High Court Kerala High Court

Hospital Development … vs P.V. Kunhiraman on 6 January, 2010

Kerala High Court
Hospital Development … vs P.V. Kunhiraman on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20020 of 2009(V)


1. HOSPITAL DEVELOPMENT COMMITTEE/SOCIETY
                      ...  Petitioner

                        Vs



1. P.V. KUNHIRAMAN,
                       ...       Respondent

2. K.K. NARAYANAN, PRAJINAS HOUSE,

3. COEMANT BASTAIN,KAARIKKUNNU HOUSE,

4. RAGAHVAN  C,JEESHMA  NIVAS,

5. M. RAGHAVAN, SHIJIL NIVAS,

6. STANELY FERNANDES,

7. M.BALAKRISHNAN NAMBIAR,

8. M. PRABHAKARAN, THEJAS HOUSE,

9. THE CONTROLLING AUTHORITY UNDER THE

10. THE APPELLATE AUTHORITY

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :SRI.P.M.PAREETH

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :06/01/2010

 O R D E R
                   P.N. RAVINDRAN, J
                - - - - - - - - - - - - - - - - - -
               W.P.(C) No.20020 of 2009
             - - - - - - - - - - - - - - - - - - - - - -
       Dated this the 06th day of January, 2010

                      J U D G M E N T

The petitioner is the hospital development committee

of Government Hospital, Thalassery. The respondents

herein are ex-servicemen who were employed as Security

Guards by the petitioner in Government Hospital,

Thalassery, on daily wages at the rate of Rs.75/- per day.

Their services were terminated and thereupon they moved

the Controlling Authority under the Payment of Gratuity Act

1972 seeking payment of gratuity. By Ext.P1 to P8 orders

passed on the same date viz. 7.7.2007, the Controlling

Authority directed the petitioner to pay various amounts to

the respondents towards gratuity. The petitioner thereupon

filed appeals against Ext.P1 to P8 orders before the

appellate authority. The appeals were dismissed by Ext.P9

W.P.(C) No.20020 of 2009
-2-

order delivered on 19.1.2009. Hence this writ petition

challenging Ext.P1 to P9. The petitioner contends that their

establishment is not the one coming within the purview of

the Payment of Gratuity Act,1972. It is also contended that

the petitioner is doing an act of charity and therefore they

are not bound to pay gratuity to the respondents.

2. Section 1(3) of the Payment of Gratuity Act, 1972,

states that it shall apply to “every shop or establishment

within the meaning of any law for the time being in force in

relation to shops and establishments in a State in which ten

or more persons are employed or were employee on any day

of the preceding 12 months”. Section 2(15) of the Kerala

Shops and Commercial Establishments Act defines the term

‘shop’ to mean “any premises where any trade or business

is carried on or where services are rendered to customers”.

The petitioner does not dispute the fact that it provides

services to customers namely patients/visitors to

Government Hospital, Thalassery by providing inter-alia,

W.P.(C) No.20020 of 2009
-3-

the service of security guards. Therefore, going by Section

2(15) of Kerala Shops and Commercial Establishments Act,

1960, the petitioner’s establishment is an establishment to

which the Payment of Gratuity Act 1972 applies. I

therefore, overrule the petitioner’s contention that the

Payment of Gratuity Act, 1972 does not apply to them.

3. The next contention of the petitioner is that as they

are doing an act of charity, they cannot be burdened with

liability to pay gratuity. It is also contended that the

petitioners are drawing pension and that they had received

gratuity at the time of their discharge from the armed

forces. The appellate authority had considered these

aspects, overruled the said contentions and held that, as the

respondents were employed in Government Hospital,

Thalassery as security guards by the petitioner, the

petitioner is bound to pay gratuity.

4. Under Section 4 of the Payment of Gratuity Act,

1972, gratuity is payable to an employee on the termination

W.P.(C) No.20020 of 2009
-4-

of his employment after he has rendered services for not

less than five years. The petitioner does not dispute the fact

that the respondents have rendered more than 5 years of

service, or the fact that their services were dispensed with.

Section 4 of the Payment of Gratuity Act, 1972 does not

stipulate that, where an establishment is a charitable

institution, gratuity need not be paid to employees,

otherwise eligible for the same. It also does not stipulate

that ex-service men who are receiving pension and have

received terminal benefits at the time of their discharge are

not eligible for gratuity. In such circumstances, I am not

persuaded to agree with the learned counsel appearing for

the petitioner that they are not bound to pay gratuity to the

respondents.

For the reasons stated above, I hold that there is no

merit in the writ petition. The writ petition fails and is

accordingly dismissed. The petitioner shall pay the amount

ordered to be paid towards the gratuity in Ext.P1 to P8

W.P.(C) No.20020 of 2009
-5-

orders together with interest at the applicable rates within

six weeks from today, failing which the competent authority

shall initiate steps for recovery, in accordance with the

provisions of Section 8 of the Payment of Gratuity Act 1972.

P.N. RAVINDRAN
(JUDGE)

nl