REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(S). 3153      OF 2022    (@ SLP(CIVIL) No. 30193 of 2017] MANIBEN MAGANBHAI BHARIYA … APPELLANT(S) v. DISTRICT DEVELOPMENT OFFICER DAHOD & ORS. … RESPONDENT(S) WITH  CIVIL APPEAL NO(S). 3154      OF 2022    (@ SLP(CIVIL) No. 30834 of 2017] CIVIL APPEAL NO(S).  3155      OF 2022    (@ SLP(CIVIL) No. 30809 of 2017] CIVIL APPEAL NO(S).  3156    OF 2022    (@ SLP(CIVIL) No. 30820 of 2017] CIVIL APPEAL NO(S). 3157   OF 2022    (@ SLP(CIVIL) No. 5392 of 2018] AND CIVIL APPEAL NO(S). 3158   OF 2022    (@ SLP(CIVIL) No. 29011 of 2018] 1 J U D G M E N T Rastogi, J. 1. I   have   had   the   advantage   of   going   through   the   judgment penned  by   my   brother  Abhay  S.  Oka,  J.     I   entirely  agree  with  the conclusions   which   my   erudite   Brother   has   drawn,   based   on   the remarkable   process   of   reasoning.     I   wish   to   add   few   lines   and express   my   views   not   because   the   judgment   requires   any   further elaboration   but   looking   for   the   question   of   law   that   emerged   of considerable importance. 2. The   moot   question   which   has   been   raised   in   the   instant appeals   for   our   consideration   indeed   is   a   question   which   may   not only   determine   the   rights   of   the   contesting   appellants   working   as Anganwadi   workers/helpers   who   are   discharging   a   pivotal   role   in the society at the grassroot level and are the role model of the ICDS 2 scheme which is one of the extended arm of the Ministry of Women and   Child   Development,   at   the   given   time,   it   may   also   give   a thought   process   to   the   Legislature   to   consider   as   to   whether   the applicability   of   gratuity   being   a   social   security   measure,   be extended   to   the   employees   who   served   the   establishment   in   an organized   or   unorganized   sector   and,   in   one   way   or   the   other, contributing in the sustainable development of the nation. 3. Looking   to   the   large   number   of   persons   working   in   the organized/unorganized   sector   by   passage   of   time,   different   social security legislations have been introduced in this largest democratic country,   which   can   be   divided   into   two   broad   categories,   namely, the contributory and non­contributory.     The contributory laws are those which provide for financing of the social security programmes by   contributions   paid   by   employees   and   employers   and   in   some cases supplemented by contributions/grants from the Government. At the same time, we have major non­contributory laws such as the Employee’s   Compensation   Act,   1923,   the   Maternity   Benefit   Act, 1961   and   the   Payment   of   Gratuity   Act,   1972   with   which   we   are presently concerned. 3 4. When   we   talk   about   social   security   legislations,   two   broad categories   are   social   insurance   legislation   and   social   assistance legislation.     In   social   insurance,   benefits   are   generally   made available to the insured persons under the condition of having paid the required contributions and fulfilling certain eligibility conditions and   as   regards   social   assistance,   the   beneficiaries   receive   benefits as a matter of right, but they do not have to make any contributions and  to support thereof,  the  finance is made available either  by  the State or a source provided by the State/Central Government.   5. Before   the   enactment   of   the   Payment   of   Gratuity   Act,   1972 (hereinafter   referred   to   as   “Act,   1972”),   there   were   two   State   Laws providing for payment of gratuity. These were the Kerala Industrial Employees’   Payment   of   Gratuity   Act,   1970   and   the   West   Bengal Employees’ Payment of Gratuity Act, 1971.    The question of having a   central   legislation   on   the   subject   was   discussed   at   length   in   the Labour   Minister’s   Conference   held   on   many   occasions   and   after general   consensus   was   reached,   the   Central   Legislation   was 4 enacted   in   the   form   of   The   Payment   of   Gratuity   Act,   1972,   which was brought into force on 16 th  September, 1972. 6. When we talk about the mandate of the Act 1972, if one looks into the scheme in a holistic manner, gratuity is a reward for good, efficient and faithful service rendered for a considerable period and the employee who remains in continuous service for 5 years or more including   superannuation/retirement/resignation/untimely   death becomes qualified to claim  gratuity  in terms of the computation as has   been   provided   under   Sub­section   (2)   of   Section   4   of   the   Act, 1972   which   covers   in   its   fold,   the   large   sector   of organized/unorganized   workers/employees   who   are   employed   in various  class  of establishments covered under  Section  1(3)(a)  & (b) and also notified by the Central Government under Section 1(3)(c ) of   the   Act   1972.     Such   of   the   employees   working   under   the establishments referred to under Section 1(3) (a),(b) and (c ), as the case may be, shall be eligible to claim payment of gratuity in terms of Section 4 of the Act, 1972 and so far as the term ‘wages’ defined under   Section   2(   s)   of   the   Act   1972   is   concerned,   it   appears   to   be only for the purpose of computation as provided under Sub­section 5 (2)   of   Section   4   of   the   Act   and   withholding   of   gratuity   is   not permissible under any circumstances other than those enumerated under Sub­section (6) of Section 4 of the Act, 1972.     The employee defined   under   Section   2(e)   has   a   right   to   claim   gratuity   as   a statutory   right   while   working   in   the   establishment   covered   under Section 1(3) of Act 1972.  Section 1(3) and 2(e) and 2(s) of Act, 1972 relevant for the purpose are referred to as under:­ “1(3) It shall apply to –  (a)   every   factory,   mine,   oilfield,   plantation,   port   and   railway company;  (b) every  shop or establishment within the meaning of any law for the time being in force in relation to shops and establishments in a State,   in   which   ten   or   more   persons   are   employed,   or   were employed, on any day of the preceding twelve months;  (c) such other establishments or class of establishments, in which ten   or   more   employees   are   employed,   or   were   employed,   or,   any day   of   the   preceding   twelve   months,   as   the   Central   Government may, by notification, specify in this behalf. 2.     Definitions.   –   In   this   Act,   unless   the   context   otherwise requires,  ­ ……………… (e) "employee" means any person (other than an apprentice) who is employed   for   wages,   whether   the   terms   of   such   employment   are express or implied, in any kind of work, manual or otherwise, or in connection   with   the   work   of   a   factory,   mine,   oilfield,   plantation, port,   railway   company,   shop   or   other   establishment   to  which   this Act   applies,   but   does   not   include   any   such   person   who   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. …………… 6 (s)   “wages”   means   all   emoluments   which   are   earned   by   an employee   while   on   duty   or   on   leave   in   accordance   with   the   terms and   conditions   of   his   employments   and   which   are   paid   or   are payable to him in cash and includes dearness allowance but does not   include   any   bonus,   commission,   house   rent   allowance, overtime wages and any other allowance.” 7. Act,   1972   on   the   genre   of   statutes   like   The   Minimum   Wages Act,   Employees   State   Insurance   Act,   etc.   is   a   welfare   measure   to secure   social   and   economic   justice   to   employees   to   assist   them   in old age and to ensure them a decent standard of life on retirement. 8. Derived from a Latin word ‘Gratuitas’, the term Gratuity means a ‘Gift.’ In the   industrial sector, gratuity is considered as a gift from the employers   to   their   employees.   Gratuity   is   a   lump   sum  payment   paid by an employer to   the employee for his/her past dedicated services.  It is   a   gesture   to   appreciate   the   efforts   of   a   person   towards   the betterment, development and prosperity of an establishment and that is the reason for which gratuity  is considered to be a social security, and with passage of time, it has become a statutory obligation on the part of employers. 9. Thus,   gratuity,   as   a   social   welfare   legislation,   its   effective implementation   is   of   paramount   importance   to   fulfil   the   legitimate 7 expectation of the employees.  So far as the unorganized sectors are concerned,   these   Acts   have   been   pillars   in   social   security   and   laid the   foundation   for   improvement   in   standards   of   living   of   the employees. 10. The   Act   1972   is   a   social   security   legislation   to   wage   earning population   in   industries,   factories   and   establishments,   etc. Therefore, considering the inflation   and wage increase even in case of   employees   engaged   in   private   sector,   the   Government   decided that   the   entitlement   of   gratuity   should   be   revised   in   respect   of employees   who   are   covered   under   Act,   1972   and   accordingly,   the Government   initiated   the   process   for   amendment   to   Act,   1972   to increase the maximum limit of gratuity to such amount as may be notified by the Central Government from time to time. 11. This   will   indeed   ensure   harmony   amongst   employees   in   the private   sector   and   in   Public   Sector   Undertakings/Autonomous Organizations   under   Government   who   are   not   covered   under   CCS (Pension)   Rules.   These   employees   will   be   entitled   to   receive   higher 8 amount   of   gratuity   may   not   be   at   par   with   their   counterparts   in Government sector. 12. That appears to be the reason for which amendments are made in the year 2007 to widen the definition of the term “employee” and to bring under its fold the large number of employees working in various establishments   employed   for   wages   or   in   any   kind   of   work   or   in connection with the work of a factory, mine, oilfield, plantation, port, railway   company,   shop   or   any   other   establishment.       Even   by   later notification, teachers have also been held eligible to claim gratuity. 13. When   social   security   legislations   are   being   interpretated,   it always   has   to   be   interpreted   liberally   with   a   beneficial   interpretation and has to be given the widest possible meaning  which the language permits, known as Beneficial Interpretation. When a statute is meant for   the   benefit   of   a   particular   class   and   if   a   word   in   the   statute   is capable of two meanings, i.e., one which would preserve the benefits and one which would not, then the former is to be adopted. 14. Maxwell on Beneficial Construction   holds the following:   “The   construction   of   a   statute   must   not   strain   the   words   as   to include   cases   plainly   omitted   from   the   natural   meaning   of   the 9 language.   Nevertheless,   even   where   the   usual   meaning   of   the words   falls   short   of   the   object   of   the   legislature,   a   more   extended meaning will be attributed to them  if they are fairly susceptible to it.   The   relaxation   of   strictly   literal   rule   of   interpretation   is   known as beneficial construction.” 15. This   Court   had   an   occasion   to   examine   discussions   in   detail about   constructive   and   welfare   legislations.     The   judgment   in   State Bank   of   India   Vs.   Shri   N.   Sundara   Money 1   followed   with Bangalore   Water   Supply   and   Sewerage   Board   Vs.   A.   Rajappa and others 2 ;   Sant Ram   Vs.   Rajinder Lal and others 3   and later the Constitution Bench in  Steel Authority of India Ltd. and others  Vs. National   Union   Waterfront   Workers   and   others   4   are   the exposition of law on the subject. 16. When we examine the judicial precedents while interpreting  the Act 1972, we come across certain judgments of this Court in  State of Punjab   Vs.   Labour   Court,   Julludur   and   others 5 ;   Ahmedabad Private Primary Teachers’ Association  Vs.  Administrative Officer 1 1976(1) SCC 822 2   1978(2) SCC 213 3   1979(2) SCC 274 4   2001(7) SCC 1 5 1980(1) SCC 4 10 and   others 6 ;   Jaya   Bachchan   Vs.   Union   of   India   and   others   7 ; State   of   Karnataka   and   others   Vs.   Ameerbi   and   others 8   and Birla Institute of Technology  Vs.  State of Jharkhand and others 9 may be in the different context. 17. While   adverting   to   the   facts   of   the   instant   cases,   it   manifests from   the   record   that   the   five   appellants   joined   as   Anganwadi workers/helpers between the period 1982­1985 and served for 21­31 years   and   stood   retired   between   February   2006   and   February   2012. When   gratuity   was   not   paid   to   them,   each   of   them   filed   their applications before the prescribed authority.   After taking note of the claim of each of the appellants, the prescribed authority held in their favour with a direction to the respondents to pay gratuity in terms of the procedure for  computation referred to under Section 4 of the Act 1972.     The   order   of   the   prescribed   authority   under   the   Act,   1972 came   to   be   confirmed   by   the   appellate   authority   and   also   by   the learned Single Judge of the High Court vide judgment dated 6 th  June, 2016 but the finding returned by the learned Single Judge came to be 6 2004(1) SCC 755 7   2006(5) SCC 266 8   2007(11) SCC 681 9   2019(4) SCC 513 11 reversed by the Division Bench of the High Court under the impugned judgment primarily relying on the judgment of this Court in   Ameerbi (supra).     The   details   of   each   of   the   appellant   who   had   served   in Anganwadi workers/helpers are reproduced below:­ Date  Of Joining Date of Retirement Number of Years of Service Amount directed to be paid  towards gratuity SCA 1219/2016 1982 27.02.2011 29 Rs.20,913/­ SCA  1220/2016 19.01.1984 30.04.2011 27 Rs.38,942/­ SCA  1221/2016 03.08.1983 30.04.2006 23 Rs.13,269/­ SCA  1222/2016 16.04.1981 29.02.2012 31 Rs.22,356/­ SCA 1223/2016 03.06.1989 20.02.2006 21 Rs.15,144/­ 18. This   Court   took   a   judicial   notice   that   after   the   incumbent   has served for   21­31 years  but because of the wages being  admissible at the   relevant   time   being   Rs.   1000/­   or   Rs.   1250/­   per   month,   the amount   which   has   been   computed   towards   gratuity   in   terms   of   the provisions of the Act 1972 is only into thousands of rupees. 12 19. The role of Anganwadi workers (AWW) and Anganwadi helpers (AWH)   is   not   only   at   war   against   malnutrition   but   have   played   a pivotal   and   significant   role   during   the   Covid­19   pandemic   which was   the   unprecedented   health   war   faced   by   the   nation   in responding to the various challenges posed.  These frontline  women workers   are   the   backbone   of   the   ICDS.     The   ICDS   scheme   was introduced on 2 nd   October, 1975 and by  this time has successfully completed   its   journey   of   47   years   and   established   its   roots.     The record   shows   that  ICDS   is   the   world’s   largest   programme   for   early childhood care and development, covering over 158 million children as   per   2011   census,   and   pregnant   and   lactating   mothers   in   the country.   If we go as per the statistics as of June 2018, there were 1.36   million   functional   Anganwadi   centres   spread   across   all   the districts   in   the   country.     These   districts   are   staffed   by   frontline health   staff:   one   Anganwadi   worker   and   one   Anganwadi   helper. Majority   of   these   centres   are   located   in   difficult  terrains   and   these women   have   to   trek   for   kilometres   every   day   to   discharge   their duties. In the pandemic, these workers took the additional  duty  to home­deliver   ration   to   ICDS   beneficiaries   and   also   educate   rural 13 people   about   dos   and   dont’s   of   coronavirus   and   prepare   a   list   of outsiders visiting the villages.  20. ICDS   scheme   is   not   just   a   welfare   scheme   but   a   means   of protecting   the   rights   of   children  under   six­   including   their   right   to nutrition,   health   and   joyful   learning   and   rights   of   pregnant   and lactating   mothers.   The   survival,   well­being   and   rights   of   children become   social   issues   of   interest   to   the   whole   community   and   not just to the mothers of the families concerned. “Socialised childcare” also contributes to the liberation of women: it lightens the burden of looking   after   children,   provides   a   potential   source   of   remunerated employment   for   women   and   gives   them   an   opportunity   to   build women’s   organizations.     In   light   of   these   rich   contributions   of childcare   to   social   progress,   ICDS   deserves   far  greater   attention   in public   policy   since   ICDS   acts   as   an   institutional   mechanism   for realization   of   child   and   women   rights.   Yet   these   services   are regarded as State largesse rather than as enforceable entitlements.   21. If   we   take   a   holistic   view   of   the   matter,   extending   social security   to   the   early   child   care   and   development   of   millions   of 14 children of this country, health and nutrition services to children is a   good   investment.     The   study   indicates   that   returns   to   child nutrition   are   quite   high,   or   at   least   can   be   quite   high   in   this country. Thus, ICDS is an extended arm of the Ministry  of Women and   Child   Development   and   their   nature   of   services   been   provided to a common man must be acknowledged by the legislation. 22. The   National   Family   Health   Survey   (2005­06)   indicates   that 48% of children under five are stunted and 43% are underweight for their   age.   There   is   a   worldwide   consensus   among   psychologists, educationists,   pediatricians   and   sociologists   regarding   the significance   of   early   years   of   life   for   the   optimum   development   of child.     Early   childhood   is   a   time   of   remarkable   brain   development that   lays   the   foundation   for   later   learning   and   any   damage   or impoverishment   suffered   at   this   stage   is   likely   to   be   irreparable. These   are   years   of   extreme   vulnerability   and   tremendous   potential during   which   adequate   protection,   care   and   stimulation   are essential   to   provide   the   foundation   for   the   child’s   well­being   and development.   A   lack   of   adequate   nutrition   and   proper   care   has irreversible  consequences.  Poor  nutrition  has  a  negative  impact  on 15 school enrollment and readiness. Undernourished children are less likely to enroll in school and would drop out, if enrolled. A severe or chronic   lack   of   essential   nutrients   in   childhood   impairs   language, motor and socioemotional development.   In addition, extending the provision of safe drinking water and proper sanitation would reduce infant and child mortality drastically. 23. When we talk about fundamental rights and rights of children under   six   years,   recognizing   the   significance   of   child­care   and development in realizing the goal of national progress, the Founding Parents   enacted   several   provisions   concerning   welfare   and development   of   children,   especially   in   Parts   III   and   IV   of   the Constitution.   The   Fundamental   Rights   and   Directive   Principles   of State   Policy   have   provided   an   inspiration   to   all   legislations concerning child welfare, education and development. 24. Article   15(3)   provides   for   affirmative   action   for   women   and children and is of great significance under which several beneficial laws and programmes have been passed.   Jurisprudence developed by   passage   of   time   under   Article   21   of   the   Constitution   by   this 16 Court   underlines   the   primary   importance   of   early   childhood developments.   As   right   to   food,   nutrition   and   health   have   been judicially   crafted   as   being   part   and   parcel   of   the   Right   to   Life   to which every citizen, including a child is entitled to.  It is taking this approach that right to free education up to the age of 14 years was read   into   Article   21   by   this   Court   in   Unni   Krishnan   J.P.   and others   Vs.  State of Andhra Pradesh  and others 10 . 25. This   Court,   while   creating   such   right   made   an   important observation   that   Right   to   Life   has   to   be   read   in   light   of   Directive Principles   of   State   Policies,   viz.   Articles   41,   45   and   46,   eventually, give specificity of the needs of children under  six, and the value of having   a   positive   right   ensuring   to   the   child   the   right   to   full development,   Article   21­A   was   inserted   through   the   86 th Amendment   Act,   2002   in   the   Constitution,   recognising   the fundamentality   of   the   right   to   education   for   children   between   the age   group   of   six   to   fourteen.     Although   the   86th   Amendment brought   a   Directive   Principle   of   State   Policy,   ignored   until   now, within the  folds of  Part III  of the Constitution, it excluded children 10 (1993)4 SCC 111 17 below the age of six, thus denying them education for proper growth and development. 26. When   we   talk   of   national   development,   their   concerns   were amply   reflected   in   the   enactment   of   Articles   39(e)   and   (f)   of   the Constitution.     These   two   provisions   provide   for   health   care   and protection   of   its   citizens,   including   children.   While   Article   39(e) stipulates   that   the   State   shall   direct   its   policy   towards   securing “that the health and strength of workers, men and women and the tender age of children are not abused” and “that the citizens are not forced   by   economic   necessity   to   enter   avocations   unsuited   to   their age or strength”.     At the same time, Article 39(f) requires the State to ensure that “the children are given opportunities and facilities to develop   in   a   healthy   manner   and   in   conditions   of   freedom   and dignity   and   that   the   childhood   and   youth   are   protected   against exploitation and against moral and material abandonment.” 27. Article   45   provides   that   “the   State   shall   endeavor   to   provide early   childhood   care   and   education   for   all   children   until   they complete   the   age   of   six   years”.     This   provision   makes   the   right   to 18 early   childhood   care   and   education   an   explicit   Constitutional Objective,   which   can   be   further   supported   by   later   enactment   in October   2010,   i.e.,   the   Right   of   Children   to   Free   and   Compulsory Education Act, 2009 (RTE), that came to be introduced “with a view to   prepare   children   above   the   age   of   three   years   for   elementary education and to provide early childhood care and education for all children   until   they   complete   the   age   of   six   years,   the   appropriate Government   may   make   necessary   arrangement   for   providing   free pre­school education for such children”. 28. Health and nutrition are other sectors which are also primary area for   young  child.    The right  to  nutrition  and healthcare in  fact constitutes   the   most   basic   and   fundamental   right   of   children. Absence   of   legally   enforceable   entitlements   makes   children especially under­six more vulnerable to neglect and discrimination. 29. At the same time, health, especially the reproductive health of the   mother   and   the   health   of   the   infant   child   are   closely   related. Recognizing   this   close   relationship,   this   Court   in   a   petition (popularly   known   as   petition   for   right   to   food)   filed   by   the   PUCL 19 held Central and State Government responsible for providing ICDS services   including   supplementary   nutrition,   nutrition   and   health, education,   etc.   not   only   to   every   child   under   the   age   of   six   but   to pregnant   women   and   lactating   mothers   as   well   –   a   clear endorsement of binding relation of mother and child’s health. 30. Further   recognizing   the   special   needs   of   pregnant   and lactating   mother   and   its   relation   to   child’s   health,   which   has   been acknowledged and recognized under Section 4 of the National Food Security   Act,   2013   wherein   provisions   have   been   made   entitling such   women   to   “meal,   free   of   charge   during   pregnancy   and   six months   after   the   child­birth,   through   local   Anganwadi,   so   as   to meet the nutritional standards specified in Schedule II of the Act.” 31. The   vision   of   ICDS   scheme   is   to   empower   women   living   with dignity   to   contribute   as   equal   partners   in   development   in   an environment   free   from   violence   and   discrimination   along   with   well nurtured   children   with   full   opportunities   for   growth   and development in a safe and protective environment. 20 32. The mission and mandate of the scheme of ICDS is to promote social and economic empowerment of women through cross­cutting policies and programmes, mainstreaming gender concerns, creating awareness   about   their   rights   and   facilitating   institutional   and legislative   support   for   enabling   them   to   realize   their   human   rights and   develop   to   their   full   potential.     The   second   is   to   ensure development, care and protection of children through cross­cutting policies   and   programmes,   spreading   awareness   about   their   rights and   facilitating   access   to   learning,   nutrition,   institutional   and legislative   support   for   enabling   them   to   grow   and   develop   to   their full potential. 33. When   we   go   further   and   take   note   of   ICDS   scheme implemented through Anganwadis, a pivotal role is being played by Anganwadi   workers   and   Anganwadi   helpers,   by   taking   care   of children   in   the   age   group   0­6   years,   which,   as   already   observed, constitutes around 158 million children as per 2011 census. These children   are   the   future   human   resource   of   the   country.     The Ministry of Women and Child Development is implementing various schemes for welfare, development and protection of children. 21 34. ICDS   Scheme   is   one   of   the   flagship   programmes   of   the Government  of  India  and  represents  one  of   the  world’s  largest  and unique programmes for early childhood care and development.  It is the   foremost   symbol   of   country’s   commitment   to   its   children   and nursing   mothers,   as   a   response   to   the   challenge   of   providing   pre­ school non­formal education on one hand and breaking the vicious cycle   of   malnutrition,   morbidity,   reduced   learning   capacity   and mortality   on   the   other.   The   beneficiaries   under   the   Scheme   are children   in   the   age   group   of   0­6   years,   pregnant   women   and lactating mothers.   35. The objectives of the Scheme are: ● to   improve   the   nutritional   and   health   status   of children in the age­group 0­6 years; ● to lay the foundation for proper psychological, physical and social development of the child; ● to   reduce   the   incidence   of   mortality,   morbidity, malnutrition and school dropout; ● to   achieve   effective   co­ordination   of   policy   and implementation   amongst   the   various   departments   to promote child development; and ● to   enhance   the   capability   of   the   mother   to   look   after the normal health and nutritional needs of the child through proper nutrition and health education. 22 36. If   we   examine   the   role   of   Anganwadi   workers/helpers,   in   the context of community support and participation, they have played a significant   role   in   facilitating   child   nutrition.   A   conjoint   reading   of Sections   3,   4,   5,   6   &   7   of   the   National   Food   Security   Act,   2013 would   unerringly   point   to   the   fact   that   effective   implementation   of the   aforementioned   provisions   of   the   Act   largely   depends   on   the Anganwadis,   which   are   run   by   Anganwadi   workers/helpers,   etc., who   are   village  level  workers/ward  level  workers  and   in  charge  for delivery of the various services envisaged under the Act. 37. Their   daily   tasks   include   taking   responsibility   for   pre­school activities   for   children   in   the   age   group   of   3­6   years,   arranging supplementary  nutritional food for children of age group 6 months to   6   years   and   expectant   and   nursing   mothers,   giving   health   and nutrition   education   to   mothers,   making   home   visits   for   educating parents,   eliciting   community   support   and   participation,   assisting the Primary Health Centre Staff in implementation of immunization, among others. 23 38. Anganwadi   workers/helpers   are   the   key   facilitators   of   child nutrition   initiatives   at   the   ground   level   and   involved   in   performing the   work   of   dissemination,   publicity,   building   awareness,   and implementation of various schemes of the Government.  No wonder, the   strength   of   Anganwadi   Centres   has   increased   manifold   by passage of time in the country. 39. Anganwadi workers/helpers also function as a bridge between the   Government   and   the   targeted   beneficiaries   in   delivering   a bouquet   of   services   stipulated   under   the   NFSA.   They   work   in proximate   quarters   with   the   beneficiaries   and   their   services   are utilized   by   the   respective   State   Governments   for   a   wide   range   of activities   ­   be   it   survey,   promotion   of   small   savings,   providing health care, group insurance, or non­formal education. 40. If   we   look   towards   the   problems   plaguing   the   Anganwadi workers/helpers, the  first and foremost, they are not holders of civil posts due to which they are deprived of a regular  salary and other benefits   that   are   available   to   employees   of   the   State.     Instead   of   a salary,   they   get   only   a   so   called   paltry   ‘ honorarium ’   (much   lower 24 than   the   minimum   wages)   on   the   specious   ground   that   they   are part­time voluntary workers, working only for about 4 hours a day. 41. The other  argument which has been advanced by  the learned counsel   for   the   respondents   denying   them   parity   with   other employees   is   that   their   work   is   stated   to   be   of   a   community participation   and   their   names   are   neither   sponsored   from   the employment  exchange   nor   they   are   bound   by   the   code   of   conduct. The   further   objection   raised   is   that   posts   have   been   filled   up without   advertisement   and  there is  no   requirement   to  comply  with any statutory recruitment rules. 42. It may be relevant to note that the contribution of Anganwadi workers/helpers   at   the   grassroot   level   under   the   ICDS   scheme   is being   well   acknowledged   by   the   Government   of   India,   Ministry   of Women and Child Development and in the last few years, it has also witnessed   not   only   an   exponential   increase   in   the   Anganwadi centres/workers   but   also   significant   specific   efforts   aimed   at ensuring   quality   in   the   delivery   of   services   and   community participation.     Indeed,   the   responsibilities   of   the   Anganwadi 25 workers/helpers have tremendously increased which now require to perform   multiple   tasks   ranging   from   delivery   of   vital   services, involving   Community/women’s   groups/Mahila   Mandals   and   for ensuring the effective convergence of various sectoral services.     For restructuring   and   strengthening   of   ICDS,   provisions   have   been made   for   rationalization   of   appointment   of   Anganwadi   workers   as Supervisors which is a cadre post under the Government. 43. The relevant part of the policy  decision dated 15 th   September, 2015 is referred to as under:­ “The   above   position   has   been   reviewed   keeping   in   view   the aspirations   of   these   field   functionaries,   to   encourage   their participating   in   the   higher   posts   vis   a   vis   their   merit   and   to improve   their   career   prospects.     The   following   guidelines   on promotion   and   appointment   of  AWWs   to  the  posts  of   Supervisors, in   supersession   of   earlier   guidelines,   are   conveyed   to   the States/UTs for compliance: (i) The   50%   of   vacancies   in   the   posts   of   Supervisors   would   be filled up by promotion from amongst AWWs with 10 years of experience   as   AWWs   and   having   the   prescribed   educational qualifications   as   per   the   Recruitment   Rules   for   the   post   of Supervisor, failing which the vacancies would be filled up by direct recruitment; and (ii) The   remaining   50%   vacancies   in   the   posts   of   Supervisors would be filled up by direct recruitment. … It is requested that the States/UTs may amend recruitment Rules for the posts of Supervisors as per the above guidelines on urgent 26 basis   and   a   copy   of   such   Recruitment   Rules,   after   being   notified, may be sent to the Ministry.” 44. This   appears   to   be   the   reason   that   on   acknowledging   their services   on   account   of   an   exponential   increase   in   Anganwadi centres/workers   which   has   been   recognized   by   Government   of India,   the   opportunities   are   made   available   to   Anganwadi workers/helpers being brought into the mainstream and to become Government employee, with a passage of time. 45. That   apart,   the   Government   of   Gujarat   has   also   come   with   a composite   scheme   vide   its   Resolution   dated   25 th   November,   2019 laying   down   the   procedure   according   to   which   selections   shall   be made   through   a   transparent   procedure   to   be   followed   laying   down the eligibility criteria (including academic qualification) according to which   the   merit   list   of   the   candidates   who   had   participated   in   the selection   process   for   post   of   Anganwadi   workers/helpers   shall   be made and if any participant/applicant is dissatisfied or aggrieved by the   process   of   selection   held   by   the   authorities,   can   prefer   an appeal to the Committee constituted for the said purpose. 27 46. Further,   those   who   are   finally   selected   and   appointed   as Anganwadi   workers/helpers   shall   be   governed   by   the   Code   of Conduct   and   they   could   also   to   be   terminated,   if   any   misconduct being   committed   in   discharge   of   duties   or   on   attaining   the   age   of superannuation.   47. Thus, the  in­built transparent procedure has been  prescribed by   the   State   of   Gujarat   under   its   Resolution   dated   25 th   November, 2019   laying   down   the   mode   of   selection   along   with   service conditions   to   be   regulated   while   working   as   Anganwadi workers/helpers   at   Anganwadi   centres   and   they   shall   retire   at   the age   of   superannuation.     This   controls   the   effective   working   of Anganwadi workers/helpers in various Anganwadi centres. 48. Learned   counsel   for   the   State   has   given   much   stress   on   the honorarium   paid   to   the   Anganwadi   workers/helpers.     Suffice   it   to say   that   the   honorarium   is   basically   the   quantum   of   money offered/conferred to somebody who is especially a professional or a well   honoured   person   for   providing   services.     It   is   a   voluntary process.     However,   what   is   being   paid   to   Anganwadi 28 workers/helpers   with   a   nomenclature   used   by   the   respondents   in projecting the term ‘honorarium’, is in fact the ‘wages’ that has been paid   for   the   services   rendered   at   the   end   of   the   month.     It   is   the form of emoluments which is being  earned on discharge of duty  in accordance   with   the   terms   of   employment   defined   under   Section 2(s) of the Act 1972. 49. So   far   as   the   judgment   in   Ameerbi   (supra)   on   which   the Division Bench of the High Court has placed reliance is concerned, it was a case where the question raised for consideration was as to whether   those   who   are   appointed   as   Anganwadi   workers/helpers are   holders   of   civil   posts   and   are   entitled   to   seek   protection   of Article 311 of the Constitution.   In that context, it was held by this Court   that   they   are   not   holders   of   civil   posts   and   protection   of Article   311   of   the   Constitution   is   not   available   and   that   was   the reason   for   which   the   application   which   was   filed   at   the   behest   of Anganwadi workers/helpers under Section 15 of the Administrative Tribunal Act, 1985 was held to be not maintainable. 29 50. In   the   instant   cases,   the   question   which   has   been   raised   for consideration   is   limited   to   the   extent   as   to   whether   those   who   are working as Anganwadi workers/helpers are eligible to claim gratuity under the provisions of the Act, 1972. 51. The   judgment   of   Ameerbi   (supra)  relied   upon   by   the  Division Bench of the High Court and placed by the respondents before this Court   is   of   no   assistance   and   has   no   application   so   far   as   the question raised before us in the instant appeals. 52. Before parting with the order, I would like to observe that the time   has   come   when   the   Central   Government/State   Governments has   to   collectively   consider   as   to   whether   looking   to   the   nature   of work   and   exponential   increase   in   the   Anganwadi   centers   and   to ensure   quality   in   the   delivery   of   services   and   community participation   and   calling   upon   Anganwadi   workers/helpers   to perform multiple tasks ranging from delivery of vital services to the effective   convergence   of   various   sectoral   services,   the   existing working   conditions   of   Anganwadi   workers/helpers   coupled   with lack   of   job   security   which   albeit   results   in   lack   of   motivation   to 30 serve   in   disadvantaged   areas   with   limited   sensitivity   towards   the delivery   of   services   to   such   underprivileged   groups,   still   being   the backbone of the scheme introduced by ICDS, time has come to find out modalities in providing better service conditions of the voiceless commensurate to the nature of job discharged by them. 53. In my considered view, the appeals deserve to succeed and are accordingly   allowed   and   the   impugned   judgment   dated   8 th   August, 2017   of   the   Division   Bench   of   Gujarat   High   Court   being unsustainable in law is hereby set aside.  ………………………J. (AJAY RASTOGI) NEW DELHI APRIL 25, 2022. 31 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.   3153    OF 2022 [@ SLP (CIVIL) No. 30193 of 2017] MANIBEN MAGANBHAI BHARIYA           …  APPELLANT v.   DISTRICT DEVELOPMENT OFFICER DAHOD & ORS.                                       …  RESPONDENTS WITH CIVIL APPEAL NO.  3154     OF 2022 [@ SLP (CIVIL) No. 30834 of 2017] CIVIL APPEAL NO.  3155     OF 2022 [@ SLP (CIVIL) No. 30809 of 2017] CIVIL APPEAL NO.  3156   OF 2022 [@ SLP (CIVIL) No. 30820 of 2017] CIVIL APPEAL NO.   3157    OF 2022 [@ SLP (CIVIL) No. 5392 of 2018] AND  CIVIL APPEAL NO. 3158   OF 2022 [@ SLP (CIVIL) No. 29011 of 2018] 1 J U D G M E N T ABHAY S. OKA, J. Leave granted. 1. The   issue   involved   in   these   appeals   is   whether Anganwadi workers and Anganwadi helpers appointed to work in   Anganwadi   centres   set   up   under   the   Integrated   Child Development Scheme (for short “ICDS”) are entitled to gratuity under the Payment of Gratuity Act, 1972 (for short “the 1972 Act”).     The   appellants   are   Anganwadi   workers   and/or   their organisations.   The appeals arise out of writ petitions filed by the   District   Development   Officer   and   two   other   officers   for taking   exception   to   the   orders   passed   by   the   Controlling Authority   under   the   1972   Act.     The   finding   rendered   by   the Controlling   Authority   which   was   confirmed   by   the   Appellate Authority   was   that   Anganwadi   Workers   (AWWs)   and Anganwadi   Helpers  (AWHs)   are  entitled  to  gratuity   under  the 1972 Act.  The Appellate Authority  confirmed the  said orders. The   learned   Single   Judge   dismissed   the   writ   petitions.     In 2 Letters   Patent   Appeals,   a   Division   Bench   of   Gujarat   High Court   interfered   and   set   aside   the   orders   passed   by   the Controlling   Authority   and   the   appellate   authority   under   the 1972   Act.     The   Division   Bench   held   that   AWWs   and   AWHs could   not   be   said   to   be   employees   as   per   Section   2(e)   of   the 1972   Act,   and   the   ICDS   project   cannot   be   said   to   be   an industry.  It was held that as the remuneration or honorarium paid to them  cannot be treated as wages within the  meaning of Section 2(s) of the 1972 Act, they are disentitled to gratuity. The  Judgment   of   the  Division   Bench   is  the   subject   matter  of challenge before this Court. SUBMISSIONS OF THE APPELLANTS 2. Detailed   submissions   have   been   made   on   behalf   of   the appellants   in   support   of   the   appeals.     The   submissions   have been made by Shri Sanjay Parikh, the learned Senior Counsel, and Shri P.V. Surendranath, the learned Senior Counsel. The submissions can be summarised as under:  a) The   1972   Act   is   a   social   security   welfare   legislation.     The 1972   Act   recognizes   that   all   persons   in   the   society   need 3 protection   against   loss   of   income   due   to   unemployment arising out of incapacity to work due to invalidity, old age, etc. b) Anganwadi centres set up under ICDS are ‘establishments’ within the meaning of clause (b) of Section 1(3) of the 1972 Act. c) The concept of ‘establishment’ under the 1972 Act is much broader   than   the   definition   of   ‘industry’   under   Section   2(j) of   the   Industrial   Disputes   Act,   1947   (for   short,   “the   1947 Act”). d) Relying   upon   a   decision   of   this   Court   in   the   case   of Bangalore   Water   Supply   and   Sewerage   Board   v.   A. Rajappa   and   others 11 ,  it  was  submitted   that  as   there   is   a systematic   and organized activity carried out in Anganwadi centres with the cooperation of the employer and employees for   rendering   services,   Anganwadi   centres   will   have   to   be treated as ‘industry.’ 11 1978 (2) SCC 213 4 e) In the alternative, it was submitted that even if clause (b) of Section   1(3)   of   the   1972   Act   does   not   apply   to   Anganwadi centres,   clause   (c)   of   Section   1(3)   will   apply   as   the Government   of   India   has   exercised   power   under   clause   (c) of   Section   1(3)   by   notifying   educational   institutions   as   a class   of   establishment   to   which   the   1972   Act   will   apply. Under   the   ICDS   scheme,   pre­school   non­formal   education is   provided   in   Anganwadi   centres   to   children   in   the   age group of 3 to 6.   Even teaching about nutrition and health is   imparted   in   Anganwadi   centres.     Hence,   the   Anganwadi centres are educational institutions. f) Placing   reliance   on   a   decision   of   this   Court   in   the   case   of Ahmedabad   Pvt.   Primary   Teachers’   Assn.   v. Administrative   Officer   and   others 12 ,   it   was   submitted that   as   per   the   notification   mentioned   above,   teaching   as well   as   non­teaching   staff   of   educational   institutions   has been   covered.   It   is   submitted   that   the   effect   of   the   said 12 2004 (1) SCC 755 5 decision   is   that   the   1972   Act   will   even   cover   employees other than teachers in educational institutions.   g) While   deciding   the   Ahmedabad   Primary   Teachers’ Association   case ,   this   Court   relied   upon   the   definition   of ‘employee’   in   the   1972   Act,   which   was   restricted   by   the words “to do any skilled, semi­skilled or unskilled…...”.  By Act   No.   47   of   2009,   these   words   were   deleted,   and therefore,   the   definition   of   ‘employee’   under   Section   2(e)   of the 1972 Act has become very wide. h) This Court in the case of  State of Karnataka and others  v. Ameerbi   and   others 13   held  that  AWWs  and  AWHs   are  not the   employees   of   Anganwadi   centres   or   the   ICDS   scheme. In   the   said   case,   the   dispute   was   confined   to   an   issue   of whether   AWWs   can   be   said   to   be   holding   civil   posts   to attract   the   jurisdiction   of   the   Karnataka   State Administrative Tribunal established under Section 15 of the Administrative   Tribunals   Act,   1985.     Hence,   the   said decision is not relevant in this case. 13 2007 (11) SCC 681 6 i) Merely because the monthly remuneration paid to AWWs is styled   as   honorarium,   it   cannot   be   conclusive.   Under Section 2(s) of the 1972 Act, the definition of ‘wages’ is very wide to include both the categories.   AWWs and AWHs are doing   full­time   jobs   involving   multiple   duties   concerning women and children.   Reliance was placed on a decision of this Court in the case of  Jaya Bachchan  v.  Union of India and others 14 . j) Reliance   was   placed   on   definitions   of   ‘establishment’   and ‘industrial   establishment’   under   various   statutes.     On   this behalf, a reference was made to a decision of this Court in the   case   of   State   of   Punjab   v.   Labour   Court,   Jullundur and others 15 . k) The submission is that the provisions of the 1972 Act apply to AWWs and AWHs. SUBMISSIONS OF THE RESPONDENTS 14 2006 (5) SCC 266 15 1980 (1) SCC 4 7 3. Ms.   Aastha   Mehta,   learned   counsel   appearing   on   behalf of   the   State   of   Gujarat   submitted   that   ICDS   is   a   Central Government   scheme   which   the   State   Governments   are implementing.     Her   submission   is   that   AWWs   and   AWHs   are appointed   from   amongst   local   inhabitants.   Usually,   women who   are   well­versed   in   cooking,   processing   food,   cleaning, etc., are appointed on a yearly basis.   They are being paid an honorarium   and   not   wages.     It   is   pointed   out   that   the honorarium payable to AWWs and AWHs has been enhanced in the year 2020. She submitted that though the share of the Central   Government   in   the   honorarium   has   not   been increased, under the Government Resolution dated 21 st  March 2020,   the   State   Government   has   increased   its   contribution, and now the remuneration of AWWs is Rs.7,800/­ per month. She   submitted   that   a   number   of   other   benefits   have   been made available by the State Government to AWWs, set out in the counter affidavit.  It is pointed out by learned counsel that there   are   53,029   Anganwadi   centres   established   under   the ICDS   in   the   State   of   Gujarat,   and   presently   there   are   about 8 51,560   AWWs   and   48,690   AWHs   in   the   entire   State.     If gratuity   is   held   to   be   payable   to   them,   there   will   be   a substantial   financial   burden   on   the   State   exchequer   as   the amount   payable   towards   gratuity   will   be   more   than   Rs.25 crores.  4. Ms. Aishwarya Bhati, the learned Addl. Solicitor General of   India   submitted   that   while   the   Government   of   India acknowledges   the   important   role   of   Anganwadi   centres   in implementing   the   ICDS   scheme   and   consequently   the   role   of AWWs and AWHs, the provisions of the 1972 Act do not apply to them.  She pointed out that clause (b) of Section 1(3) refers to ‘establishments’ within the meaning of any law for the time being   in   force   in   relation   to   shops   and   establishments   in   a State   and   therefore,   in   this   case,   the   provisions   of   Gujarat Shops   and   Establishments   Act,   1948   (for   short   “the   Gujarat Act”)   as   applicable   to   the   State   of   Gujarat   will   have   to   be considered.     Referring   to   the   definitions   of   ‘commercial establishments’   and   ‘establishments’   under   the   Gujarat   Act, she   submitted   that   ICDS   is   not   an   establishment   as   it   does 9 not carry on any business, trade or profession or any activity connected, incidental or ancillary thereto. She submitted that ICDS   is   a   welfare   scheme   designed   and   implemented   to benefit   children,   pregnant   women,   and   lactating   mothers. Relying upon a decision of this Court in the case of  Bangalore Turf   Club   Limited   v.   Regional   Director,   Employees’   State Insurance   Corporation 16 ,   she   submitted   that   the   term ‘establishment’ used in the 1972 Act presupposes an element of commercial activity.  She submitted that what is being paid to   AWWs   is   an   honorarium   which   cannot   be   described   as wages.   In support of the said submission, she relied upon a decision of the Delhi High Court in the case of  Akhil Bhartiya Anganwadi Kamgar Union (Regd.)   v.   Union of India & Ors. She   also   pointed   out   that   the   decision   of   this   Court   in   the case of  Bangalore Water Supply and Sewerage Board  (supra) has  been  referred  to  a  larger   Bench.  She  pointed  out   that  as AWWs   and   AWHs   render   valuable   assistance,   there   is insurance   coverage   provided   to   them   by   the   Central 16 2014 (9) SCC 657 10 Government   as   set   out   in   the   counter   affidavit.     Apart   from insurance   benefits,   other   benefits   are   being   extended   to AWWs.   REJOINDER OF THE APPELLANTS 5. The learned counsel appearing for appellants pointed out that   Anganwadi   centres   are   performing   the   statutory   duty   of implementing provisions of Sections 4, 5 and 6 of the National Food   Security   Act,   2013   (for   short   “the   Act   of   2013”).     By pointing out the duties of AWWs and AWHs, which are placed on   record   along   with   IA   No.   161608   of   2021,   it   was   pointed out   that   their   responsibilities   extend   not   only   to   running Anganwadi   centres   but   to   running   pre­primary   schools   in Anganwadis.   Apart   from   that,   they   are   obligated   to   make home   visits   for   various   purposes.     It   is   certain   that   they   are doing   full­time   jobs   and   are   discharging   onerous responsibilities. ROLE OF ANGANWADI WORKERS AND HELPERS 11 6. I   have   given   careful   consideration   to   the   submissions.     The Government   of   India   launched   ICDS   on   2 nd   October   1975.     Under ICDS, six services are being provided: ­ (i) supplementary nutrition, (ii) pre­school non­formal education, (iii) nutrition and health education, (iv) immunization, (v) health check­up and  (vi) referral services.   The   cost   of   running   ICDS   and   Anganwadi   centres   is   being   shared by the Government of India and the State Governments.  7. The   2013   Act   came   into   force   on   5 th   July   2013.     One   of the objectives of enacting the 2013 Act was to give effect to Article 47 of the Constitution of India, which is a part of the Directive Principles of State Policy.  Article 47 reads thus: “ARTICLE   47:   DUTY   OF   THE   STATE   TO RAISE THE LEVEL OF NUTRITION AND THE STANDARD   OF   LIVING   AND   TO   IMPROVE PUBLIC HEALTH 12 The State shall regard the raising of the level of nutrition and the standard of living of its people and the improvement of public health as among its  primary  duties  and,  in  particular, the  State shall   endeavour   to   bring   about   prohibition   of the   consumption   except   for   medicinal   purpose of   intoxicating   drinks   and   of   drugs   which   are injurious to health.” 8. It is the duty of the State to improve the level of nutrition which is one of the best methods to improve public health. Apart   from   Article   47,   India   is   a   signatory   to   the   Universal Declaration   of   Human   Rights   and   the   International Covenant   on   Economic,   Social,   and   Cultural   Rights.     The said   convention   casts   responsibilities   on   all   States   to recognize the right of citizens to adequate food.  As provided in   the   Statement   of   Objects   and   Reasons   of   the   2013   Act, one   of   its   objectives   is   to   improve   the   nutritional   status   of women   and   children.     The   object   of   the   2013   Act   was   to bring about a shift in addressing the issue of food security. The   approach   was   changed   from   the   welfare   approach   to the   rights­based   approach.     The   role   of   Anganwadi   centres 13 finds a place in paragraph 7 of the Statement of Objects and Reasons of the 2013 Act. 9. Anganwadi centres were statutorily recognised under the 2013   Act.     Sub­section   (1)   of   Section   2   of   2013   Act   reads thus:  “(1)   “anganwadi"   means   a   child   care   and development   centre   set   up   under   the   Integrated Child   Development   Services   Scheme   of   the Central   Government   to   render   services   covered under   section   4,   clause   (a)   of   sub­section   (1)   of section 5 and section 6.” 10. Anganwadi centres have been entrusted with a very vital and significant role in implementing Sections 4 to 6 of the 2013 Act, which read thus: “4. Nutritional   support   to   pregnant   women and   lactating   mothers.­   Subject   to   such schemes   as   may   be   framed   by   the   Central Government,   every   pregnant   woman   and lactating mother shall be entitled to— (a) meal, free of charge, during pregnancy and six   months   after   the   child   birth,   through   the local anganwadi, so as to meet the nutritional standards specified in Schedule II;  and (b)   maternity   benefit   of   not   less   than   rupees   six thousand,   in   such   instalments   as   may   be prescribed by the Central Government: 14 Provided   that   all   pregnant   women   and   lactating mothers   in   regular   employment   with   the   Central Government   or   State   Governments   or   Public Sector   Undertakings   or   those   who   are   in   receipt of   similar   benefits   under   any   law   for   the   time being   in   force   shall   not   be   entitled   to   benefits specified in clause   (b). 5.Nutritional support to children­­ (1) Subject to the   provisions   contained   in   clause   (b),   every child   up   to   the   age   of   fourteen   years   shall have   the   following   entitlements   for   his nutritional needs, namely:— (a)  in   the   case  of  children   in   the  age   group   of six months to six years, age appropriate meal, free of charge, through the local anganwadi so as to meet  the nutritional standards specified in Schedule II : Provided   that   for   children   below   the   age   of   six months,   exclusive   breast   feeding   shall   be promoted; (b)   in   the   case   of   children,   up   to   class   VIII   or within   the   age   group   of   six   to   fourteen   years, whichever is applicable, one mid­day meal, free of charge,   every   day,   except   on   school   holidays,   in all   schools   run   by   local   bodies,   Government   and Government   aided   schools,   so   as   to   meet   the nutritional standards specified in Schedule II. (2)   Every   school,   referred   to   in   clause   (b)   of sub­section   (1) ,   and   anganwadi   shall   have facilities   for   cooking   meals,   drinking   water and sanitation : Provided   that   in   urban   areas   facilities   of centralised   kitchens   for   cooking   meals   may   be 15 used,   wherever   required,   as   per   the   guidelines issued by the Central Government. 6. Prevention   and   management   of   child malnutrition.­The   State   Government   shall, through   the   local   anganwadi,   identify   and provide meals, free of charge, to children who suffer   from   malnutrition ,   so   as   to   meet   the nutritional standards specified in Schedule II.”                        (emphasis added) 11. The   provisions   mentioned   above   lay   down   the entitlements   of   pregnant   women,   lactating   mothers,   and children   in   the   age   group   of   6   months   to   6   years.   In addition,   the   children   who   suffer   from   malnutrition   are entitled   to   the   benefit   of   free   meals   through   Anganwadi centres.   These   entitlements   confer   corresponding   rights   on the   said   beneficiaries.   The   benefits   referred   to   in   Sections 4,5 and 6 of the 2013 Act are provided through Anganwadi centres   as   set   out   in   the   Supplementary   Nutrition   (under the   Integrated   Child   Development   Services   Scheme)   Rules, 2017 (for short “The Supplementary Nutrition Rules”). Rules 3   and   4   of   the   Supplementary  Nutrition   Rules   are   relevant which read thus:  16 “3.   Nature   of   entitlements.   ­   (1)   The entitlements   referred   to   in   sections   4,   5   and section   6   of   the   Act   shall   be   provided   under   the Supplementary   Nutrition   Programme   of Anganwadi   Services   (Integrated   Child Development   Services   Scheme)   of   the   Central Government   to   every   pregnant   woman   and lactating   mother   till   six   months   after   childbirth, and every child in the age group of six months to six   years   (including   those   suffering   from malnutrition). (2)   The   Supplementary   Nutrition   under   the Anganwadi   Services   (Integrated   Child Development   Services)   is   primarily   designed   to bridge   the   gap   between   the   Recommended Dietary Allowance and the Average Daily Intake. 4.   Place   of   serving   meal.   ­   (1)   The   Anganwadi Services   (Integrated   Child   Development   Services) is a self­selecting scheme and   the entitlements, as mentioned in clause (a) of section 4, clause (a) of sub­section (1) of section 5 and section 6 shall   be   available   to   those   who   enroll themselves   and   visit   the   nearest   anganwadi centre   during  its   working  hours,   as notified by the   State   Government   or   the   Union   territory Administration from time to time. (2)   The   meal   shall   be   served   at   the   nearest anganwadi   centres   where   the   beneficiary   is registered or enrolled.” (emphasis added) 17 12. Thus,   Anganwadi   centres   have   been   entrusted   with   the onerous responsibility of implementing some of the most important and   innovative   provisions   of   the   2013   Act.   It   can   be   said   that Anganwadi   centres   perform   a   pivotal   role   in   discharging   the statutory   obligation   of   the   State   to   provide   nutritional   support   to pregnant women, lactating mothers and children in the age group of 6 months to 6 years.   A free meal is provided to pregnant mothers during   pregnancy   and   6   months   after   childbirth   through   the Anganwadi   centres.   In   the   case   of   children   in   the   age   group   of   6 months to 6 years, an age­appropriate free meal is to be provided in Anganwadi centres. In addition, the important duty of providing free meals   to   the   children   who   suffer   from   malnutrition   has   been entrusted   to   Anganwadi   centres.     The   free   meals   to   be   provided through   Anganwadi   centres   must   satisfy   the   nutritional requirements   and   standards   specified   in   Schedule   II   of   the   2013 Act.     Therefore,   under   sub­section   (2)   of   Section   5,   there   is   a provision that every Anganwadi centre shall have a proper facility of cooking   meals,   drinking   water   and   sanitation.     Another   crucial statutory   duty   assigned   to   local   Anganwadi   centres   is   to   identify 18 children   who   suffer   from   malnutrition   so   that   free   meals   can   be provided   to   such   identified   children.   The   AWWs   and   AWHs constitute   the   backbone   of   Anganwadi   centres   and   therefore,   this onerous   responsibility   of   extending   benefits   under   the   2013   Act   to the beneficiaries is on them. Anganwadi centres are responsible for ensuring   the   healthy   growth   of   the   children   in   the   age   group   of   6 months to 6 years and the children who suffer from malnutrition.  13. Now,   coming   to   the   State   of   Gujarat,   the   Government Resolution   dated   25 th   November   2019   (Annexure   A­1   of   IA   no. 161608   of   2021)   lays   down   exhaustive   provisions   regarding selection criteria, duties, disciplinary action, rules, etc. in respect of AWWs   and   AWHs.     In   fact,   by   the   said   Resolution,   the   State Government   has   framed   the   Anganwadi   Worker/Helper   (Selection Criteria,   Honorary   Service,   Review   and   Discipline)   Rules   (for   short “the  said Rules”). Duties of  AWWs and  AWHs  have been  laid down in   Appendix­1   to   the   Government   Resolution.   Very   important functions   and   responsibilities   have   been   assigned   to   AWWs   in Appendix­1.   We   are   reproducing   some   of   the   onerous   duties   and functions assigned to AWWs : 19 (a)  The AWWs shall carry out the survey within their area of duty and shall update the record regularly by taking note of the occurrence of new events; (b)  Apart   from   providing   health   and   nutrition   services   to the children within their  jurisdiction, AWWs are under a   duty   to   monitor   the   growth­development   of   all children.   They   are   also   under   an   obligation   to   identify severely malnourished children and children in need of medical attendance; (c) AWWs   have   a   duty   of   monitoring   the   growth   of   the children   in   the   age   group   of   0   to   3   years,   including monitoring   their   weight.   They   are   responsible   for maintaining   a   growth   chart   for   measuring   the   child’s individual growth.  They must identify children who are significantly underweight and take special care of such children; (d)  To   make   four   follow­up   visits   every   fortnight   to   the children   rehabilitated   at   Children   Malnutrition Treatment   Centres/Nutrition   Rehabilitation   Centres 20 and   ensure   that   the   said   children   get   supplementary food at Anganwadi centres; (e) AWWs are also required to cater to vaccination services with   the   help   of   Aasha   workers.     They   are   also   duty­ bound   to   undertake   activities   relating   to   health, nutrition, and hygiene education; (f)  They   are   responsible   for   following   safety   and   hygiene norms   in   respect   of   food   materials   in   Anganwadi centres; (g) AWWs   must   make   home   visits   at   least   three   times   a week   and   meet   children   below   the   age   of   3   years, pregnant women, and lactating mothers; (h)  With   a   view   to   ensuring   public   participation   in   the activities of Anganwadis, they are required to celebrate various special days on all four Tuesdays; (i) It   is   the   duty   of   the   AWWs   to   identify   handicapped children   or   children   with   slow   growth   and   provide referral   services   to   them   by   referring   them   for   health screening; 21 (j) AWWs   are   required   to   conduct   pre­primary   education activities   for   the   children   of   the   age   group   of   3   to   6 years   following   pre­school   timetable   and   using   pre­ school kit; (k)  Appendix­1   provides   for   AWWs   attending   meetings   of various committees; (l)  The   AWWs   are   required   to   look   after   the implementation   and   coordination   of   various   other services under various Government schemes; (m)  Their duties are to carry out Aadhar registration of the children attached to Anganwadis; and (n) They are required to maintain several reports, registers, records   relating   to   beneficiaries,   deaths   of   children, registration   of   births   and   deaths,   and   submit   monthly or annual reports. 14. The   duties   and   functions   of   AWHs   are   also   very   onerous. Some of the important duties are as under: ● To   report   half   an   hour   before   the   working   hours   of Anganwadi centres and clean Anganwadi centres every 22 day. To maintain a neat and clean environment within the Anganwadi centres; ● To cook and serve healthy food to the beneficiaries; ● To   bring   children   to   Anganwadi   and   to   drop   them   at their houses; ● To clean the utensils used for cooking and serving; ● To maintain personal hygiene of children;  ● To   help   AWWs   in   public   relations   and   public participation works; and  ● To   perform   all   duties   relating   to   ICDS   as   may   be assigned   by   the   Child   Development   Program   Officer and the State  Office of ICDS. 15. One   of   the   important   functions   of   Anganwadi   centres   is   to conduct pre­primary education activities for the children of the age group   of   3  to   6   years  by   following   the   pre­school   timetable   and   by using   the   pre­school   kit.   That   is   the   specific   provision   in   the Government   Resolution   dated   25 th   November   2019.     It   is   also provided   therein   that   the   Anganwadi   children   admitted   to   primary schools shall be issued a certificate of pre­primary education signed 23 by   the   Child   Development   Programme   Officer.     On   this   aspect, Section   11   of   the   Rights   of   Children   to   Free   and   Compulsory Education   Act,   2009   (for   short,   ‘the   RTE   Act’)   is   relevant.     Section 11 reads thus: “11.   Appropriate   Government   to   provide   for pre­school   education .   —With   a   view   to   prepare children   above   the   age   of   three   years   for elementary   education   and   to   provide   early childhood   care   and   education   for   all   children until   they   complete   the   age   of   six   years,   the appropriate   Government   may   make   necessary arrangement   for   providing   free   pre­school education for such children.” The   appropriate   Government,   in   this   case,   is   the   Government   of Gujarat.   For giving effect to Section 11 of the RTE Act, a provision has   been   made   by   the   State   Government   to   conduct   pre­primary schools for children above the age of three years in the Anganwadi centres.     Moreover,   as   specifically   laid   down   in   the   aforesaid Government   Resolution,   it   is   the   duty   of   AWWs   to   provide   a pleasant educational environment at Anganwadi centres.   It is also the duty of AWWs to assess the growth of children and make entries in   the   booklet   titled  “My   Growth   Story”.   Thus,   Anganwadi   centres are also running  pre­primary  schools for children in the age group 24 of 3 to 6 years. The educational activity of running pre­school is an integral   part   of   Anganwadi   centres.   AWWs   and   AWHs   who   are managing   the   Anganwadi   centres   have   a   duty   to   look   after   pre­ primary   schools   as   well.   We   may   also   note   here   that   on   8 th   March 2018, the Government of India has launched the National Nutrition Mission by the name “The Prime Minister’s  Overarching Scheme for Holistic Nourishment”.   The responsibility of implementing a part of the   scheme   is   of   the   Anganwadi   centres.   Under   the   National Education Policy, 2020, there is a proposal to make available Early Childhood   Care   and   Education   (ECCE)   to   children   having   socio­ economic disadvantaged backgrounds. It is provided that ECCE will be extended through Anganwadi centres.   THE DECISION IN THE CASE OF AMEERBI    16. In the case of  Ameerbi  (supra), this Court dealt with the issue whether AWWs and AWHs were holding civil posts.   The issue was whether   the   original   applications   filed   by   AWWs   before   the   State Tribunal  established  under  the  Administrative  Tribunals  Act, 1985 were   maintainable.     This   Court   held   that   the   posts   of   AWWs   were 25 not   statutory   posts   and   the   same   have   been   created   in   terms   of ICDS.     Therefore,   there   was   no   relationship   of   employer   and employee   between   the   State   Government   and   AWWs.     It   was   held that   the   AWWs   do   not   carry   on   any   function   of   the   State.     It   was observed   that   no   Recruitment   Rules   have   been   framed   for appointing   AWWs.   Much   water   has   flown   after   the   decision   in   the case of   Ameerbi   (supra)   was rendered in the year 2007.   When the said decision was rendered by this Court, the 2013 Act was not on the   statute   book.     As   noted   earlier,   the   Anganwadi   centres established under ICDS have been given statutory status under the 2013 Act.  Moreover, under Sections 4, 5 and 6 of the 2013 Act, the Anganwadi centres perform statutory duties under the 2013 Act.   I have   already   referred   to   the   Government   Resolution   of   the Government of Gujarat dated 25 th  November 2019  in extenso .  17. The   Resolution   incorporates   the   said   Rules   which   lay   down selection   criteria,   educational   qualifications,   the   process   of selection, etc. of AWWs and AWHs.  Under the said Rules, a detailed process   of   making   appointments   of   AWWs   and   AWHs   has   been incorporated.     It   also   incorporates   the   marking   system   for   the 26 selection   of   AWWs   and   AWHs.   The   said   Rules   provide   that   the AWWs   and   AWHs   will   continue   in   the   service   till   the   age   of   58 years.   Even the minimum and maximum age of the candidates for participating   in   the   process   of   recruitment   has   been   laid   down. There are provisions made for the termination of services of AWWs and AWHs.  Though the said rules refer to their service as honorary service,   the   use   of   the   word   “honorary”   is   not   determinative   of   the status of AWWs and AWHs.   18.   In view of the provisions of the 2013 Act and Section 11 of the RTE   Act,   Anganwadi   centres   also   perform   statutory   duties. Therefore,   even   AWWs   and   AWHs   perform   statutory   duties   under the   said   enactments.     The   Anganwadi   centres   have,   thus,   become an extended arm of the Government in view of the enactment of the 2013 Act and the Rules framed by the Government of Gujarat. The Anganwadi   centres   have   been   established   to   give   effect   to   the obligations of the State defined under Article 47 of the Constitution. It   can   be   safely   said   that   the   posts   of   AWWs   and   AWHs   are statutory posts.   27 19. As far as the State of Gujarat is concerned, the appointments of AWWs and AWHs are governed by the said Rules. In view of the 2013 Act, AWWs and AWHs  are no  longer  a part of any  temporary scheme   of   ICDS.   It   cannot   be   said   that   the   employment   of   AWWs and AWHs has temporary  status.     In view of the changes brought about   by   the   2013   Act   and   the   aforesaid   Rules   framed   by   the Government of Gujarat, the law laid down by this Court in the case of   Ameerbi  will not detain this Court any further from deciding the issue.     For   the   reasons   stated   above,   the   decision   in   the   case   of Ameerbi   will   not   have   any   bearing   on   the   issue   involved   in   these appeals. PLIGHT OF AWWs AND AWHs 20. AWWs   and   AWHs   have   been   assigned   all­pervasive   duties, which include  identification  of  the  beneficiaries,  cooking   nutritious food,   serving   healthy   food   to   the   beneficiaries,   conducting   pre­ school for the children of the age group of 3 to 6 years, and making frequent   home   visits   for   various   reasons.   Implementation   of   very important   and   innovative   provisions   relating   to   children,   pregnant 28 women   as   well   as   lactating   mothers   under   the   2013   Act   has   been entrusted   to   them.     It   is   thus   impossible   to   accept   the   contention that   the   job   assigned   to   AWWs   and   AWHs   is   a   part­time   job.   The Government   Resolution   dated   25 th   November   2019,   which prescribes duties of AWWs and AWHs, does not lay down that their job   is   a   part­time   job.   Considering   the   nature   of   duties   specified thereunder,   it   is   full­time   employment.     In   the   State   of   Gujarat, AWWs are being paid monthly remuneration of only Rs.7,800/­ and AWHs   are   being   paid   monthly   remuneration   of   only   Rs.3,950/­. AWWs working in mini­Anganwadi centres are being paid a sum of Rs.4,400/­   per   month.     The   important   tasks   of   providing   food security   to   children   in   the   age   group   of   6   months   to   6   years, pregnant women as well as lactating mothers have been assigned to them.     In  addition,   there  is  a   duty   to   render  pre­school   education. For   all   this,   they   are   being   paid   very   meagre   remuneration   and paltry   benefits   under   an   insurance   scheme   of   the   Central Government.  It is high time that the Central Government and State Governments   take   serious   note   of   the   plight   of   AWWs   and   AWHs who are expected to render such important services to the society. 29 APPLICABILITY   OF   THE   PROVISIONS   OF   THE   1972   ACT   TO AWWs AND AWHs 21. Now, I turn to the provisions of the 1972 Act. Sub­sections (3) and (3A) of the 1972 Act deal with the applicability of its provisions. Sub­sections (3) and (3A) of Section 1 reads thus:  “(3) It shall apply to ­ (a)   every   factory,   mine,   oilfield,   plantation,   port and railway company;  (b)   every   shop   or   establishment   within   the meaning of any law for the time being in force in   relation   to   shops   and   establishments   in   a State,   in   which   ten   or   more   persons   are employed,   or   were   employed,   on   any   day   of the preceding twelve months;  (c)   such   other   establishments   or   class   of establishments,   in   which   ten   or   more   employees are   employed,   or   were   employed,   on   any   day   of the   preceding   twelve   months,   as   the   Central Government   may,   by   notification,   specify   in   this behalf.  [(3A)   A   shop   or   establishment   to   which   this   Act has   become   applicable   shall   continue   to   be governed   by   this   Act,   notwithstanding   that   the number of persons employed therein at any  time after it has become so applicable falls below ten.]”                           (emphasis added) 30 22. Reliance   has   been   placed   by   the   appellants   on   clause   (b)   of Section   1(3)   and   in   the   alternative,   on   clause   (c).   Clause   (b)   of Section   1(3)   applies   to   every   shop   or   establishment   within   the meaning   of   any   law   for   the   time   being   in   force   in   relation   to   the shops and establishments in a State in which ten or more persons are employed or were employed on any day of the preceding twelve months.   23. Though,   during   the   course   of   submissions,   reliance   was   first placed on the Gujarat Act as applicable to the State of Gujarat, by the   Gujarat   Shops  and   Establishments  (Regulation   of  Employment and   Conditions   of   Service)   Act,   2019,   the   Gujarat   Act   has   been repealed. 24. Now,   the   question   is   whether   clause   (b)   of   Section   1(3)   of   the 1972   Act   will   apply.     This   Court   in   the   case   of   the   Labour   Court, Jullunder   (supra) has given a wide interpretation to clause (b).   In paragraph 3 of the said decision, this Court held thus: “3.   In   this   appeal,   the   learned   Additional   Solicitor General   contends   on   behalf   of   the   appellant   that the   Payment   of   Gratuity   Act,   1972   cannot   be invoked   by   the   respondents   because   the   Project 31 does not fall within the scope of Section 1(3) of that Act. Section 1(3) provides that the Act will apply to: ( a )   every   factory,   mine,   oilfield,   plantation,   port and railway company; ( b )   every   shop   or   establishment   within   the meaning   of   any   law   for   the   time   being   in   force   in relation to shops and establishments in a State, in which   ten   or   more   persons   are   employed,   or   were employed,   on   any   day   of   the   preceding   twelve months; ( c )   such   other   establishments   or   class   of establishments, in which ten or more employees are employed,   or   were   employed,   on   any   day   of   the preceding   twelve   months,   as   the   Central Government   may,   by   notification,   specify   in   this behalf.” According to the parties, it is clause ( b ) alone which needs to be considered for deciding whether the Act applies   to   the   Project.   The   Labour   Court   has   held that   the   Project   is   an   establishment   within   the meaning  of the Payment of Wages Act, Section 2( ii ) ( g ) of which defines an “industrial establishment” to mean   any   “establishment   in   which   any   work relating   to   the   construction   development   or maintenance of buildings, roads, bridges or canals, relating   to   operations   connected   with   navigation, irrigation   or   the   supply   of   water,   or   relating   to   the generation,   transmission   and   distribution   of electricity   or   any   other   form   of   power   is   being carried on”.   It is urged for the appellant that the Payment   of   Wages   Act   is   not   an   enactment contemplated   by  Section  1(3)( b )  of  the  Payment of Gratuity Act. The Payment of Wages Act, it is pointed out, is a Central enactment and Section 1(3)( b ),   it  is  said,  refers  to  a  law  enacted  by  the State   Legislature.   We   are   unable   to   accept   the contention.   Section   1(3)( b )   speaks   of   “any   law 32 for   the   time   being   in   force   in   relation   to   shops and establishments in a State”. There can be no dispute   that   the   Payment   of   Wages   Act   is   in force   in   the   State   of   Punjab.   Then,   it   is submitted,   the   Payment   of   Wages   Act   is   not   a law   in   relation   to   “shops   and   establishments”. As   to   that,   the   Payment   of   Wages   Act   is   a statute which, while it may not relate to shops, relates   to   a   class   of   establishments,   that   is   to say,   industrial   establishments.   But   it   is contended,   the   law   referred   to   under   Section 1(3)( b ) must be a law which relates to both shops and   establishments,   such   as   the   Punjab   Shops and Commercial Establishments Act, 1958. It is difficult to accept that contention because there is no warrant for so limiting the meaning of the expression   “law”   in   Section   1(3)( b ).   The expression   is   comprehensive   in   its   scope,   and can   mean   a   law   in   relation   to   shops   as   well   as, separately,   a   law   in   relation   to   establishments, or   a   law   in   relation   to   shops   and   commercial establishments   and   a   law   in   relation   to   non­ commercial   establishments.   Had   Section   1(3)( b ) intended   to   refer   to   a   single   enactment,   surely the   appellant   would   have   been   able   to   point   to such a statute, that is to say, a statute relating to   shops   and   establishments,   both   commercial and   non­commercial.   The   Punjab   Shops   and Commercial   Establishments   Act   does   not   relate to all kinds  of establishments. Besides shops, it relates to commercial establishments alone. Had the intention of Parliament been, when enacting Section   1(3)( b ),   to   refer   to   a   law   relating   to commercial   establishments,   it   would   not   have left   the   expression   “establishments” 33 unqualified.   We   have   carefully   examined   the various   provisions   of   the   Payment   of   Gratuity Act, and we are unable to discern any reason for giving   the   limited   meaning   to   Section   1(3)( b ) urged   before   us   on   behalf   of   the   appellant. Section   1(3)( b )   applies   to   every   establishment within   the   meaning   of   any   law   for   the   time being in force in relation to establishments in a State.   Such   an   establishment   would   include   an industrial   establishment   within   the   meaning   of Section   2( ii )( g )   of   the   Payment   of   Wages   Act. Accordingly,  we  are of   opinion  that   the  Payment  of Gratuity   Act   applies   to   an   establishment   in   which any work relating to the construction, development or   maintenance   of   buildings,   roads,   bridges   or canals,   or   relating   to   operations   connected   with navigation,   irrigation   or   the   supply   of   water,   or relating   to   the   generation,   transmission   and distribution of electricity or any other form of power is   being   carried   on.   The   Hydel   Upper   Bari   Doab Construction Project is such an establishment, and the Payment of Gratuity Act applies to it.” (emphasis supplied) Hence,   ‘establishments’   contemplated   by   clause   (b)   can   be establishments within the meaning of any law for the time being in force   in   a   State   in   relation   to   establishments.   Therefore,   I   have examined the laws in relation to establishments which are in force in the State of Gujarat.  25. I   may   refer   to   the   provisions   of   the   Contract   Labour (Regulation and Abolition) Act, 1970 (for short “the Contract Labour 34 Act”).     Establishments  have   been   defined  in   clause  (e)  of   Section   2 which reads thus :  “(e)  "establishment" means­ (i) any office or department of the Government or a  local authority, or ­ (ii) any place where any industries, trade, business,  manufacture or occupation is carried on.” The   Contract   Labour   Act   is   applicable   to   establishments   as provided in sub­section (4)(a) of Section 1.  In view of sub­section (2) of   Section   1,   the   Contract   Labour   Act   is   applicable   to   the   State   of Gujarat.   Therefore,   it   is   legislation   in   relation   to   establishments   in the   State   of   Gujarat.     As   stated   above,   under   the   said   Rules,   now the selection and appointments of AWWs and AWHs are being made by the Government of Gujarat.  An officer of the said Government is empowered   to   issue   an   order   of   termination   of   employment   of AWWs   and   AWHs.     As   stated   earlier,   Anganwadi   centres   have become   an   extended   arm   of   the   Government.     Now,   it   operates   as an establishment or a wing of the Government. The remuneration to AWWs   and   AWHs   is   paid   by   the   State   Government.   However,   the State Government gets contributions from the Central Government. Moreover, it can always be said that occupation is carried out in the 35 establishments of Anganwadi centres.   Hence, Anganwadi Centre is an   establishment   within   the   meaning   of   clause   (e)   of   Section   2   of the Contract Labour Act.   26. The   Code   of   Wages,   2019   is   an   enactment   that   received   the assent   of   the   President   on   8 th   August   2019.     However,   only   a   few provisions therein have been brought into force so far.   Clause (m) of   Section   2   thereof   defines   establishment   which   means   any   place where any industry, trade, business, manufacture, or occupation is carried out and it includes the Government establishments.   There is a similar definition of establishment under clause 29 of Section 2 of   the   Code   on   Social   Security,   2020   which   received   the   assent   of the   President   on  28 th   September  2020.   These  provisions  show  the legislative intent to include the various Government establishments in the category of establishments in the welfare statutes.  27. It   is   not   the   case   of   the   State   Government   that   every Anganwadi centre is a separate entity.  Anganwadi centres and Mini Anganwadi   centres   are   a   part   of   the   Anganwadi   establishment   of the   State   Government.     The   Anganwadi   centres   have   been 36 employing ten or more AWWs and AWHs in the State.   Therefore, I have   no   manner   of   doubt   that   Anganwadi   centres   are establishments   contemplated   by   clause   (b)   of   sub­section   (3)   of Section 1 of the 1972 Act.  The learned Additional Solicitor General relied upon a decision of this Court in  Bangalore Turf Club  (supra). It   was   a   case   arising   out   of   the   Employees’   State   Insurance   Act, 1948.   The   said   Act   does   not   define   “establishment”.   The   decision has no relevance in this case. 28. Clauses   (e),   (f),   and   (s)   of   Section   2   of   the   1972   Act   which define   ‘employee’,   ‘employer’   and   ‘wages’   are   relevant.     The   same read thus: “(e)   “employee”   means   any   person   (other   than   an apprentice)   who   is   employed   for   wages,   whether   the terms of such employment are express or implied, in any   kind   of   work,   manual   or   otherwise,   in   or   in connection   with   the   work   of   a   factory,   mine,   oilfield, plantation,   port,   railway   company,   shop   or   other establishment to which this Act applies, but does not include any such person who 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; (f)   “employer”   means,   in   relation   to   any establishment, factory, mine, oilfield, plantation, port, railway company or shop: ­  37 (i)   belonging   to,   or   under   the   control   of,   the   Central Government   or   a   State   Government,   a   person   or authority   appointed   by   the   appropriate   Government for   the   supervision   and   control   of   employees,   or where no person or authority has been so appointed, the   head   of   the   Ministry   or   the   Department concerned,  (ii)   belonging   to,   or   under   the   control   of,   any   local authority, the person appointed by such authority for the supervision and control of employees or where no person   has   been   so   appointed,   the   chief   executive officer of the local authority.  (iii)   in   any   other   case,   the   person,   who,   or   the authority   which,   has   the   ultimate   control   over   the affairs   of   the   establishment,   factory,   mine,   oilfield, plantation, port, railway company or shop, and where the   said   affairs   are   entrusted   to   any   other   person, whether called a manager, or managing director or by any other name, such person; (s)  “wages”   means  all emoluments which  are  earned by   an   employee   while   on   duty   or   on   leave   in accordance   with   the   terms   and   conditions   of   his employment and which are paid or are payable to him in cash and includes dearness allowance but does not include   any   bonus,   commission,   house   rent allowance, overtime wages and any other allowance.”   29. The definition of ‘wages’ is very wide.  It means all emoluments which  are  earned  by   an   employee  on  duty.     Thus,  the   honorarium paid   to   AWWs   and   AWHs   will   also   be   covered   by   the   definition   of 38 wages.  As AWWs and AWHs are employed by the State Government for wages in the establishments to which the 1972 Act applies, the AWWs   and   AWHs   are   employees   within   the   meaning   of   the   1972 Act.     In   view   of   the   said   Rules   of   the   Gujarat   Government,   the Anganwadi   centres   are   not   under   the   control   of   the   Central Government.     Therefore,   the   State   Government   will   be   an appropriate Government within the meaning of clause (a) of Section 2 of the 1972 Act.  Accordingly, a  person   or   authority appointed by the   appropriate   Government   for   the   supervision   and   control   of AWWs and AWHs will be the employer within the meaning of clause (f) of Section 2.   30. I may add here that the Government of India by a notification dated   3 rd   April   1997   has   notified   educational   institutions   as establishments under clause (c) of sub­section (3) of Section 1 of the 1972 Act.   In the Anganwadi centres, the activity of running a pre­ school   for   the   children   in   the   age   group   of   3   to   6   years   is   being conducted.  It is purely an educational activity.  The job of teaching is done by AWWs and AWHs. The State Government is running pre­ 39 schools in Anganwadi centres in accordance with Section 11 of the RTE Act. 31. For   the   reasons   recorded   above,   I   have   no   manner   of   doubt that   the   1972   Act   will   apply   to   Anganwadi   centres   and   in   turn   to AWWs  and  AWHs.  In  the  impugned Judgment,  the  Division  Bench was swayed by the view taken by this Court in the case of  Ameerbi which   was   followed   by   the   Delhi   High   Court   in   the   case   of   Akhil Bhartiya   Anganwadi   Kamgar   Union   (Regd.)   (supra).   These decisions,  for   the  reasons  recorded earlier,  have  no   bearing  on   the issue involved in these appeals.  The learned Single Judge was right in   holding   that   the   1972   Act   was   applicable   to   AWWs   and   AWHs. The   Controlling Authority has granted simple interest at the rate of 10% on the overdue gratuity amounts.  All eligible AWWs and AWHs shall be entitled to the benefit of interest.  32. Hence,   I   allow   the   appeals   and   set   aside   the   impugned Judgment   dated   8 th   August   2017   of   the   Division   Bench   of   Gujarat High   Court   and   restore   the   Judgment   of   the   learned   Single   Judge dated   6 th   June   2016   in   Special   Civil   Application   no.   1219   of   2016 40 and   other   connected   cases   by   holding   that   the   provisions   of   the 1972 Act apply to AWWs and AWHs working in Anganwadi centres. Within   a   period   of   three   months   from   today,   necessary   steps   shall be taken by the concerned authorities in the State of Gujarat under the 1972 Act to extend benefits of the said Act to the eligible AWWs and   AWHs.     We   direct   that   all   eligible   AWWs   and   AWHs   shall   be entitled to simple interest @ 10% per annum from the date specified under sub­section 3A of Section 7 of the 1972 Act.  …………..…………………J. (ABHAY S. OKA) New Delhi; April 25, 2022. 41