High Court Madras High Court

North Madras Co-Operative … vs J. Vasanthi, T.S. Santhi And The … on 21 November, 2002

Madras High Court
North Madras Co-Operative … vs J. Vasanthi, T.S. Santhi And The … on 21 November, 2002
Author: R J Babu
Bench: R J Babu


ORDER

R. Jayasimha Babu, J.

1. The petitioner is aggrieved by the order directing it to pay subsistence allowance to the employees who had been suspended by it on 30.07.1990 and who remained under suspension till 20.12.1995 when the order of dismissal was passed. It is not the case of the petitioner that subsistence allowance was paid during that period, nor did it question the applicability of the Payment of Subsistence Allowance Act to the respondents.

2. The fact that the suspension was followed by dismissal does not imply that the petitioner can relieve itself of the obligation to pay subsistence allowance during the period of suspension and that it can clothe itself with immunity against any claim for subsistence allowance under the Act by passing the order of dismissal.

3. The whole object of granting subsistence allowance is to enable the affected employee to meet his bare minimum requirements of living and that object will be ill-served if the employers are allowed to evade the liability of paying the subsistence allowance and thereafter, claim a right of immunity from claims for such subsistence allowance by passing an order of dismissal to be effective from the date on which the employee was suspended.

4. The employer-employee relationship continues till the date of order of dismissal. The petitioner cannot avoid the liability for payment of allowance which ought to have been paid at the appropriate time, i.e., during the period of suspension.

 5.  The writ petitions are  dismissed.    WMPs. No. 6771 to 6774 of 1996 are dismissed.