2020 INSC 0532 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. ........... OF 2020 (Arising out of SLP (Civil) No. 4790 of 2019) Dhansai Sahu         …Appellant(s) Versus State of Chhattisgarh & Ors.                    …Respondent(s) O R D E R 1. Leave granted. 2. The moot question involved in this appeal is: whether the service rendered as daily­wager before being regularized and given the status of a regular Government servant, can be reckoned, so as to invoke the provisions of the Payment of Gratuity Act, 1972 (for short, “the 1972 Act”)   after   the   age   of   superannuation   and   retirement   as   State Government employee?   3. The   High   Court   of   Chhattisgarh,   Bilaspur   (for   short,   “the   High Court”)   relying   on   the   definition   of   “employee”   in   Section   2(e)   of   the 1972 Act, has taken the view that the provisions of the 1972 Act have 2 no   application   to   a   person   who   holds   a   post   under   the   State Government   and  is   governed  by   any   other   Act   and   in  particular,  the Chhattisgarh Civil Services (Pension) Rules, 1976 (for short, “the 1976 Rules”).   4. The appellant would, however, rely on the recent decision of this Court in   Netram Sahu vs. State of Chhattisgarh & Anr. 1 , dealing with   the   similar   argument   by   the   appellant   therein,   who   was appointed as a daily­wager and after working for 22 years, came to be regularized   on   work   charge   establishment   but   was   denied   gratuity, because  on  the   day  when   he  attained  the   age  of  superannuation,  he was holding the post under the State Government.  Indeed, the Court was   called   upon   to   answer   the   issue   in   identical   situation,   but   it   is obvious   from   the   observations   in   paragraph   14   of   the   reported decision   that   no   provision   of   either   the   1972   Act   or   the   1976   Rules was   brought   to   the   notice   of   the   Court,   which   would   disentitle   the appellant   therein   from   claiming   the   gratuity   or   for   that   matter,   any provision   prohibiting   the   appellant   therein   from   taking   benefit   of   his long and continuous service period of 22 years which he had rendered prior   to   being   regularised.     Notably,   this   Court   had   dealt   with   the judgment of the High Court in the case of  Netram Sahu vs. State of 1 (2018) 5 SCC 430 (two-Judge Bench) 3 Chhattisgarh & Ors. 2 , which in turn had relied on the exposition of this  Court in  the  case  of   Bharat   Sanchar   Nigam   Ltd.,   Jammu  vs. Teja   Singh 3   (unreported   decision)   and   also   the   principle   underlying the   exposition   in   Secretary,   State   of   Karnataka   &   Ors.   vs. Umadevi (3) & Ors. 4 .  However, none of the above decisions has been referred to while answering  the issue by this Court in   Netram  Sahu (supra @ F.N. 1).   5. In   the  case   of   Teja   Singh   (supra),   the   coordinate   Bench   of   two Judges   of   this   Court   considered   the   claim   of   a   person   who   was   an employee as a daily­rated Mazdoor with a Central Government owned Corporation.   He was recruited in the year 1973 and regularized with effect   from   11.8.1986   and   eventually   superannuated   on   30.8.1989. This Court was pleased to set aside the relief of gratuity given to that person by the Central Administrative Tribunal and the High Court.  In other   words,  the  coordinate  Bench   of  this  Court  opined  that   a  daily­ rated   Mazdoor   who   has   been   regularized  but  did   not   have   qualifying service   in   terms   of   the   service   rules   for   extending   retiral   benefits   to him,   would   not   be   entitled   for   payment   of   gratuity   under   the   1972 Act.  In other words, the subsequent decision in  Netram Sahu  (supra 2 Decided on 1.8.2014 in Writ Appeal No. 240/2014 (2014 SCC OnLine Chh 159) 3 Decided on 16.1.2009 in Civil Appeal No. 292/2009 (two-Judge Bench) 4 (2006) 4 SCC 1 4 @ F.N. 1) is in conflict with the said principle stated in the unreported decision of this Court. 6. Reverting   back   to   Section   2(e)   of   the   1972   Act,   the   same   in   no uncertain   terms   provides   that   if   a   person   holds   a   post   under   the Central   Government   or   a   State   Government   and   is   governed   by   any other   Act   or   by   any   rules   providing   for   payment   of   gratuity,   the provisions of the 1972 Act will have no application.   The respondents are relying on the provisions of the 1976 Rules applicable to the post held   by   the   appellant   after   being   regularised   on   1.9.2008.     The   said rules  provide   for   grant   of   pension   and   gratuity.   “Gratuity”   has  been defined   in   Rule   3(i)   to   include   “Service   Gratuity”  payable   under  sub­ Rule   (1)   of   Rule   43;   “Death­cum­Retirement   Gratuity”   payable   under sub­Rule (1) of Rule 44 and; “Residuary Gratuity” payable under sub­ Rule (2) of Rule 44 of the stated Rules (the 1976 Rules).  Rule 5 deals with regulations of claims of pension/gratuity or family pension, Rule 13   predicates   that   the   service   of   a   Government   servant   shall   not qualify unless his duties and pay are regulated by the Government or under   conditions   determined   by   the   Government   and   Rule   16 envisages   counting   of   service   on   contract   for   a   specified   period. Obviously, these Rules were not brought to the notice of this Court in the   case  of   Netram   Sahu   (supra  @ F.N.  1).   We  may  also   notice  the 5 decision   of   the   High   Court   of   Karnataka   at   Bangalore   in   the   case   of Assistant   Executive   Engineer   CNNL   vs.   The   Deputy   Labour Commissioner   &   Appellate   Authority,   Bangalore   &   Ors. 5 ,   which has   taken   the   view   that   where   provision   for   payment   of   gratuity   is made in the service Rules applicable to the person holding a post, his claim for gratuity must be decided on the basis of such Rules and not by invoking the provisions of the 1972 Act. 7. Ordinarily, we would have proceeded to decide the matter on the construct of the relied upon Rules, but as noted above, the exposition by the coordinate Bench of two Judges of this Court in the unreported decision of   Teja Singh   (supra) will also have to be taken note of and to observe judicial propriety, we deem it appropriate to refer the issue under   consideration   to   be   considered   by   a   larger   Bench   of   three Judges.     Accordingly,   the   Registry   is   directed   to   place   the   file   of   the present   matter   before   Hon’ble   the   Chief   Justice   for   constitution   of   a larger Bench. ............................, J.   (A.M. Khanwilkar)     ............................, J. 5 Decided on 4.9.2012 in W.P. No. 15856/2012 and connected matters 6 (Dinesh Maheshwari)                     New Delhi; January 21, 2020.