Supreme Court of India

Hindustan Paper Corpn. Ltd vs Premjit Kaur Takhi on 8 May, 2009

Supreme Court of India
Hindustan Paper Corpn. Ltd vs Premjit Kaur Takhi on 8 May, 2009
Author: H.L.Dattu
Bench: Tarun Chatterjee, H.L. Dattu
                                                          NON-REPORTABLE

                IN THE SUPREME COURT OF INDIA

                 CIVIL APPELLATE JURISDICTION

      SPECIAL LEAVE PETITION (CIVIL) NO.23458 OF 2008


Hindustan Paper Corporation Ltd.                        ..........Petitioner
                                    Versus

Mrs. Premjit Kaur Takhi                                ........Respondent



                                ORDER

H.L.Dattu, J.

1) This special leave petition is directed against the judgment and order

passed by High Court of Delhi in L.P.A. No. 1054 of 2007 dated

19.8.2008, wherein and whereunder, the court has affirmed the order

passed by the learned Single Judge in Writ Petition No. 2729 of 1989

dated 29.5.2007. The learned Judge while quashing the official

Memorandum dated 10.12.1989 issued by the petitioner-Hindustan Paper

Corporation Ltd. (`Corporation’ for a short), has directed the corporation

to reinstate the respondent herein and further to pay 50% salary along

with other consequential benefits from the date of the termination order.

2) This court on 3.10.2008 had passed the following order :

1
“Issue Notice on the Special Leave Petition.

Status quo, as on today, shall be maintained with
regard to the amount already deposited.”

3) Since the issues involved in this petition lie in a narrow compass, we

heard the learned senior counsel Shri P.P. Rao and the learned for

respondent Shri J. Buther.

4) In our considered opinion, in the facts and circumstances of the present

case, interference with the impugned judgment is not called for.

Accordingly, we reject the special leave petition, leaving it open to the

petitioner-Corporation, to agitate the question of law raised in the present

special leave petition in an appropriate case.

5) In the result, we direct the petitioner-Corporation to re-instate the

respondent with in 30 days from today and we also make it clear that the

Corporation shall not recover any amount that is already paid to the

respondent during the pendency of the matter before various forums.

Respondent is also entitled to all the monetary and service benefits from

the date of the order passed by the Corporation viz., 10.2.1989 till her

reinstatement into service.

6) With the above observation and directions, the special leave petition is

rejected. Parties are directed to bear their own costs.

…………………………………J.
[TARUN CHATTERJEE]

2
…………………………………J.

[ H.L. DATTU ]
New Delhi,
May 08, 2009.

3