High Court Punjab-Haryana High Court

Dr Joseph K.Masih vs Dr A.S.Bindra on 12 February, 2009

Punjab-Haryana High Court
Dr Joseph K.Masih vs Dr A.S.Bindra on 12 February, 2009
COCP No.1642 of 2008                                  1


      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                                                   COCP No.1642 of 2008
                                       Date of decision: February 12, 2009

Dr Joseph K.Masih
                                                          .....PETITIONER
                                  Versus

Dr A.S.Bindra, Managing Director, P.M.L.Industries Ltd.
and another

                                                      .....RESPONDENTS
CORAM:       HON'BLE MR JUSTICE T.P.S.MANN


PRESENT: Petitioner in person.

             Mr Anil K.Aggarwal, Advocate
             for the respondents.


T.P.S.MANN, J. (Oral):

Award given by the Labour Court, Patiala on 18.10.2001 was

challenged by the respondents by filing CWP No.10377 of 2008. The same

came for motion hearing before a Division Bench of this Court on 3.6.2008,

when notice of motion was issued and till the next date, execution of award

was directed to remain stayed, subject to compliance of Section 17-B of the

Industrial Disputes Act (hereinafter referred to as “the Act”). After

appearance of the petitioner, the writ petition was disposed of on 16.9.2008

by quashing the award dated 18.10.2001, as well as the order dated

30.4.2008. The parties were directed to appear before learned Labour

Court, Patiala for further proceedings in accordance with law. However, it

was observed that it would be open to the workman to seek recovery of the

last drawn wages in terms of the provisions of Section 17-B of the Act from

the date of filing of the writ petition till that day i.e. 16.9.2008 in
COCP No.1642 of 2008 2

appropriate proceedings.

The present petition has been filed by the workman for

punishing the respondents for willfully disobeying the order dated 3.6.2008

for not complying with the provisions of Section 17-B of the Act.

Reply has been filed by the respondents today in the Court,

which is taken on the record. A copy of the same has been supplied to the

petitioner.

Learned counsel for the respondents states that the last drawn

pay has since been paid to the petitioner and therefore, the order dated

3.6.2008, which was later on clarified by the Division Bench on 16.9.2008

while disposing of the writ petition stands complied with.

The petitioner has not disputed the fact of the payment made to

him, but states that he was entitled to the payment of last drawn wages from

the date of the award and not from the date of passing of the order dated

3.6.2008. In this regard, he has placed reliance upon Dena Bank vs Kirti

Kumar, 1999 (2) SCC 106, Regional Authority, Dena Bank vs Ghanshyam,

2001 (5) SCC 169, Indra Perfumery Co. vs Presiding Officer & others, 2004

(3) SCT 66, Gram Panchayat Manoharpur vs Ashok Kumar Sharma, 2007

(4) SCT 526, Sahara Air Lines vs Khosla 2008 (3) S.C.T 212 and M/s

Ramniranjan Kedia Tourism Service vs. Tilak Raj & others,, 2008 (4) S.C.T

189.

There is no dispute with the proposition of law settled in the

aforementioned judgments. However, it is a matter of fact that while

disposing of Civil Writ Petition on 16.9.2008, the Division Bench left it

open to the workman to seek recovery of the last drawn wages in terms of

the provisions of Section 17-B of the Act from the date of filing of the writ
COCP No.1642 of 2008 3

petition up till that day i.e. 16.9.2008. Under these circumstances, it cannot

be said that the respondents have violated the order requiring them to

comply with the provisions of Section 17-B of the Act.

The petitioner states that he has already challenged the order

dated 16.9.2008 by filing a special leave petition in the Hon’ble Supreme

Court but the same has not been listed for hearing as yet.

As the order requiring the compliance of the provisions of

Section 17-B of the Act has been complied with by the respondents in terms

of order dated 16.9.2998 passed in CWP No.10377 of 2008, there is no

merit in the present petition, which is, accordingly, disposed of. Rule is

discharged.

However, it would be open to the petitioner to get the present

petition revived, in case, he obtains any relief in the special leave petition

from the Hon’ble Supreme Court, especially, in regard to compliance of the

provisions of Section 17-B of the Act.

February 12, 2009                                  (T.P.S.MANN)
Pds.                                                 JUDGE