Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Dharambir S/O Shri Ram ... vs Delhi Transport Corporation, ...
2002 Latest Caselaw 1352 Del

Citation : 2002 Latest Caselaw 1352 Del
Judgement Date : 13 August, 2002

Delhi High Court
Shri Dharambir S/O Shri Ram ... vs Delhi Transport Corporation, ... on 13 August, 2002
Author: V Jain
Bench: V Jain

JUDGMENT

Vijender Jain, J.

1. A short controversy emerges in this writ petition as to whether In view of the payment made by the respondent on account of compensation to the petitioner who was rendered medically unfit and was retired prematurely on medical ground, the petitioner is not entitled to reinstatement under Section 47 of The Persons with Disabilities (Equal Opportunities, Protection of Rights and Full Participation) Act, 1995 (hereinafter called 'the Act'). Learned counsel for the respondent has contended that the petitioner was paid a sum of Rs. 72,252/- as compensation on medical ground and a sum of Rs. 25,000/- was paid as compensation on the ground of disablement. It was contended before me that respondents have formulated the scheme in view of directive given by Supreme Court in Anand Bihari and Ors. v. Rajasthan State Road Transport Corporation and Anr. . The scheme was formulated by the respondent and the amount of compensation was paid. Mr.Vibhu Shankar has further contended that the respondent was not obliged to reinstate the petitioner.

2. Counsel for the petitioner has contended that there is no escape for the respondent but to employ the petitioner in view of judgment of Supreme Court in Kunwar Pal Singh v. Delhi Transport Corporation and Ors. Civil Appeal No. 1864/2000 arising out of SLP (C) 7997/99 where Supreme Court field as follows :

"Special Leave Granted.

Learned counsel for the appellant has brought to our attention Section 47 of the Persons with Disabilities (Equal Opportunities etc.) Act, 1995.

Having heard the learned counsel for the parties, we are of the opinion that it is the duty of respondent No. 1 to employ the appellant in a Class IV post. If no such post exists, then by virtue of Section 47 of the said Act, a supernumerary post shall be created within eight weeks from today and employment given to the appellant with such reliefs as the appellant may be entitled to.

The appeal stands disposed of accordingly.

Sd/-

B.N. Kirpal, J

Sd/-

Syed Shah Mohammad Quadri, J"

3. In view of the decision of the Supreme Court it is no more open for the respondent to contend that as the workman has been paid compensation on medical ground and compensation on the ground of disablement, the petitioner is not entitled to reinstatement in view of the specific provision of Section 47 of the Act. Even If the above amount was paid under the scheme, the petitioner would have been entitled for reinstatement in view of the specific orders and directions passed by the Supreme Court in a similar case. There is no denial of the fact that the injury sustained by the petitioner was during the course of employment. That being so, the ratio of Kunwar Pal Singh's case (supra) squarely applies to the facts of the present case.

4. I, therefore, direct respondent to reinstate the petitioner in class IV post with protection of pay as contemplated under Section 47 of the Act. If there is no post available, the respondent would create a supernumerary post within eight weeks to accommodate the petitioner.

5. Writ petition is allowed.

 
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