High Court Jharkhand High Court

Garden Reach Ship Builders & E vs Union Of India & Anr. on 22 June, 2011

Jharkhand High Court
Garden Reach Ship Builders & E vs Union Of India & Anr. on 22 June, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                W.P.(L) No. 768 of 2011

     Garden Reach Ship Builders & Engineers Limited,
     Merin Diesel Engine Plant, Ranchi       ...   ...                   ...       Petitioner
                         Versus
     The Union of India & Ors.                    ...                    ...       Respondents

CORAM:       HON'BLE MR. JUSTICE D. N. PATEL

      For the Petitioner          : Mr. Sumir Prasad, Advocate
      For the Union of India      : Mr. T.N. Mishra, C.G.C.
                           ­­­­
      02/Dated: 22  nd  June, 2011
                                  

   1.        The  present writ  petition has been  preferred  against the  order  passed  by 
   Appellate Authority i.e. Deputy Chief Labour commissioner (Central), Dhanbad under 
   the Payment of Gratuity Act, 1972 in Gratuity Appeal No. PGA(02)/2009­DY. CLC 
   dated 27.12.2010 (Annexure­ 4).
   2.        It is submitted by counsel for the petitioner that the respondent­workman 
   was serving with the petitioner with effect from 01.01.1971 and has been retired on 
   31.01.2007

 and he has already been paid the amount of gratuity for the aforesaid 
period and the workman, after receiving the gratuity amount for the aforesaid period, 
has   preferred   application   before   the   Controlling   Authority   under   the   Payment   of 
Gratuity  Act,  1972   for   payment   of  outstanding   amount  of  gratuity  for   the   period 
running from 26.09.1969 to 31.12.1979 and for this period the amount of gratuity 
was not paid and, therefore, an application was preferred for payment of gratuity 
before   the   Controlling   Authority,   who   has   decided   the   dispute   in   favour   of   the 
present petitioner and an appeal was preferred by the respondent­workman before 
the Controlling Authority under the Payment of Gratuity Act, 1972 and the appeal is 
allowed and the amount of gratuity is ordered to be paid from the period 26.09.1969 
to 31.12.1970 to the tune of Rs. 11,256/­.   The Controlling Authority   is awarded 
additional amount of gratuity of Rs. 11,256/­ for the aforesaid period and, therefore, 
the present petition has been preferred mainly on the ground that the petitioner has 
never   worked   for   the   aforesaid   period   and   there   is   no   evidence   on   record   and, 
therefore, the order passed by the Appellate Authority deserves to be quashed and set 
aside. 

3.  Having   heard   counsel   for   the   petitioner   and   looking   to   the   evidences   on 
record, I see no reason to entertain this writ petition mainly for the reason that the 
respondent­workman   has   clearly   established   that   he   was   actually   worked   for   the 
period from   26.09.1969 to 31.12.1970. Moreover, over and above his deposition, 
there   are   also   documentary   evidence   which   are   contemporary   record,   which   is 
payment of insurance money for employees.   No error has been committed by the 
Appellate   Authority   under   the   Payment   of   Gratuity   Act,   1972   in   analyzing   those 
evidences   on  record   and   rightly,   conclusion  has  been  arrived   at  by  the  Appellate 
Authority that the Management shall pay the gratuity to the workman for the period 
from 26.09.1969 onwards. Looking to the reasons given by the Appellate Authority, 
there are absolutely just and proper reasons based upon the evidences on record and, 
therefore,   I   see   no   reason   to   interfere   with   the   order   passed   by   the   Appellate 
Authority. The Management has also raised the plea that looking to the nature of 
work of the respondent­workman, it could not be said that the workman had worked 
regularly for the aforesaid period from  26.09.1969 to 31.12.1970. This argument has 
rightly been brushed aside by the Appellate Authority because it makes no difference 
under the Payment of Gratuity Act, 1972 whether the workman was employed as a 
casual labourer or the regular employee, if the fact is established that the workman 
has  actually  worked.  Moreover,  the   amount   of   gratuity  now  is  to  be   paid   by  the 
petitioner only Rs. 11,256/­ and with all calculated interest etc., it never exceeding 
Rs. 20,000/­ as on today. 

4. In   view   of   the   facts   and   circumstances   of   the   case,   I   see   no   reason   to 
interfere  with   the   order     passed   by   the   Appellate   Authority   and,  hence,  this   writ 
petition is dismissed. 

 

                (D.N. Patel, J.)

Manish