Supreme Court of India

Tata Memorial Hospital Workers … vs Tata Memporial Centre & Anr on 9 August, 2010

Supreme Court of India
Tata Memorial Hospital Workers … vs Tata Memporial Centre & Anr on 9 August, 2010
Author: Gokhale
Bench: Altamas Kabir, Cyriac Joseph, H.L. Gokhale
                                                                     REPORTABLE

                      IN THE SUPREME COURT OF INDIA

                       CIVIL APPELLATE JURISDICTION

                      CIVIL APPEAL NO.6394 OF 2010
     (ARISING OUT OF SPECIAL LEAVE PETITION (Civil) NO. 7230 of 2009)


Tata Memorial Hospital Workers Union                              ...Appellant

                                   Versus

Tata Memorial Centre and Another                           ...Respondents



                                 JUDGMENT

Gokhale J.

1. Leave granted.

2. This appeal is directed against the judgment and order of a Division

Bench of the Bombay High Court dated 10.2.2009 in Appeal No.133 of 2002 arising

out of Writ Petition No. 2148 of 2001, whereby the Division Bench has held that for

the first respondent establishment, the Central Government was the `appropriate

government’ for the purposes of application of Section 2(3) of the Maharashtra

Recognition of Trade Unions and Prevention of Unfair Labour Practices Act 1971

(hereinafter referred to as the M.R.T.U. and P.U.L.P. Act) read with Section 2(a) of

the Industrial Disputes Act 1947 (hereinafter referred to as the I.D. Act). The

Division Bench has held that the State Government was not the `appropriate
2

government’ for this purpose. Consequently the Applications concerned in the

present matter filed under the MRTU and PULP Act, namely the Application of the

second respondent for cancellation of the status of the applicant as the recognized

union under respondent No. 1, and Application for substitution of second respondent

in place of the appellant, as the recognized union, were held to be non-

maintainable. The appellant is aggrieved by the finding that the State Government

is not the appropriate government and that the MRTU and PULP Act has no

application to the first respondent establishment. It will result into automatic denial

of its status as the recognized union under the MRTU and PULP Act and also into

denial of the remedies available to the appellant and to the employees, of the first

respondent, (against unfair labour practices, if any) and hence this appeal by special

leave. The right of the appellant to represent the employees of the first respondent

(numbering over 1300) is thus, at stake.

3. The appellant is a Trade Union, registered under the Trade Unions Act

1926 and the employees of the first respondent are its members. It is already

registered under Chapter III of the above referred MRTU and PULP Act as the

recognized union for the employees under the first respondent by an order passed

way back on 2.12.1985 by the Industrial Court, Mumbai. Respondent No.2 `Tata

Memorial Hospital Kamgar Sanghatana’ (i.e. workers association) is another trade

union functioning under the first respondent. By filing Application MRTU No. 15 of

1994 before the Industrial Court, Mumbai, the respondent No. 2 sought cancellation

of the recognition of the appellant union under Section 13 of the MRTU and PULP
3

Act. Thereafter by filing another Application MRTU No.16 of 1994, the second

respondent sought its own recognition in place of the appellant union under Section

14 of the MRTU and PULP Act. Both these Applications Nos. 15 and 16 of 1994

were heard together. Oral and documentary evidence was led by parties. The

report of the Investigating officer appointed for the verification of the membership

of the two trade unions was considered. The first respondent in its written

statement raised an objection to the maintainability of these proceedings under

MRTU and PULP Act by submitting that the `appropriate government’ for the first

respondent was the Central Government and not the State Government, and hence,

the proceedings under the MRTU and PULP, were not maintainable.

4. The Application (MRTU) 15 of 1994 had been filed on the footing that

the registration of the appellant as a trade union itself had been cancelled by the

Registrar of Trade Unions under the Trade Union Act, 1926. The appellant pointed

out to the Industrial Court that the order of cancellation was misconceived and had

in fact been stayed by the Bombay High Court by its order passed in the Writ

Petition No. 452 of 1994. Thereupon, the second respondent conceded this position

and filed a pursis (memo) that Application (MRTU) No. 15 of 1994 be allowed to be

withdrawn. The Industrial Court disposed of the two proceedings by its common

judgment and order dated 29.6.2001. In that order it recorded that Application

MRTU No. 15 of 1994 was being disposed of for want of prosecution. As far as the

Application No. 16 of 1994 is concerned, the Industrial Court accepted the report of

the Investigating Officer whereunder he had held that during the relevant period for
4

consideration of the Application under section 14 of the MRTU & PULP Act, the valid

membership of the appellant union was more than that of the second respondent

union. While deciding so, it examined the material on record, considered the rival

submissions and held that the `appropriate government’ for the first respondent was

the State Government. Therefore, although the two Applications were held to be

maintainable under the MRTU and PULP Act, the Application No. 16 of 1994 was

dismissed on merits.

5. The first respondent filed Writ Petition No. 2148 of 2001 to challenge

this judgment and order. The petition came to be dismissed by a Single Judge of

the High Court by holding that the first respondent is an autonomous body and

though the Central Government was funding the first respondent partially, it had

only a partial control thereof. The Single Judge accepted the findings of the

Industrial Court on the issue of appropriate government to be just, legal and proper

and, therefore, dismissed the Writ Petition, by his order dated 29.10.2001. This was

on consideration of the judgment of this court in Steel Authority of India & Ors.

vs. National Union Waterfront Workers & Ors. (2001) 7 SCC 1 (which had

been rendered in the meanwhile on 30.8.2001). This order of the Single Judge has

come to be reversed by the impugned judgment and order passed by the Division

Bench. The Division Bench has held that the Governing Council of the first

respondent was managing the institution as a delegate of the Central Government.

This was also on basis of its consideration of the judgment in Steel Authority of

India & Ors. (supra). The Division Bench held that the Central Government was the
5

appropriate government for the first respondent and allowed the appeal.

Consequently, it set aside the orders passed by the Single Judge as well as by the

Industrial Court.

6. Being aggrieved by this judgment and order of the Division Bench the

present appeal by special leave has been filed. The appeal raises the question as to

whether the Division Bench correctly applied the law laid down by this Court in Steel

Authority of India (Supra) to the facts of the present case. Though the second

respondent has been described as a proforma respondent, notices were issued to

both the respondents and the affidavit of service with proof has been filed by the

appellant with respect to both of them. The petition has been opposed by the first

respondent by filing an exhaustive counter and the appellant has filed a rejoinder

thereto. Mr. Colin Gonsalves, learned Senior Counsel has addressed us on behalf of

the appellant, whereas Mr. Soli J.Sorabjee, learned Senior Counsel, has defended

the order of the Division Bench. Both the parties have submitted their written

submissions and we have considered the same also.

7. Necessary Relevant Facts

Before dealing with the rival submissions on the issue before the

Court, viz. as to whether in the facts of the present case the central government or

the state government is the `appropriate government,’ it will be desirable to refer to

the necessary relevant facts. The trustees of a public charitable trust known as Sir

Dorabji Tata Trust, established sometime in the year 1940, a hospital in Mumbai,
6

named as the Tata Memorial Hospital for the Treatment and Cure of Cancer and

Allied Diseases. The hospital was then being maintained out of the funds of the

trust and also from the grant made available from time to time by the Central

Government and by the then Government of Bombay.

8. The Government of India was desirous of establishing an Indian

Cancer Research Centre for Post-Graduate Teaching and Research in Cancer and the

same was established in collaboration with the trustees of Sir Dorabji Tata Trust by

an agreement dated 7.10.1953. The Government of India gave the initial grant for

that Centre for setting up of a laboratory on a portion of the land belonging to the

trust and also undertook to provide recurring expenditure in respect of salaries of

the staff and contingencies of the management of the said Center.

9. The trustees of Sir Dorabji Tata Trust subsequently decided to

dedicate the hospital to the Nation with all its assets, including its funds and the

plots of land. They requested the Government of India to takeover its control and

management with effect from 4.2.1957. Accordingly, an agreement was entered

into between the trustees and the Central Government on 4.2.1957 and under

clause (1) thereof, the government agreed to takeover control and management of

the hospital and to manage it at its own expenses from 1.4.1957. Under clause (2)

of the agreement, the management of the hospital was to rest in the hands of the

Governing Board consisting of seven members of the Board. Three of them were to

be nominated by the Government of India and three by Sir Dorabji Tata Trust. The
7

Superintendent of the Hospital was to be the ex-officio seventh member of the

Governing Board and its Secretary. Clause (3) of this agreement provided as follows:

“The Trustees of Sir Dorabji Tata Trust shall convey, assign,
transfer and deliver to the Government of India the immoveable
properties and moveable properties and assets of the hospital
including the Cancer Infirmary Fund and the assets of the Indian
Cancer Research Centre and the three plots refereed to above” (i.e.
plots 107, 108 & 109 of Scheme No.60, Naigaum Estate,Mumbai).

10. The Trustees accordingly, filed a suit being suit No. 568 of 1957 in the

Bombay City Civil Court for framing a Scheme and for giving effect to and

incorporating the said agreement dated 4.2.1957. The City Civil Court passed a

decree on 22.3.1957 and sanctioned the scheme as annexed to the schedule. The

relevant part of the court’s order recorded that the properties to be conveyed,

transferred or assigned by the trustees to the government being immovable

properties described in schedule `B’ thereto are hereby vested in the government.

The administrative control of the Tata Memorial Hospital and the Indian Cancer

Research Centre was thereafter transferred to the Government of India. It first

came under the Ministry of Health and thereafter under the Department of Atomic

Energy with effect from 1.2.1962.

11. The Tata Memorial Centre has come to be specifically mentioned in the

rules for allocation of business of Government of India framed under Article 77 of

the Constitution of India. The President of India in exercise of his powers under

Article 77, has framed by order dated 14.1.1961, the Rules for allocation of business

of the Government of India. Rule 2 thereof deals with the allocation of business and
8

it states that the business of the government shall be transacted in the Ministries,

Departments and Secretariats, as specified in the first schedule to these rules (all of

which are referred to as the departments). Item 22 of the first schedule to the said

rules, deals with the Department of Atomic Energy and item 10 of the annexure to

the schedule concerning Department of Atomic Energy reads as followed:

“10. All matters relating the Tata Memorial Centre, Bombay.”

12. Subsequently, an agreement was entered into between the

Government of India and the trustees of Sir Dorabji Tata Trust on 6.1.1966, and the

two institutions viz. Tata Memorial Hospital and Indian Cancer Research Centre were

amalgamated into an institution thereafter known as the Tata Memorial Centre i.e.

respondent No.1 herein. The Tata Memorial Centre was registered as a Society

under the Societies Registration Act 1860 and also as a Public Trust, under the

Bombay Public Trust Act 1950. Under the rules and Regulations of this Society, the

administration and management of the Centre vests in a Governing Council under

Rule 3 thereof, and this council is the executive body of the Centre. The council is

constituted under Rule 4 thereof. Rule 3 and 4 (i) of these Rules and Regulations

read as follows:

3. Administration and Management : Subject to these Rules and
such rules as may hereafter be made from time to time, the
administration and management of the Centre shall vest in the Council,
which shall be the executive body of the Centre.

4. Constitution of the Council:

(i) The Council shall consist of:

9

              (a)    Four members appointed by the Government of India;

             (b)    Three members appointed by the Trustees of the Sir
       Dorabji Tata Trust;

              (c)    The Director of the Centre (ex-officio)

The Director, TMH and the Director, CRI will be permanent Invitees to
the meetings of the Council. PROVIDED that, to represent other
interests, not more than two additional members may be co-opted by
the Council, for such periods as the Council may decide with the
concurrence of the Government of India and the Trustees of the Sir
Dorabji Tata Trust.

13. The question for our consideration is whether the first respondent

functions under the authority of the Central Government as its delegate as held by

the Division Bench or is functioning as an independent entity. This will enable us to

decide as to whether the Central Government or the State Government is the

“appropriate government” for the first respondent. We have also to keep in mind

that we have to decide this issue in the context of determination of an application

for recognition of a trade union.

Statutory Framework

14. As stated earlier, the two Applications filed before the Industrial Court,

Mumbai which had led to the present Special Leave Petition were filed under

Sections 13 & 14 of the MRTU and PULP Act 1971. These Sections 13 & 14 appear in

Chapter-III of the MRTU & PULP Act which Chapter deals with Recognition of

unions. Section 13 deals with Cancellation of recognition and suspension of rights of

a recognized union on the conditions stipulated therein. Section 14 deals with

Recognition of other union in place of a union already registered as a recognized
1

union and conditions therefor. As the preamble of this Act lays down, one of the

objectives of this Act is to provide for the recognition of trade unions for facilitating

collective bargaining for certain undertakings, to state their rights and obligations;

and to confer certain powers on unrecognized unions. The other objective of this Act

is to prevent unfair practices with which, we are not directly concerned in the

present matter.

15. Since the question raised in the matter is whether the two applications

filed under Sections 13 and 14 of MRTU and PULP Act were maintainable or not, the

same will depend upon as to whether the State Government is the `appropriate

government’ for the first respondent. Section 2 of the MRTU and PULP Act is

relevant in this behalf. It deals with the extent, commencement and application of

the Act. We are concerned with sub-Section (3) thereof which reads as follows:

“(1) …………………………………………

(2) ………………………………………….

(3) Except as otherwise hereinafter provided, this Act shall
apply, to the industries to which the Bombay Industrial Relations Act,
1946, Bom. XI of 1947, for the time being applies, and also to any
industry as defined in clause (j) of section 2 of the Industrial Disputes
Act, 1947, XIV of 1947, and the State Government in relation to any
industrial dispute concerning such industry is the appropriate
Government under that Act;

Provided that the State Government may by notification in the
Official Gazette, direct that the provisions of this Act shall cease to
apply to any such industry from such date as may be specified in the
notification; and from that date, the provisions of this Act shall cease
to apply to that industry and, thereupon, section 7 of the Bombay
1

General Clauses Act, 1904, Bom. 1 of 1904, shall apply to such cessor,
as if this Act has been repealed in relation to such industry by a
Maharashtra Act.”

16. It is not disputed that the first respondent is an `industry’ within the

concept of industry as defined in Section 2(j) of the Industrial Disputes Act 1947.

The respondent No. 1 is admittedly not covered under the Bombay Industrial

Relations Act 1946. The question is whether in relation to any industrial dispute

concerning the first respondent, the State Government is the `appropriate

government’ under the Industrial Disputes Act 1947.

17. It, therefore, becomes necessary to look into the definition of

`appropriate government’ under the Industrial Disputes Act 1947. Under Section

2(a) of the Industrial Disputes Act 1947 `appropriate government’ means;

(i) in relation to any industrial dispute concerning an industry
carried on by or under the authority of the Central Government,
(or concerning, industries specifically mentioned in this sub-
section starting from a railway company upto a major port),
the Central Government; and

(ii) in relation to any other industrial dispute, the State
Government.

Thus, it is clear that under the Industrial Disputes Act, the Central

Government is the `appropriate government’ in relation to the industrial disputes

concerning the industries specified under Section 2 (a) (i) and for the industries

carried on by or under the authority of the Central Government. Excluding these

two categories of industries in relation to any other industrial dispute, it is the State

Government which is the `appropriate government’.

1

18. Entry 22 in list III – Concurrent List to the Seventh Schedule to the

Constitution of India relates to `Trade Unions; Industrial and Labour disputes’. Entry

23 thereunder is `social security and social insurance; employment and

unemployment’. Entry 24 is `welfare of labour including conditions of work, provident

fund, employer’s liability, workmen’s compensation, invalidity and old age pensions

and maternity benefits’. Subject to the provisions contained in sub-clauses (1) and

(2) in Article 246, the Legislature of a State can also make laws on these subjects,

and this is how the MRTU and PULP Act 1971 makes provisions for recognition of

trade unions for collective bargaining, and for prevention of unfair labour practices.

It is also in the fitness of things that the Industrial Disputes Act which is the

principal Central Act for investigation and settlement of Industrial Disputes lays

down that for the industrial disputes concerning the specified industries and for

those carried on by or under the authority of the Central Government, the Central

Government will be the `appropriate government’, but in relation to any other

industrial dispute the State Government will be the `appropriate government’. It,

therefore, becomes necessary to examine the phrase `any industry carried on by or

under the authority’ of Central Government on this background while applying it to a

particular industry and in the instant case, to the first respondent.

19. Explanation of the concept of appropriate government by the
Judiciary:–

The appeal raises the question as to whether the Division Bench has correctly

applied the law laid down in Steel Authority of India (supra). The Steel Authority of

India judgment however once again reiterates the law laid down way back in Heavy
1

Engineering Mazdoor Union vs. The State of Bihar (1969) 3 SCR, 1995,

though with a little divergence. It therefore becomes necessary to examine as to

how the concept of appropriate government has been explained by the judiciary in

the leading decisions. That will enable us to find out as to what are the tests in this

behalf which have evolved over the years. In Heavy Engineering case, the State of

Bihar had referred an industrial dispute between the Heavy Engineering Corporation

Ltd., a company wholly owned by the Central Government and its workmen for its

adjudication by the Industrial Tribunal. The appellant mazdoor union challenged the

reference contending that the `appropriate government’ to refer the dispute was the

Central Government and not the State Government. The High Court rejected the

contention, and hence the matter was carried to this Court. This Court noted that

the Heavy Engineering Corporation is a Government company within the meaning of

Section 617 of the Companies Act, since its entire share capital was contributed by

the Central Government and its shares were registered in the name of the President

of India and officers of the Central Government. The memorandum of association

and the articles of association of the company conferred large powers on the Central

Government including the power to give directions as regards the functioning of the

company. The wages and salaries of the employees were also determined in

accordance with these directions. The Directors of the company were appointed by

the President of India. The Company was described in its standing orders as a

Government Undertaking.

1

20. It was accepted by the corporation that it could not be said to be an

`industry’ carried on by the Central Government. The limited issue was whether it

could be regarded as an `industry’, carried on under the authority of the Central

Government. The question was as to how to construe the phrase `under the

authority of Central Government’.

This court held;

….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 authorized 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 authorizes B to sell certain goods for and on his behalf
and B does so, incurs no liability for so doing in respect of such goods and
confers 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”
means 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, therefore, 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.” (underlining
supplied)

21. This Court noted that an incorporated company has a separate

existence and the law recognizes it as a juristic person, separate and distinct from

its members. Its rights and obligations are different from those of its shareholders.

Action taken against it does not directly affect its shareholders. The company so

incorporated derives its powers and functions from and by virtue its memorandum

of association and its articles of association. The mere fact that the entire share
1

capital of the 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 court noted that a notice to the

President of India and the officers of the Central Government, who hold between

them all the shares of the company would not be a notice to the 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.

22. The Court noted that the extensive powers are conferred on the

Central Government including the power to give directions as to how the company

should function, the power to appoint its Director and even the power to determine

the wages and salaries payable by the company to its employees but these powers

were derived by the company’s memorandum of association and the articles of

association and not by reason of the company being an agent of the Central

Government. The court thereafter observed as follows:

….. 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 corporation can easily be identified as the agent
of the state as in Graham vs. Public Works Commissioners ( [1901] 2 K.B.

781) 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
1

Commercial Tax Officer, Visakhapatnam [1964] 4 SCR 99 at 188, and
Tamlin v. Hannaford [1950] 1 K.B. 18 at 25, 26. Such an interference that the
corporation is the agent of the Government may be drawn where it is performing
in substance governmental and non commercial functions. (cf London County
Territorial and Auxiliary forces Association v. Nichlos) [1948] 2 All E.R. 432.
(underlining supplied)

23. Then the Court looked into the definition of `employer’ as given in

Section 2 (g) of the Industrial Disputes Act. As this section provides, an employer

under clause (g) means, an employer in relation to an `industry’ carried on by or

under the authority of any department of the Central Government or the State

Government, the Authority prescribed in that behalf, or where no such authority is

prescribed, the head of the Department. No such authority was prescribed in regard

to the business carried on by the respondent company. The Court observed that the

definition of the `employer’ under the Industrial Disputes Act 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 railway, or one carried on by such department

through the instrumentality of an agent. All these facts led this Court to hold that

the Heavy Engineering Corporation could not be said to be an `industry’ carried on

under the authority of the Central Government.

24. We have referred to the Judgment in Heavy Engineering Mazdoor

Union (Supra) extensively for the reason that it has been followed consistently

including the last relevant judgment of the Constitution Bench in Steel Authority of

India Ltd. (Supra), though with a slight divergence. The next judgment of

significance after Heavy Engineering Mazdoor Sangh, is Hindustan Aeronautics
1

Ltd. vs. Workmen reported in (1975) 4 SCC 679. In that matter a bench of

three judges was concerned with the dispute between the management of the

Barrackpore branch of the appellant Government Company situated in West Bengal

and its employees. The appellant had challenged the Award of the Fifth Industrial

Tribunal, West Bengal and one of the challenges was to the competence of the

Government of West Bengal to make the reference of the industrial dispute. It was

contended that the Barrackpore branch was under the direct control of the

Bangalore Division of the Company and since it was a Government Company

constituted under section 617 of the Companies Act, (the shares of which were

entirely owned by the Central Government), the reference ought to have been made

either by the Central Government or by the Government of Karnataka. This Court

negatived the contention. It noted that the Barrackpore Branch was a separate

branch and for the purposes of this Act it was an industry carried on by the

Company as a separate unit. This court followed the dicta in Heavy Engineering

Mazdoor Union (supra) and observed in para 4 as follows:

“The workers were receiving their pay packages at
Barrackpore and were under the control of the officers of the company
stationed there. If there was any disturbance of industrial peace at
Barrackpore where a considerable number of workmen were working
the appropriate government concerned in the maintenance of the
industrial peace was the West Bengal Government. The grievances of
the workmen of Barrackpore were their own and the cause of action in
relation to the industrial dispute in question arose there. The
reference, therefore, for adjudication of such a dispute by the
Governor of West Bengal was good and valid. (underlining supplied)
1

25. In Rashtriya Mill Mazdoor Sangh, Nagpur vs. Model Mills,

reported in 1984 (Supp) SCC 443, a reference (though under the Bombay Industrial

Relations Act, 1946) of the demands of the employees for payment of bonus was

challenged on the ground that an authorized controller under the Industries

(Development and Regulation) Act, 1951 had been appointed in respect of the

industrial undertaking and since the undertaking was being run by an authorized

controller under the authority of a department of the Central Government, the

reference under the Bombay Industrial Relations Act, 1946 was not competent. A

bench of three judges of this Court once again referred to the interpretation of the

expression `under the authority of’ rendered in Heavy Engineering Mazdoor Union’s

case. The Court noted that in reaching its conclusion in Heavy Engineering

Mazdoor Union’s case (supra) this Court had approved the view of Calcutta High

Court in Carlsbad Mineral Water Mfg. vs. P.K. Sarkar AIR 1952 Calcutta

Page 6 wherein a Division Bench that Court, had held that business which is carried

on by or under the authority of the Central Government must be a Government

business. The High Court had further held that in any industry to be carried on

under the authority of the Central Government it must be an industry belonging to

the Central Government, that is to say, its own undertaking. The Court held in para

17;

“The fact that the authorized controller is appointed
by the Central Government and that he has to work subject to the
directions of the Central Government does not render the industrial
undertaking an agent of the Central Government and therefore,
1

could not be said to be an establishment engaged in an industry
carried on by or under the authority of the Central Government.”

26. The Judgment in Rashtriya Mill Mazdoor Sangh (supra) was followed

by the Judgment in Food Corporation of India Workers Union vs. Food

Corporation of India reported in (1985) 2 SCC 294. Therein, the Court was

concerned with the Writ Petition filed by the employees seeking the regularization of

their services under the Contract Labour (Regulation and Abolition) Act 1970 (for

short the CLRA Act). In that matter, inspite of the fact that FCI is a specified

industry under Section 2(a) (i) of the Industrial Disputes Act 1947, this Court

referred to the definition of `appropriate government’ under the CLRA Act 1970. It

referred to judgments in Heavy Engineering Mazdoor Union and Rashtriya Mill

Mazdoor Sangh (supra) with approval, and held that for the regional offices and

warehouses which were situated in various states, the State Governments were the

`appropriate Governments’ and not the Central Government.

27. The scheme of the CLRA Act 1970 came up for consideration before a

bench of three Judges in Air India Statutory Corporation vs. United Labour

Union (1997) 9 SCC 377. The Court was concerned with the question as to

whether the Central Government was the competent appropriate government for

the purposes of the notification which it had issued under that Act to abolish the

Contract Labour system in the establishment of the appellant. The court held that

the Central Government was the appropriate government. The definition of

`appropriate government’ under Section 2 (1) (a) of that Act was examined by this

Court and which reads as follows:

2

“[(a) “appropriate Government” means,-

(i) in relation to an establishment in respect of which the
appropriate Government under the Industrial Disputes Act,
1947 (14 of 1947), is the Central Government, the Central
Government.

(ii) in relation to any other establishment, the Government of
the State in which that other establishment is situated;]

A bench of three Judges, therefore, examined the efficacy of the judgments starting

from Heavy Engineering Mazdoor Union case (supra). After examining the

principles arising out of some of the leading judgments on Article 12 of the

Constitution of India, such as those in the case of R.D. Shetty vs. International

Airport Authority of India (1979) 3 SCC 489 and Ajay Hasia vs. Khalid

Muzib Sehravardi (1981) 1 SCC 722 (a Constitution Bench Judgment), the

Court held that corporations and companies controlled and held by the State

Governments will be institutions of those states within the meaning of Article 12 of

the Constitution. A Priori, in relation to corporations and companies held and

controlled by the Central Government, the `appropriate government’ will be the

Central Government. In paragraph 28 the court observed : —

’28. From this perspective and on deeper consideration, we are
of the considered view that the two Judge bench in Heavy
Engineering Mazdoor Union case narrowly interpreted the words
`appropriate government’ on the common law principles which no
longer bear any relevance when it is tested on the anvil of Article 14.’
……….

28. The question concerning interpretation of the concept of `appropriate

government’ in Section 2 (1) (a) of the CLRA Act 1970 and in Section 2 (a) of the
2

Industrial Disputes Act, 1947 was subsequently referred to a Constitution Bench in

Steel Authority of India Ltd. vs. National Union Waterfront Workers,

reported in [(2001) 7 SCC 1]. The Constitution Bench examined the relevant

provisions and the judgments including those in the cases of R.D. Shetty and Ajay

Hasia (supra). The question decided by Constitution Bench of this Court in Ajay

Hasia was with respect to Jammu & Kashmir Regional Engineering College, Srinagar,

which was registered as a society under the Jammu & Kashmir Registration of

Societies Act 1898 and wherein it was held to be a State within the meaning of

Article 12 of the Constitution.

29. In para 37 of the judgment in Steel Authority of India Ltd. (supra), this

court held that merely because the government companies, corporations and

societies are instrumentalities or agencies of the Government, they do not become

agents of the Central or the State Government for all purposes. The Court held as

follows:

“37. We wish to clear the air that the principle, while discharging
public functions and duties the government
companies/corporations/societies which are instrumentalities or agencies
of the Government must be subjected to the same limitations in the field
of public law — constitutional or administrative law — as the
Government itself, does not lead to the inference that they become
agents of the Centre/State Government for all purposes so as to bind
such Government for all their acts, liabilities and obligations under
various Central and/or State Acts or under private law.”

30. In para 38, this Court thereafter held as follows:

” 38. From the above discussion, it follows that the fact of being
an instrumentality of a Central/State Government or being “State” within
the meaning of Article 12 of the Constitution cannot be determinative of
2

the question as to whether an industry carried on by a
company/corporation or an instrumentality of the Government is by or
under the authority of the Central Government for the purpose of or
within the meaning of the definition of “appropriate Government” in the
CLRA Act. ………………………………………….
Further, the definition of “establishment” in the CLRA Act takes in its fold
purely private undertakings which cannot be brought within the meaning
of Article 12 of the Constitution. In such a case, how is “appropriate
Government” determined for the purposes of the CLRA Act or the
Industrial Disputes Act? In our view, the test which is determinative is:
whether the industry carried on by the establishment in question is
under the authority of the Central Government. Obviously, there cannot
be one test for one part of the definition of “establishment” and another
test for another part. Thus, it is clear that the criterion is whether an
undertaking/instrumentality of the Government is carrying on an
industry under the authority of the Central Government and not whether
the undertaking is an instrumentality or agency of the Government for
purposes of Article 12 of the Constitution, be it of the Central
Government or the State Government. (underlining supplied)

31. In para 39, this Court further held as follows:

“39. To hold that the Central Government is “the appropriate
Government” in relation to an establishment, the court must be satisfied
that the particular industry in question is carried on by or under the
authority of the Central Government. If this aspect is kept in mind it
would be clear that the Central Government will be the “appropriate
Government” under the CLRA Act and the ID Act provided the industry
in question is carried on by a Central Government company/an
undertaking under the authority of the Central Government. Such an
authority may be conferred, either by a statute or by virtue of the
relationship of principal and agent or delegation of power. Where the
authority, to carry on any industry for or on behalf of the Central
Government, is conferred on the government company/any undertaking
by the statute under which it is created, no further question arises. But,
if it is not so, the question that arises is whether there is any conferment
of authority on the government company/any undertaking by the Central
Government to carry on the industry in question. This is a question of
fact and has to be ascertained on the facts and in the circumstances of
each case.”

32. In the next para 40 the Constitution Bench states that it shall refer to

the cases of this court on this point and thereafter examines in paragraphs 41 to 44
2

the earlier referred judgments in Heavy Engineering Mazdoor Union, Hindustan

Aeronautics, Rashtirya Mill Mazdoor Sangh and Food Corporation of India (supra).

33. In paragraph 41 of the judgment, the Constitution Bench examined the

Judgment in Heavy Engineering Mazdoor Union case. In Heavy Engineering

Mazdoor Union the court had observed that an inference that the corporation was

the agent of the Government might be drawn where it was performing in substance

governmental and not commercial functions. The Constitution Bench disagreed with

the distinction thus made between the Governmental activity and commercial

function of Government Companies. Barring this limited disagreement, however at

the end of para 41 the Constitution Bench observed that it is evident that the court

correctly posed the question whether the State Government or the Central

Government was the `appropriate government’ and rightly answered it.

34. In paragraph 42, the Constitution Bench examined the judgment of

Hindustan Aeronautics Ltd. (supra). The Constitution Bench noted that the judgment

in Heavy Engineering Mazdoor Union case was followed in Hindustan Aeronautics

and it had taken note of the factor that if there was any disturbance of industrial

peace in Barrackpore, the `appropriate government’ concerned for the maintenance

of internal peace was the West Bengal Government. The court observed that the

factors which weighed with the Court could not be said to be irrelevant.

35. In para 43 the Constitution Bench examined the judgment in Rashtriya

Mill Mazdoor Sangh (supra) wherein although an authorized controller was
2

appointed to replace the management of the respondent Model Mill, the Rashtriya

Mill Mazdoor Sangh judgment had held that the undertaking could not be held to be

carried on under the authority of the Central Government. The Constitution Bench

quoted the observations from the judgment with approval.

36. In para 44 the Constitution Bench referred to the FCI case (supra). It

noted that the FCI judgment had followed the judgments in Heavy Engineering

Mazdoor Union and Rashtriya Mazdoor Mill Sangh (supra) to hold that the State

Government was the `appropriate government’ pertaining to the regional offices and

warehouses of the FCI under the CLRA Act. At the end of this para the Constitution

Bench concluded “we find no illegality either in the approach or in the conclusion

arrived at by the court in these cases.” (underlining supplied)

37. In paragraphs 45 and 46, thereafter once again the Constitution Bench

turned to the judgment in Air India case and in para 46 it concluded as follows:

” We have held above that in the case of a Central
Government company/undertaking, an instrumentality of the
Government, carrying on an industry, the criteria to determine whether
the Central Government is the appropriate Government within the
meaning of the CLRA Act, is that the industry must be carried on by or
under the authority of the Central Government and not that the
company/undertaking is an instrumentality or an agency of the Central
Government for purposes of Article 12 of the Constitution; such an
authority may be conferred either by a statute or by virtue of the
relationship of principal and agent or delegation of power and this fact
has to be ascertained on the facts and in the circumstances of each
case. In view of this conclusion, with due respect, we are unable to
agree with the view expressed by the learned Judges on interpretation
of the expression “appropriate Government” in Air India case.”
(underlining supplied)
2

Submissions on behalf of the Appellant

38. On this background the submission on behalf of the appellant was that

way back since 1966 when the Tata Memorial Centre (T.M.C.) was constituted into a

separate society and a public trust, it has all throughout functioned as an

independent entity and it could not be considered to be a delegate of the Central

Government. It was submitted that at the inception the Tata Memorial Hospital was

set up out of the funds of Sir Dorabji Tata Trust and not of the Central Government.

The Government of India established the Indian Cancer Research Centre, but that

was also under an agreement dated 7.10.1953 and in collaboration with the trustees

of the Sir Dorabji Tata Trust. The Government of India did give the initial grant and

undertook to provide recurring expenses in respect of the staff and contingencies of

the management but the centre was established on the land belonging to the Sir

Dorabji Tata Trust. Later on, the Central Government did take over the Hospital

after the Trust decided to dedicate it to the nation. However, at all material times,

part of the expenses of the Hospital have been met from the funds generated by the

Hospital. After the formation of Respondent No. 1 as a registered society in 1966

also, the internal sources generate 1/3rd, (i.e approximately 25 crores out of 75

crores) of the funds which are utilized for running the Hospital. Thus, the following

factors approved by the Industrial Court and the learned Single Judge were pressed

into service on behalf of the appellants,
2

i) In its inception the entire share capital and assets of T.M.C. were
not solely owned or contributed by the Government of India in view
of the donation by Dorabji Trust;

ii) T.M.C is not wholly run by the funds of Government of India. Its
internal sources are generating 1/3rd fund which is utilized for
running the hospital.

iii) Its governing Council has the direct control over the activities of
T.M.C. The T.M.C is functioning under its own byelaws which
suggest that the deep and intensive control is by the Governing
Council.

iv) The T.M.C. employees are not the Government servants;

39. It was pointed out on behalf of the appellants that Mr. Muthuswamy

the Chief Administrative officer of the first respondent had admitted in his evidence

that there was no interference from the Central Government in the day-to-day

activities of the first respondent and they were looked after by the Directors of the

T.M.C. itself. The labour categories of the employees were employed either by the

Directors or by the Officers of the council. He admitted that as far as functioning

and administration was concerned, the first respondent was an autonomous body.

As laid down in the leading decisions on this issue from time to time, including the

one in Steel Authority of India (supra) whether the industry is carried on by or under

the authority of the Central Government is to be decided on the facts of each case.

In view of the facts which have come on record as above, it was submitted that the

judgment of the Industrial Court could not have been faulted and since it was on the
2

basis of the facts and circumstances placed on record, it was rightly left undisturbed

by the learned Single Judge.

40. The judgment of the Division Bench was assailed also for laying

emphasis on recital No. 6 of the agreement dated 6.1.1966 between the trustees of

Sir Dorabji Tata Trust and Government of India and not the subsequent clauses of

that agreement. It was pointed out that in recital No. 9 of that agreement, it was

proposed to amalgamate the two institutions and to entrust the control and

management to the newly created body under the agreement. It was emphasized

that as per clause 4 of the agreement all subsequent acquisitions shall vests in the

holding trustees and clause 5 provides that the Centre shall be under the direct

management and control of the Council to be created.

41. It was submitted that the appellant trade union had been recognized

way-back in the year 1985 under the MRTU and PULP Act and several proceedings

had been initiated by both the parties under this Act. The first respondent had thus

in a way accepted that the said act does apply to it and now it cannot be permitted

to contend to the contrary. It was, therefore, submitted that the Division Bench had

erred in ignoring that once the society was formed and all the activities were

transferred to the society, it could no longer be considered as a delegate of the

Central Government and that the Division Bench seriously erred in its understanding

of the law laid down by this Court.

2

Submissions on behalf of the first respondent

42. As against the submissions on behalf of the appellant, it was submitted

on behalf of the first respondent that after the Hospital was dedicated to the nation,

at all material times the first respondent functioned under the authority of the

Central Government. The Tata Memorial Hospital set up by Sir Dorabji Tata Trust

was dedicated to the nation and the control thereof was taken over by the

Government of India with effect from 1.4.1957 by virtue of the agreement between

the two dated 4.2.1957. After the decree was passed by the City Civil Court on

27.3.1957 and the scheme was approved, all the properties of the Hospital came to

be vested in the Government of India. The Tata Memorial Centre finds a specific

place in the rules of allocation of business framed by the President of India and it is

stated to be under the Department of Atomic Energy. In the treatment of the

disease of cancer radiation and Isotopes produced by the Bhaba Atomic Research

Centre are required to be used and they are made available by the Department of

Atomic Energy. Although the society is created to run the administration of the first

respondent, under clause 4 of the agreement dated 6.1.1966, the properties of the

Tata Memorial Hospital and Research Centre which were vested in the Government

by decree dated 22.3.1957 continue to be vested in the Government of India. It is

therefore, submitted that the Division Bench was correct in the view taken by it that

the first respondent society continued to function as the delegate of the Central

Government.

2

43. The first respondent and the Division Bench emphasized the recital No.

6 of the agreement dated 6.1.1966 and the relevant portion of the Decree and the

scheme;

The recital No. 6 reads as follows:-

“6. AND WHEREAS the Trustees of the Sir Dorabji Tata
Trust being desirous of dedicating this Hospital to the Nation with all
its assets including the Cancer Infirmary Fund and the Three plots
Nos. 107, 108 and 109 of scheme No. 60, Naigaum Estate, requested
the Government of India to take over the control and management
of the said Hospital with effect from the First day of April One
Thousand Nine Hundred and Fifty Seven and the Manage the same
at their own expense as from the said date onwards upon the terms
and conditions set forth in the Agreement made on the Fourth Day of
February One Thousand Nine Hundred and Fifty Seven (hereinafter
called the Hospital Agreement).”

44. The part of the decree emphasized is as follows:-

AND THIS COURT DOTH FURTHER ORDER that the properties
to be conveyed, transferred and assigned by the Trustees to the
Government of India being the immovable properties particularly
described in Schedule B hereto and they are hereby vested in the
Government of India”

The relevant part of the scheme reads thus:-

“The Trustees of Sir Dorabji Tata Trust shall hand over
to the Government of India and the Government of India shall take
over the control and management of the Tata Memorial Hospital and
shall manage the same at their own expenses as and from 1st April
1957.”

45. Tests emerging for determining whether the industry is
carried on under the authority of the Central Government or the State
Government

Having seen the statutory framework it is clear that when it comes to

an industry governed under the Industrial Disputes Act 1947, to be covered under
3

the MRTU and PULP Act, the State Government has to be the `appropriate

government’ in relation to any industrial dispute concerning such industry. As

provided in Section 2 (3) of the MRTU and PULP Act, we have to fall back on the

definitions of `industry’ and `appropriate government’ under the Industrial Disputes

Act 1947. As per the scheme of Section 2 (a) of the Industrial Disputes Act, for the

industrial disputes concerning the industries specified in sub-section (i), and for the

industries which are carried on by or under the authority of the Central Government,

the Central Government is the appropriate government. Section 2 (a) (ii) provides

that `in relation to any other industrial dispute’ the State Government is the

`appropriate government’. Therefore in an industrial disputes concerning industries,

other than specified industries it becomes necessary to examine whether the

industry is carried on by or under the authority of the Central Government. When it

does not fall under either of the two categories, the State Government will be the

appropriate government.

46. It is also material to note that this exercise is to be done basically in

the context of an industrial dispute to find out as to whether in relation to any

industrial dispute concerning that industry, Central Government is the `appropriate

government’ or the State Government is the `appropriate government’. Oxford

dictionary defines word `concerning’ as `involving’ or `about’. The word `concerning’,

according to Webster’s Dictionary means `relating to’, `regarding’ or `respecting’

proximate, intimate and real connection with the establishment. It is to be noted

that the Industrial Dispute Act is an act for investigation and settlement of industrial
3

disputes and the MRTP and PULP Act 1971 is for recognition of trade unions for

facilitating collective bargaining for certain undertakings with which we are

concerned in the present matter, and for prevention of certain unfair practices

amongst other objectives. This being the position it is to be noted that the

examination of the issue as to which government is the `appropriate government’ is

to be carried out in this context.

47. As far as an industry `carried on by the Central Government’ is

concerned, there need not be much controversy inasmuch as it would mean the

industries such as the Railways or Post and Telegraph, which are carried on

departmentally by the Central Government itself. The difficulty arises while

deciding the industry which is carried on, not by but `under the authority of the

Central Government’. Now, as has been noted above, in the Constitution Bench

Judgment in Steel Authority of India Limited (supra), the approach of the different

Benches in four earlier judgments has been specifically approved and the view

expressed in Air India (supra) has been disagreed with. The phrase `under the

authority’ has been interpreted in Heavy Engineering (Supra), to mean `pursuant to

the authority’ such as where an agent or servant acts under authority of his principal

or master. That obviously cannot be said of a company incorporated under the

Companies Act, as laid down in Heavy Engineering Mazdoor Union case (supra).

However, where a statute setting up a corporation so provides specifically, it can

easily be identified as an agent of the State. The Judgment in Heavy Engineering

Mazdoor Sangh observed that the inference that a corporation was an agent of the
3

Government might also be drawn where it was performing in substance

governmental and non commercial function. The Constitution Bench in Steel

Authority case (supra) has disagreed with this view in para 41 of its judgment.

Hence, even a corporation which is carrying on commercial activities can also be an

agent of the state in a given situation. Heavy Engineering Judgment is otherwise

completely approved wherein, it is made clear that the fact that the members or

directors of corporation and he is entitled to call for information, to give directions

regarding functioning 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. The fact that entire capital is contributed by the Central

Government and wages and salaries are determined by it, was also held to be not

relevant.

48. In Hindustan Aeronautics the fact that the industrial dispute had arisen

in West Bengal and that the `appropriate government’ in the instant case for

maintaining industrial peace was West Bengal was held to be relevant for the

Governor of West Bengal to refer the dispute for adjudication. In Rashtriya Mill

Mazdoor case the fact that the authorized controller was appointed by the Central

Government to supervise the undertaking was, held as not making any difference.

The fact that he was to work under the directions of the Central Government was

held not to render the industrial undertaking an agent of the Central Government.

49. In Food Corporation of India (supra), inspite of the fact that FCI is a

specified industry under Section 2 (i) (a) of the ID Act 1947, this Court considered
3

the definition of `appropriate government’ in CLRA Act 1970, and the State

Governments were held to be the `appropriate governments’ for the regional offices

and the warehouses situated in various states wherein the demand for regularization

of the services under the CLRA Act had arisen.

50. The propositions in Steel Authority are to be seen on this background

viz. that merely because the government companies / corporations and societies are

discharging public functions and duties that does not by itself make them agents of

the Central or the State Government. The industry or undertaking has to be carried

under the authority of the Central Government or the State Government. That

authority may be conferred either by a statute or by virtue of a relationship of

principle and agent, or delegation of power. When it comes to conferring power by

statute, there is not much difficulty. However, where it is not so, and whether the

undertaking is functioning under authority it is a question of fact. It is to be decided

on the facts and circumstances of each case.

51. Application of these tests to the facts of the present case.

As far as the facts of the present case are concerned, as can be seen from

the submissions of the parties, the determination of the question as to which

Government is the appropriate Government for the first respondent – establishment,

will depend upon two issues –

(1) How is the property of the first respondent vested? and

(2) Whether the control and management of the Hospital and the Research

Centre is independently with the first respondent?

3

52. How is the property of the first respondent vested.

As can be seen from the facts, which have come on record, the Tata

Memorial Hospital was set up by Sir Dorabji Tata Trust. It was being maintained out

of the funds of the Trust itself as well as from the grants made over by the Central

Government as well as by the State Government. The Indian Cancer Research

Centre was set up by the joint collaboration of Sir Dorabji Tata Trust and the Central

Government by an agreement dated 07.10.1953. The initial grant for the Center was

given by the Central Government and it was meeting the expenses of the Centre

though it was set up on the land belonging to the Trust. In 1957 Sir Dorabji Tata

Trust decided to dedicate to the nation the property on which the Tata Memorial

Centre stands. An agreement was entered in that year between the trustees and the

Central Government. The control and the management of the hospital was

transferred to the Central Government and a vesting order was passed in the same

year to that effect by the City Civil Court in appropriate proceedings. In the year

1966, the Central Government and the Dorabji Tata Trust entered into an

agreement by virtue of which Tata Memorial Hospital and the Indian Cancer

Research Centre were amalgamated and the first respondent society was created

and the administration and the management of the Centre was vested in the

Governing Council of the said Society. The first respondent – Centre was registered

as a Society under the Societies Registration Act, 1860 as well as under the Bombay

Public Trust Act, 1950.

3

53. The first respondent heavily relied upon the test of vesting of the

property as the main criterion for ascertaining as to who controls the first

respondent for the purpose of deciding as to which Government is the Appropriate

Government. It was emphasized that under the agreement of 1957, the Dorabji

Tata Trust handed over the property to the Central Government and that vesting

had been continued in the agreement of 1966 also. It is, however, to be noted that

as per this very agreement, the future acquisitions were to vest in the Governing

Council of the Society. Rule – 26 of the Rules and Regulations of the first

respondent – Society provides that all properties and funds of the Centre (except

the immovable properties as specified) vest in the council:

“26. Properties and Funds vested in the Council: Except the
existing immovable properties of the Centre and such immovable
properties as may be vested in the Holding Trustees, all the other
properties of the Centre shall vest in the Council and more
particularly the following:

(a) recurring and non-recurring grants made by Government;

(b) other grants, donations and gifts (periodical or otherwise),
other than those intended to form the corpus of the property
and funds of the Centre or held for the benefit of the Centre
by the Holding Trustees.;

(c) the income derived from the immovable properties and the
income of the funds vested in the Holding Trustees and
income of the funds vested in the

Council and also fees, subscription and other annual receipts; and

(d) all plant and machinery, equipment and instruments (whether
medical, surgical, laboratory, workshop or of any other kind), books
and journals, furniture, furnishings and fixtures belonging to the
Centre.”

54. However, even when it comes to the immovable properties, Section –

5 of the Societies Registration Act provides for deemed vesting of the properties
3

belonging to a society into the Governing Body of such society. Section – 5 of the

Societies Registration Act reads as follows:

“5.Property of society how vested –

The property, movable or immovable, belonging to a society
registered under this Act, if not vested in trustees, shall be deemed to
be vested, for the time being, in the governing body of such society,
and in all proceedings, civil and criminal, may be described as the
property of the governing body of such society by their proper title.”

55. In this behalf, we must keep in mind, the raison d’etre of the above

referred to Section – 5 that once a trust is established and a society is registered for

the administration of the trust, the statute contemplates that the society should be

fully autonomous and that the lack of actual transfer of property of the trust should

not prevent the governing body in its administration. Law recognizes that it would

be proper to regard that as done which ought to have been done. The deeming

provision creates a fictional vesting in favour of the Governing Council and not in

favour of the Society or the Trust. This is also for the reason that society is not a

body corporate which has also been held by this Court in the Board of Trustees,

Ayurvedic and Unani Tibia College, Delhi Vs. The State of Delhi and

Another [AIR 1962 SC 458] and reiterated in Illachi Devi (D) by L.Rs. and

Others Vs. Jain Society, Protection of Orphans India and Others [AIR 2003

SC 3397]. Since the society cannot hold the property in its name, vesting of the

property in the trustees is likely to hinder the administration of the trust property,

particularly, where the trustees themselves or their legal representatives claim

adversely to the trust. It is for this reason that the law vests the property belonging

to the society in its Governing Body.

3

56. The phrase `property belonging to a person’ has two general meanings

(1) ownership, (2) the absolute right of user (per Martin B in Att. Gen. vs. Oxford

& C. Railway Co. 31 L.J. (1862) 218 at 227) `Belonging’ connotes either

ownership or absolute right of user ( Wills J in The Governors of St. Thomas’, St.

Bartholomew’s, and Bridewell Hospital vs. Hudgell (1901) 1 KB 381. The

Centre has an absolute right of user over its immovable properties which it has been

exclusively exercising all throughout. Section 5 of the Societies Registration Act

clearly declares that the property belonging to the society, meaning under its user, if

not vested in the trustees shall be deemed to be vested in the Governing Council of

the society. In the present case, it is nobody’s case that the property remains

vested in the Trustees of the Dorabji Tata Trust. It has been canvassed on behalf of

the first respondent that the property is vested in the Central Government.

However, the Central Government has never claimed any title to the property

adverse to the first respondent – Tata Memorial Centre. It is true that the property

dedicated to the Tata Memorial Centre has not been transferred to the Society by

the Central Government. But the fact is that it is the Governing Council of the first

respondent which has been administering and controlling the day to day affairs of

Tata Memorial Centre and its property funds, employment of its staff and their

conditions of service. Hence, in view of the above referred to factual as well as legal

scenario the first issue will have to be decided that the property dedicated to the

first respondent will be deemed to be vested in the Governing Council of the first

respondent – Society.

3

57. Whether the Control and Management of the Hospital and the
Research Centre is independently with the first respondent.

As far as the control and management are concerned, it is clear from

the facts referred to above that the Central Government has the power to appoint

four nominees on the Governing Council of the first respondent. We have already

seen, as held in Heavy Engineering Mazdoor Union Case (Supra), mere power to

appoint the Directors does not warrant a conclusion that the particular undertaking

is a Central Government Undertaking. The question is whether the undertaking is

functioning as the agent of the Central Government. In the instant case, the society

was created to entrust the control and management of the Hospital and the

Research Centre to the Society. Recital No.9 of the agreement of the 1966

specifically states as follows:

“9) AND WHEREAS the Government of India and the Trustees
of the Sir Dorabji Tata Trust are now desirous of amalgamating the
two institutions and entrusting their control and management to a
society.”

58. Consequently, Rule – 3 of the Society, which has been referred to

earlier, also lays down that the administration and the management vests in the

Governing Council. It is also to be noted that as per Rules and Regulation Nos.3 and

4 which have been quoted earlier, the administration and management of the

Centre is vested in the Council which is declared to be an executive body of the

center. As per the foreword to the bye-laws of the Tata Memorial Centre –

“the final decision on the extent of applicability of these rules to
all Tata Memorial Centre employees rests with the Tata Memorial
Governing Council. Its decision on the interpretation of these rules
adopted for Tata Memorial Centre employees will be final”.

3

Thus, as per the Rules and Regulations, the entire administration and management
of Tata Memorial Centre is with the Governing Council.

59. It has clearly come in the evidence of Mr.Muthusamy, the Chief

Administrative Officer of the first respondent that there was no interference of the

Central Government in the day to day activities of the first respondent. The

decisions were taken by the directors of the first respondent itself. As can be seen

from the bye-laws of the first respondent, the appointments and the service

conditions were modelled on the pattern of Department of Atomic Energy, but the

pay, allowances and pension, etc. are on the pattern of the Mumbai Municipal

Corporation, and which are fixed by the decisions of the Governing Council of the

first respondent. The material and the evidence as referred to above clearly show

that the entrustment of the management and control of the Hospital and the

Research Centre to the Society was complete and it has been so functioning

thereafter.

60. Besides, as observed in Heavy Engineering Mazdoor Union Case

(supra), if we look to the definition of `employer’ under the Industrial Disputes Act,

in a case where an industry is carried on by or under the authority of the

Government, the employer is defined as the authority prescribed in this behalf or

Head of the Department. In the instant case, no such authority has been prescribed,

nor any head of the department notified by the Central Government. On the

contrary, right from the time the society was created, its administration and

management is completely under its Governing Council and it is functioning
4

independently. No contrary evidence has been produced. The evidence of Mr.

Muthusamy, the Chief Administrative Officer of the Tata Memorial Centre establishes

the independent functioning of the first respondent under its Governing Council. It

is the Governing Council which has been exercising the executive powers of the

employer.

61. It was then submitted that mentioning of the Tata Memorial Centre in

the Rules for Allocation of Business of Government of India is a pointer to the

control of the Central Government. Insofar as the Rules of business of the

Government of India are concerned, they are for the purpose of allocation of

business between various departments of Government of India whenever the

Government of India has to take a decision. As rightly held by a Division Bench of

Bombay High Court in their own case in Tata Memorial Centre Vs. Sanjay

Verma reported in 1997 (75) Indian Factories and Labour Reports Page -4

mere allocation of business under any department would not in any manner decide

the issue as raised in the present case as to whether a particular industry is under

the control of the Central Government. The business rules cannot be conclusive to

show that any institution or organization listed under the allocation of business,

would be part of any department of the Government of India. Besides, as noted in

Heavy Engineering Mazdoor Union (supra) even if a Minister appoints the directors,

gives directions, calls information or supervises business, that will not make the

industry an agent of the Government.

4

62. Hence we have to conclude that even on the test of control and

management of the Hospital and the Centre, they are functioning independently

under the 1st respondent Society. They cannot be said to be `under the control’, of

the Central Government. In the circumstances the State Government shall have to

be held as the appropriate government for the 1st respondent for the purpose of I.D.

Act consequently the MRTU & PULP Act.

63. It is material to note that until the present litigation, neither the

Central Government nor the Dorabji Tata Trust or even the Governing Council of the

first respondent ever disputed the application of the MRTU and PULP Act to the first

respondent establishment. Prior to the Applications leading to the present appeal,

the respondent – 1 has also filed Complaints under the MRTU and PULP Act. Neither

the appellant nor the second respondent – rival union ever disputed the application

of the Act. In fact, the first respondent has in a way, by its own conduct acquiesced

into the application of the Act, and the appellant – Union has been recognized under

the Act right from 1985.

64. In view of all these factors, it is not possible for us to sustain the

judgment of the Division Bench of the Bombay High Court. The Division Bench has

clearly erred in its consideration of the judgment in the Steel Authority of India

Case. The first respondent cannot be held to be functioning under the authority of

the Central Government. The State Government is therefore the appropriate

Government for the respondent No. 1 for the purposes of ID Act and MRTU and

PULP Act. The two Applications filed by respondent No. 2 will have to be held as
4

maintainable under MRTU and PULP Act. The order of the Industrial Court holding

them to be maintainable but dismissing them on merits is held to be correct. In the

circumstances, the appeal is allowed. The order passed by the Division Bench of the

Bombay High Court is set aside and the order passed by the Industrial Court as

confirmed by the learned Single Judge, is restored. The Appeal No. 133/2002 filed

by the 1st Respondent in the High Court shall stand dismissed.

66. Parties will bear their own costs.

————-

……………………………..J.

(Altamas Kabir)

………………………………J.

(Cyriac Joseph)

……………………………..J.

(H.L. Gokhale)

New Delhi

Dated : August 9, 2010