IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.M. Nos. 8795 and 8796 of 2008 in
C.W.P. No. 2966 of 2005.
Date of Decision : January 27, 2009.
Bhakra Beas Management Board ...... Petitioner.
Versus
Deep Ram Sharma and another ...... Respondents.
CORAM: HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present: Mr. N.S. Bawa, Advocate,
for the applicant-petitioner.
Mr. O.P. Batra, Advocate,
for the non applicant-respondents.
AUGUSTINE GEORGE MASIH, J.
C.M. No. 8795 of 2008.
C.M. stands allowed as prayed for.
C.M. No. 8796 of 2008.
This application has been preferred by the petitioner wherein
prayer for staying of the impugned order dated 16.04.2007 (Annexure-A-2)
has been made. An application under Section 33 C(2) of the Industrial
Disputes Act was filed by respondent No. 1 workman in the Labour Court,
claiming the benefit of provisions of Section 17-B with effect from the date
of award i.e. 02.09.2004 to till the date of filing of the writ petition i.e.
22.02.2005. The Labour Court was pleased to grant the said relief vide
impugned order dated 16.04.2007. The application-petitioner submits that
the non applicant-respondent No. 1 workman is not entitled to the benefit of
Section 17-B of the Act i.e. last wages drawn prior to the date of filing of the
Writ Petition in the light of the provisions contained in Section 17-B of the
C.W.P. No. 2966 of 2005. -2-
Act which says that the benefit of Section 17-B of the Act shall flow during
the period of pendency of such proceedings in the High Court or the
Supreme Court.
I have in a detailed order of even dated in C.M. No. 11084 of
2008 in C.W.P. No. 10546 of 2004 titled M/S Yamuna Gases and
Chemical Limited Versus Satnam Singh and Others, held that it is the
discretion of the Court to grant the benefit of Section 17- B of the Industrial
Disputes Act fixing a date therein as to from which date the benefit of
Section 17-B is to be granted. I have further held that where the Court does
not specify the same, it would be taken as from the date of the award in the
light of the fact that Section 17-B is a beneficial provision which acts as a
subsistence allowance as held by Hon’ble the Supreme Court in the cases of
Dena Bank Versus Kirti Kumar T. Patel, A.I.R. 1998 S.C. 511, and
Regional Authority, Dena Bank Versus Ghanshyam, A.I.R. 2001 S.C.
2270.
In the light of the above, this application deserves to be
dismissed.
So ordered.
(AUGUSTINE GEORGE MASIH)
JUDGE
January 27,2009.
sjks.