High Court Punjab-Haryana High Court

Haryana State Social Welfare … vs The Appellate Authority Under The … on 8 October, 2009

Punjab-Haryana High Court
Haryana State Social Welfare … vs The Appellate Authority Under The … on 8 October, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                              Civil Writ Petition No.13055 of 2000
                              Date of decision:08.10.2009



Haryana State Social Welfare Advisory Board            ...Petitioner

                              Versus

The Appellate Authority under the Payment of Gratuity Act and others.
                                                    ...Respondents



II.    Civil Writ Petition No.13056 of 2000

Haryana State Social Welfare Advisory Board            ...Petitioner

                              Versus

The Appellate Authority under the Payment of Gratuity Act and others.
                                                      ...Respondents
Present:    Mr. Nitin Kumar, Advocate, for the petitioner.
            Mr. D.S.Nalwa, Additional Advocate General, Haryana, for
            respondents 1 and 2.
            None for respondent No.3
                              ----


III.   Civil Writ Petition No.2946 of 2001

Haryana State Social Welfare Advisory Board            ...Petitioner

                              Versus

The Appellate Authority under the Payment of Gratuity Act and others.
                                                     ...Respondents
Present:    Mr. Nitin Kumar, Advocate, for the petitioner.
            Mr. D.S.Nalwa, Additional Advocate General, Haryana, for
            respondents 1 and 2.
            Mr. Ashwani Bakshi, Advocate, for respondent No.3
                              ----

CORAM: HON'BLE MR. JUSTICE K. KANNAN
                              ----
 Civil Writ Petition No.13055 of 2000                          -2-

1.    Whether reporters of local papers may be allowed to see the
      judgment ? No.
2.    To be referred to the reporters or not ? No
3.    Whether the judgment should be reported in the digest ? No
                                ----

K.Kannan, J. (Oral)

C.M. No.10494 of 2001

The application to restore the writ petition, which had been

dismissed in default on 19.04.2001, for the reasons stated in the

application, is ordered to be restored.

Civil Writ Petition Nos.13055-13056 of 2000

1. Both the writ petitions challenge the respective orders

passed by the Appellate Authority under the Payment of Gratuity Act in

response to the claim of two different employees under the petitioner.

The workman, whose claim is a subject of writ petition in Civil Writ

Petition No.13055 of 2000, was admittedly retired on 31.07.1991. The

claimant, who is the respondent in writ petition i.e. Civil Writ Petition

No.13056 of 2000, retired on 03.12.1992. By the impugned orders of the

respective authorities, the workmen’s claims to gratuity were admitted

and orders were passed.

2. Among other contentions of the learned counsel appearing

for the Haryana State Social Welfare Advisory Board, the principal

contention was that both the employees had been drawing salaries more

than Rs.2,500/-at the relevant time and even the calculations of gratuity

show that the employee in Civil Writ Petition No.13055 of 2000 was

drawing Rs.4148/- per month and the employee in Civil Writ Petition

No.13056 of 2000 was drawing Rs.2,640/- per month. The ultimate
Civil Writ Petition No.13055 of 2000 -3-

determination of gratuity payable to the workman had been made on the

basis of the last wage drawn mentioned above. The contention of

the learned counsel was that before the amendment to the definition of

’employee’ brought through Act 34 of 1994 w.e.f. 24.05.1994 only

employees whose employment was on wages not exceeding Rs.2,500/-

were entitled to gratuity. I have shown that each one of the employee

had been drawing more than Rs.2,500/- at the relevant time and their

cases were bound to be considered only with reference to the definition

as it was in the unamended provision of Section 2(e) of the Payment of

Gratuity Act. Although the learned counsel appearing for the petitioner

also argued on the mistake of calculations, I do not propose to examine

for the same, for, I have held that both the employees did not come

within the definition of ’employee’ as set out under the Payment of

Gratuity Act on the respective dates of retirement on 31.07.1991 and

03.12.1992 respectively.

3. The orders of the Controlling Authority and the Appellate

Authority are set aside and the writ petitions are allowed. In view of the

fact that the orders impugned are set aside, it is needless to state that the

petitioner shall be entitled to withdraw the amounts which had been

deposited before the authority constituted under the Act, if they have not

already been disbursed to the respective employees.

Civil Writ Petition No.2946 of 2001

4. The writ petition challenges the award of the gratuity of the

Appellate Authority which in modification of the order passed

by the Controlling Authority found that the employee was entitled to
Civil Writ Petition No.13055 of 2000 -4-

Rs.1,29,375/-. This amount had been reckoned on the basis that the

workman’s last drawn salary was Rs.5,750/-. The only point which is

urged before me was as regards the quantum determined by the Appellate

Authority. According to the learned counsel appearing for the petitioner,

the workman’s last drawn wage was only Rs.3,398/- and on such a

reckoning, the gratuity payable was only Rs.76,455/-. According to him,

the calculation made by the Appellate Authority making reference to the

copy of the pay fixation amount that showed the entitlement of the

employee to Rs.5,750/- per month, was not tenable. He would contend

that such a pay shall be available only to employees of the Social

Welfare Board and not to persons, who had been employed in various

projects done under the aegis of the Welfare Board. The learned counsel

is, however, unable to produce any record to displace the evidentiary

value of the pay fixation document that has been referred to in the order

of the Appellate Authority. Even otherwise, I have examined the records

summoned from the Appellate Authority and I find that the employee

had put on file the statement of fixation of pay under Haryana Civil

Services Assured Career Progression Rules, 1998, where the Chairman

of the Family and Child Welfare Project, Gurgaon, has referred to the

entitlement of the particular employee Smt. Sushila Gulati (the

respondent herein) to Rs.5,750/- per month. The correctness of the

certificates itself has not been specifically challenged anywhere in the

writ petition. There is no basis for an argument that the amount

mentioned in the statement given under the seal of the Chairman is

not correct and that the employee was not entitled to such a pay at the
Civil Writ Petition No.13055 of 2000 -5 –

relevant time of superannuation. The order of the Appellate Authority is,

under the circumstances, perfectly justified and there is no scope for

interference in the writ petition.

5. The writ petition is dismissed accordingly. No costs.




                                                        (K.KANNAN)
08.10.2009                                                 JUDGE
sanjeev