High Court Patna High Court - Orders

Sister Mary Elise vs The State Of Bihar &Amp; Ors on 1 July, 2008

Patna High Court – Orders
Sister Mary Elise vs The State Of Bihar &Amp; Ors on 1 July, 2008
       IN THE HIGH COURT OF JUDICATURE AT PATNA
                     LPA No.138 of 2008
                    SISTER MARY ELISE
                          Versus
                THE STATE OF BIHAR & ORS
                         -----------

For the appellant : Mr.Amarendra Narayan, Advocate

For the respondents : Mr.Manindra Kr.Singh, G.P.12

——–

PRESENT

Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Kishore K. Mandal

—-

Dated, the 1st July, 2008.

We heard the counsel for the appellants.

2. The appeal suffers from delay of 22 days and for that

an application ( I.A.No.913/2008) has been made. Even if we condone

the delay in filing the appeal for the reasons set out in the application,

we are of the view that the appeal has no merit at all.

3. Although the first proviso to sub-section (2) to Section

20 of the Minimum Wages Act, 1948, provides that every application

with regard to claim of wages shall be presented within six months

from the date on which the minimum wages or other amount became

payable, the second proviso carves out an exception. It provides that

any application will be admitted after the period of six months when

the applicant satisfies the authority that he had sufficient cause for not
-2-

making such application within the period. We find that the statutory

authority by his order dated 28th of July, 2003, condoned the delay in

making the application within six months of the claim and proceeded

to deal with the matter on merits accordingly. In this fact-situation, we

are of the view that the decision of this court in the case of Gango

Sharma Vs. The State of Bihar & Ors., reported in 2003 (2) PLJR

671, has no application.

4. The consideration of the matter by the Single Judge

does not call for any interference. Letters Patent Appeal is dismissed

in limine.

5. In view of dismissal of appeal in limine, the stay

petition (I.A.No.2724/2008) does not survive and is dismissed.

R.M. Lodha, CJ

Kishore K. Mandal, J.

Sunil