High Court Jharkhand High Court

Central Coalfields Ltd. vs Asstt. Labour Commissioner,(C) on 11 November, 2009

Jharkhand High Court
Central Coalfields Ltd. vs Asstt. Labour Commissioner,(C) on 11 November, 2009
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P. (L) No. 1156 of 2003
                                           With
                            W.P. (C) No. 592 of 2003
      Central Coalfields Limited............. Petitioner.(In both the cases)
                                        Versus
      1. The Assistant Labour Commissioner (Central) & Ors... Respondent (In WPL No. 1156/03)
      2. The Regional Labour Commissioner (Central)
      & Ors ......                                           Respondents (In WPC No.592/03)
                                         ......
      Coram:    The Hon'ble Mr. Justice Amareshwar Sahay
                                    ......
      For the Petitioners     : Mr. Ananda Sen, Advocate (In both cases)
      For the State           : Mr. J.C. to A.G.
      For Private Respondents : Mr. B.V.Kumar, Advocate (In both cases)
                                    ......

10/11.11.2009

In view of the fact that the facts and question of law

involved in both the above two writ petitions are same and similar and,

as such, both the writ petitions have been taken up together and are

being disposed of by this common order.

The facts, which are common in both the writ petitions, are

that one Shankar Ram was employed with the Central Coalfields

Limited as Senior Dresser and was posted in Central Hospital. While he

was in service he was charge sheeted on account of commission of

certain misconduct in course of his employment. It was alleged against

him that after scrutiny of the service records and educational

certificates submitted by him it was found that he hand submitted fake

educational certificates and thereby he got his date of birth entered in

the service book as 04/09/1942 though as per the initial medical

examination his date of birth should have been 23/10/1934. It was

further alleged that by making use of fake education certificate he got

promotional benefit also. A domestic enquiry was held and when the

charges against him was established, the said Shankar Ram was

dismissed from service of the petitioner’s company w.e.f. 28/10/1996.

The said employee Shankar Ram subsequently died.

The respondent nos. 2 to 5 namely, Radha Krishn Prasad,
-2-

Rajendra Prasad, Jugal Kishore Prasad and Asha Devi in W.P.L. No.

1156/2003 are the sons and daughter of late Shankar Ram. The

respondent no. 3 namely Smt. Sohini Devi in WPC No. 592/2003 is the

widow of late Shankar Ram. The heirs of late Shankar Ram, i.e. the

respondent nos. 2 to 5 in WPL No. 1156/2003 and respondent no. 3 in

WPC No. 592/2003, made application before the Assistant Labour

Commissioner (Central) making grievance that the amount of gratuity

of late Shankar Ram was not paid and withheld by the Central

Coalfields Limited which, they are entitled to receive. Accordingly,

prayer was made to direct the Central Coalfields Limited to pay their

legitimate dues towards gratuity.

After hearing the parties, by orders dated 17/11/2002, as

contained in Annexure-11 in WPL No. 1156/2003, the Assistant

Labour Commissioner, allowed the application filed by the private

respondents, i.e. the heirs of late Sahnkar Ram and held that the

respondent nos. 2 & 3 namely Radha Krishn Prasad and Rajendra

Prasad were entitled to get Rs. 7261/- each, whereas respondent nos. 4

and 5 namely Jugal Kishore Prasad and Asha Devi were entitled to get

Rs. 7260/- each under the provisions of Payment of Gratuity Act. By

order dated 30/04/2002 as contained in Annexure-11 in WPC No.

592/2003, the Assistant Labour Commissioner, Central, Hazaribagh

held that Respondent no. 3, i.e. the widow Smt. Sohini Devi was

entitled to get RS. 7261/- towards gratuity.

These two orders dated 17/11/2002 (in WPL No.

1156/2003) and 30/04/2002 (in WPC No. 592/2003), contained in

Annexure-11 in both the writ petitions, have been challenged in these

two writ petitions by the central coalfields limited.

Mr. Ananda Sen, learned counsel for the petitioner in both
-3-

the writ petitions submitted that since the employee Shankar Ram was

dismissed from service on account of misconduct involving moral

turpitude and, therefore, the employer Central Coalfields Limited, i.e.

the petitioner had every right to withhold and forfeit the amount of

gratuity payable to the ex-employee Shankar Ram. He further

submitted that the amount of gratuity is payable to an employee either

on his termination of his employment by way of superannuation or his

retirement or resignation or on his death or disablement due to

accident or disease as prescribed under Section 4 sub section (1) of the

Payment of Gratuity Act, 1972. He further submitted that under

Section 4 (6) (b) (ii), the gratuity payable to an employee is liable to be

withheld and partially forfeited if the services of the said employee have

been terminated for any act which constitute an offence involving moral

turpitude provided that such offence is committed by him in course of

his employment.

There is no dispute of the fact that Late Shankar Ram was

dismissed from service on account of misconduct, i.e. an act which

constitutes offence involving moral turpitude.

Mr. Sen further submitted that the Assistant Labour

Commissioner by the impugned orders in both the writ petitions has

committed error in holding that the heirs of the deceased ex-employee

Shankar Ram are entitled to get the amount of gratuity. He has relied

on the decision of the Supreme Court in the case of “Y.P.Sarabhai-

versus-Union Bank of India & Another, reported in (2006) 5 SCC 377”

and a judgment of this Court in the case of “Indian Aluminium Co.

Ltd.-versus- Regional Labour Commissioner (Central), Dhanbad, passed

in CWJC No. 824/2000 (R) on 30th January 2003 and reported in 2003

(97) F.L.R. 587.”

-4-

On the other hand, Mr. B.V.Kumar, learned counsel

appearing for the private respondents in both the case has submitted

that Section 4 (6) of the Payment of Gratuity Act provides that the

gratuity of an employee, whose services have been terminated for any

act, willful omission or negligence causing any damage or loss to or

destruction of, property belonging to the employer, shall be forfeited to

the extent of the damage or loss caused and, therefore, for assessing

the damages or loss caused to the employer and, therefore, there

should have been an enquiry to determine the loss and damages but

that has not been done in the present case and the amount of gratuity

has wholly been forfeited illegally and, therefore the Assistant Labour

Commissioner has rightly passed the impugned order contained in

Annexure-11 in both the writ petitions.

After going through the judgment of the Single Bench of

this Court in the case of Indian Aluminium Co. Ltd.-versus- Regional

Labour Commissioner (Central), Dhanbad& Ors (supra), it appears that

the same plea was taken in that case also on behalf of the employee

that as per section 4 sub-section (6) of the Payment of Gratuity Act,

there is specific order of forfeiture of the amount of gratuity, but that

plea was rejected by this Court and it was held that the nature of

misconduct successfully proved, to be extremely serious, no separate

order of forfeiture of gratuity has been required to be passed. In the

case of “Y.P.Sarabhai-versus-Union Bank of India & Another, reported

in (2006) 5 SCC 377” (supra) the Supreme Court in paragraph 11 of the

judgment has held that a person dismissed from service is entitled to

get only the provident fund but no gratuity. However, Supreme Court

considering the facts of that case directed the employer to pay a lump

sum amount.

-5-

In the present case, in view of the judgment of the Supreme

Court as well as of this Court noticed above, in my view, no amount of

gratuity is payable to the petitioners since the employee was dismissed

from service for the charge of misconduct involving moral turpitude.

However considering the fact that the employee served the Company for

more than 40 years and he is now no more and his widow, sons and

daughters are the claimants and, therefore, in my view, the ends of

justice would be met if a direction is made to the employer to pay a

lump sum amount to the respondent nos. 2 to 5 in W.P. (L) No.

1156/2003 and respondent no. 3 in W.P. (C) No. 592/2003.

Accordingly, the employer-petitioner is directed to pay an

amount of Rs. 10,000/- each to the respondent nos. 2 to 5 in W.P.(L)

No. 1156/2003 and Rs. 10,000/- to respondent no. 3 in W.P.C. No.

592/2003 within a period of four weeks from today.

With the aforesaid observations and directions, these two

writ petitions stand disposed of.

(Amareshwar Sahay, J)

Sharma-Mukund/-