Citation : 2021 Latest Caselaw 4244 Bom
Judgement Date : 9 March, 2021
Digitally signed
Jitendra by Jitendra S.
Nijasure
S. Date:
Nijasure 2021.03.18
12:26:00 +0530 52-wp-427-2021.doc
jsn
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION (ST.) NO.427 OF 2021
Dagdu S/o. Pandurang Powar & Ors. ...Petitioners
Versus
The State of Maharashtra & Ors. ...Respondents
----------
Mr. Pramod Kulkarni, for the Petitionrs.
Mr. V.S. Gokhale, AGP for State.
Mr. Pankaj Deokar for Respondent No.5.
----------
CORAM : K.K. TATED &
R.I. CHAGLA, JJ.
DATE : 9TH MARCH, 2021
ORDER :
1. Heard learned Counsel for parties.
2. Rule. Rule made returnable forthwith. By consent of
parties matter taken up for fnal hearing.
3. By this Writ Petition fled under Article 226 of the
Constitution of India, the Petitioners are seeking a direction
against the Zilla Parishad - Respondent to pay the wages of the
Petitioners at the minimum of the pay scale (at the lowest
52-wp-427-2021.doc
grade, in the regular pay scale.)
4. Learned Counsel Mr. Pramod Kulkarni for the Petitioners
submits that the Petitioners are working as ambulance drivers
on contractual basis with Respondent No.5 Zilla Parishad's
Primary Health Centers. He submits that their duties are 24
hours and salary is paid to all the Petitioners. Although the
monthly remuneration is to be paid to the Petitioners, they are
paid after 5 to 6 months and that too not at the minimum of
pay scale (at the lowest grade), in the regular pay scale which
they are entitled. Thus it is a clear act of exploitation by the
Respondents.
5. The learned Counsel for the Petitioners submits that this
issue was before the Nagpur bench of this Court in Writ Petition
No.2247 of 2014. He submits that Nagpur bench by order dated
20th November, 2019 after considering all the facts and the
view taken by the Supreme Court in State of Punjab & Ors. Vs.
Jagjit Singh & Ors.1 allowed the Petition fled by drivers of Zilla
Parishad for payment of minimum wages to the Petitioners. He
relies upon paragraphs 11 and 12 of the said order which read
thus:-
1 (2017) 1 SCC 148.
52-wp-427-2021.doc
11. It is clear that the Hon'ble Supreme Court has held that when one employee discharges / performs same work as another employee, there cannot be any distinction between the two employees so far as the application of the pay scale to both of them is concerned. The Hon'ble Apex Court has further held that all the temporary employees who are performing similar work as the regular employees would be entitled to draw wages at the minimum of the pay scale (at the lowest grade, in the regular pay scale) extended to regular employees holding the same post. This relief would also have to be granted to all the petitioners as there is no dispute that their work is similar to the work of the regular drivers.
12. Accordingly, the writ petition is partly allowed. The petitioners are granted same protection as the similarly situated drivers have been granted by the Division Bench of this Court in Writ Petition No.6025/2015 decided on 29/06/2017. We further direct that the petitioners be paid wages at the minimum of the pay scale (at the lowest grade, in the regular pay scale) extended to regular employees holding the same post with effect from the date of the petition. All arrears be calculated accordingly and paid by the respondent no.1 to the petitioners within a period of six months from the date of the order.
At this juncture, the learned Counsel for the petitioners, upon instructions, submits that few of the petitioners have been terminated from service by the respondent no.1 on account of some misconduct. If this is so, we make it clear, those petitioners whose services have been terminated on account of misconduct, shall not be entitled to the benefts of this judgment. We also make it clear that these benefts shall be extendable to all other similarly situated contractual drivers who are not party to this
52-wp-427-2021.doc
petition.
Rule is made absolute in the aforesaid terms. No order as to costs.
6. Learned Counsel for Petitioners submits from the said
order dated 20th November, 2019 an SLP was preferred before
the Apex Court. The SLP was on board on 22nd February, 2021,
at that time, the Apex Court passed the following order:-
"Delay condoned.
We are not inclined to interfere with the order passed by the High Court. The Special Leave Petition is dismissed. Pending application(s), if any, shall stand disposed of.
7. Learned Counsel for the Petitioners submits that in
similar way, this Court by order dated 8th December, 2020 in
Nagendrayya P. Hiremath & Ors. Vs. The State of Maharashtra
& Ors.2 along with companion matters directed the Zilla
Parishad to pay wages at the minimum of the pay scale at the
lowest grade, in the regular pay scale extended to the regular
employees holding the same post with effect from the date of
the petition. Paragraph 6 of the said order reads thus:-
"6. The fact that the petitioners in above referred judgment were contractual employees is not disputed. We are, therefore, of the opinion that the 2Writ Petition (St.) No.92250 of 2020.
52-wp-427-2021.doc
issue involved in all these petitions is covered by view taken by this Court in its judgment dated 20.11.2019 in above referred writ petition. Accordingly, the following order is passed. a. The petitioners be paid wages at the minimum of the pay scale at the lowest grade, in the regular pay scale extended to the regular employees holding the same post with effect from the date of the petition.
b. The respondent No.5 is directed to comply with this order within six months from today.
c. No order as to costs.
8. Learned Counsel for the Petitioners has submitted that
the above referred orders have been followed by this Division
Bench in Shri Vasant Pandurang Patil & Ors. Vs. The State of
Maharashtra & Ors.3
9. Learned Counsel for the Petitioners submits that as the
issue involved in the present Writ Petition is already covered
by the orders of this Court as well as Apex Court, the present
Petition may be allowed.
10. On the other hand, the learned Counsel Mr Pankaj Deokar
appearing on behalf of the Respondent No.5 submits that,
factually the Petitioners were appointed on contract basis. He
3Writ Petition (St.) No.9985 of 2020 decided on 1st March, 2021.
52-wp-427-2021.doc
further submits that the Petitioners have not made contractor
- Yuva Swayamrojgar Ekatmik Gramin Vikas Sah. Sanstha,
Gargoti as a party Respondent in the present Writ Petition.
Hence there is no question of entertaining the present Writ
Petition and same is required to be dismissed with costs.
11. The learned Counsel for Respondent No.5 submits that
since the Petitioners are not in direct employment with the
Respondent Zilla Parishad the rules which are applicable to the
permanent employees are not applicable to the Petitioners. The
decision of this Court and the Apex Court relied upon by the
learned Counsel for the Petitioners were decided according to
the facts of those cases and are not applicable to the present
case.
12. We have considered the rival submissions. We are of the
view that the issue arising in the present Petition has been
covered by the orders passed by this Court as stated above as
well as affrmed by the Apex Court on 22nd February, 2021.
These were cases of similarly situated ambulance drivers who
were granted protection i.e. payment of wages at the minimum
of the pay scale (at the lowest grade) in the regular pay scale
extended to regular employees holding the same post with
52-wp-427-2021.doc
effect from the date of the Petitions. For the reasons stated in
these orders, we are satisfed that the Petitioners have made
out a case to allow this Writ Petition. Hence the following
order:-
i. The Petitioners be paid wages at the minimum of the
pay scale at the lowest grade, in the regular pay scale extended
to the regular employees holding the same post with effect from
the date of the petition.
ii. The Respondent No.5 is directed to comply with this
order within a period of three months from today.
iii. Parties to act on an authenticated copy of this order.
iv. Rule is made absolute on the above terms.
v. Writ Petition is disposed of accordingly with no order as
to costs.
[R.I. CHAGLA J.] [K.K. TATED, J.]
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!