High Court Jharkhand High Court

H.Dutta vs State Of Jharkhand & Anr on 8 January, 2010

Jharkhand High Court
H.Dutta vs State Of Jharkhand & Anr on 8 January, 2010
               In the High Court of Jharkhand at Ranchi

                      W.P.(Cr.) No.358 of 2009

               H. Dutta @ Hiramanya Dutta.............................. Petitioner

                      VERSUS

               State of Jharkhand and another........... ....... Respondents

               CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

               For the Petitioner       : Mr.A.R.Choudhary
               For the State            : Mr.Jalisur Rahman, J.C. to G.P.III

7.   8.1.10

. This writ application has been filed for quashing the entire

criminal proceeding of complaint case, bearing C-2 case no.4 of

2002 including the order dated 4.1.2002 passed by the Chief

Judicial Magistrate, Jamshedpur whereby and whereunder

cognizance of the offence was taken against the petitioner under

Section 92 of the Factories Act.

The facts giving rise this application are that for expansion

of the Jojobera cement plant, being run by M/s. Lafarge India

Limited, a cement manufacturing company registered under the

Factories Act in order to increase the production capacity of the

cement, a contractor, namely, M/s. Petron Civil Engineering Pvt.

Ltd., to which the petitioner as a Senior Manager, was assigned

with the job of civil construction whereas the other contractor,

namely, M/s. Hajee A.P.Bava and Company was assigned with the

job of erection of plant and equipments. In that course a cement

mill building was constructed by M/s. Petron Civil Engineering Pvt.

Ltd., where opening measuring 6′ x 3′ was left on each floor, i.e.

elevator floor, separator floor and bag filter floor, though those

spaces were required to be fenced or covered for the purpose of

safety. As the space had not been fenced or covered, one Pramod

Kumar Gupta, a worker, working under the contractor, namely,

M/s. Petron Civil Engineering Pvt. Ltd. when was going to Silo from
2

the separator floor, fell down from a height of 21.5 meter and

died.

When the matter was informed to the Inspector of Factories,

Jamshedpur, Circle No.1, he made enquiry and came to the

conclusion that neither M/s. Lafarge India Limited nor the

contractor took any measure for covering or fencing the open

space, as a result of which Pramod Kumar Gupta, a worker fell

down and died. Thereupon a complaint was filed in the court of

Chief Judicial Magistrate, Jamshedpur which was registered as C-2

case no.4 of 2002, upon which cognizance of the offence has been

taken under Section 92 of the Factories Act.

Being aggrieved with the order taking cognizance, this writ

application has been filed by the petitioner, who is a Senior

Manager of M/s.Petron Civil Engineering Pvt. Ltd. for quashing the

entire criminal proceeding including the order taking cognizance.

Learned counsel appearing for the petitioner submitted that

the petitioner is a Senior Manager of M/s. Petron Civil Engineering

Pvt. Ltd. to which firm, job of extension of the building in the

factory premises of M/s. Lafarge India Limited had been assigned

where one worker, namely, Pramod Kumar Gupta died when he fell

down from a height but for that, the petitioner cannot be held to

be liable to be prosecuted as the petitioner cannot be said to be

occupier in terms of Section 2(n) of the Factories Act, nor can be

said to be a Manager of the factory and hence, the entire

prosecution under Section 92 of the Factories Act is misconceived

so far the petitioner is concerned.

In this respect, it was further submitted that even if the

worker, who died was an employee of the petitioner’s firm, who

was assigned with a job under a contract by M/s. Lafarge India

Limited in which premises accident took place, it is only the
3

occupier and the manager of M/s. Lafarge India Limited would be

responsible to be proceeded with the prosecution, if the safety

measure required under the Act to be taken, had not been taken

on account of which allegedly the accident took place. Therefore,

the instant prosecution would be an abuse of process of law, so far

this petitioner is concerned and hence, it is fit to be set aside.

A counter affidavit has been filed on behalf of the Factory

Inspector wherein it has been stated that as the particular work

was assigned to the contractor, namely, M/s. Petron Civil

Engineering Pvt. Ltd. where on account of safety measures being

not taken, the accident took place, the petitioner can be said to

have had control over the work and as such, he is liable to be

prosecuted under Section 92 of the Factories Act.

Having heard learned counsel appearing for the parties,

admitted case appears to be that M/s. Lafarge India Limited in

order to expand its plant had given contract to M/s. Petron Civil

Engineering Pvt. Ltd for doing civil work whereas other contractor

was assigned with the job of fixation of machinery and equipments.

In course of the construction of a building, one of the workers,

namely, Pramod Kumar Gupta employed by the contactor’s firm,

namely, M/s. Petron Civil Engineering Pvt. Ltd. died after falling

from a height as safety measure had not been taken for covering

or fencing the space from where the deceased fell down. In that

event, the said Pramod Kumar Gupta would assume the status of

worker of the factory, namely, M/s. Lafarge India Limited where

the accident took place in term of Section 2(l) of the Factories Act

which defines the ‘worker’ as follows:

2(l) “worker” means a person [employed, directly
or by or through any agency (including a contractor)
with or without the knowledge of the principal
employer, whether for remuneration or not], in any
4

manufacturing process or in cleaning any part of the
machinery or premises used for a manufacturing
process, or in any other kind of work incidental to, or
connected with the manufacturing process, or the
subject of the manufacturing process [but does not
include any member of the armed forces of the
Union];

As the said worker, namely, Pramod Kumar Gupta in course

of employment died after falling from a height from a space which

had been left uncovered/unfenced though under the provision of

Section 21 of the Factories Act should have been securely fenced or

covered, prosecution was launched not only against the occupier

and the manager of M/s. Lafarge India Limited but also against this

petitioner, who is a Senior Manager of a firm, namely, M/s. Petron

Civil Engineering Pvt. Ltd., who had been assigned with the job in

the premises of M/s.Lafarge India Limited. But the question would

be as to whether the petitioner can be prosecuted under Section 92

of the Factories Act which reads as follows:

92. General Penalty for offences – Save as is
otherwise expressly provided in this Act and subject
to the provisions of section 93, if in, or in respect of,
any factory there is any contravention of any of the
provisions of this Act or of any rules made thereunder
or of any order in writing given thereunder, the
occupier and manger of the factory shall each be
guilty of an offence and punishable with
imprisonment for a term which may extend to (two
years) or with fine which may extend to (one lakh
rupees) or with both, and if the contravention is
continued after conviction, with a further fine which
may extend to (one thousand rupees) for each day on
which the contravention is so continued.

The provision mentioned above clearly stipulates that for

contravention of any of the provision of this Act or Rule made

thereunder only the occupier and the manager of the factory shall

be guilty of an offence.

The occupier has been defined in Section 2 (n) of the

Factories Act which reads as follows:

5

(n) “occupier” of a factory means the person who has
ultimate control over the affairs of the factory.
Provided that –

(i) in the case of a firm or other association of
individuals, any one of the individual partners or
members thereof shall be deemed to be the occupier;

(ii) in the case of a company, any one of the directors
shall be deemed to be the occupier;

(ii) in the case of a factory owned or controlled by the
Central Government or any State Government, or any
local authority, the person or persons appointed to
manage the affairs of the factory by the Central
Government, the State Government or the local
authority, as the case may be, shall be deemed to be
the occupier.

On going through the definition of occupier, the petitioner,

who is a Senior Manager of a firm, namely, M/s. Petron Civil

Engineering Pvt. Ltd. can never be said tobe an occupier of the

factory, i.e. M/s. Lafarge India Limited, still the petitioner is being

prosecuted as, according to the statement made in the counter

affidavit, the petitioner was in ultimate control of the ‘work’ but this

assumption would not bring the petitioner within the definition of

occupier as it speaks about the person, who has ultimate control

over the affairs of the factory and not the work. Admittedly, the

petitioner is not the person, who has ultimate control over the

affairs of the cement factory. Of course, a person other than

occupier of the factory can come within the definition of occupier in

terms of Section 93 of the Act, if any premises or building of the

factory is leased out to different occupiers for use as separate

factories as in that event, the owner of the premises shall be

responsible for maintenance of the common facilities and services

but that is not the situation here as it is never a case of the

prosecution that any building was leased out to the firm of the

petitioner for running a separate factory.

Thus, in the facts and circumstances as stated above, the

petitioner never comes within the ambit of Section 92 of the

Factories Act and, therefore, any prosecution under Section 92
6

would be an abuse of the process of law. Hence, the entire criminal

proceeding of C-2 case no.4 of 2002, pending in the court of Sub-

divisional Judicial Magistrate, Jamshedpur including the order

taking cognizance is hereby quashed so far as the petitioner is

concerned.

In the result, this application is allowed.

(R.R.Prasad, J.)

ND/