Delhi High Court High Court

Nanney Khan vs A.B. Mathur And Anr. on 24 May, 1968

Delhi High Court
Nanney Khan vs A.B. Mathur And Anr. on 24 May, 1968
Equivalent citations: 4 (1968) DLT 615
Author: I Dua
Bench: I Dua


JUDGMENT

I.D. Dua, C.J.

(1) This appeal under section So of the Workmen s Compensation Act No. 8 oF 1923 (hereafter called the Act) is directed against the order of the Commissioner under the Act dated 22nd May, 1967, by means of which the appellant was granted a sum of Rs. l,890.00by way of compensation, as against the claim for Rs. 5,040/. In the present appeal, the claim is confined to Rs. 630.00 and the sole ground on which this amount: is claimed, is founded on the ntoification made in the year 1954 by means of which the Chief Commissioner. Delhi, laid down the rates of the following unskilled category of labourers under section 3(1) of the Minimum Wages Act .-

1.Mazdoor. 2. Chowkidar. 3. Sweeper. 4. Peon. 5. Packer. 6. Pressman. 7. Helper. 8. Cleaner. 9. Hammer-Iran. 10. Grain-maa. 11. Sltoterman. 12. Greafeeman. 13. Wireman. 14 Rollman.

These unskilled workers were empowered under this ntoification to claim Rs 5Z/8.00 per month or Rs. 1/12.00 per day, in case of casual labiur. It is true that this point was nto raised before the Commissioner, but my attention has nto been drawn to any objection to my entertaining on appeal a pure question of law. The question, however, still remains whether a question of law of this type would be a substantial quastion of law under section 30 of the Act which restricts the right of appeal to cases involving only substantial questions of law. But be that as it may, and assuming, I can permit this question to be raised, the real hurdle in the appellant’s way lies in the admitted absence of any material on the present record showing that he falls in any one of the 14 categories which are included in the ntoification in question.

(2) The learned counsel for the respondents, when questioned by roe, did suggest that perhaps the appellant was a sweeper, but he immediately added that there was no material on the record and that he was nto sure if it was so. The appellant’s counsel frankly stated that there was no material on the record on this point. It is unfortunate that in the event of the appellant being in fact actually a sweeper, he should have beer) deprived of the amount of compensation which be would legitimately be entitled to, but, for this unhappy situation, he alone is to blame.

(3) This brings me to antoher aspect which I consider to be of some importance. In this Court, this appeal has been presented by the appellant through one Shri H. L. Sebgal, who has described himself as an attorney and a social worker. According to clause 8 of the Letters Patent of the Lahore High Court, which still governs this Court, no person whatsoever except Advocates, Vakils or Attorneys can be allowed to act or to plead for or on behalf of any suitor in the High Court, Indrawati v. Hari Ram The Attorneys mentioned in that clause are Attorneys-at- law bricketed with Advocates and Vakils. Had it nto been for the fact that the appellant had also thumb-marked the memorandum of appeal, I might have rejected this appel as incompetent. Se that as it may, the workman having nto taken advantage of proper legal advice in the proceedings before the Commissioner under the Act, he seems to have lost whatever further benefit he may have been entitled to under the above ntoification.

(4) As a result of the foregoing discussion, I am constrained to dismiss the appeal because of the admitted absence of material on the record bringing the appellant’s case within the aforesaid ntoification. There will, however be no order as to costs.