Citation : 2011 Latest Caselaw 2206 Del
Judgement Date : 26 April, 2011
*IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 26th April, 2011
+ REVIEW PETITION NO.238/2011 IN W.P.(C) 18152/2006
MOOLCHAND KHAIRATI RAM HOSPITAL &
AYURVEDIC RESEARCH INSTITUTE ..... Petitioner
Through: Mr. Raj Birbal, Sr. Advocate with
Ms. Raavi Birbal, Advocate
Versus
GOVT. OF NCT OF DELHI & ANR ..... Respondents
Through: Mr. Shyam Moorjani, Adv. for R-2
with R-2 in person.
AND
+ REVIEW PETITION NO.239/2011 IN W.P.(C) 1393/2007
MOOLCHAND KHAIRATI RAM HOSPITAL &
AYURVEDIC RESEARCH INSTITUTE ..... Petitioner
Through: Mr. Raj Birbal, Sr. Advocate with
Ms. Raavi Birbal, Advocate
Versus
GOVT. OF NCT OF DELHI & ANR ..... Respondents
Through: Mr. Shyam Moorjani, Adv. for R-2
with R-2 in person.
Review Petitions No.238/2011 & 239/2011 Page 1 of 8
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may Yes
be allowed to see the judgment?
2. To be referred to the reporter or not? Yes
3. Whether the judgment should be reported Yes
in the Digest?
RAJIV SAHAI ENDLAW, J.
1. The respondent No.2 workman in each case seeks review of the
order dated 25th March, 2011 disposing of the applications of the
respondent workmen in terms of the judgment of this Court in DTC Vs.
Phool Singh 2010 (IV) AD (Delhi) 223 and judgment dated 29th April,
2010 in W.P.(C) No.6647/2003 titled DTC Vs. Presiding Officer.
2. It was held by this Court in Phool Singh (supra) that if the employer
during the pendency of a writ petition impugning the award of the
Industrial Adjudicator of reinstatement takes work from the workman, the
workman becomes entitled not merely to 17B wages but to wages as being
paid by the employer to others of similar seniority as the workman and
performing the same work. The said measure was adopted on the principle
of equal pay for equal work.
3. The respondent workmen in the present case were also given an
offer to so work for the petitioner employer and had accepted the said
offer, without prejudice to their respective rights and contentions. In the
orders to the said effect, there was no mention whatsoever as to the wages
which shall be paid to the respondent workmen upon their so joining the
duty with the petitioner.
4. After the judgment in Phool Singh, the respondent workmen applied
and the order dated 25 th March, 2011 directing the petitioner employer to
pay wages in terms of Phool Singh was made.
5. These review petitions have been filed pleading that the petitioner
employer having so made the respondent workmen join duty, is not
entitled to pursue the present petition. However, the attention of the
counsel for the review applicants has been invited to the orders under
which the respondent workmen had joined duty and which clearly record
that the same were without prejudice to their rights and contentions. It
thus cannot be said that merely because the petitioner employer had made
the respondent workmen join duty, the petitioner employer has lost the
right to pursue the present petition.
6. The counsel for the review applicants also states that the aforesaid
plea was never intended to be taken in these applications. What has
however been argued is that once a workman has been made to join duty,
he is entitled to the same emoluments as would have been entitled to upon
reinstatement in terms of the award and nothing less than that. Upon
enquiry as to whether there would be a difference between the two and
what prejudice the respondent workmen would suffer, it is contended that
if the view as contended is accepted, the computation which is inherent in
determining the equal pay for equal work would be eliminated. It is also
contended that the respondent workmen under the said formula would then
be entitled to higher wages than laid down by Phool Singh. It is urged
that there could be no other way of re-employment except under the award
and the respondent workmen cannot be permitted to be exploited by the
employer, on the one hand re-employing / reinstating them and on the
other hand not paying to them the wages to which they would have become
entitled upon such re-employment / reinstatement.
7. The present is a case where the parties under order of this Court
worked out an interim arrangement. The parties at the time of making the
said interim arrangement did not decide the wages which would be paid
upon such re-employment / reinstatement during the pendency of these
proceedings and without prejudice to the rights and contentions of the
parties. Both parties understood that only 17B wages would be paid and
the applications order whereon is sought to be reviewed came to be made
only after the judgment in Phool Singh.
8. I am unable to accept that the reinstatement / joining of duty
pursuant to the orders in these cases would be equivalent to reinstatement
under orders of the Industrial Adjudicator. If the two were to be equated
that would tantamount to deciding the writ petition itself. The respondent
workmen forget that there is stay of operation of the award; there could
thus not be any reinstatement in terms of the awards. What was worked
out by the parties was purely interim arrangement and this Court being of
the view that the respondent workmen under the said interim arrangement,
in the absence of any contract could not be deprived of the dues on the
principle of equal pay for equal work, had in order dated 25th March, 2011
so directed payment.
9. The counsel for the review applicants inspite of repeated asking has
not been able to show as to why the principle of equal pay for equal work
should not be invoked save for contending that once the respondent
workman has his own case, he is not required to prove the wages being
paid to others performing the same work. It is contended that with
reference to such computation Section 33C(2) will not apply.
10. I am unable to agree that in such a situation the rate of wages /
emoluments to which the workman would be entitled to would be the rate
payable on reinstatement in implementation of the award. As aforesaid,
owing to the interim order of stay of implementation of the awards, the
respondent workmen cannot claim any rate in implementation thereof. As
far as the argument of Section 33C(2) being not available for the
computation of the entitlement in terms of Phool Singh is concerned, I
may notice that the order dated 25th March, 2011 under review records the
consent of the petitioner employer that such computation can be done
under Section 33C(2). The respondent workmen thus need not have any
fear of the petitioner employer raising any objection in this regard. It may
also be noticed that though the Apex Court in MCD Vs. Ganesh Razak
(1995) 1 SCC 235 held that claim on the principle of equal pay for equal
work cannot be the subject matter of a proceeding under Section 33C(2)
but in my view the said judgment would not be applicable in the present
case. In Ganesh Razak (supra) the entitlement to equal pay for equal work
was itself disputed. However, in the present case, vide order dated 25 th
March, 2011 the entitlement of the respondent workmen to pay /
emoluments equivalent to those of the same seniority performing the same
work has already been adjudicated. All that now remains is computation
thereof and for which Section 33C(2) is the appropriate remedy. In fact the
Supreme Court in para 13 of Ganesh Razak itself observed that if the
claim for equal pay for equal work had already been settled or recognized,
the provision of Section 33C(2) for the computation thereof would be
available. Such a distinction was noticed by this Court in Jagdish
Chander Anand Vs. M/s Madan Babu & Co. 94(2001) DLT 20.
11. In this regard, I may also notice that the Supreme Court recently in
Kaivalyadham Employees Association Vs. Kaivalyadham S.M.Y.M.
Samity MANU/SC/1656/2009 has held that in certain cases, the provisions
of Section 33C(2) may have to be resorted to in respect of an order under
Section 17B. On the same parity, Section 33(C)2 can be resorted to in the
present situation also.
12. No ground for review is made out. Dismissed.
Dasti under signature of Court Master.
RAJIV SAHAI ENDLAW (JUDGE) APRIL 26, 2011 'gsr'
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!