High Court Jharkhand High Court

M/S Bharat Refractories Ltd. vs Basiruddin Ansari & Ors on 17 March, 2010

Jharkhand High Court
M/S Bharat Refractories Ltd. vs Basiruddin Ansari & Ors on 17 March, 2010
                       IN THE HIGH COURT OF JHARKHAND, RANCHI
                             L.P.A No.   424        OF 2009
  M/s.Bharat Refractories Ltd.

                                                Vs.

  1.Basiruddin Ansari
  2.Rameshwar Prasad
  3.Sohrai Turi
  4.Dwarika Singh
  5.Mohan Mahato
  6.Bhubaneshwar Prasad
  7.Mahabir Rajak
  8.Durdan Ram
  9.Ghanshyam Giri
  10.Ram Chanda Mahto

  CORAM                             HON'BLE THE CHIEF JUSTICE
                                   HON'BLE MR.JUSTICE R.R.PRASAD

  For the Appellant/Petitioner                  Mr.G.M.Mishra

  For the Respondent                            -----
                                                ---------

3/17.3.2010

This appeal has been preferred by the appellant, M/s.Bharat Refractories

Ltd., against the order dated 4.8.2009 passed by the learned Single Judge in a batch of

review petitions, which were directed against the judgment and order passed by the

learned Single Judge in W.P (S) No.4125/2004 on 9.5.2006 along with a batch of

several other writ petitions, directing the respondent/appellant herein to determine the

compensation payable to the petitioners/respondents herein in terms of clause (G)(ii)

read with (H) (i) of the 2002 Scheme and pay the compensation within a period of three

months from the date of the order. The compensation was ordered to be paid in view of

the Voluntary Retirement Scheme 2002.

The appellant company filed review petitions against the impugned

judgment and order and raised the question that the word, “maximum” given out in the

Hindi version has not been taken care of by the learned Single Judge in the impugned

judgment and order. The learned Single Judge was pleased to dismiss the writ petition

recording therein that the compensation will be subject to the amount not exceeding the

salary/wage on balance period of service left. The learned Single Judge finally was

pleased to hold that there was no ground for review of the impugned judgment and

order.

This appeal has been preferred b y the appellant-company against the

order of the learned Single Judge dated 4.8.2009 by which the review referred to
hereinbefore was dismissed.

Learned counsel for the appellant endeavoured hard to impress upon this

Court that the learned Single Judge had committed an error in the impugned judgment

as the word, “maximum” has not been correctly interpreted. But we have noticed that

the impugned judgment of the learned Single Judge, against which the review was

sought, has not stated or observed anything in so far as the maximum amount of

compensation was to be paid to the employees seeking voluntary retirement. The

impugned order passed by the learned Single Judge, which was sought to be reviewed,

merely held that the respondent-employees seeking voluntary retirement would be

entitled to the compensation as per the Scheme of 2002, vide clause (G)(ii) read with

(H) (i) of the 2002 Scheme and pay the compensation within a period of three months

from the date of the order. Thus, the learned Single Judge has not made any

observation in regard to the amount that was to be calculated and merely directed that

the payment be made as per the Scheme. It is, thus, obvious that the payment had to

be made to the respondent-employees only as per the Scheme and the question as to

how much amount was payable was not an issue in the writ petition and only the

direction was issued to pay compensation.

Therefore, the appellant-company seems to have unncessarily filed a

review petition before the learned Single Judge raising a controversy that the word,

“maximum” has not been addressed by the learned Single Judge. In fact, the words,

“maximum” and “minimum” were not even touched upon by the learned Single Judge.

The learned Single Judge had merely observed that the payment be made as per the

Scheme of 2002 referred to hereinbefore. Thus, the appellant-company obviously would

be paying compensation as per the Scheme of 2002. What exactly is the quantum of

compensation, would be governed by the Scheme of 2002.

In our view, the appellant-company has unncessarily resorted to this tactic

of not making payment of compensation to the employees seeking voluntary retirement

by raising an unnecessary controversy and this ploy adopted by the appellant-company

is deprecated and the review appears to have been filed by the appellant clearly with

an oblique motive in order to defer making of payment, which we do not appreciate.

The appellant-company having been merely directed to make payment as per the
Scheme of 2002, it was certainly not open for the appellant-company to unnecessarily

raise a controversy out of the blue as to what would be the interpretation of the work,

“maximum”. Any provision which is made under the Scheme, obviously, has to be

carried out by the appellant-company for calculating the payment of compensation.

Thus, the appeal has no substance and under the circumstance, is dismissed with a

cost of Rs.5,000/- (Rs.five thousand only), to be paid by the appellant-company.

(Gyan Sudha Misra, C.J)

(R.R.Prasad,J)
dey