J.K. Cotton Spg. And Wvg Mills Co. … vs State Of U.P. And Ors on 27 July, 1990

0
29
Supreme Court of India
J.K. Cotton Spg. And Wvg Mills Co. … vs State Of U.P. And Ors on 27 July, 1990
Equivalent citations: 1990 AIR 1808, 1990 SCR (3) 523
Author: Ahmadi
Bench: Ahmadi, A.M. (J)
           PETITIONER:
J.K. COTTON SPG. AND WVG MILLS CO. LTD.,KALPI ROAD, KANPUR

	Vs.

RESPONDENT:
STATE OF U.P. AND ORS.

DATE OF JUDGMENT27/07/1990

BENCH:
AHMADI, A.M. (J)
BENCH:
AHMADI, A.M. (J)
RANGNATHAN, S.

CITATION:
 1990 AIR 1808		  1990 SCR  (3) 523
 1990 SCC  (4)	27	  JT 1990 (3)	300
 1990 SCALE  (2)153


ACT:
    U.P.  Industrial Disputes Act,  1947--Section  2(s)	 and
6N-Resignation voluntarily tendered by an employee--Employer
accepting the same--Services of employee  terminated-Whether
amounts to 'retrenchment'.



HEADNOTE:
    One Ram Singh was appointed by the appellant-company  on
10.3.1960.  On 1.11.1970, he addressed a letter of  resigna-
tion to the Manager of the company saying that owing to	 his
family	circumstances, it was no longer possible for him  to
continue  in service and that he was compelled to sever	 his
connections  with the company. He made a demand of  all	 his
dues.  He wrote another letter two days later  that  someone
should	be  posted in the section where he  was	 working  in
order  that he may learn the work are: printing	 of  shares,
pay-sheets  and	 pay registers	etc.  The  appellant-company
conveyed the acceptance of the resignation with effect	from
the 16th November, 1970 and paid all his dues on 22.12.1970.
The amount of gratuity was also paid later. Ram Singh there-
after  raised an industrial dispute and sought	a  reference
under  Section 4K of the U.P. Industrial Dispute Act,  1947.
Initially  his demand was not accepted by the State  Govern-
ment  but later the State Government accepted his demand  on
28.11.1974  whereupon  the appellant-company  filed  a	writ
petition  in the High Court challenging the  said  reference
made  by the State Government but the High  Court  dismissed
the  petition. The Labour Court thereafter made an award  on
the  reference,	 in favour of the employee. It came  to	 the
conclusion that the employee's resignation was not voluntary
and  therefore his services had been wrongly terminated	 and
accordingly he was directed to be reinstated. The  appellant
challenged the validity of the said award under Article	 226
of  the Constitution before the High Court. The	 High  Court
came  to the conclusion that the employee had  tendered	 his
resignation voluntarily but it held that termination of	 the
service	 of the employee fell within the definition  of	 'r-
etrenchment' as contained in Section 2(s) and as the  appel-
lant-company  had failed to comply with the  requirement  of
Section 6N, the termination of service was invalid. The High
Court  accordingly  set	 aside the  order  of  reinstatement
passed by
524
the Labour Court and remanded the matter to the Labour Court
for a decision on the question whether there was  infraction
of  the	 provisions of Section 6N. Being aggrieved  by	that
order  of  the High Court, the appellant-company  has  filed
this appeal after obtaining special leave.
Allowing the appeal, this Court,
    HELD:  Where a contract of service is determined on	 the
employee  exercising  his right to  quit,  such	 termination
cannot be said to be at the instance of the employer to fail
within	the first part of the definition of retrenchment  in
Section	 2(s)  of the U.P. Industrial Disputes	Act.  [531H;
532A]
    A contract of service can be determined by either  party
to  the contract. If it is determined at the behest  of	 the
employer  it may amount to retrenchment unless it is by	 way
of  punishment	for proved misconduct. But  if	an  employee
takes  the initiative and exercises his right to put an	 end
to  the contract of service and the employer merely  assents
to  it, it cannot be said that the employer  has  terminated
the employment. In such cases the employer is merely  acced-
ing to the employee's request, may be even reluctantly. Here
the  employee's role is active while the employer's role  is
passive	 and formal. The employer cannot force an  unwilling
employee to work for him. [531E-F]
    When an employee resigns his office, he formally  relin-
quishes or withdraws from his office. it implies that he has
taken  a mental decision to sever his relationship with	 his
employer and thereby put an end to the contract of  service.
[533E]
    In the present case the employee's request contained  in
the  letter of resignation was accepted by the employer	 and
that brought an end to the contract of service. [534B]
    This  was  a case of 'voluntary retirement'	 within	 the
meaning of the first exception to section 2(s) and therefore
the  question of grant of compensation under section 6N	 did
not arise. The employee is not entitled to any	compensation
under section 6N of the State Act. [534F]
    The State Bank of India v.N. Sundara Money, [1976] 1 SCC
822;  Hindustan Steel Ltd. v. The Presiding Officer,  Labour
court,	Orissa and Ors., [1976] 4 SCC 222; Delhi  Cloth	 and
General	 Mills	Ltd. v. Shambhu Nath  Mukherji	and  others,
[1977]	4 SCC 415; Santosh (Gupta v. State Bank of  Patiala,
[1980] 3 SCC 340; L. Robert D'souza v., Executive  Engineer,
Southern Railway and Anr., [1982] 1SCC 645 and
525
Corporation of Cochin v. Jalaji and Ors., [1984] 1 LLJ



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No, 307 of
1987.

From the Judgment and Order dated 16.10.1985 of the
Allahabad High Court in C.M.W. No. 3689 of 1984.
G.B. Pai, Ms. Urmila Kapoor and S. Janani for the Appellant.
Prithivi Raj, Vishnu Mathut and Ms. S. Dikshit for the
Respondents.

The Judgment of the Court was delivered by
AHMADI, J. When the service of an employee is terminated
consequent upon the employer accepting the resignation
voluntarily tendered by the employee, does the termination
so brought about amount to ‘Retrenchment’ within the meaning
of Section 2(s) read with Section 6N of the Uttar Pradesh
Industrial Disputes Act, 1947, is the question which we are
called upon to decide in this appeal by special leave. The
facts relevant to be stated for the disposal of this appeal
are as under:

Ram Singh was employed by the appellant-company on 10th
March, 1960 and was posted in the Bradma machine section of
the company. His duties were to attend to the printing of
shares, pay sheets, registers, ESI cards etc., relating to
the appellant-company. On 1st November, 1970 he addressed a
letter of resignation to the Manager of the appellant-compa-
ny in the following words:

“R/Sir,
I regret to bring to your kind notice that my family circum-
stances do not permit me to continue my service and hence I
am compelled to sever my connections with these Mills imme-
diately.

I, therefore, request your goodself kindly to arrange for
the payment of all my dues at an early date.”
Two days thereafter he wrote another letter to the Manager
of the company which reads as under:

526

“R/Sir,
Since I have already tendered my resignation from my serv-
ices, I request you kindly to depute somebody in the Bradma
Office taking charge and learning the work, so that the
entrusted work may be carried on smoothly.
Thanking you so much for making early arrangement as re-
quested.”

A copy of this letter was endorsed to the Special Executive
of the appellant-company for information and necessary
action. On receipt of the above letters, the Manager of the
appellant-company replied as under:

“The resignation tendered by you vide your letter dated 1st
instant, is hereby accepted with effect from 16th instant.
Please hand over charge of the Company’s properties in your
possession to Shri R.S. Mathur and collect payment in full
and final settlement from the Mills Pay Office.”

After the receipt of this letter the charge of the
Bradma Section was handed-over by the employee to the said
R.S. Mathur on 15th November, 1970. The amount due to the
employee by way of salary, allowances, etc., upto 16th
November, 1970 was worked out but the actual payment was
received by the employee on 22nd December, 1970. He was also
paid his service gratuity at the end of February, 1971. It
appears that the employee raised an industrial dispute and
sought a reference under Section 4K of the State Act. The
employee’s demand for a reference was initially rejected by
the State Government on 12th November, 1973 but it came to
be accepted subsequently on 28th November, 1974. The appel-
lant-company thereupon filed a writ petition challenging the
said reference made by the State Government but the High
Court dismissed the petition on 7th September, 1981. Pursu-
ant to the reference, the Labour Court made an Award in
favour of the employee on 25th January, 1984. The Labour
Court came to the conclusion that the employee’s resignation
was not voluntary and, therefore, his services had been
wrongly terminated with effect from 15th November, 1970. He
was ordered to be reinstated. Against this Award of the
Labour Court the appellant approached the High Court under
Article 226 of the Constitution. The High Court came to the
conclusion that the employee had tendered his resignation
voluntarily
527
and without any threat or coercion. It also took the view
that the claim for overtime wages was an after-thought.
However, considering the definition of ‘retrenchment’ in
Section 2(s), the High Court came to the conclusion that the
termination of service of the employee fell within the said
definition and as the appellant company had failed to ob-
serve the requirements of section 6N, the termination of
service was clearly invalid. The approach to the High Court
is reflected in the following passage of its Judgment:
8″The contention raised is that there was no act of the
employer in this connection and hence this may not be said
to be a case of retrenchment of the respondent. To this I do
not find possible to agree. There is no denial that the
respondent had been in continuous service for not less than
one year within the meaning of Section 6N. According to
Section 2(s), retrenchment covers termination by the employ-
er of the service of a workman for any reason whatsoever. To
this there are exceptions applicable where the termination
is by way of punishment inflicted as a result of a discipli-
nary_ action or voluntary retirement of the workman or
retirement of the workman on attaining the age of superannu-
ation. The provision is in pari materia with section 2(00)
of the Central Act. The case does not fail within any of
these exceptions. Voluntary retirement of a workman may not
stand in need of acceptance by the employer; this may be
hedged in with certain conditions such as those relating to
certain number of years having been put in service and the
like, but resignation may be tendered at any time though it
requires acceptance to be effective. There is retrenchment
under law where the services of a workman stand terminated
for any reason whatsoever. This may not be a consequence
directly flowing from an act of the employer. The material
factor would be whether there is determination of the rela-
tionship of employer and workman between the parties. If as
a consequence this relationship has ceased or has been
brought to an end, there is the resultant termination of the
services of the workman.”

In support of this view reliance was placed on the decisions
of this Court in The State Bank of India v. N. Sundara
Money
, [1976] 1 SCC 822; Hindustan Steel Ltd. v. The Presid-
ing Officer, Labour Court, Orissa & Others, [1976] 4 SCC
222, Delhi Cloth and General Mills LId. v. Shambhu Nath
Mukherji and Others, [1977] 4 SCC 415; Santosh
528
Gupta v. State Bank of Patiala
, [1980] 3 SCC 340 and L.
Robert D’Souza v. Executive Engineer, Southern Railway and
Another
, [1982] 1 SCC 645. Reliance was also placed on the
decision of the Kerala High Court in Corporation of Cochin
v. Jalaji & Others, [1984] 1 LLJ 526.

Proceeding further the High Court concluded as under:
” ….. the present is a case where there was act of the
employer also before the termination became effective. As
discussed above, the resignation tendered by the respondent
could not take effect without the acceptance on the part of
the employer. The acceptance was accorded on November 4,
1970, expressly in writing. This clearly is an act of the
employer which put a seal to the matter and brought about
cessation of the relationship of the employer and the work-
man. Therefore, there is no escape from the conclusion that
it was a case of retrenchment. It remains to be seen on
relevant material whether in fact there was compliance made
of the requirement of section 6N.”

However, the order of reinstatement passed by the Labour
Court, Kanpur was set aside and the matter was remanded to
the Labour Court for a decision on the question whether
there was an infraction of section 6N. The High Court,
however, made it clear that “the issue of resignation shall
not be open to read judication”. In other words, the only
question which the Labour Court was required to consider was
whether the retrenchment was in conformity with section 6N
of the State Act. Feeling aggrieved by this order the appel-
lant-company has approached this Court under Article 136 of
the Constitution.

The State Act, i.e., Uttar Pradesh Industrial Disputes
Act, 1947 was enacted to provide powers to prevent strikes
and lock-outs, to settle industrial disputes and for other
incidental matters. Section 2(s) defines the term ‘Retrench-
ment’ as under:

“2(s): ‘Retrenchment’ means the termination by the employer
of the service of a workman for any reason whatsoever,
otherwise than as punishment inflicted by way of discipli-
nary action, but does not include–

(i) voluntary retirement of the workmen; or
529

(ii) retirement of the workmen on reaching the age of super-
annuation if the contract of employment between the employer
and workman concerned contains a stipulation in that
behalf.”

This definition is in pari materia with the definition of
‘retrenchment’ found in section 2(00) of the Central Act
i.e. Industrial Disputes Act, 1947 as it stood prior to its
amendment by Act LIX of 1984. Section 6N
the State Act reads as under:

“6N. Conditions precedent to retrenchment of workman. —No
workman employed in any industry who has been in continuous
service for not less than one year under an employer shall
be retrenched by that employer until–

(a) the workman has been given one month’s notice in writing
indicating the reasons for retrenchment and the period of
notice has expired, or the workman has been paid in lieu of
such notice wages for the period of the notice;
Provided that no such notice shall be necessary if the
retrenchment is under an -agreement which specifies a date
for the termination of service;

(b) the workman has been paid, at the time of retrenchment,
compensation which shall be equivalent to fifteen days’
average pay for every completed year of service or any part
thereof in excess of six months; and

(c) notice in the prescribed manner is served on the State
Government.”

This section substantially reproduces section 25F of the
Central Act. In the Central Act the proviso came to be
omitted by Act LIX of 1984 and instead clause (bb) came to
be added to section 2(00).

The first question which we must consider is whether in
the background of facts stated earlier it can be said that
the services of the employee were terminated by way of
‘retrenchment’ as understood by
530
section 2(s) and, if yes, whether the employer was required
to comply with the provisions of section 6N of the State
Act. It becomes clear on a plain reading of the definition
of the term ‘retrenchment’ that it comprises of two parts;
the first part is the inclusive part which defines retrench-
ment whereas the second part is in the nature of an excep-
tion and excludes two types of cases from the scope and
ambit of the said definition. Under the first part termina-
tion of an employee’s service by the employer for any reason
whatsoever, otherwise than by way of punishment inflicted as
a disciplinary measure, amounts to retrenchment. Under the
second part cases of (i) voluntary retirement & (ii) retire-
ment on superannuation are excluded from purview of the
first part of the definition. Termination of service can be
brought about in diverse ways by an employer but every
termination is not retrenchment, as for example, termination
of service by way of punishment for proved misconduct. The
words ‘for any reason whatsoever’ are undoubtedly words of
wide import and hence termination of service by the employer
will attract the definition of retrenchment unless it is
shown to be penal in nature brought about by way of disci-
plinary action or as falling within one of the two exclusion
clauses extracted earlier. In order to counter the employ-
ee’s contention that he was retrenched from service on the
employer having communicated the acceptance of his resigna-
tion, the employer has placed reliance on the first clause,
namely, that the workman had voluntarily retired from serv-
ice. The letter dated 1st November, 1970 written by the
employee to the Manager of the appellant-company expressing
his desire to resign his job shows that it was a voluntary
act on the part of the employee. This was followed by anoth-
er letter of 3rd November, 1970 whereby the workman request-
ed the company to depute someone to take charge of the
Bradma office so that he gets acquainted with the work to
ensure a smooth take over. It was on this request of the
employee that the appellant-company accepted his resignation
by the letter of 4th November, 1970 with effect from 16th
November, 1970. From this correspondence it is crystal clear
that the employee desired to sever his relations with the
appellant-company on account of his family circumstances.
But for this request made by the employee there was no
reason for the appellant-company to terminate the contract
of service on its own. Just as an employer has a right to
terminate the service of an employee, an employee too has a
fight to put an end to the contract of employment by inform-
ing his employer of his intention to give up the job. This
fight is specifically conferred by clause 21 of the Standing
Orders certified under Section 5 of the Industrial Employ-
ment (Standing Orders) Act, 1946. This clause reads as
under:

531

“Any permanent clerk desirous of leaving the company’s
service shall give one month’s notice in writing to the
Manager unless he has a specific agreement providing for a
longer or shorter notice. If any permanent clerk leaves the
service of the company without giving notice, he shall be
liable to be sued for damages.”

Similar clause with reduced notice period is also to be
found in the certified Standing Orders for operatives.
Therefore, one of the ways of terminating the contract of
employment is resignation. If an employee makes his inten-
tion to resign his job known to the employer and the latter
accepts the resignation, the contract of employment comes to
an end and with it stands severed the employer-employee
relationship. Under the common law the resignation is not
complete until it is accepted by the proper authority and
before such acceptance an employee can change his mind and
withdraw the resignation but once the resignation is accept-
ed the contract comes to an end and the relationship of
master and servant stands snapped. Merely because the em-
ployer is expected to accept the employee’s resignation it
cannot be said that the employer has brought about an end to
the contract of employment so as to bring the case within
the first part of the definition of retrenchment. A contract
of service can be determined by either party to the con-
tract. If it is determined at the behest of the employer it
may amount to retrenchment unless it is by way of punishment
for proved misconduct. But if an employee takes the initia-
tive and exercises his right to put an end to the contract
of service and the employer merely assents to it, it cannot
be said that the employer has terminated the employment. In
such cases the employer is merely acceding to the employee’s
request, may be even reluctantly. Here the employee’s role
is active while the employer’s role is passive and formal.
The employer cannot force an unwilling employee to work for
him. Under clause 21 of the certified Standing Orders all
that the employee-is required to do is to give the employer
a notice to quit and on the expiry of the notice period his
service would come to an end. A formal acceptance of the
employee’s desire by the employer cannot mean that it is the
employer who is putting an end to the contract of employ-
ment. It would be unfair to saddle the employer with the
liability to pay compensation even where the service is
terminated on the specific request of the employee. Such an
intention cannot be attributed to the legislature. We are,
therefore, of the opinion that where a contract of service
is determined on the employee exercising his right to quite,
such termination cannot be said to be at the instance of the
employer
532
to fall within the first part of the definition of retrench-
ment in section 2(s) of the State Act.

The High Court has placed reliance on ,four decisions of
this Court to which we may now advert. In Sundara Money’s
case the employment was for a fixed duration of 9 days, on
the expiry whereof the service was to end. This condition
was imposed unilaterally. The employment was to terminate
not because the employee did not desire to serve but because
of the unilateral condition imposed by the employer. The
initiative for the termination, therefore, came from the
employer attracting the wide terminology of section 2(00).
In Hindustan Steel Ltd. the termination of service was by
efflux of time. Placing reliance on the law laid down in
Sundara Money’s case and the proviso to section 25F(a), this
Court held that the termination of service was by way of
retrenchment. In the case of Delhi Cloth Mills the employ-
ee’s name was taken as automatically removed from the rolls
of the company under the Standing Orders for continued
absence without prior intimation. The striking off the name
was clearly an act of the employer resulting in termination
of service amounting to retrenchment. Santosh Gupta’s was a
case of termination of service on account of her failure to
pass the prescribed test. That was the reason for terminat-
ing her service. All the same it was the employer’s action
which resulted in the termination of her service attracting
section 2(00). In the case of Robert D’souza the termination
was rounded on the ground of unauthorised absence from duty
which clearly was an act of the employer. In all the.. above
cases on which the High Court placed reliance, no question
of termination of service on the employee voluntarily ten-
dering his resignation arose for consideration. These cases
are, therefore, not helpful since they turn on their own
special facts. None of them deals with a case of voluntary
resignation tendered by an employee.

We may now examine the question from another angle,
namely, whether an employee whose resignation has been
accepted by the employer falls within the first exclusion
clause to the definition of the term ‘retrenchment’. There
can be no doubt that a resignation must be voluntarily
tendered for if it is tendered on account of duress or
coercion, it ceases to be a voluntary act of the employee
expressing a desire to quite service. In the present case
the High Court has come to the conclusion that the employee
had tendered his resignation voluntarily. Does termination
of service brought about by the acceptance of resignation
fall with the expression ‘voluntary retirement’? The meaning
of the term ‘resign’ and ‘retire’ in different dictionaries
is as under:

533

TABLE

————————————————————
Name of the Meaning of ‘Resign’ Meaning of ‘Retire’
Dictionary

————————————————————
Black’s Law Formal renouncement to terminate employ-
Dictionary or relinquishment ment or service upon
(5th Edn.) of an office. reaching retirement
age.

Shorter Ox-   To relinquish,	       The act of retiring
ford English  surrender, give up       or withdrawing to
Dictionary    or hand over (some-      or from a place or
(Revised      thing); esp., an	       from a place or
Edn. of 1973) office, position,	       position.
	      right, claim, etc.
	      To give up an office
	      or position; to retire.
The Random    To give up an office     To withdraw from of-
House Dic-    , position etc.; to      fice business or
tionary	      relinquish (right,       active life
	      claim, agreement etc.)

From the aforesaid dictionary meanings it becomes clear
that when an employee resigns his office, he formally relin-
quishes or withdraws from his office. It implies that he has
taken a mental decision to sever his relationship with his
employer and thereby put an end to the contract of service.
As pointed out earlier just as an employer can terminate the
services of his employee under the contract. So also an
employee can inform his employer that he does not desire to
serve him any more. Albeit, the employee would have to give
notice of his intention to snap the existing relationship to
enable the employer to make alternative arrangements so that
his work does not suffer. The period of notice will depend
on the period prescribed by the terms of employment and if
no such period is prescribed, a reasonable time must be
given before the relationship is determined. If an employee
is not permitted by the terms of his contract to determine
the relationship of master and servant, such an employment
may be branded as bonded labour. That is why in Central
Inland Water Transport Corporation v. Brojonath Ganguly,
[1986] 3SCC 156 at page 228 this Court observed as under:

534

“By entering upon a contract of employment a person does not
sign a bond of slavery and a permanent employee cannot be
deprived of his right to resign. A resignation by an employ-
ee would, however, normally require to be accepted by the
employer in order to be effective.”

In the present case the employee’s request contained in
the letter of resignation was accepted by the employer and
that brought an end to the contract of service. The meaning
of term ‘resign’ as found in the Shorter Oxford Dictionary
includes ‘retirement’. Therefore, when an employee volun-
tarily tenders his resignation it is an act by which he
voluntarily gives up his job. We are, therefore, of the
opinion that such a situation would be covered by the ex-
pression ‘voluntary retirement’ within the meaning of cluase

(i) of Section 2(s) of the State Act. In Santosh Gupta’s
case Chinnappa Reddy, J. observed as under:
“Voluntary retrenchment of a workman or the retrenchment of
the workman on reaching the age of superannuation can hardly
be described as termination, by the employer, of the service
of a workman”.

(Here the word ‘retrenchment’ has reference to
‘retirement’.)
above observation clearly supports the view which com-
mends to us. We are, therefore, of the opinion that the High
Court was not right in concluding that because the employer
accepted the resignation offer voluntarily made by the
employee, he terminated the service of the employee and
such termination, therefore, fell within the expression
‘retrenchment’ rendering him liable to compensate the em-
ployee under section 6N. We are also of the view that this
was a case of ‘volun voluntary retirement’ within the mean-
ing of the first exception to section 2(s) and therefore the
question of grant of compensation under section oN does not
arise. We, therefore, cannot allow the view of the High
Court to stand.

For the above reasons we allow this appeal, set aside
the orders of the Courts below and hold that the employee is
not entitled to any compensation under section 6N of the
State Act. The appeal is allowed accordingly. No costs
throughout.

Lal				       Appeal allowed.
535



LEAVE A REPLY

Please enter your comment!
Please enter your name here