High Court Jharkhand High Court

Smt.Kamoda Devi vs M/S.Steel Authority Of India on 20 July, 2011

Jharkhand High Court
Smt.Kamoda Devi vs M/S.Steel Authority Of India on 20 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                  W.P. (L) No.710 of 2008

Smt. Kamoda Devi                                                     ...... Petitioner
                                Versus 
 1. M/s Steel Authority of India Limited through Assistant General Manager 
     (P & A), Garhwa
 2. The Senior Manager (P & A), Garhwa
 3. The Management of Bhawanathpur, 
     Lime Stone Mine Bhawanathpur, Garhwa                       ...... Respondents
                               ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                               ­­­­­­­­­
For the Petitioner                     :    Mr. A.K. Amar, Advocate
For the Respondents                    :    Mr. Sachin Kumar, Advocate 
                               ­­­­­­­­­
                 th
 05/Dated: 20     July, 2011
                                  

1.     Present   petition   has   been   preferred   mainly   for   the   reason   that   the 

petitioner's services were terminated much earlier than the actual date of 

superannuation,   and   therefore,   the   following   reference   was   filed   under 

Section   10   for   the   adjudication   by   the   Central   Government   Industrial 

Tribunal No.2, Dhanbad:­

                      "Whether   the   action   of   the   management   of 
                Bhawanathpur   Lime   Stone   Mines   Bhawanathpur,   Garhwa   in 
                superannuating/retiring   Smt.   Kanoda   Devi   w.e.f.   27.10.99 
                considering her date of birth as 10.10.37 and not considering 
                the  date of birth as 10.10.1945 as calimed by the workman is 
                justified if not to what relief the workmen is entitled." 


2.     The aforesaid reference  was  thus  filed before  the  tribunal  wherein 

reference No.107 of 2001 and the award was passed by the tribunal dated 

16th August, 2005 and the operative part of the award reads as under:­

                      "In the result the following award is rendered; 
                That   the   action   of   the   management   of   Bhawanathpur   Lime 
                Stone Mine,Bhawanathpur Garhwa in superannuating/retiring 
                Smt.   Kamoda   Devi   w.e.f.   27.10.99   considering   her   date   of 
                birth   as   10.10.37   and   not   considering   the   date   of   birth   as 
                10.10.1945

 was not justified.   Age of the concerned female 
worker named above should be reassessed by the management 
through Apex Medical Board in strict compliance to Medical 
jurisprudence   and   the   decision   of   the   said   board  should   be 
binding on both sides.  Management is directed to arrange for 
the said Medical Board within the three months from the date 
of publication of this award in the Gazette of India.

      Sd/
(B. Biswas)
Presiding Officer.”

3. Thus, instead of deciding the reference the petitioner was relegated 

to   Apex   Medical   Board.     The   Medical   Board   was   constituted   by   the 

respondents and the respondents have written a letter dated 23rd February, 

2007, which is at Annexure­4 to the memo of petition, that the medical 

board has examined the petitioner and the age of the petitioner has been 

found within the range of 53 to 63 years as on date of superannuation i.e. 

27th October, 1999.  The last paragraph of the said letter reads as under:­

“Taking   into   account   of   range   of   age   as   per 
findings/opinion   of   the   Apex   Medical   Board,   your   age   was 
determined to have been in the range of 53 to 63 years on the 
date   of   your   superannuation   (i.e.   on   27.10.1999). 
Accordingly, the date of retirement from the services of the 
Company   on   attaining   the   age   of   superannuation,   i.e. 
27.10.2006   which   has   already   been   accepted   and   further 
confirmed by the findings of the said Apex Medical Board.

  Thanking you.

Yours faithfully
Sd/­
(P.C. Tiwari)
Asstt/ General Manager (P&A)”

4. Thus,   petitioner’s   date   of   superannuation   was   finalised   by   the 

respondents   as   27th  October,   2006.     In   fact,   the   petitioner   was   wrongly 

superannuated   on   27th  October,   1999.     It   is   further   submitted   by   the 

counsel for the petitioner that thereafter the respondents issued a letter 

dated   4th  August,   2007   (Annexure­5)   that   in   earlier   letter   dated   23rd 

February, 2007 there is some error, therefore, corrigendum was issued in a 
partial   modification   and   instead   of   27th  October,   2006   the   date   of 

superannuation will now read as 27th October, 1999.  Thus, it is submitted 

by the counsel for the petitioner that the date of superannuation even after 

medical examination is refixed as the same i.e. 27th October, 1999 and the 

Industrial Tribunal has also not finally decided the reference and therefore, 

the   matter   be   remanded   for   its   final   decision   upon   the   terms   of   the 

reference   and   also   keeping   in   view   the   further   development   about   the 

medical examination of the petitioner.  

5. Learned   counsel   for   the   respondents   submitted   that   the   petitioner 

was examined  by the Apex Medical Board constituted by the respondents, 

as  directed   by   the  Central   Industrial   Tribunal  No.2,   Dhanbad   and   upon 

examination of petitioner, it is true that initially a letter was written by the 

respondent   dated   23rd  February,   2007   wherein   a   new   date   of 

superannuation was finalised as 27th October, 2006 which was found to be 

erroneous and therefore, again a letter was written dated 4th August, 2007 

(Annexure­5) and a corrigendum was issued to the effect that instead of 

27th  October,   2006   a   new   date   27th  October,   1999   will   be   read   and 

moreover, it is submitted by the counsel for the respondents that there was 

no   clear   cut   decision   upon   the   terms   of   the   reference   by   the   Central 

Government Industrial Tribunal No.2, Dhanbad.  The duty of the tribunal 

was to decide in the reference which has been   shifted upon the Medical 

Board by the Tribunal and therefore, let the matter be remanded so that 

the terms of the reference may be finally decided by the tribunal on the 

basis of the further development also.

6. In   view   of   this   limited   submission   and   looking   to   the   facts   and 

circumstances of the case, it appears that the terms of reference ought to 

have   been   decided   by   the   Central   Government   Industrial   Tribunal   No.2, 

Dhanbad.  The duty of the tribunal can never be shifted to the Apex Medical 
Board as directed by the tribunal in the last paragraph of the award passed 

by the Central Government Industrial Tribunal No.2, as stated hereinabove. 

Medical Board has already examined the petitioner which has been brought 

on record at Annexure­4 and 5. 

7. I, hereby, restore the Reference No.107 of 2001 to its original file and 

remand   the   matter   to   the   Central   Government   Industrial   Tribunal   No.2, 

Dhanbad to the decide reference No.107 of 2001.   The tribunal will also 

decide the terms of reference in the light of the medical examination of the 

petitioner and on the basis of  Annexure­4 to the memo of this petition.  All 

these documents shall be presented by the management before the tribunal. 

The   report   given   by   the   Apex   Medical   Board   is   not   record   of   this   writ 

petition, hence, it will also be called upon from the management and it will 

be taken on record and the tribunal will decide the terms of reference on 

the basis of this further development i.e. medical examination.  The tribunal 

will also keep in mind all the observations which are already made in the 

order dated 16.08.2005. The Reference will be deemed to be continue so 

that evidence, already taken on record can also be considered in light of 

further development.  

8. I,   hereby,   direct   the   Central   Government   Industrial   Tribunal   No.2, 

Dhanbad  to decide reference No.107 of 2001 as expeditiously as possible, 

practicably and preferably within the period of 16 weeks from the date of 

receipt of a copy of this order.  Learned counsel for both sides assured this 

Court   that   they   will   not   ask   for   unnecessary   adjournment   and   shall 

cooperate the hearing of the reference.  

9. This writ petition is disposed of in view of the aforesaid observations. 

                             (D.N. Patel, J.)
NKC