Citation : 2017 Latest Caselaw 6794 Bom
Judgement Date : 5 September, 2017
wp6191.15 and wp3899.16.cJ.odt 1/7
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
WRIT PETITION NO. 6191 OF 2015
1] Secretary, Temasna Gram Panchayat,
Post Temasna, Tah : Kamptee,
District : Nagpur.
2] Sarpanch Temasna Gram Panchayat,
Post Temasna, Tah : Kamptee,
District : Nagpur. .....PETITIONERS
...V E R S U S...
1] Rupchand Pundlik Kadu,
Aged-Not known, Occ: Not known,
R/o-Temasna, Post : Temasna,
Tah : Kamptee, District : Nagpur.
2] Block Development Officer, Kamptee,
Tahsil : Kamptee, District : Nagpur.
3] Chief Executive Officer,
Zilla Parishad, Nagpur. ...... RESPONDENTS.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
Mr. Mahesh Mourya, Advocate for the Petitioners.
Mrs. B. P. Maldhure, Advocate for Respondent Nos.2 and 3.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
AND
WRIT PETITION NO. 3899 OF 2016
Chief Executive Officer,
Zilla Parishad, Nagpur. .....PETITIONER
...V E R S U S...
1] Rupchand s/o Pundlik Kadu,
Aged : Major, Occ : Not known,
::: Uploaded on - 11/09/2017 ::: Downloaded on - 13/09/2017 01:12:41 :::
wp6191.15 and wp3899.16.cJ.odt 2/7
R/o-Temasna, Post : Temasna,
Tah : Kamptee, District : Nagpur.
2] Secretary, Temasna Gram Panchayat,
Post : Temasna, Tahsil : Kamptee,
District : Nagpur.
3] Surpanch, Temasna Gram Panchayat,
Post : Temasna, Tah-Kamptee,
District : Nagpur.
4] Block Development Officer,
Kamptee, Tah-Kamptee,
District - Nagpur. ...... RESPONDENTS.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
Mr. Shaikh Majid, Advocate for the Petitioner.
Mr. Mahesh I. Mourya, Advocate for Respondent Nos.2 and 3.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
CORAM : S. C. GUPTE, J.
th DATE : 5 SEPTEMBER, 2017.
ORAL JUDGMENT :
Heard learned counsel for the parties.
02] The subject matter of challenge in these two petitions is
an order passed by the First Labour Court at Nagpur in an
application under Section 33(C)(2) of the Industrial Disputes Act,
being IDA No.59 of 2009.
03] Since 31st January, 1988, respondent No.1 was working
wp6191.15 and wp3899.16.cJ.odt 3/7
with Temasna Gram Panchayat. His services were terminated on
28th June, 2001. The order was challenged by respondent No.1 in a
complaint of unfair labour practice. The complaint came to be
dismissed by the First Labour Court, Nagpur, vide its order dated
5th February, 2011. Respondent No.1, thereafter, approached the
First Labour Court, Nagpur by the present application under
Section 33(C)(2) of the Industrial Disputes Act, 1947 for a claim of
Rs.1,42,260/- towards arrears of minimum wages and interest
thereon. Both the petitioners in the present petition contested the
application. By its impugned order dated 26th February, 2015, the
Court allowed the application by directing 50 per cent of arrears
towards minimum wages computed at Rs.25,650/- to be paid by
Gram Panchayat, Temasna and balance 50 per cent by Zilla
Parishad, Nagpur. Both Gram Panchayat and Zilla Parishad have
challenged this order.
04] Rule is issued in both petitions and the petitions are
taken up for hearing forthwith by consent of counsel.
05] The Labour Court in its impugned order held that the
minimum wage, as per notification dated 3rd July, 1990 of the
wp6191.15 and wp3899.16.cJ.odt 4/7
Government, and on the basis that respondent No.1, being an
unskilled employee, came within Zone-III, was fixed at the rate of
Rs.500/- per month. As against this minimum wage, respondent
No.1 was paid a sum of Rs.100/- per month between July 1990 and
December 1998 and thereafter, at the rate of Rs.150/-. Computing,
thus, the difference between the minimum wages payable and the
amount actually paid to respondent No.1, the Labour Court
calculated the total minimum wages payable to respondent No.1 at
Rs.51,300/-. In view of the Government Resolution dated 21 st
January, 2000, the Court directed 50 per cent wages to be paid by
the Gram Panchayat and balance 50 per cent to be paid by the Zilla
Parishad on behalf of the State Government.
06] This order is challenged by the Gram Panchayat on the
footing that respondent No.1, in a document produced by him in
the application under Section 33(C)(2) (Exh.37), claimed that he
was not paid minimum wages from 1 st January, 2000. Learned
counsel submits that, in that premises, minimum wages could not
have been ordered from July 1990. Secondly, it is submitted that
Exh.40, on the basis of which the minimum wages have been
ordered by the Labour Court, has been a document unilaterally
wp6191.15 and wp3899.16.cJ.odt 5/7
prepared by the advocate of respondent No.1. It is submitted that
this document could not have been made the basis for ordering
payment of minimum wages.
07] The quantum of minimum wages payable as per law
with effect from July 1990 itself is not the subject matter of
challenge. The challenge only pertains to the amount actually paid
by the Gram Panchayat to respondent No.1. If that was the
controversy, the easiest thing to do was for the Gram Panchayat to
produce its record in support of its case that minimum wages were
in fact paid to respondent No.1. The bald assertion that minimum
wages were paid to respondent No.1 apart, the Gram Panchayat
has not attempted to adduce any material before the Court in this
behalf. On the other hand, respondent No.1 has not only relied on
the circulars fixing minimum wages but also a statement of wages
paid during the relevant period to respondent No.1. There is,
accordingly, no merit in the challenge to the impugned order. It
cannot be said that in the facts of the case, the Court either acted
without jurisdiction or committed a serious illegality in exercising
the jurisdiction. There is, thus, no merit in Writ Petition No.6191
of 2015. The petition is dismissed.
wp6191.15 and wp3899.16.cJ.odt 6/7
08] As far as the companion petition, namely, Writ Petition
No.3899 of 2016, is concerned, it is pointed out by learned counsel
for the petitioner - Zilla Parishad that the relevant Government
Resolution, which provides for bearing of 50 per cent of minimum
wages for employees of gram panchayats by the State Government,
was issued on 21st January, 2000 and it applied with effect from 1 st
January, 2000; there was no other resolution requiring the State
Government to pay any part of minimum wages payable to
employees of gram panchayat from any interior date. Nothing
contrary could be pointed out by any party before this Court.
Accordingly, that part of the impugned order, which requires
minimum wages for the period upto 31st December, 1999 to be
borne by the Zilla Parishad, cannot be sustained. The liability to
pay minimum wages ordered by the Court till 31 st December, 1999
will have to be borne squarely by the Gram Panchayat, namely, the
petitioners in Writ Petition No.6191 of 2015.
09] Accordingly, Rule is partly made absolute in Writ
Petition No.3899 of 2016 by quashing and setting aside the
impugned order dated 26th February, 2015 insofar as it directs 50
per cent of minimum wages payable to respondent No.1 upto 31 st
wp6191.15 and wp3899.16.cJ.odt 7/7
December, 1999 to be borne by the petitioner Zilla Parishad. The
petition is disposed of accordingly.
10] During the pendency of these petitions, both Gram
Panchayat and Zilla Parishad have, respectively, deposited 50 per
cent amounts coming to their share in this Court towards the
compliance of the impugned order. Respondent No.1 is permitted
to withdraw the amount of Rs.25,650/- deposited by Gram
Panchayat, Temasna alongwith accrued interest, if any. As far as
the amount deposited by the Zilla Parishad is concerned,
respondent No.1 is permitted to withdraw a sum corresponding to
50 per cent of the differential minimum wages for the period
between 1st January, 2000 and 28th June, 2001, together with
accrued interest, if any, corresponding to such amount. The
balance amount can be withdrawn, alongwith corresponding
accrued interest, if any, by the Zilla Parishad. This amount will
have to be paid by Gram Panchayat, Temasna to respondent No.1.
Office to act accordingly.
JUDGE PBP
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!