Citation : 2009 Latest Caselaw 3971 Del
Judgement Date : 25 September, 2009
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C.) No. 12031/2009
% Date of Decision: 25th September, 2009
# DELHI JAL BOARD
..... PETITIONER
! Through: Mr. Suresh Tripathy, Advocate
VERSUS
$ SHRI SITA RAM AHUJA
.....RESPONDENT
^ Through: Nemo. CORAM: Hon'ble MR. JUSTICE S.N. AGGARWAL
1. Whether reporters of Local paper may be allowed to see the judgment? No
2. To be referred to the reporter or not? No
3. Whether the judgment should be reported in the Digest? No
S.N.AGGARWAL, J (ORAL)
Delhi Jal Board (the petitioner herein), in this writ petition, seeks to
challenge an order dated 29.01.2008 passed by the controlling authority
under the Payment of Gratuity Act, 1972 directing it to pay Rs.58,905/-
with interest @ 10% per annum to the respondent on account of
difference of gratuity admissible to him under the Payment of Gratuity
Act.
2 Heard on admission. 3 The respondent had retired from the service of the petitioner on
31.03.2001. After his retirement, he was paid gratuity under the CCS
(Pension) Rules. The respondent filed an application before the
Controlling Authority under the Payment of Gratuity Act, 1972 for
payment of difference of gratuity admissible to him under the Payment of
Gratuity Act, 1972 and what has been paid to him under the CCS
(Pension) Rules. The claim made by the respondent was contested before
the controlling authority on the ground that the petitioner is exempted
from the provisions of the Payment of Gratuity Act, 1972 vide Notification
dated 12.06.2003. The controlling authority did not agree with the plea of
the petitioner and directed it to pay difference of gratuity admissible to
the respondent under the Payment of Gratuity Act, 1972. It will be
significant to mention that the respondent on the date of his retirement
on 31.03.2001 was governed by the provisions of the Payment of Gratuity
Act, 1972 because the petitioner was granted exemption under Section 5
of the said Act w.e.f. 12.06.2003. The petitioner cannot take advantage
of the prospective exemption granted to it w.e.f. 12.06.2003. Therefore I
do not find any perversity in the impugned order directing the petitioner
to pay difference of gratuity to the respondent.
3 A similar challenge made by the petitioner in another writ petition
being W.P.(C) No.17888/2005 and other connected matters has already
been dismissed by this Court vide judgment dated 21.08.2007. The
appeal against the said judgment being LPA No. 780/2008 filed by the
petitioner has also been dismissed by the Division Bench of this Court
vide judgment and order dated 13.01.2009.
4 In view of what has been stated above, I do not find any perversity
or illegality in the impugned order that may call for an interference by
this Court in exercise of its writ jurisdiction under Article 226 of the
Constitution. This writ petition therefore fails and is hereby dismissed in
limine.
SEPTEMBER 25, 2009 S.N.AGGARWAL, J 'BSR'
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!