PETITIONER:
GOPAL.
	Vs.
RESPONDENT:
THE ADMINISTRATIVE OFFICER, MADHYA PRADESH KHADI AND VILLAGE
DATE OF JUDGMENT19/08/1985
BENCH:
KHALID, V. (J)
BENCH:
KHALID, V. (J)
ERADI, V. BALAKRISHNA (J)
CITATION:
 1986 AIR  504		  1985 SCR  Supl. (2) 641
 1985 SCC  (4) 138	  1985 SCALE  (2)324
ACT:
     Labour and	 Service -  Industrial Disputes	 Act, 1947 -
M.P. Industrial	 Relations Act,	 1960 - S. 2 (19) and (33) -
M.P. Khadi  and Village Industries Act, 1959 - S. 14 - Khadi
and  Village  Industries  Board	 -  Whether  "Industry"	 and
"Undertaking"- Applicability  of Notification No. 9952 - XVI
dt. 31st December, 1960.
HEADNOTE:
     The  appellant   was  appointed  as  Store	 Keeper-cum-
Accountant in  one of  the branches  of the  Madhya  Pradesh
Khadi  and   Village  Industries  Board,  a  body  corporate
constituted under the M.P. Khadi and Village Industries Act,
1959.  His  services  were  terminated	by  an	Order  dated
23.9.1964 after giving one month's notice.
     The termination  Was challenged before the Labour Court
as amounting  to retrenchment  because it  hat	been  passed
without complying  with provisions  of the  M.P.  Industrial
Relations Act,	1960, the charge sheet that was given to him
on 27.4.1964  was based on false and baseless grounds and no
enquiry was  held prior	 to removal.  The appellant  claimed
reinstatement  with   full  wages.   The  Respondent   Board
contested the  application contending that the Board was not
an industry  and that  neither the M.P. Industrial Relations
Act, 1960  nor the  Industrial Disputes Act, 1947 applied to
it.
     The Labour	 Court held  that  the	termination  of	 the
services of  the appellant  amounted  to  retrenchment,	 set
aside the  Order of  termination and  directed reinstatement
with  half   salary  from   the	 date	of  the	 Order	till
reinstatement.
     The Board	preferred a  revision. The  Industrial Court
affirm- ed  the order  of the Labour Court and dismissed the
revision petition.
642
     The Board	filed a petition under Art. 225 and 227. The
High Court  allowed the	 writ petition, quashed the order of
the Industrial	Court and  remitted the case to it to decide
the facts  afresh. The	Industrial Court  after taking fresh
evidence, again held in favour of the appellant, reaffirming
its previous decision to reinstate the appellant.
     The Board	again moved  the High Court, which set aside
the orders  of the  Industrial Court and the Labour Court on
the  ground   that  they  acted	 without  jurisdiction.	 The
appellant appealed  to this  Court by  certificate which was
resisted by  the Board on two grounds: (i) that it is not an
industry within the meaning of the Act and (ii) that it does
not employ more than 100 persons.
     Allowing the appeal of the appellant-employee,
^
     HELD: 1.  The order  passed by  the High  Court is	 set
aside and  that of the Labour Court and the Industrial Court
are restored. [651 B-C]
     2.	 The  M.P.  Industrial	Relations  Act,	 1960  is  a
separate Act  in the State of Madhya Pradesh to regulate the
relations  of	employees  in	certain	 matters  and  makes
provisions  for	  settlement  of  Industrial  disputes.	 Any
concern,  to   become  an   industry,  has  to	satisfy	 the
definitions of "industry"  and "undertaking" as contained in
ss. 2(19)  and 2(33)  thereof. Such concerns have to satisfy
yet another  condition to attract the provisions of the said
Act which relates to the number of the employees the concern
employs. Notification	No.  9952 XVI  dated 31st  December,
1960 issued  under sub	8. (3) of 8. 1 of the Act, makes the
provisions of  the Act	applicable only to an undertaking in
the industries	specified in the Schedule wherein the number
of the employees on any date during Twelve months preceeding
or on the date of the notification or any day thereafter was
or is  more than  one hundred.	In  the	 instant  case,	 the
evidence on  record  admits  of	 no  doubt  that  the  Board
employed more than 100 persons. [645 A-H; 646 A-4; 647 C]
     3. One of the functions of the Board under 8. 14 of the
M.P. Khadi  and Village	 Industries Act 1959 is "to support,
encourage, assist  and carry on Khadi and Village Industries
and in	the matters  incidental to  such trade or business".
The evidence  shows that  the Board supplies raw wool to Co-
operative Societies, so
643
that the Societies can engage themselves in useful work. The
Society after  weaving raw  wool,  convert  them  into	spun
blankets and  supply them to the Board. The blankets so spun
are not	 the properties	 of the	 Societies. They  have to be
given back  to the  Board. The	blankets  so  supplied	from
various centres to the Board, have necessarily to be sold in
the open  market. This act of sale would clearly come within
the  definition	  of  the  word	 'trade'  or  'business'  as
contemplated in Section 2(19) of the Act. m e conclusion is,
therefore, irresistible that the Board engages itself in the
business of  selling blankets. It has, therefore, to be held
that the  Board is  an 'industry'  within the meaning of the
Act. [650 B-D; 651 A-B]
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 617 (NL)
of 1975.
 From the Judgment and Order dated 4.12.1973 of	the
Madhya Pradesh High Court in Misc. Petition No. 713 of 1971.
 M.K. Ramamurthy, Vineet Kumar and N.D.V. Raju for the
Appellant.
 G.B. Pai,	S.K. Gambhir,	Ashok Mahajan	and Ms. S.
Kirpalani for the Respondents.
 The Judgment of the Court was delivered by
KHALID, J.	This is an appeal by certificate, issued by
the High Court of Madhya Pradesh under Article 133(1) of the
Constitution of	India against	the Judgment of a Division
Bench of that Court setting aside the Order passed by the
Labour	Court,	Ujjain, confirmed in revision by	the
Industrial Court, Madhya Pradesh, allowing an	application
filed by the appellant	under	Section	31 of	the Madhya
Pradesh Industrial Relations Act, 1960 (hereinafter referred
to as the Act)	in which he had challenged his termination
which challenge	was accepted	and his reinstatement	was
ordered. The facts in brief, necessary for disposal of this
appeal are as follows:
 2. The appellant was appointed as Store	Keeper	Cum
Accountant on 14.2.1957, in the Madhya Pradesh Khadi	and
Village Industries Board, Budhwara, Bhopal. This Board is a
body corporate	constituted under the M.P. Khadi and Village
Industries Act	1959	and is	engaged among	others, in
activities of encouraging production of Khadi	and helping
other village industries. It has
644
different branches in the State of Madhya Pradesh. One such
centre was established at Berdi in Chhindwara district. The
Board supplied	raw wool to the Co-optative Societies	and
after getting them woven by the societies into blankets,
received back blankets as finished goods. m e services of
the appellant were terminated as per Order dated 23.9.1964,
after giving one month’s notice. He challenged this Order of
termination as	one amounting to retrenchment,	and having
been passed without complying with the provisions of the Act
that govern his relationship with the Board. He stated that
a charge sheet was given to him on 27.4.1964, based on false
and baseless grounds and that there was no enquiry held into
the said charges before his removal. The appellant thereupon
moved the Labour Court	at Ujjain on	7.6.1975, for	his
reinstatement with full wages.
 The Board	contested the application contending inter
alia that the Board was not an industry and that neither the
M.P. Industrial	Relations Act, 1960	nor the Industrial
Disputes Act, 1947 applied to it. The Labour Court, Ujjain
framed necessary issues on the rival contentions and after
recording evidence, held that the	termination of	the
appellant amounted to retrenchment, set aside the Order of
termination and	directed the Board to	reinstate him	with
half salary front the date of the Order till reinstatement.
 4. Aggrieved by this Order the	Board	preferred a
revision before	the Industrial	Court	in Madhya Pradesh,
Indore, repeating the contentions raised before the Labour
Court. m e Industrial	Court by its order dated 3.2.1967,
affirmed the order of	the Labour Court and dismissed the
revision petition.
 5. The Board pursued the matter further by moving the
Madhya Pradesh	High Court by a petition under Article 226
and 227	of the Constitution of India. The High Court by its
order dated 19.12.1969, allowed the Writ Petition, quashed
the order of the Industrial Court and remitted the case to
it to decide the facts afresh with	due regard to	the
relevant provisions of the M.P. Industrial Relations Act,
1960. After remand, the Industrial Court proceeded to decide
the question itself after taking fresh evidence and again
held in	favour of the appellant and	against	the Board,
reaffirming its previous decision	to reinstate	the
appellant. The	matter was taken to the High Court again by
the Board by means of a Writ Petition. The High Court set
aside the orders of the Industrial Court and	the Labour
Court, on the ground that they acted without jurisdiction.
However, since the
645
High Court felt that the matter was not free from doubt and
was debatable,	granted	certificate to the appellant to
appeal to this Court.	It is thus that the matter is before
us.
 6. In the State of Madhya Pradesh there is a separate
Act to	regulate the relations of employees	in certain
matters and to make provisions for settlement of industrial
disputes and other connected matters. mis Act is called the
Madhya Pradesh	Industrial Relations Act, 1960. Section 2
(19) defines Industry as under:
Industry means
(a) any business, trade, manufacture, undertaking
or calling of employers;
(b) any calling, service, employment, handicraft
or industrial occupation or a vocation of
employees; and Includes
(i) agriculture and agricultural operations;
(ii) any branch of any industry or group of
industries which the State Government may, by
notification, declare to be an industry for the
purposes of this Act.
Section 2 (33) defines undertaking as follows:
	“Undertaking means a concern in any industry .
Thus, any	concern, to become an industry, has to
satisfy the above definitions	to attract the Provisions of
the Act. Such concerns have to satisfy another condition to
attract the provisions of the Act and that is about	the
number of employees the concern employs. This is provided in
a Notification issued under the Act which reads as follows:
No. 9952 – XVI, dated 31st December, 1960.
In exercise of the powers conferred by `Sub-
Section (3) of Section 1 of the Madhya Pradesh
Industrial Relations Act 1960 (No. 27 of 1960),
the State Government hereby directs that all the
provisions of the said Act other than section 1
and 112 thereof shall be into
646
force on 31st December, 1960, in respect of
undertaking in the industries specified in the
schedule below wherein the number of employees on
any date during twelve months preceding or on the
date of this notification or any day thereafter
was or is more than one hundred :
SCHEDULE
1. Textile including cotton, silk, artificial
silk staple fibre, jute and carpet.
2. …………………………………
…………………………………
………………………………..”
 This notification,	thus, makes the provisions of the
Act applicable	only	to undertaking	in the industries
specified in the schedule, where the number of employees, on
the date mentioned therein was or is more than 100. We are
concerned here	only with item No. 1 in the schedule	and
therefore, have left out the other items.
 7. Before	considering the rival	contentions raised
before us, we may extract the relevant sections of the Act
under which the Board	was constituted, to understand	the
functions and duties of the Board. For our purpose it is
enough to quote Sections 14 (1) & 14 (2) (a) alone, Clause
(b) to	(m) are	not necessary	for the	resolution of	the
dispute involved in this case and hence are omitted.
“14. Functions of Board.
(1) It shall be the duty of the Board to organise,
develop and regulate Khadi and Village Industries
and perform such functions as the State
Government may prescribe.
(2) Without prejudice to the generality of the
provisions of the sub section (1) the Board shall
also in particular discharge and perform all or
any of the following duties and functions namely;
(a) To start, encourage, assist and carry on Khadi
and Village Industries and in the matters
incidental to such trade or business.”
647
With this background we will advert to the facts of	the
case.
 8.The Board resisted the appellant’s case on	two
grounds (i) that it is not an industry within the meaning of
the Act	and (ii) that it does not employ more than	100
persons. It is necessary to note at this stage that	the
Board had not originally urged any plea that	it did	not
employ sufficient employees to	attract the Act. It	was
during the course of argument that this plea about	the
number of appointees was urged by the Board. However, both
the Labour Court and the Industrial Court considered the two
jurisdictional questions as to	whether the Board was an
industry and as to whether it	had employed more than 100
persons.
 9. We have gone through the orders passed by the labour
Court and the Industrial Court, carefully. According to us a
close examination of the evidence adduced in the case and
the discussions	bearing on them by the Labour Court in
particular and the Industrial Court, admits of no doubt that
the Board employed more than 100 persons. For this purpose,
we content ourselves by extracting the following paragraph
from the order of the Labour	Court while considering the
first point namely whether the provisions of the Act are
applicable to the Board.
“Thus the applicant’s contention that the
Parishad’s cloth weaving centres were in existence
till 2 years before and his contention in respect
of the number of workers engaged at Mandsaur,
Gwalior, Anjad entries etc. have not been refuted
by the nor applicant. It is therefore concluded
them at (sic) 60, 40, 4 & 3 workers were working
at Parishad’s centres situated at Mandsaur,
Gwalior, Anjad and Parsinga. Besides this there
were officials working at Chanderi & Maneshwar
weaving centres. The non applicant who is in
possession of the records of appointment and who
is also not disclosing the exact figures (of the
workers), therefore the conclusions go against the
non applicant.
 10. This finding on the appreciation of the evidence
given by the witnesses	concludes the	parties according to
us, regarding the number of the employees employed by the
Board. Even so, when the matter went before the High Court,
the High Court felt that the jurisdictional question was not
properly considered by the Labour Court. Therefore, in the
first round the matter	was remanded by the High Court, and
the High Court made the following observations:
648
“The relevant notification applied the provisions
of the Act to undertaking in the industries
specified in – the schedule wherein the number of
employees, was or is more than one hundred.
Evidently, it had no application to smaller
establishments of notified industries that
employed less than 100 persons. That being so, it
is plain enough that the Courts below misdirected
themselves by taking into account the total number
of the employees of the Board without regard to
the consideration whether they were employed or
not in the establishment relating to textiles and
the findings recorded by them on the
jurisdictional facts do not bear examination and
cannot be sustained. Since the facts bearing on
the question have not been properly ascertained it
would be right to set aside the order of the
Industrial Court and leave it to that Court to
decide these facts afresh with due regard to all
the relevant provisions of the M.P. Industrial
Relations Act, 1960 and then to dispose of the
claim made by the respondent 3 on merits.
 11. We may, even at this stage, point out that the High
Court could have set aside the order of the Labour Court and
the Industrial	Court, on the ground that the Board did not,
according to it, satisfy the definition of industry without
remanding the case to the Industrial Court to determine the
number of employees. We are making this statement in view of
an objection taken by the appellant’s counsel before us that
the respondent	cannot, in this appeal, reagitate	that
question, he having been concluded by the remand order which
was restricted only to the number of employees in the Board.
 12. After	remand, the Industrial Court considered the
question again.	The Industrial	Court understood the remand
order and, according to us, rightly, as follows:
“After the remand the parties have adduced
evidence which is common in both cases. The exact
question I am called upon to answer is, the number
of employees employed by the parishad in its
textiles activity and not all other activities
such as Oil, Paper Carpentry, Gur Tannery, Pottery
etc. me best evidence will be the record kept with
the parishad. The oral evidence will not be of
much help, though it may have some additional
value.
649
 13. After	discussing the evidence in	detail,	the
Industrial Court came to the conclusion thus:
“For all these reasons, I hold that in the textile
activity of the Board (parishad) the number of
employees is or has been over and more than 100
from 1.12.59 to 31.12.60, vide Ex-D/1 and,
therefore the employees had a right to file the
application under the Act.
 14. The Industrial Court	again held in favour of the
appellant The matter went to the High Court	again in the
Second round, at the instance of the Board. On the question
of number of employees	in the Board, in paragraphs 10 & 11
of the Judgment, the High Court observed thus:
“….Thus from the statement of this witness,
there can be no doubt that there were more than
100 persons in all at the wool weaving centres in
the State and at some of the centres the number
was more than 100. The witness further stated that
there are 16 industries under the Board, such as
Paper Industry, Soap Industry, Khadi Industry,
Wool Industry and so on.
Similarly, in the connected case, namely M.P. No.
713 of 1971, in pursuance of the remand order, the
statement of Gunadeo Patil (Petitioner’s Annexure-
F) and the other witness, Sadashiv Patil
(Petitioner’s Annexure-f/1) were recorded. The
statements of these two witnesses were similar to
the statements in the main case.
(The High Court was dealing with the case of two employees
in Misc. Petition No. 712/1971 and 713/1971 and that is why
mention is MADE about the connected case.)
 15. After	holding thus, the	High Court spent
considerable part of	the Judgment for considering	the
kindred question whether the board was an industry or not.
The appellant’s	counsel raised an objection that it was not
open to	raise this question as it was covered by the remand
order (which was confined only to the number of employees).
In our	view, this objection is well founded and has to be
upheld. According to us, the	appellant is	entitled to
succeed on this ground	alone. However, we would like to
answer
650
the other question also for the purpose of completion of
this Judgment	and to set	at rest possible future
controversies on the subject .
 16. The definition clause	in the Act is far	from
satisfactory. The definition of word ‘industry’ in Section
2(19) and the word ‘undertaking’ in Section 2(33) does not
make happy reading but this unhappy phraseology need not vex
us. If	from the evidence available, we can say, that the
Board carries on trade	or business, it would straightaway
become an industry under the Act. We have already seen that
one of	the functions of the Board is to support, encourage,
assist and carry on Khadi and Village Industries and in the
matters incidental to such trade or BUSINESS. What the Board
does is to supply raw wool to Cooperative Societies, so that
the Societies can engage themselves in useful work.	The
Societies after	weaving raw wool, convert them into	spun
blankets and supply them to the Board. The blankets so spun
are not	the properties	of the	Societies. They have to be
given back to the Board. The	blankets so supplied	from
various centres to the Board, have necessarily to be sold in
the open market. This act of sale would clearly come within
the definition of the word trade or business as contemplated
in Section 2 (19) of the Act. This finding	of ours is
supported by the evidence in the case also. The appellant in
his evidence stated that at the centre where he was posted,
weaving of woolen blankets was done by the Societies and
other centres constituted at various places and the woven
blankets were supplied back to the Board. Three witnesses
were examined on behalf of the Board. Sh. Choudhary, the
first witness and Sh. Patil the next witness, admitted that
the spinning and weaving work of cotton and woolen cloth was
got done by the Board through various Societies. These two
said witnesses admitted that the looms belonged to the Board
and the Board supplied wool and other materials	and
implements and	sold manufactured goods after obtaining them
from the Societies. They also made an important admission
that the Society could	not sell the goods prepared out of
the wool supplied by the Board to anybody else. The third
witness also supported this case though differed from the
second witness	and stated that the Board extended marketing
facilities to the Societies.
 17. We thought it necessary to refer to the evidence in
the case to disabuse an impression attempted to be created
that the Board did not sell the blankets it got from the
various societies spun out of the wool supplied to them.
There is a clear admission by one witness that the Societies
cannot sell the blankets
651
prepared out of the wool supplied by the Board to any one
else. No argument is necessary to hold that	the blankets
received by the Board	from various centres have only to be
sold and not used by the Board for its own purpose. Or. this
evidence the conclusion is irresistible that the Board
engages itself	in the	business of selling blankets. It has
therefore to be held that the	Board is an industry within
the meaning of the Act.
 18. The appellant is entitled to	succeed on both the
grounds. We set aside the order passed by the High Court and
restore the orders passed by	the labour Court and	the
Industrial Court. The appellant will get his cost from the
first Respondent quantified at Rs. 2,500.
A.P.J.					     Appeal allowed.
652