prayer. It is not the stand of the petitioner that the Act does not apply to them or that the appellant is not an employee within the meaning of Payment of Gratuity Act.

6. On the contrary, what was found favoured by the learned Judge as found in paragraph 9 is as follows:-

” 9. Section 153 of the Act deals with revision. The Registrar may of his own motion or an application, call for and examine the record of any officer subordinate to him or of the Board in respect of any proceeding under this Act or the Rules or the By-laws not being a proceeding in respect of which an appeal to the Tribunal is provided, in order to satisfy himself as to the regularity of such proceedings, or the correctness, legality or propriety of any decision passed or order made therein. Thus, if any party is aggrieved by the orders issued by the Cooperative Societies, when the Registrar is a reviewing revisional authority, the party has to go before the Registrar to ventilate his grievance. Then, a review is also provided under Section 154 of the Act. The appellant or the applicant for the revision may apply for the review for any order passed under Section 152 or under Section 153 of the Act. Under Section 156, there is a bar of jurisdiction of civil Courts as far as these proceedings are concerned. Therefore, the second respondent is at liberty to approach the Registrar under Section 153 of the Act, but not the first respondent.”

As against this order, the appellant is before us.

7. Mr. V. Rajendhran, learned counsel appearing for the appellant submits that the Gratuity Act is a special Act conceived by the Parliament which not only creates the right to payment of gratuity, but also provides for a Forum under the Controlling Authority or under the Appellate Authority. It is an accepted principle of law that when the Act creates a right and also provides a Forum, the party must be allowed to go before that Forum not before any other Forum. He also emphasized that Section 14 of the Act, where the Act has been conceived to override the other provisions of law.

8. In this context, it is necessary to refer the decision of the Supreme Court reported in the case of STATE OF PUNJAB v. LABOUR COURT, JULLUNDUR (A.I.R. 1979 S.C. 1981) In that case, the Supreme Court dealt with the scope of the Industrial Disputes Act vis-a-vis Payment of Gratuity Act. The Supreme Court also held that the proceedings for payment of gratuity due under the Payment of Gratuity Act must be taken under that Act and not under any other Act and hence the application filed by the employee under Section 33-C(2) of the Industrial Disputes Act did not lie.

9. When a special law creates a right as well as remedy, the party must be directed to go before that Forum and not any other Forum. In our opinion even the reference to the provision of revision under Section 153 and review under Section 154 may not be a satisfactory Forum and there is a dispute relating to entitlement of gratuity including the difference in the gratuity amount. The Central law holds the field in respect of gratuity and there being no other provision under the said law excluding the operation of Central law the order of the learned Judge cannot be countenanced by this Court.

9. Accordingly, the order of the learned Judge dated 2.11.2006 passed in W.P. No.20978 of 2003 stands set aside and the proceedings before the second respondent in Gratuity Case No.61 of 2003 will stand restored. Since it is a claim relating to the year 2003, we direct the second respondent to expedite the hearing of the gratuity application and in any event dispose it within a period of three months after giving notice to both the parties with regard to quantity of gratuity amount. The writ appeal stands allowed. No costs.

(A.K.G., C.J.) (K.C., J.)
12.12.2008
Index:- Yes.

Internet:- Yes.

ssa.

To

1. The Special Officer,
Kanyakumari District Central
Co-operative Bank,
Nagercoil.

2. The Assistant Commissioner
of Labour,
Tirunelveli 627 002.

THE HONOURABLE THE CHIEF JUSTICE
AND
K. CHANDRU, J.

ssa.

W.A. No.807 of 2008

12.12.2008