High Court Madras High Court

The Management vs The Presiding Officer on 16 December, 2008

Madras High Court
The Management vs The Presiding Officer on 16 December, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 16.12.2008

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

W.P.No.3755 of 2003   



The Management
Sri Bannari Amman Bus Service
164, Puthukaval Nilaya Veedhi
Dharapuram  638 656
Erode District		  .. Petitioner


		          vs. 


1. The Presiding Officer 
   Labour Court
   Salem

2. G.Sakthivel					 .. Respondents


	This writ petition is filed under Article 226 of the Constitution of India praying for the issuance of a Writ of certiorari to call for the records in C.P.No.718 of 1998 on the file of the labour Court, Salem, the first respondent herein, quash the order passed therein dated 31.10.2002. 


	      For petitioner  : Mr.M.R.Raghavan

		 For Respondents : Mr.V.Ajoy Khose for R2
					    R1  labour Court








O R D E R

This writ petition has been filed by the petitioner praying for a writ of Certiorari to call for the records relating to the order, dated 31.10.2002, passed by the first respondent labour Court, in C.P.No.718 of 1998, and to quash the same.

2. It is stated that the second respondent is working as a driver in the petitioner establishment. The second respondent had filed an application before the first respondent labour Court, under Section 33(c)(2) of the Industrial Disputes Act, 1947, claiming a sum of Rs.28,812/- from the petitioner. as the difference in wages payable to him, in accordance with the notification issued under the Minimum Wages Act and the actual wages paid to him for the period, from 1.8.1995 to 31.5.1998, along with 20% bonus.

3. The Management of the petitioner establishment had resisted the claim of the second respondent stating that he was being paid more than the minimum wages prescribed by the notification by adding the batta paid to the second respondent to the wages paid to him. Based on the evidence available on record, the first respondent labour Court had passed the impugned order, dated 31.10.2002, directing the Management of the petitioner establishment to pay the petitioner a sum of Rs.28,812/-, being the difference in wages and the bonus accrued thereon, along with 6% interest and costs, quantified as Rs.250/-, within two months from the date of the order holding that the batta paid to the second respondent cannot be taken to be forming a part of the wages paid to the second respondent.

4. At this stage of the hearing of the writ petition, the following decisions had been placed before this Court in G.I.P. RAILWAY Vs. MAHADEO RAGHOO (1955 I L.L.J. SC 359), MANGANESE ORE (INDIA) LTD. Vs. CHANDI LAL SAHA (1991 SUPP (2) SCC 465), and PUNCHIRI BOAT SERVICE LTD., Vs. STATE OF TRAVANCORE-COCHIN (1955 I L.L.J HIGH COURT, TRAVANCORE-COCHIN 679) wherein it could be seen that in normal circumstances the batta paid to an employee cannot be taken as part of his wages.

5. In view of the averments made on behalf of the petitioner establishment, as well as the second respondent and in view of the cases cited, it is clear that the petitioner has not shown sufficient cause or reason for this Court to interfere with the award of the first respondent labour Court, dated 31.10.2002, made in C.P.No.718 of 1998. Hence, the writ petition stands dismissed. No costs.


16.12.2008
INDEX    : YES
INTERNET : YES
M.JAICHANDREN J.,


lan





To:

1. The Presiding Officer 
   Labour Court
   Salem



W.P.No.3755 of 2003   




























16.12.2008