PETITIONER: KAYS CONSTRUCTION CO. (P) LTD. Vs. RESPONDENT: STATE OF UTTAR PRADESH AND OTHERS DATE OF JUDGMENT: 26/11/1964 BENCH: HIDAYATULLAH, M. BENCH: HIDAYATULLAH, M. GAJENDRAGADKAR, P.B. (CJ) SHAH, J.C. SIKRI, S.M. BACHAWAT, R.S. CITATION: 1965 AIR 1488 1965 SCR (2) 276 CITATOR INFO : RF 1966 SC 616 (5) R 1972 SC 451 (22) ACT: U.P. Industrial Disputes Act, 1947, sub-ss. (1) and (2) of s. 6-H--Back wages of workmen--Exact amount not calculated but amendable to arithmetical calculation--Such amount whether 'money due' under first clause or 'benefit capable of being computed in terms of money' under second clause. HEADNOTE: The appellant company bad to pay under an award of the Labour Tribunal the back wages of some workmen. The Labour Commissioner issued a recovery certificate in respect of part of these wages to the Collector under s. 6-H (1) of the U.P. Industrial Disputes Act, 1927, and stated that for the rest of the amount due he would issue another certificate later when the exact amount had been worked out. The appellant company challenged the certificate before the High Court, contending that it was not in respect of 'money due' for which proceedings under sub.s. (1) of s. 6-H could be taken, but was a 'benefit' to be computed in terms of money for which the appropriate proceedings could be only under sub-s. (2) of that section. A single Judge of the High Court accepted the contention of the appellant company, but his judgment was reversed by a Division Bench of the High Court. The company appealed to the Supreme Court by special leave. HELD : The Division Bench had correctly confined the term 'benefits' under the second clause to benefits like rent free quarters, free electricity etc. which were not things which a man earned through his labour. In the present case what was required was not computation of money-value of 'benefits' but only an arithmetical calculation of total money wages over a certain period. The elaborate procedure under sub-s. (2) of S. 6-H was not mean for cases where only arithmetical calculation was required. The appeal therefore could not succeed. [281 C-G] M.S.N.S. Transports, Tiruchirapalli v. Rajaram and another, [1960] 1 L.L.J. 336, Seshmusa Sugar Works Ltd. v. State of Bihar, A.I.R. 1955 Patna 49, S. S. Shetty v. Bharat Nidhi Ltd., [1958] S.C.R. 442, Kasturi & Sons (P) Ltd. v. N. Salivatesaram, [1959] S.C.R. 1, Punjab National Bank Ltd. v. Kharbunda, [1962] Supp. 2 S.C.R. 977 and Shri Amarsinghji Mills Ltd. Nagarashua (M.P.), [1961] 1 L.L.J. 581, referred to. JUDGMENT:
CIVIL APPELLATE JURISDICTION : Civil Appeals Nos. 1108 and
1109 of 1963.
Appeals by special leave from the judgment and order, dated
March, 15, 1962 of the Allahabad High Court in Special
Appeal No. 574 of 1960 and Supreme Court Appeal No. 53 of
1962 respectively.
Sir Iqbal Ahmad, K. Rajendra Chaudhuri and K. R. Chaudhuri
for the appellant (in both the appeals).
277
C. B. Agarwala and O. P. Rana, for respondents Nos. 1 to
4 (in both the appeals).
The Judgment of the Court was delivered by
Hidayatullah, J. These are two appeals by special leave in
which Kays Construction Co. (P) Ltd. is the appellant.
Civil Appeal No. 1108 of 1963 is against a judgment of the
Allahabad High Court, dated March 15, 1962 and Civil Appeal
No. 1109 of 1963 is against an order of the same High Court,
dated May 9, 1962 declining to certify the case under Art.
133 of the Constitution as in the opinion of the High Court
the proceedings from which the appeal arose before the High
Court was not a civil proceeding within Art. 133. As
special leave has been granted against the judgment of the
High Court and we are of opinion that the appeal against
that judgment must be dismissed, we do not think it
necessary to decide the other appeal.
The facts of the case may now be stated briefly. The
appellant Company is the successor of a private concern
which went under the name of Kays Construction Company and
was owned by one Mr. H. M. Khosla who is now Managing
Director of the appellant Company. It appears that Mr.
Khosla found it unprofitable to continue the business as his
own and he stopped it for a while before Kays Construction
Co. (Private) Ltd. came into existence. The appellant
Company took over the business and with it, some of the
workmen of the former concern but not all. This led to an
Industrial dispute before the Allahabad Industrial Tribunal
(Sugar) and an award was made on January 31, 1958. One of
the questions in dispute before the Tribunal was the
reinstatement and back wages of the workmen who were not re-
employed by the appellant Company. The Tribunal delivered
an award. The parties to this appeal have not cared to
produce the award but an extract from it relevant to this
part of the controversy is on the record and it runs as
follows :-
“As a result of my findings above, I hold that
management of Messrs. Kays Construction Co.
(Private) Limited, Allahabad, are required to
reinstate the old workmen given in the
Annexure of Messrs. Kays Construction Co.,
Allahabad. They will be restored in their old
or equivalent jobs and given continuity of
service. In view of the somewhat peculiar
features of this case and in the largest
interest of the Industry, I would, however,
order that the workmen be paid only 50 per
cent, of their
278
back wages for the period they were forcibly
kept out of employment.”
After this award a large number of the workmen preferred
claims for their back wages purporting to do so under the
first sub.section of s. 6-H of the U.P. Industrial Disputes
Act, 1947. That section, shorn of provisions which do not
concern us, reads as follows :-
“6-H(1) Where any money is due to the workmen
from an employer under the provisions of
Section 6-H to 6-R under a settlement or
award, or under an award given by an
adjudicator or the State Industrial Tribunal
appointed or constituted under this Act,
before the commencement of the Uttar Pradesh
Industrial Disputes (Amendment and
Miscellaneous Provisions) Act, 1956, the
workman may, without prejudice to any other
mode of recovery, make an application to the
State Government for the recovery of the money
due to him, and if the State Government is
satisfied that any money is so due, it shall
issue a certificate for the amount to the
collector who shall proceed to recover the
same as if it were an arrear of land revenue.
(2) Where any workman is entitled to receive
from the employer any benefit which is capable
of being computed in terms of money, the
amount at which such benefit should be
computed may subject to any rule that may be
made under this Act be determined by such
Labour Court as may be specified in this
behalf by the State Government, and the amount
so determined may be recovered as provided for
in subsection (1).
(3)
The appellant Company made a large number of objections to
this demand before the Labour Commissioner, U.P. to whom the
powers of the State Government under the first sub-section
of S. 6-H had been delegated. These objections, briefly
stated, were that some of the workmen had already accepted
employment either with the appellant Company or elsewhere
and that some of them were either not parties to the
original dispute or had died subsequent to the award. The
appellant Company also contended that as the exact number of
days for which different workmen had been forcibly kept out
of employment was not determined an order
279
under S. 6-H(1) could not be passed. There were some other
contentions into which it is not necessary to go because the
case now lies within a narrow compass.
On July 21, 1958 the Labour Commissioner, purporting to act
under the first sub-section of s. 6-H issued a certificate
to the Collector, Allahabad for the recovery of Rs.
1,06,588-6-6. Certain objections having been filed by the
appellant Company before the State Government, the Regional
Conciliation Officer, Allahabad was ordered to verify the
claims. In the meantime, the Labour Commissioner issued
another certificate on September 9, 1959 by which the sum to
be recovered was reduced to Rs. 50,654-9-6. This was said
to be certainly due and it was stated that for the balance
another certificate would issue after the claims were fully
verified. On September 10, 1959, the Collector passed an
order which was communicated telegraphically to the Chief
Mechanical Engineer, North-East Railway, Gorukhpur demanding
the said sum for payment to the workmen, from the security
deposited by the appellant Company with the Chief Mechanical
Engineer. On November 2, 1959 the appellant Company filed a
petition under Art. 226 of the Constitution to have the
orders dated September 9 and 10, 1959 quashed by a writ of
certiorari or by any other suitable order or direction and
for release of some property which, it may be mentioned, was
under attachment after the first certificate was issued.
The petition was heard by Mr. Justice Broome of the
Allahabad High Court and was allowed by him. He quashed the
two orders of the Labour Commissioner and the attachment of
the property on condition that the Company furnished
adequate security to the satisfaction of the District
Magistrate of Allahabad.
The dispute was considerably narrowed before Broom J. The
only question that was considered was whether the claim of
the workmen before the Labour Commissioner fell to be
considered under the first or the second sub-section of s.
6-H. Mr. Justice Broome relying upon the analogy of M. S.
N. S. Transports, Tiruchirapalli v. Rajaram and Another(1)
decided under s. 33-C of the Industrial Disputes Act and
Sesamusa Sugar Works Ltd. v. State of Bihar and Others (2 )
decided under s. 20 of the Industrial Disputes (Appellate
Tribunal) Act, 1950, held that as the exact amount was
required to be determined, proceedings had to be taken
before the Labour Court under the second sub-section to
determine the money equivalent of the “benefit” to which the
workmen were
(1) [1960] 1 L.L.J. 336.
Sup./65-2
(2) A.I.R. 1955 Patna 49.
280
entitled before the certificate could issue. In other
words, Broome J.was opinion that the application of the
first sub-section of s. 6-H was premature and thus
erroneous.
Against this decision an appeal was filed under the Letters
Patent of the High Court and by the order, now under appeal,
the judgment of Broome J. was reversed. The Division Bench
held that the words of the second sub-section “any benefit
which is capable of being computed in terms of money”
indicated benefits like free quarters or free electricity
and not something which a workman earned through his labour.
Reliance was placed upon a decision of this Court in S. S.
Shetty v. Bharat Nidhi Ltd.(“) where Bhagwati J. has pointed
out that if any benefit awarded by the Tribunal was not
expressed in terms of money it was necessary to have it
computed in terms of money before the appropriate Government
could be asked to help in the recovery under s. 20(2) of the
Industrial Disputes (Appellate Tribunal) Act 1950. In the
opinion of the Division Bench this decision supported their
conclusion that the computation in terms of money of a
‘benefit’ was something different from mere arithmetical
calculation of the amount of back wages. The Divisional
Bench distinguished Kasturi & Sons (P) Ltd. v. N.
Salivatesaram & Anr.(2) on the ground that s. 17 of the
Working Journalists (Conditions of Service & Miscellaneous
Provisions) Act, 1955 referred expressly to money due by way
of compensation, gratuity and wages. The case in Punjab
National Bank Ltd. v. Kharbunda(3) where it was held that
monetary advantage or profit was not necessarily outside the
word ‘benefit’ as used in s. 33C of the Industrial Disputes
Act 1947, was also distinguished. In view of these cases
the Division Bench did not follow the two rulings of the
High Courts cited earlier and another reported in Shri
Amarsinghji Mills Ltd. v. Nagarashua (M.P.) & Ors.(4).
It is contended before us that the judgment of the
Divisional Bench is erroneous in its interpretation of s. 6-
H(1) and (2). The question thus is how are the two sub-
sections to be read ? This section is analogous to s. 33C of
the Industrial Disputes Act, 1947 and s. 20 of the
Industrial Disputes (Appellate Tribunal) Act, 1950, It is
significant that in all the three statutes the cognate
section is divided into two parts and the first part deals
with recovery of ‘money due’ to a workman under an award and
the second deals with a ‘benefit’ computable in terms of
money. Under the first sub-section the State Government (or
its delegate), if
(1) [1958] S.C.R. 442. (2) [1959]
S.C.R. I.
(3) [1962] Supp. 2 S.C.R. 977. (4) [1961] 1
L.L.J. 581.
281
satisfied that any money is due, is enabled to issue a
certificate to the collector who then proceeds to recover
the amount as an arrear of land revenue. The second part
then speaks of a benefit computable in terms of money which
benefit, after it is so computed by a Tribunal, is again
recoverable in the same way as money due under the first
part. This scheme runs through S. 6-H sub-ss. (1) and (2).
That there is some difference between the two sub-sections
is obvious enough. It arises from the fact that the benefit
contemplated in the second sub-section is not “money due”
but some advantage or perquisite which can be reckoned in
terms of money. The Divisional Bench has given apt examples
of benefits which are computable in terms of money, but till
so commuted are not “money due”. For instance, loss of the
benefit of free quarters is not loss of “money due” though
such loss can be reckoned in terms of money by inquiry and
equation. The contrast between ,’money due” on the one hand
and a “benefit” which is not “money due” but which can
become so after the money equivalent is determined on the
other, marks out the areas of the operation of the two sub-
sections. If the word “benefit” were taken to cover a case
of mere arithmetical calculation of wages, the first sub-
section would hardly have any play. Every case of
calculation, however, simple, would have to go first before
a Tribunal. In our judgment, a case such as the present,
where the money due is back wages for the period of
unemployment is covered by the first sub-section and not the
second. No doubt some calculation enters the determination
of the amount for which the certificate will eventually
issue but this calculation is not of the type mentioned in
the second sub-section and cannot be made to fit in the
elaborate phrase “benefit which is capable of being computed
in terms of money”. The contrast in the two sub-sections
between “money due” under the first sub-section and the
necessity of reckoning the benefit in terms of money before
the benefit becomes “money due” under the second sub-section
shows that mere arithmetical calculations of the ).mount due
are not required to be dealt with under the elaborate
procedure of the second sub-section. The appellant no doubt
conjured up a number of obstructions in the way of this
simple calculation. These objections dealt with the “amount
due” and they are being investigated because State
Government must first satisfy itself that the amount claimed
is in fact due. But the antithesis between “money due” and
a “benefit which must be computed in terms of money” still
remains, for the inquiry being made is not of the kind
contemplated by the second sub-section but is one for
282
the satisfaction of the State Government under the first
sub-section. It is verification of the claim to money
within the first sub-section and not determination in terms
of money of the value of a benefit. The judgment of the
Division Bench was thus right. The appeal fails and will be
dismissed with costs. The companion appeal will also be
dismissed but we make no order about costs in that appeal.
Appeal dismissed.
283