Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Divisional Controller,Msrtc vs Zameer Ahmed Abdul Rashid
2017 Latest Caselaw 2544 Bom

Citation : 2017 Latest Caselaw 2544 Bom
Judgement Date : 15 May, 2017

Bombay High Court
The Divisional Controller,Msrtc vs Zameer Ahmed Abdul Rashid on 15 May, 2017
Bench: S.B. Shukre
                                              1



               IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

                       NAGPUR BENCH : NAGPUR



Writ Petition No. 3539 of 2008



Petitioner             :        The Divisional Controller, Maharashtra State 

                                Road Transport Corporation, Nagpur 

                                Division,  Nagpur

                                versus

Respondent             :        Zameer Ahmed abdul Rashid, aged about 52

                                years, Occ: service, resident of c/o Shammi

                                Photo Studio, Timki Road, Mominpura,

                                Nagpur



Shri P. B. Patil, Advocate for petitioner 

Shri F. I. Khan, Advocate for respondent 

                                -----------

Writ Petition No. 3540 of 2008

Petitioner : The Divisional Controller, Maharashtra State

Road Transport Corporation, Nagpur

Division, Nagpur

versus

Respondents : 1) Smt Zaheda Begum wd/o Ahsanul Haque,

aged about 54 years, Occ: Household,

2) Mohammad Anwar Ahsanul Haque, aged

about 34 years, Occ: service

3) Mohammad Munnawar s/o Ahsanul Haque,

aged about 32 years, Occ: service

All residents c/o Mannu Cablewala, Behind

Bakramandi, Mominpura, Nagpur

Shri P. B. Patil, Advocate for petitioner

Shri F. I. Khan, Advocate for respondent

-----------

Writ Petition No. 3541 of 2008

Petitioner : The Divisional Controller, Maharashtra State

Road Transport Corporation, Nagpur

Division, Nagpur

versus

Respondents : Shabbir Ahmed Abdul Rashid, aged about 50

years, Occ: service, resident of c/o Shammi

Photo Studio, Timki Road, Mominpura,

Nagpur

Shri P. B. Patil, Advocate for petitioner

Shri F. I. Khan, Advocate for respondent

Coram: S. B. Shukre, J

Dated : 15th May 2017

Oral Judgment

1. Grievance of the petitioner Corporation is common in all these

writ petitions and, therefore, they are disposed of by this common

judgment.

2. Heard Shri P. B. Patil, learned counsel for the petitioner

Corporation and Shri F. I. Khan, learned counsel for the respondents.

Perused the impugned orders and the documents placed on record.

3. It is seen that the applications which were filed under Section

33-C (2) of the Industrial Disputes Act, 1947 by each of the respondents

sought for a direction from the learned Labour Court to the petitioner-

Corporation to pay to the respondents the wages for the interregnum

period. Those applications came to be allowed by the learned Labour

Court by the impugned orders. The learned Labour Court has directed the

amount of wages to carry interest @ 7% per annum.

4. On going through the impugned orders, I find that the

discretion exercised by the learned Labour Court is based on sound

reasoning emanating from the law settled by the Hon'ble Apex Court. The

learned Labour Court has also considered the fact that each of the

respondents has approached the petitioner with a request to take them in

employment, but the same was not accepted by the petitioner and,

therefore, it could not be said that the respondents should not be paid any

wages by applying the principle of "no work, no pay" and rightly so. The

Labour Court has also considered the fact that the Divisional Controller has

also issued a circular accepting the demand of the respondents. The Labour

Court has granted interest on the arrears @ 7% per annum. The interest is

awarded from the date of impugned order till realization. The order seems

to be just and reasonable in the facts and circumstances of the case.

5. The writ petitions, in the circumstances of the case, deserve to

dismissed and are dismissed accordingly. Rule is discharged in all these

petitions. No costs. Respondents are permitted to withdraw the amount

deposited by the petitioner in this Court.

S. B. SHUKRE, J

joshi

 
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