Supreme Court of India

Heavy Engineering Mazdoor Union vs The State Of Bihar & Ors on 12 March, 1969

Supreme Court of India
Heavy Engineering Mazdoor Union vs The State Of Bihar & Ors on 12 March, 1969
Equivalent citations: 1970 AIR 82, 1970 SCR (1) 995
Author: Shelat
Bench: Shelat, J.M.
           PETITIONER:
HEAVY ENGINEERING MAZDOOR UNION

	Vs.

RESPONDENT:
THE STATE OF BIHAR & ORS.

DATE OF JUDGMENT:
12/03/1969

BENCH:
SHELAT, J.M.
BENCH:
SHELAT, J.M.
BHARGAVA, VISHISHTHA

CITATION:
 1970 AIR   82		  1970 SCR  (1) 995
 1969 SCC  (1) 765
 CITATOR INFO :
 F	    1975 SC1329	 (5)
 MV	    1975 SC1331	 (124,127)
 F	    1975 SC1737	 (2,3)
 D	    1979 SC1628	 (29)
 RF	    1981 SC 212	 (38)
 F	    1982 SC 697	 (21)
 D	    1984 SC1813	 (16,21)
 R	    1984 SC1813	 (16,21)
 D	    1984 SC1897	 (6,8)
 F	    1985 SC 488	 (12)
 RF	    1988 SC 469	 (6)
 D	    1988 SC1369	 (13)
 F	    1988 SC1708	 (13)
 D	    1989 SC1713	 (10)


ACT:
Industrial  Disputes  Act, 1947, ss.  2(a)  and	 10-Industry
carried on by company incorporated under the Companies	Act,
1956-Entire share capital subscribed by Central	 Government-
Whether	 industry  carried on "under the authority  of"	 the
Central Government and if that the "appropriate government".
Industrial Employment (Standing Orders) Act,  1946-Questions
pending before certifying authority-If bar to a reference of
adjudication  under  s.10 of the  Industrial  Disputes	Act,
1947.



HEADNOTE:
The  Heavy Engineering Corporation Limited was	incorporated
under  the  Companies  Act  and	 its  entire  share  capital
contributed  by the Central Government.	 It was therefore  a
Government  Company under s. 617 of the Companies  Act.	 its
Memorandum  and	 Articles  conferred  large  powers  on	 the
Central Government including the power to give directions as
regards the operation of the Company, the wages and salaries
of  its employees, and the appointment of directors  of	 the
company.  Certain disputes arose between the Company and its
workmen	 whereupon  the State Government of  Bihar  referred
these  disputes	 by a notification in November 1956  to	 the
Industrial  Tribunal for adjudication.	The workmen  through
their union filed a writ petition under Arts. 226 and 227 of
the Constitution disputing the validity of the reference  on
two grounds :(i)    that the appropriate Government to	make
the said reference under s.   10 of the Industrial  Disputes
Act,  1947  was	 the Central Government and  not  the  State
Government;  and  (ii)	that  the  questions  referred	 for
adjudication  were at the time actually pending	 before	 the
certifying   authority	under  the   Industrial	  Employment
(Standing   Orders)  Act,  1946,  on  an   application	 for
modification of the Company's Standing Orders and  therefore
the  said questions would not be industrial  disputes  which
could be validly referred for adjudication.  The High  Court
negatived  both the contentions and upheld the	validity  of
the reference.
In  appeal  to	this Court under Art. 133  (i)	(c)  it	 was
contended  inter  alia on behalf of the appellant  that	 the
industry in question was "carried on under the authority  of
the Central Government" within the meaning of s. 2(a) of the
Act and the reference under s. 10 was therefore required to
be   made by that Government.
HELD,  Dismissing  the	appeal : (i) The  words	 "under	 the
authority of" mean pursuant to the authority, such as where.
an  agent  or  a  servant acts	under  or  pursuant  to	 the
authority of his principal or master.  That obviously cannot
be  said of a company incorporated under the  Companies	 Act
whose  constitution, powers and functions are  provided	 for
and  regulated	by  its memorandum of  association  and	 the
articles  of  association.  An incorporated  company  has  a
separate  existence and the law recognises it as a  juristic
person	separate  and distinct from its members.   The	mere
fact that the entire share capital of the respondent-company
was contributed by the Central Government and the fact	that
all its shares were
L 11 Sup Cl/69-14
996
held  by the President and certain officers of	the  Central
Government did not make any difference. [998 H-999 G]
Salomon	 v.  Salomon  &	 Co.,  [1897]  A.C.  22;  Janson  v.
Driefontain Consolidated Mines, [1902] A.C. 484; Kuenigi  v.
Donnersmarck,  [1955]  1 Q.B. 515; Graham  v.  Public  Works
Commissioners,	[1901]	(2)  K.B.  781;	 The  State  Trading
Corporation  of	 India Ltd. v. The  Commercial	Tax  officer
Visakhapatnam [1964] 4 S.C.R. 99 at 188, per Shah J;  Tamlin
v.  Hannaford  [1950]  1 K.B. 18 at 25,	 26;  London  County
Territorial  and  Auxiliary Forces Association	v.  Nichols,
[1948] 2 All.  E.R. 432; referred to.
Although   extensive  powers  were  conferred	on   Central
Government to give directions in regard to various  matters,
these powers were derived from the company's memorandum	 and
articles and not by reason of the company being the agent of
the Central Government. [1000 B]
The definition of "employer" in s. 2(g) of the Act  suggests
that  an industry carried on by and under the  authority  of
the Government means either the industry carried on directly
by  a  department of the Government, such as the  Posts	 and
Telegraphs  or	the  Railways, or one  carried	on  by	such
department through the instrumentality of an agent. [1001 B]
Carlsbad Mineral Water Mfg.  Co. v. P. K. Sarkar, [1952] (1)
L.L.J. 488; Cantonment Board v. State of Punjab, [1961]	 (1)
L.L.J.	734:  Abdul  Rehaman Abdul Gafur v.  Mrs.  E.  Paul,
A.I.R. 1963 Bom. 267, referred to.
(ii) There  was	 no  force in the  contention  that  as	 the
questions  relating  to the modification  of  the  company's
Standing Orders were pending before the certifying authority
under  the  Industrial Employees (Standing Orders)  Act,  no
reference could be made relating to these under s. 10 of the
Act. [1001 D]
Management  of Bangalore Woollen, Cotton and Silk Mills	 Co.
Lid. v.	  Workmen,  [1968]  1  S.C.R.  581;  Management	  of
Shahdara (Delhi) Saharanpur Light Railway Co. Ltd. v. S.  S.
Railway Workers Union, [1969] 2 S.C.R. 131, followed.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 1463 of
1968.

Appeal from the Judgment and order dated September 5, 1967
of the Patna High Court in Civil Writ Jurisdiction Case
No. 921 of 1966.

A. K. Nag, Jai Kishan and Ranen Roy, for the appellant.
U. P. Singh, for respondent No. 1.

B. P. Singh, for respondent No. 2.

The Judgment of the court was delivered by
Shelat, J.-The Heavy Engineering Corporation Ltd., Ranchi is
a company incorporated under the Companies Act, 1956. Its
entire share capital is contributed by the Central
Government and all its shares have been registered in the
name of the President of India and certain officers of the
Central Government. It is, therefore, a Government company
within the
99 7
meaning of s. 617 of the Companies Act. The Memorandum of
Association and the Articles of Association of the company
confer large powers on the Central Government including the
power to give directions as regards the functioning of the
company. The wages and salaries of its employees are also
determined in accordance with the said directions. The
directors of the company are appointed by the President. In
its standing orders, the company is described as a
Government undertaking. The workmen employed by the company
have two unions, the Heavy Engineering Mazdoor Union and the
Hatia Project Workers Union.

Certain disputes having arisen between the company and its
workmen, into which it is not necessary for the purposes of
this judgment to go, the State Government of Bihar by its
notification dated November 15, 1966 referred two questions
to the Industrial Tribunal for its adjudication : firstly,
as regards the number of festival holidays and secondly,
whether the second Saturday in a month should be an off-day.
The Mazdoor Union thereupon filed a writ petition under
Arts. 226 and 227 of the Constitution in the High Court of
Patna disputing the validity of the said reference on two
grounds : (1) that the appropriate Government to make the
said reference under s. 10 of the Industrial Disputes Act,
1947 was the Central Government and not the State Government
and (2) that the questions referred to were at the time
actually pending before the certifying authority under the
Industrial Employment (Standing Orders) Act, 1946 on an
‘application for modification of the company’s standing
orders and that therefore the said questions would not be
industrial disputes which could be validly referred for
adjudication. Before the High Court it was conceded that
the company was not an industry carried on by the Central
Government but the contention was that considering the fact
that the entire share capital was contributed by the Central
Government and extensive powers were conferred on it, the
company must be regarded as an industry carried on under the
authority of the Central Government and that therefore it
was that Government which was the appropriate Government
which could make the said reference. On the second
question, the contention was that the Industrial Employment
(Standing Orders) Act was a self-contained code, that once a
question relating to conditions of service was before the
certifying authority constituted under that Act and was
pending before him, the said question could not be an
industrial dispute which could be referred for adjudication
under s. 10 of the Industrial Disputes Act. It was urged
that consequently the reference on both the grounds was
invalid. The High Court negatived both the contentions and
upheld the validity of the reference. The Mazdoor Union
obtained a certificate under Art. 1 3 3 (1) (c) and filed
this appeal impugning the correctness of that decision.

998

Under s. 2(a) ‘appropriate Government’ (leaving aside the
words which are not relevant for our purposes) means (i) in
relation to any industrial dispute concerning an industry
carried on by or under the authority of the Central
Government, the Central Government, and (ii) in relation to
any other industrial dispute the State Government. As was
done before the High Court, Mr. Nag, appearing for the
appellant-union, conceded that he would not contend that the
company is an industry carried on by the Central Government
but argued that it is an industry carried on under the
authority of the Central Government and therefore it is that
Government and not the State Government which is the
appropriate Government for making a reference under s. 10 of
the Act. The first question raised by the appellant-union,
therefore, turns solely upon the construction of the words ”
carried on under the authority of the Central Government”.
The contention was primarily grounded on the fact that the
entire share capital of the company has been contributed by
the Central Government, all its shares are held by the
President and certain officers of the Central Government
presumably its nominees and extensive control is vested in
the Central Government.

Before considering the authorities cited by counsel before
us, we proceed first to examine the meaning of the words
used by Parliament in the definition clause of ‘appropriate
Government’. It is an undisputed fact that the company was
incorporated under the Companies Act and it is the company
so incorporated which carries on the undertaking. The
undertaking, therefore, is not one carried on directly by
the Central Government or by any one of its departments as
in the case of posts and telegraphs or the railways. It
was, therefore, rightly conceded both in the High Court as
also before us that it is not an industry carried on by the
Central Government. That being the position, the question
then is, is the undertaking carried on under the authority
of the Central Government? There being nothing in s. 2 (a)
, to the contrary, the word ‘authority’ must be construed
according to its ,ordinary meaning and therefore must mean a
legal power given by one person to another to do an act. A
person is said to be authorised or to have an authority when
he is in such a position that he can act in a certain manner
without incurring liability, to which he would be exposed
but for the authority, or, so as to produce the same effect
as if the person granting the authority had for himself done
the act. For instance, if A authorises B to sell certain
goods for and on his behalf and B does so, B incurs no
liability for so doing in respect of such goods and confers
a good title on the purchaser. There clearly arises in such
a case the relationship of a principal and an agent. The
words “under the authority of” mean pursuant to the
authority, such as where an agent or a servant acts under or
pursuant to the authority of his principal or master. Can
the respondent-company, there-

99 9
fore, be said to be carrying on its business pursuant to the
authority of the Central Government ? That obviously cannot
be said of a company incorporated under the Companies Act
whose constitution, powers and functions are provided for
and regulated by its memorandum of association and the
articles of association. An incorporated company, as is
well known, has a separate existence and the law recognises
it as a juristic person, separate and distinct from its
members. This new personality emerges from the moment of
its incorporation and from that date the persons subscribing
to its memorandum of association and others joining it as
members are regarded as a body incorporate or a corporation
aggregate and the new person begins to function as an
entity. (of Salomon v. Solomon & Co.) (1). Its rights and
obligations are different from those of its shareholders.
Action taken against it does not directly affect its
shareholders. The company in holding its property and
carrying on its business is not the agent of its
shareholders. An infringement of its rights does not give a
cause of action to its shareholders. Consequently, it has
been said that if a man trusts a corporation he trusts that
legal persona and must look to its assets for payment; he
can call upon the individual shareholders to contribute only
if the Act or charter creating the corporation so provides.
The liability of an individual member is not increased by
the fact that he is the sole person beneficially interested
in the property of the corporation and that the other
members have become members merely for the purpose of
enabling the corporation to become incorporated and possess
only a nominal interest in its property or hold it in trust
for him. (cf. Halsbury’s Laws of England, 3rd Ed. Vol. 9,
p. 9). Such a company even possesses the nationality of the
country under the laws of which it is incorporated,
irrespective, of the nationality of its members and does not
cease to have that nationality even if in times of war it
falls under enemy control. (cf. Janson v. Driefontain
Consolidated Mines(2) and Kuenigi v. Donnersmarck(3). The
company so incorporated derives its powers and functions
from and by virtue of its memorandum of association and its
articles of association. Therefore, the mere fact that the
entire share capital of the respondent-company was
contributed by the Central Government and the fact that all
its shares are held by the President and certain officers of
the Central Government does not make any difference. The
company and the shareholders being, as aforesaid, distinct
entitles the fact that the President of India and certain
officers hold all its shares does not make the company an
agent either of the President or the Central Government. A
notice to the President of India and the said officers of
the Central Government, who hold between them all the shares
of the company, would not be a notice to the
(1)[1897]A.C.22. (2) [1902] A.C. 484.

(3) [1955] 1 Q.B. 515.

1000

company; nor can a suit maintainable by and in the name of
the company be sustained by or in the name of the President
and the said officers.

It is true that besides the Central Government
having contributed the, entire share capital, extensive
powers are conferred on it, including the power to give
directions as to how the company should function, the power
to appoint directors and even the power to determine the
wages and salaries payable by the company to its employees.
But these powers are derived from the company’s memorandum
of association and the articles of association and not by
reason of the company being the agent of the Central
Government. The question whether a corporation is an agent
of the State must depend on the facts of each case. Where a
statute setting up a corporation so provides, such a cor-
poration can easily be identified as the agent of the State
as in Graham v. Public Works Commissioners(1) where
Phillimore, J. said that the Crown does in certain cases
establish with the consent of Parliament certain officials
or bodies who are to be treated as agents of the Crown even
though they have the power of contracting as principals. In
the absence of a statutory provision, however, a commercial
corporation acting on its own behalf, even though it is
controlled wholly or partially by a Government department,
will be ordinarily presumed not to be a servant or agent of
the State. The fact that a minister appoints the members or
directors of a corporation and he is entitled to call for
information, to give directions which are binding on the
directors and to supervise over the conduct of the business
of the corporation does not render the corporation an agent
of the Government. (see The State Trading Corporation of
India Ltd. v. The Commercial Tax Officer, Visakhapatnam
(2)
and Tamlin v. Hannaford(3). Such an inference that the
corporation is the agent of the Government may be drawn
where it is performing in substance governmental and not
commercial functions. (cf. London County Territorial and
Auxiliary Forces Association v. Nichols(4)
In this connection the meaning of the word ’employer’ as
given in s. 2 (g) of the Act may be looked at with some
profit as the legislature there has used identical words
while defining (an employer’. An employer under cl. (g)
means, in relation to an industry carried on by or under the
authority of any department of the Central Government or a
State Government, the authority prescribed in that behalf or
where no such authority is prescribed, the head of the
department. No such authority has been prescribed in regard
to the business carried on by the respondent-
(1) [1901] 2 K.B. 781.

(2) [1964] 4 S.C.R. 99 at 188, per Shah, J
(3) [1950] 1 K.B. 18 at 25, 26.

(4) [1948] 2 All. E.R. 432.

1001

company. But that does not mean that the head of the
department which gives the directions as aforesaid or which
supervises over the functioning of the company is the
employer within the meaning of s. 2(g). The definition of
the employer, on the contrary, suggests that an industry
carried on by or under the authority of the Government means
either the industry carried on directly by a department of
the Government, such as the posts and telegraphs, or the
railways, or one carried on by such department through the
instrumentality of an agent. We find that the view which we
are inclined to take on the interpretation of s. 2(a) is
also taken by the High Courts of Calcutta, Punjab and
Bombay. (see Carlsbad Mineral Water Mfg. Co. v. P. K.
Sarkar(1), Cantonment Board v. State of Punjab(2) and Abdul
Rehaman Abdul Gofur v. Mrs. E. Paul(3). In our view the
contention that the appropriate Government to make the
aforesaid reference was the Central Government and not the
State Government has no merit and cannot be sustained.
The second contention that the questions referred to were
regulated by the company’s standing orders and an
application for a modification of the said standing orders
relating to those questions was actually pending before the
certifying authority under the Industrial Employees
(Standing Orders) Act precluded a reference thereof under s.
10 of the Act requires no discussion as it is covered by the
decision in Management of Bangalore Woollen, Cotton & Silk
Mills Co. Ltd. v. Workmen
(4) and The Management of Shahdra
(Delhi) Saharanpur Light Railway Co. Ltd. v. S. S. Railway
Workers Union
(5).

Thus neither of the two contentions can be upheld. In the
result the appeal is dismissed but there will be no order as
to costs.

R.K.P.S.			    Appeal dismissed.
(1)  (1952] 1 L.L.J. 388.
(2)  [1961] 1 L.L.J. 734.
(3)  A.I.R. 1963 Bom. 267.
(4)  [1968] 1 S.C.R. 581.
(5)  [1969] 2 S.C.R. 131.
1002