High Court Kerala High Court

Rajesh Krishnan vs The Asst.Provident Fund … on 3 April, 2009

Kerala High Court
Rajesh Krishnan vs The Asst.Provident Fund … on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 38287 of 2002(G)


1. RAJESH KRISHNAN, SECRETARY,
                      ...  Petitioner

                        Vs



1. THE ASST.PROVIDENT FUND COMMISSIONER,
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.N.N. SUGUNAPALAN, SC, P.F.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/04/2009

 O R D E R
                          S. SIRI JAGAN, J.
                 ------------------------------------
                      O.P.No.38287 OF 2002
               ----------------------------------------
                 Dated this the 3rd day of April, 2009

                             JUDGMENT

The petitioner is a Co-operative Society engaged in the

business of running a hospital. They are aggrieved by Ext.P9

order of the respondent – Assistant Provident Fund

Commissioner, Kottayam, by which it was held that the

petitioner’s hospital is liable to be covered under the Employees

Provident Funds and Miscellaneous Provisions Act and the

Scheme framed thereunder. According to the petitioner, being a

Co-operative Society employing less than 50 employees, the

petitioner is eligible for exemption from the provisions of the Act,

by virtue of Section 16(1)(a) of the Employees Provident Funds

and Miscellaneous Provisions Act, by which Co-operative Societies

employing less than 50 employees are exempted from the

purview of the Act. The petitioner’s contention is that Ext.P9

order has been passed considering the trainees engaged by the

petitioner in their establishment also as employees, who do not

come within the definition of ’employee’ under Section 2(f) of the

O.P.No.38287/02 2

Act, without counting whom, the number of employees

employed by the petitioner in their hospital is below 50,

consequent to which the exemption provision applies to the

petitioner. The petitioner would also contend that for this

purpose, Ext.P3 scheme framed by the petitioner as per which

the trainees are engaged must be construed as a standing

order referred to in the definition of `employee’ in Section 2 (f)

of the Act, in which case, the trainees are liable to be excluded

for the purpose of calculating the number of employees

employed in the petitioner’s establishment, direct result of

which is that the petitioner is employing less than 50

employees and therefore is eligible for exemption under

Section 16(1)(a) of the Act. The petitioner relies on the

judgment of the Madras High Court in Sri. Rama Vilas

Service Ltd., V. Regional Provident Fund Commissioner

[2001 LLJ 709], wherein, according to the petitioner, an

identical training scheme has been relied upon for the purpose

of holding that trainees employed as per that training scheme

is excluded from the purview of the definition of ’employee’.

The contention of the petitioner is that since the two schemes

are in parimateria, the trainees engaged by the petitioner

under Ext.P3 scheme are also liable to be excluded for the

O.P.No.38287/02 3

purpose calculating the number of employees of the

petitioner’s establishment, while considering claim for

exemption under Section 16(1)(a) of the Act.

2. This is opposed by the learned counsel for the

Provident Fund Organisation. According to them, Ext.P3 does

not constitute standing orders as referred to in the definition

of `employee’ under the Act and without standing orders

applicable to the employees of the petitioner’s establishment,

which permits engagement of apprentices, the trainees also

would come within the definition of ’employee’. Although they

have not taken such a contention in the proceedings resulting

in Ext.P9, they would now raise a contention that for the

purpose of becoming eligible for exemption under Section 16

(1) (a), it is not sufficient that the petitioner is employing less

than 50 persons, but the other condition referred to therein

that the establishment is working without the aid of power also

should be satisfied.

3. I have considered the rival contentions in detail.

4. Section 16(1)(a) reads thus:-

“16. Act not to apply to certain
establishments.- [(1) This Act shall not apply-

(a) to any establishment registered under
the Co-operative Societies Act, 1912(2 of 1912), or
under any other law for the time being in force in

O.P.No.38287/02 4

any State relating to co-operative Societies,
employing less than fifty persons and working
without the aid of power; or….”

The term `employee’ is defined in Section 2(f) of the Act thus:-

” `employee’ means any person who is employed for
wages in any kind of work, manual or otherwise, in or
in connection with the work of and establishment,
and who gets, his wages directly or indirectly from
the employer, and includes any person,-

(i) employed by or through a contractor in or in
connection with the work of the establishment;

(ii) engaged as an apprentice, not being an
apprentice engaged under the Apprentices Act, 1961
(52 of 1961), or under the standing orders of the
establishment;’

Going by the said definition, for excluding an apprentice from

the purview of ’employee’, that apprentice should have been

engaged under the Apprentices Act 1961 or under the standing

orders of the establishment. The petitioner has no case

that the apprentices in question were engaged under the

Apprentices Act. Therefore, the question which has to be

considered is whether the apprentices, whom the petitioner

claims to have engaged are engaged under the standing orders

of the establishment. No standing orders other than Ext.P3,

which the petitioner claims to be the standing orders have

been produced before me. The petitioner also contends that

even if Ext.P3 cannot be construed as standing orders, the

O.P.No.38287/02 5

bye-laws of the society can be construed as the standing

orders permitting engagement of trainees, in view of Clause 2

(e) of the bye-laws, which is quoted in the original petition,

thus:

“To train nurses, compounders, technicians, opticians,
physiotherapists, etc. and to conduct institutions to
impart the required training”

According to the petitioner, since the object clause of the

bye-laws of the Society provides for training of nurses,

compounders, technicians, opticians, physiotherapists etc. that

should be construed as standing orders permitting engagement

of trainees.

5. I am unable to agree. It cannot be disputed by

anybody that the term `standing orders’ has a definite

connotation in industrial law. The Industrial Employment

(Standing Orders) Act gives an indication as to what a standing

order should contain. Section 2(g) of that act defines ‘standing

orders’ to mean rules relating to matters set out in the

schedule. The schedule reads thus:

“Matters to be provided in standing orders
under this Act.

1. Classification of workmen eg. whether
permanent, temporary, apprentices, probationers or
badlis.

2. Manner of intimating to workmen periods

O.P.No.38287/02 6

and hours of work, holidays, pay days and wage rates.

3. Shift working.

4. Attendance and late coming.

5. Conditions of procedure in applying for
and authority which may grant leave and holidays.

6. Requirements to enter premises by
certain gates and liability to search.

7. Closing and re-opening of sections of the
industrial establishment and temporary stoppages of
work and the rights and liabilities of the employer
and workmen arising therefrom.

8. Termination of employment and the
notice thereof to be given by employer and workmen.

9. Suspension or dismissal for misconduct
and acts and omissions which constitutes misconduct.

10. Means of redress for workmen against
unfair treatment or wrongful exactions by the
employer or his agents or servants.

10A. Additional matters to be provided in
standing orders relating to industrial establishment
in coal mines-

(1) Medical aid in case of accident.

(2) Railway travel facilities.

(3) Method of filling vacancies.

(4) Transfers.

(5) Liability of manager of the
establishment or mine.

(6) Service certificate.

(7) Exhibitions and supply of standing
orders.

              11.  Any    other    matter    which  may   be
       prescribed".

Model standing orders have also been prescribed in the Rules

framed under the Act. Standing orders which provides for

such matters are what is referred to in the definition of

O.P.No.38287/02 7

’employee’ in Section 2(f) of the Act. Such standing order

should specifically contain a provision, whereby the

establishment can engage an apprentice in that establishment,

and the apprentice so engaged only would be taken out of the

purview of the definition of ’employee’. The petitioner has

not been able to produce before me or refer to any such

standing orders as contemplated in the definition. The object

clause of the bye-laws referred to in the original petition can

by no stretch of imagination be termed as standing orders. It

only lays down the objects of the society for which the

petitioner’s Society can engage themselves in, as required

under the Kerala Co-operative Societies Act. That does not

constitute standing orders at all.

6. Of course, the petitioner has a contention that

Ext.P3 can be construed as standing orders, which also I

cannot agree. Ext.P3 is only a scheme for training persons in

the Nursing, Laboratory and X-ray departments of the

petitioner’s hospital. It does not provide for the general

conditions of service of the employees which standing orders

should necessarily contain. That deals exclusively with trainees

only. Ext.P3 can be pressed into service only if there are

standing orders for the establishment which provides for

O.P.No.38287/02 8

engaging apprentices. That being so persons engaged as

trainees as per Ext.P3 scheme cannot be excluded from the

purview of ’employee’. Therefore, by no stretch of imagination

can Ext.P3 also be termed as a standing order.

7. The result of the above discussion is that there are

no standing orders in the petitioner’s establishment as referred

to in the definition of employee in Section 2(f) of the Act,

which permits the petitioner to engage apprentices in their

establishment. Without such standing orders, the apprentices,

even if engaged by the petitioner as per Ext.P3 scheme,

cannot be excluded from the purview of the definition of

’employee’ as defined in Section 2(f) of the Act. Of course, the

petitioner would rely on the decision of the Madras High Court

in Sri. Rama Vilas Service Ltd’s case (supra), in which,

according to the petitioner, such a scheme was considered as

standing orders. A reading of the said judgment would,

without any doubt, show that the contention of the petitioner

is wrong. The following sentences in paragraph 5 of the said

judgment would conclusively prove the same:

“5. xxxx xxxx xxxx xxxx
The petitioner-company is having its goods
transport services and also workshop. Apart from the
permanent employees, the petitioner has been engaging
trainees for the purpose of training in accordance with the

O.P.No.38287/02 9

Training Scheme, the Rules and Regulations as well as the
Standing Orders. The trainees are classified as “staff
trainees”, who are trained in the administrative side of the
office, “technical trainees” trained in the workshop,
“workshop trainees” and “security trainees”.

(underlining supplied)

Those sentences would show that in the establishment referred

to in that judgment, there were standing orders as well as a

training scheme. The types of employees permitted to be

engaged by the establishment by the standing orders are also

mentioned in the judgment. This is further highlighted from the

following sentences in the same judgment.

“5……………..The petitioner herein, replied to the same
by their letter dated October 3, 1988, stating that in terms
of the provisions of the Standing Orders applicable to the
petitioner-company they have classified the trainees as
learners, who may be paid or unpaid during the period of such
training and it is not obligatory on the part of the petitioner
to provide an apprentice with work, in the company after
his training period”.

(underlining supplied)

Therefore, in that judgment also, the trainees, who were

trained in accordance with the Scheme framed by the

establishment, were also engaged pursuant to provisions

available in the standing orders of the establishment. Here it

is not so. The petitioner could not refer to any document

which could answer the description of standing orders as

O.P.No.38287/02 10

contemplated in Section 2(f). That being so, these trainees

cannot be exempted from the purview of the definition of

’employee’ in Section 2(f) of the Act.

8. Admittedly, if these trainees are also included in the

number of workmen of the hospital, clearly the number of

workmen would exceed 50. The exemption under section 16(1)

(a) is available only to a Co-operative Society, who employs

less than 50 employees. Since taking into account the so

called trainees also the number of employees exceeds 50, the

petitioner is not entitled to the benefit of exemption under

Section 16(1)(a).

9. Although in view of my above finding it is not

necessary for disposal of this writ petition to consider the

same, I also find merit in the contention of the respondent that

for attracting Section 16(1)(a), the society employing less than

50 employees should also be one working without the aid of

power. It is common knowledge that no hospital can function

without the aid of power. Therefore, since the petitioner’s

hospital is working with the aid of power, clearly for that

reason also, the petitioner falls out side the scope of Section

16(1)(a) of the Act.

10. For the above reasons, the challenge against Ext.P9

O.P.No.38287/02 11

order clearly fails. Accordingly, the original petition is

dismissed.

The learned counsel for the petitioner makes a fervent

plea that if the petitioner is now forced to pay the demand, the

Society would have no other option, but to close down. I do

not find that consideration of sympathy can weigh with this

Court in deciding a question of law. But I make it clear that it

would be open to the petitioner to approach the appropriate

authorities under the Employees Provident Funds and

Miscellaneous Provisions Act, 1952 for appropriate exemptions

and remissions and I hope that the appropriate authority

would consider the same with the sympathy it deserves

considering the fact that the petitioner is a Co-operative

Society and the respondent organisation seeks to protect the

welfare of the employees of the petitioner’s establishment who

would be likely to be rendered jobless, if the demand is

enforced. In any event the petitioner shall be given at least

four months’ time to pay off the amount demanded.

S. SIRI JAGAN, JUDGE

Acd

O.P.No.38287/02 12