Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mirza Athar Baig Mirza Akhtar Baig vs Works Manager, S T Central ...
2016 Latest Caselaw 4971 Bom

Citation : 2016 Latest Caselaw 4971 Bom
Judgement Date : 25 August, 2016

Bombay High Court
Mirza Athar Baig Mirza Akhtar Baig vs Works Manager, S T Central ... on 25 August, 2016
Bench: R.V. Ghuge
                                             1




                                                                               
             IN THE HIGH COURT OF JUDICATURE OF BOMBAY   
                         BENCH AT AURANGABAD




                                                       
                           WRIT PETITION NO.1000 OF 2004
                                       WITH
                         CIVIL APPLICATION NO.3993 OF 2015




                                                      
    1.     The Works-Manager,
           Central Workshop,
           S.T.Chikalthana,
           Aurangabad,




                                            
    2.     The Dy.Gen.Manager (P & IR),
           M.S.R.T.C. Mumbai   ig                            -- PETITIONER

           VERSUS
                             
    1.     Mirza Athar Baig,
           S/o Mirza Akhtar Baig,
           House No.1/10/38, Juna-Bazar,
           Aurangabad,
      


    2.     S.D.Mane,
           Divisional Secretary,
   



           Maharashtra S.T.Workers
           Union (INTUC), Central Workshop,
           Chikalthana, Aurangabad                           -- RESPONDENTS

Mr.M.K.Goyanka, Advocate for the petitioners. Mr.Nawab Patel with Mr.C.V.Thombre, Advocate for respondent No.2.

( CORAM : RAVINDRA V. GHUGE, J.)

DATE : 25/08/2016

ORAL JUDGMENT :

1. The petitioner/Corporation is aggrieved by the judgment dated

06/10/2003 delivered by the Industrial Court, by which respondent

khs/AUGUST 2016/1000-d

No.1 / employee was granted salary for a special medical leave and

his complaint was therefore allowed.

2. Learned Advocates for the petitioners and the respondents have

been heard at length.

3. There is no dispute that the respondent/employee was

suffering from Tuberculosis and was on leave from 01/01/1994 till

03/07/1995 for about 549 days. By order dated 01/11/1995 bearing

No.140/1995, leave for 549 days was sanctioned 'without pay' by the

petitioners. Aggrieved by the said order, the respondent/employee

preferred Complaint (ULP) No.326/1998 before the Industrial Court,

which was allowed by the impugned judgment.

4. Contention of the petitioner is that there were two circulars

introduced by the Corporation dated 31/03/1982 and 19/02/1988.

The first circular laid down the procedure to be followed by an

employee for taking medical treatment and for sanctioning of his

leave. The circular further states that if the procedure is followed

and the employee subjects himself to the medical treatment of a

specialized hospital treating patients for tuberculosis and registered

with the Corporation, the expenditure for the medical treatment

khs/AUGUST 2016/1000-d

would also be borne held by the Corporation.

5. There is no dispute that the respondent/employee did not

follow the prescribed procedure, did not get himself examined at the

hands of the Civil Surgeon and he did not take medical treatment

from such a hospital which was recognized by the Corporation.

Consequentially, the expenditure incurred by him for such medical

treatment was not reimbursed by the Corporation.

6. Mr.Thombre strenuously contends that once the special leave

was sanctioned by the Corporation, no objection could be raised

since the employee has taken the treatment from the Government

Medical College and Hospital at Aurangabad. It is as good as any

hospital recognized by the Corporation. He was, therefore, entitled

for the leave for 549 days with pay.

7. The circular dated 31/03/1982 apparently is a special

arrangement introduced by the Corporation with the benevolent

object of ensuring that those employees suffering from tuberculosis

are given appropriate medical assistance. It appears that since the

entire medical expenditure incurred for such treatment availed from

a hospital which is recognized by the Corporation, was to be

khs/AUGUST 2016/1000-d

reimbursed, the said circular does not mention that the medical leave

granted would be with wages.

8. A subsequent circular dated 19/02/1988 also prescribes the

procedure to be followed for taking the treatment but does not

mention that the medical leave would be with pay. Both the circulars

require the patient to subject himself to the procedure and only then

he would be entitled for reimbursement of the entire medical

expenditure. I am, therefore, of the view that since the medical

expenses were to be borne by the Corporation, there is no provision

for granting leave with pay since it would amount to a double benefit.

9. However, I find that the Corporation has very casually

conducted the proceedings before the Industrial Court. It did not cite

instances of employees who have followed the circular, had availed of

the medical treatment as per the circular and hence their medical

expenditure was reimbursed and the leave was without pay. Had

these details been brought before the Industrial Court, I find that the

conclusion would have been different than the one arrived at in the

impugned judgment.

10. Nevertheless, it cannot be ignored that despite the respondent

khs/AUGUST 2016/1000-d

having violated the circulars, the petitioner sanctioned the leave for

the entire period of 549 days without pay. There is no dispute that

the respondent/employee was not given any reimbursement for the

expenses incurred by him for the medical treatment.

11. In the peculiar facts of the case and without laying down any

precedent considering that the petitioner/Corporation has not led

proper evidence before the Industrial Court to disprove the claim of

the employee, I am inclined to grant an amount of Rs.40,000/-

(Rs.Forty thousand only) to the respondent, keeping in view that he

has been in litigation for a long time and his medical bills have not

been reimbursed since he had violated the circulars applicable.

12. An amount of Rs.48,947/- has been deposited in this Court on

11/06/2004 by the petitioner. The Industrial Court, by its order in

Application (ULP) No.2/2003 had calculated the total amount payable

as being Rs.72,000/-.

13. In the light of the above, this petition is partly allowed. The

impugned judgment dated 06/10/2003 is modified by directing the

petitioner to pay an amount of Rs.40,000/- to the respondent/

employee, only because the leave was subsequently sanctioned

khs/AUGUST 2016/1000-d

without pay on 01/11/1995.

14. This order shall not been treated as a precedent since it is

passed keeping in view the peculiar facts of the case and the manner

in which the petitioner conducted the case before the Industrial

Court.

15.

As such, the respondent/employee namely Mirza Athar Baig

shall withdraw an amount of Rs.40,000/- from this Court by

producing evidence with regard to his identity in the form of a self

attested copy of the Pan Card or the election ID card and the

residence proof. The remaining amount with accrued interest shall

be returned to the petitioner, which it may withdraw from this Court.

16. Pending civil application, does not survive and is disposed of.

( RAVINDRA V. GHUGE, J.)

khs/AUGUST 2016/1000-d

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter