High Court Punjab-Haryana High Court

Bachna Ram vs Presiding Officer on 15 September, 2008

Punjab-Haryana High Court
Bachna Ram vs Presiding Officer on 15 September, 2008
Civil Writ Petition No.3859 of 1987                      -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                   ****
                        Civil Writ Petition No.3859 of 1987
                               Date of Decision:15.09.2008

Bachna Ram
                                                         .....Petitioner
            Vs.

Presiding Officer, Labour Court, Ambala and another
                                                  .....Respondents

CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. J.C. Verma, Senior Advocate with
            Ms. Meenakshi Verma, Advocate for the
            petitioner.

            Mr. Rajnish Narula, Advocate for respondent
            No.2.
                         ****
HARBANS LAL, J.

This petition is moved by Bachna Ram under Articles 226/ 227

of the Constitution of India for quashing the impugned award dated

13.3.1987 (Annexure P.6) being illegal and without jurisdiction.

The brief facts giving rise to this petition are that Bant Ram, the

present respondent joined employment of Bachna Ram as a Hali on his

agricultural land. Bachna Ram agreed to pay 1/5th share of the total crop to

be produced to Bant Ram. All the expenses on the agriculture were to be

borne by Bachna Ram. Bant Ram being illiterate did not know as to how

much quantity of different crops of what value has been obtained by Bachna

Ram. So by moving an application under sub-Section 2 of Section 33-C of

the Industrial Disputes Act, 1947 (for short, `the Act’) claimed minimum

wages at the rates fixed by the Haryana Government under the Minimum

Wages Act, 1948 for the period shown in the award. Bachna Ram came up

with the plea that the application is not maintainable as the agriculture
Civil Writ Petition No.3859 of 1987 -2-

labour does not come within the purview of the Act. The applicant was

employed as a crop sharer, so, no relief is available to him under the Act.

Similar claim was filed by him in the Labour Office, Kurukshetra under the

appellate authority, which has been dismissed as withdrawn. It was also

alleged that he never worked as a crop sharer on the agriculture land of

Bachna Ram so he is not entitled to any wages. The following issues were

framed:-

1. Whether applicant is entitled to relief claimed for, if not

its effect?

2. Whether application is not maintainable? OPR

3. Whether there is no relationship of employer and

employee between the parties, if so its effect? OPR

4. Whether Labour Court has got no jurisdiction to try this

dispute? OPR

5. Whether application is barred by the principle of

resjudicata, if so its effect?

6. Relief.

After hearing the representatives of the parties and perusing the

oral as well as documentary evidence, the learned Presiding Officer of the

Labour Court passed the impugned award allowing a sum of Rs.10,000/- to

Bant Ram. Feeling aggrieved therewith, Bachna Ram has preferred this

petition.

In the written statement, Bant Ram has inter-alia pleaded that

the petitioner is not a small farmer but a big landlord. He had been

engaging the persons in his employment and the answering respondent was

also in his employment. The answering respondent has based his claim on
Civil Writ Petition No.3859 of 1987 -3-

the minimum rates of wages. Thus, the petitioner being a employer comes

within the definition of `industry’. There is ample evidence on the record to

prove that the petitioner has 24 acres of land and running the agricultural

operations as a trade and business by investing capital and employing the

labour and thus falls under the definition of Section 2(j) of the Act. It is

settled law that neither Section 24 of the Minimum Wages Act, 1948 nor

Section 22 of the Payment of Wages Act, 1948 bars the jurisdiction of the

Labour Court to entertain and adjudicate upon an application under Section

33-C(2) of the Industrial Disputes Act. The answering respondent has

claimed the wages on the minimum rates which has been fixed. Lastly, it

has been prayed that this petition may be dismissed with costs.

I have heard learned counsel for the parties, besides perusing

the findings returned by the learned Presiding Officer of the Labour Court

with due care and circumspection.

Mr. J.C. Verma, learned Senior Advocate appearing on behalf

of the petitioner argued with a good deal of force that the petitioner is a

small farmer cultivating his land measuring about five and half acres. The

relationship of employer and employee has been denied and that being so,

the labour Court was not empowered to entertain the application under

Section 33(C)(2) of the Act. Such application does not fall under the

purview of the Act. Even if Bant Ram is assumed to be a `Siri’ of the

petitioner, the Industrial Court had no jurisdiction to entertain the

application when such an application had already been dismissed by the

authorities under the Payment of Wages Act. The activities of the petitioner

in cultivating his own land do not fall in the industry as is defined under

Section 2(j) of the Act. In these premises, the award is liable to be quashed.
Civil Writ Petition No.3859 of 1987 -4-

He further pressed into service that the principle of res-judicata

is applicable to the act and withdrawal of the earlier application made by

respondent No.2 in view of the observations made in re: Super Surgical

Co., v. Desikan and another, 1969 Lab. I.C. 1347.

To tide over these submissions, Mr. Rajnish Narula, Advocate

appearing on behalf of respondent No.2 maintained that the petitioner is

holding as much as 24 acres of land and he is running agricultural

operations as a trade and business by investing capital and employing the

labour and that being so, the case of the respondent, Bant Ram falls within

the definition of Section 2(j) of the Act.

I have given a deep and thoughtful consideration to the rival

contentions. The most crucial question to be determined herein is as to

whether the relationship of employer and employee did subsist between the

parties. It is own case of respondent No.2 that he was engaged as a Hali by

the petitioner who had agreed to pay him one fifth share of total crop to be

obtained by them. It would be apparent on the face value of these facts, that

the respondent- workman was a Siri with the petitioner. The meaning of the

word `Siir’ as given in Punjabi English Dictionary published by Punjabi

University, Patiala is `partnership’. As a matter of fact, Siri is known as a

partnership in joint cultivation. Obviously, as alleged by the respondent-

workman, he was to get one fifth share of the total crop. It implies that the

relationship between the parties was not of employer and employee rather of

partners in the joint cultivation. If we go by common sense, a partner cannot

be considered to be a servant/ employee. There is no denying the fact that

the respondent- workman had filed an application in Labour Office,

Kurukshetra which was dismissed as withdrawn by him. In re: Harinagar
Civil Writ Petition No.3859 of 1987 -5-

Cane Farm v. The State of Bihar and others, AIR 1964 Supreme Court

903, it has been ruled as under:-

“It has been urged by the respondents that this decision

supports their argument that S.2(j) includes all agriculture and

agricultural operations, and in support of this proposition, they

have invited our attention to the statement in the judgment

delivered by Chandrasekhara Aiyar J., where it is observed that

the concept of industry in the ordinary non-technical sense

applies even to agriculture horticulture, pisciculture and so on

and so forth. We are not impressed by this argument. The

context in which this sentence occurs shown that the Court was

there dealing with the ordinary non-technical sense according

to what is understood by the man in the street as the denotation

of the word `industry’ or business,and so, the observations

made in that connection cannot be taken to amount to the broad

and unqualified proposition that agriculture of all kinds is

included in S.2(j).

It can be culled out from these observations that agriculture of

all kinds is not included in Section 2(j) of the Act. After surveying the

entire law on the point including Harinagar Cane Farm’s case (supra), it

has been held in re:- Maheswar Rao and others v. State of Orissa and

others, 1974 Lab I.C. 1512, that “it has also been settled that for

determining whether an organisation is an industry or not, it must be

ascertained as to whether its activity partakes the nature of a business or

trade or is an undertaking or manufacture or calling of employers. If it is

that and there is cooperation of the employer and the employee resulting in
Civil Writ Petition No.3859 of 1987 -6-

the production of material services, it is an industry. From the decisions it

would appear that unless agriculture is adopted as a business or calling, the

operations in the hands of the petitioners No.2, 3 and 4 cannot partake the

character of industry. It would, therefore, follow that the petitioners do not

run any industry and any dispute in regard to employment under them would

not constitute “industrial dispute” within the definition of that term under

the Industrial Disputes Act. The referring authority without application of

mind and without examining the facts of the case suddenly proceeded to

make the reference in exercise of powers vested in it under the Act.”

Adverting to the facts of the case in hand, as noted supra, the

relationship of employer and employee did not exist between the parties.

The respondent- workman was to get share from the produce. This fact in

itself is sufficient to describe him as a partner. There is nothing on the

record to show that the agriculture being adopted by the petitioner was a

business or calling. That being so, the operations in his hands cannot be

described to be an industry. The learned Presiding Officer has relied upon

Harinagar Cane Farm’s case (supra). From the observations rendered

therein, it follows that agriculture of all kinds is not included in Section 2(j).

As a matter of fact, M/s Harinagar Cane Farm had been purchased by the

Harinagar Mills Limited in March, 1956 and since then it was functioning

as a department of the said mills. M/s Motipur Zamindari Co. (Pvt.) Ltd.

was a private limited company registered under the Indian Companies Act.

Herein, it is not the case of the respondent- workman that the petitioner is a

company carrying on the business of agricultural operations, so the facts of

that case are distinguishable from the one in hand. To conclude, the

provisions of the Act are not attracted to the facts of the instant case.
Civil Writ Petition No.3859 of 1987 -7-

In re: M/s M.D. Oswal Hosiery (Regd.) v. D.D. Gupta, 1994

(3) SCT 504, it has been observed that Section 33-C(2) of the Act applies

when the workman has an existing established right to receive from

employer any money or benefit which is capable of being computed in terms

of money and in such eventuality, he can move the Labour Court for release

of amount due to him. Once there is an admission of the existing right of

workman by employer in regard to the benefit which the former is entitled

to receive from the latter, Section 33-C(2) of the Act would come into play.

Harking back to the facts of the present case, the workman has

not adduced any evidence before the Labour Court showing that he has an

existing right to receive from employer any money. To add further to it, the

alleged employer has not admitted the existing right of the workman in

regard to the benefit claimed by him. The petitioner has rather denied the

employment of the workman- respondent. Thus, in view of the observations

extracted from D.D. Gupta’s case (supra), the application moved by the

respondent- workman before the Labour Court under Section 33-C(2) of the

Act was not maintainable.

In view of the above discussions, the interference under

Articles 226/227 of the Constitution of India is warranted. Sequelly, the

impugned award dated 13.3.1987 (Annexure P-6) is set aside and this

petition is allowed.

September 15, 2008                                      ( HARBANS LAL )
renu                                                         JUDGE