Citation : 2019 Latest Caselaw 3449 Del
Judgement Date : 26 July, 2019
$~34
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 26.07.2019
+ W.P.(C) 11344/2009
THE HONGKONG & SHANGHAI BANKING CORPORATION
LTD. ..... Petitioner
Through Mr. Sanjay Gupta with Mr. Ateev
Mathur, Ms. Jagriti Ahuja and Mr.
Amol Sharma, Advs.
versus
UOI & ORS. ..... Respondents
Through Ms. Manju Saxena, R-2 in person
CORAM:
HON'BLE MR. JUSTICE SURESH KUMAR KAIT
J U D G M E N T (ORAL)
CM APPL. 33275/2019
1. The present application has been filed in the disposed writ petition.
Vide the application, the applicant seeks direction thereby directing the
petitioner to release excess amount in favour of the applicant as recorded
vide Order dated 15.12.2006 & 03.07.2013.
2. Vide order dated 15.12.2006 passed in CM APPLN. 12492/2006 in
W.P.(C) 12602/2006, the applicant herein claims to be a poor work-woman,
however, record shows that she was drawing a salary of ₹59,000/- per month
approximately and she had also received more than ₹8,00,000/- after
adjustment of loan ₹6,00,000/- at the time of her termination. She was
offered a package of ₹57,00,000/- to which she refused to receive from the
petitioner. It is further recorded that it is not a case of poor work woman, in
any case, she is entitled to a sum of ₹25,000/- towards litigation expenses to
be paid by way of Bank draft by the petitioner within one week.
3. Vide order dated 03.07.2013 passed in CM APPLN. 7730/2011 in
W.P.(C) 11344/2009 it is recorded that during the pendency of the writ
petition, respondent no.2 had moved CM No.7730/2011 for directing the
petitioner bank to deposit a sum of ₹19,20,802.60 in this Court and then
release the title documents of her property to the applicant lying deposited in
this Court.
4. It is further recorded that the application was filed by respondent no.2,
in view of the observations made by the Division Bench of this Court in
W.P.(C) No. 19451/2006, when she was sought to be dispossessed by the
petitioner bank from the property which she had mortgaged with the bank
to secure the repayment of some housing loan taken, when she was in the
employment of the bank, allegedly not repaid. Accordingly, that writ
petition was disposed of by a consent order dated 18th March, 2010.
The relevant portions of that order are as under:-
"The imminent threat of repossession of the flat of the petitioner coupled with the deposit of the back wages by respondent no. 4 in this Court has resulted in an amicable settlement in so far as at least the present case is concerned with the assistance of learned counsel for the parties.
It is, thus, agreed as under:-
(a) As per the respondent no. 4-Bank, the outstanding as on date is ₹22,16,702.65p. The amount deposited as back wages in this Court is ₹25,19,095/-. Without prejudice to the rights and contentions of the parties, the amount of outstanding loan of ₹22,16,702.65p would be satisfied by the release of the said amount from the amount deposited by respondent no.4-Bank in this Court towards back wages without any further demand for back wages on that account.
(b) As a consequence of the said amount being directed to be released by the Registry in favour of respondent no. 4- Bank, the Bank would deposit the original title documents relating to the flat of the petitioner in this Court to be kept in a sealed cover with the Joint Registrar of this Court. The question of releasing the title deeds to the petitioner would be dependent on the directions to be passed in W.P. (C) No. 11344/2009."
5. It is further recorded that the ultimate relief and liabilities of the
parties are to be determined in the proceedings challenging the award of the
Labour Tribunal, whereafter, the obligations would be crystallized. It would
thus be open to the parties to plead before that Court as to how the final
adjudication for the amounts made as per directions of this Court. The
aforesaid adjustment would result in the satisfaction of the loan of the
petitioner subject to the condition that there is no financial liability on the
petitioner arising from the decision in the proceedings challenging the award
of the Labour Tribunal, after making the said adjustment. It is thus subject to
final outcome of W.P.(C) No. 11344/2009.
6. It is pertinent to mention here that W.P.(C) 11344/2009 was dismissed
vide order of this Court, dated 12.04.2017, by recording as under:-
"15. I may note that during the course of hearing, and after hearing the submissions of the petitioner as regards the two aspects which have been decided in favour of the petitioner, a suggestion was floated for the respondent no.2 to receive the amounts already received by her from the petitioner not only for the retrenchment but also additional amounts given to respondent no.2 by the petitioner on account of respondent no.2 succeeding before the CGITLC, yet respondent no.2 was not interested in compromise by receiving the amount already received by her in full and final satisfaction. It bears note that it is not as if the respondent no.2 was being paid only an amount around Rs.9 lacs, inasmuch as the respondent no.2 has till date received a very very huge amount of ₹l,07,73,736 from the petitioner, and which is around 13/14 times the legal entitlement of the respondent no.2, yet for some reason the respondent no.2 refuses to budge and accept this gargantuan amount in full and final settlement of the compensation entitlement. The details with respect to amount of ₹1,07,73,736/-are as under:
"1. Towards notice period 1,77,684
2. Severance Pay 6,39,387/-
3. Gratuity 3,81,209/-
4- Paid Towards back wages 8,00,000/-
pursuant to execution
5. Paid towards interim Award 33,19,096/-
6. Paid in compliance of Section 54,56,360/-
17-B
Total 1,07,73,736/-"
16. In view of the aforesaid discussion, the impugned Awards dated 1.6.2009 and 15.7.2015 are set aside. It is also held that respondent no.2 had abandoned her services with the petitioner and hence there was no illegal termination of her services by the petitioner. Even assuming for the sake of arguments that respondent no.2 was a workman whose services had to be retrenched only on compliance of the requirements of Section 25F, in such a case, the petitioner is found to have complied with the legal requirements, inasmuch as the monetary package paid to the respondent no.2 by the petitioner is such that it is in fact more than the total amounts which are payable to the respondent no.2 under sub-sections (a) and (b) of Section 25F of the Act. Writ petition is accordingly allowed and disposed of Since the respondent no.2 has received the amounts from t^^ petitioner much beyond her legal entitlement, all such amounts which are received by the respondent no.2 from the petitioner in excess of ₹8,17,071/- are bound to be restituted by the respondent no.2 to the petitioner and petitioner can take necessary proceedings for restitution in accordance with law."
7. Being aggrieved, the applicant challenged the same vide LPA
No.467/2017 and the same was disposed of vide the judgment of the
Division Bench of this Court dated 14.07.2017 and the relevant portions of
the same are recorded as under:-
21. In respect of the first finding returned by the learned Single Judge, the appellant has not pointed out any error in the impugned judgment. The correspondence exchanged between the parties in relation to the alternate jobs offered to the appellant, which have been extensively set out in the impugned judgment itself, show that the appellant was being unreasonably picky. Not only were her pay and allowances protected by the respondent while offering her alternate jobs, the jobs did not require any special skill which she did not possess. It could not be said that the jobs offered to her, namely, of Business Development Officer, Customer Service Officer, Clearing Officer, and Banking Service Officer, were the jobs/ posts having lower status than the one she was performing viz. of "Senior Confidential Secretary". They had the same status, if not higher, than that occupied by the appellant at the time of her retrenchment. The appellant has not been able to point out, as to how she could not have performed either of the said four jobs offered to her. Thus, it appears to us that the appellant was actually not interested in continuing with her services, and she resorted to nit-picking only as an excuse to not re-join her services with the respondent bank.
22. We are of the view that the learned Single Judge has correctly enumerated the possible justifications, that the appellant could have had for rejecting the said four offers made to her and none of the said justifications existed in the present case. We are, thus, of the view that the learned Single Judge has rightly concluded that the appellant had abandoned her job and she could not have been said to be in "continuous service" in terms of Section 25B at the time of her retrenchment. It was essential for the appellant to be in "continuous service" at the time of her termination to invoke Section 25F of the Act.
23. The appellant has also not advanced any submission before us to assail the second finding returned by the learned Single Judge, namely that she had been
adequately compensated at the time of her termination/ retrenchment on 01.10.2005. She has not even contended, that she had not LPA 467/2017 Page 12 of 13 received the amount of Rs.8,17,071/- at the time of her termination, or that she was entitled to a larger amount under Section 25F at the time of her termination/ retrenchment on 01.10.2005. She has not even ventured to place any facts or figures before us, to dispute the findings returned by the learned Single Judge on the second issue taken note of hereinabove.
24. The appellant has, lastly, pointed out that the learned Single Judge has gravely erred in directing restitution of amounts in excess of Rs.8,17,071/-. She submits that she was paid amounts under Section 17B of the Act, in terms of the orders passed by the learned CGIT and by this Court. She has pointed out that her subsistence allowance was fixed by the CGIT at Rs.30,000/- per month on 30.06.2006 pending disposal of the reference. The said order was upheld by this Court on 24.09.2008. She had also been awarded litigation expenses of Rs.25,000/- by this Court on 15.12.2006. A Division Bench of this Court confirmed the grant of subsistence allowance at the rate of Rs.30,000/- per month vide order dated 02.12.2008 till disposal of the final award. She submits that on 18.03.2009, even the Supreme Court upheld the interim award dated 03.06.2006. She points out that even in the writ petition preferred by the respondent, orders were passed under Section 17B of the Act in favour of the appellant. She submits that the amounts paid to the appellant under Section 17B of the Act and towards litigation expenses, in any event, could not have been directed to be restituted, even if the two awards made by the CGIT were to be set aside.
25. The respondent bank is not in a position to dispute the settled position, that amounts received by workman under
cannot be restituted, merely on account of the fact that the award made in favour of the workman is eventually
set aside. It was not the respondent's case that the appellant was gainfully employed after her termination, or for any period thereafter. Consequently, recovery of the amounts paid under Section 17B or towards litigation expenses, in any event, could not have been directed. Thus, the operative direction issued by the learned Single Judge, in our view, needs modification.
26. Consequently, while upholding the impugned judgment, we order that the appellant shall not be required to restitute the amount of Rs.8,17,071/-; the litigation expenses ordered to be paid to the appellant, and; the amounts directed to be paid to the appellant, and received by her, under Section 17B of the Act.
27. Subject to the aforesaid modification of the impugned judgment, the present appeal stands dismissed.
8. Being aggrieved again by the aforesaid order, the applicant challenged
the same before the Hon'ble Supreme Court in Civil Appeal Nos. 11766-
11767/2018 arising out of SLP (Civil) Nos. 30205-30206/2017 and the same
was dismissed vide judgment dated 03.12.2018 by recording as under:-
"5.4 The appellant has admittedly received an amount of ₹1,07,73,736/- under various heads:
HEADS AMOUNT (IN RS.)
Towards Notice Period 1,77,684/
Severance Pay 6,39,387/
Gratuity 3,81,209/
Back Wages pursuant to 8,00,000/
Execution
Towards Interim Award 33,19,096/
Payments made under S. 17B. 54,56,360/
TOTAL 1,07,73,736/
The Appellant has claimed an amount of Rs. 69.9 lakhs.
The Appellant has already received almost double the amount claimed by her.
6. In light of the discussions above, the aforesaid amounts received by her may be treated as a final settlement of all her claims. The impugned Judgment of the Division Bench dated 14.07.2017, is modified to this extent.
9. Thereafter, the applicant filed Misc. Application No. 845-846/2019
for modification/direction in judgment dated 03.12.2018 passed in Civil
Appeal No. 11766-11767/2018. The said application was dismissed as
withdrawn vide order dated 01.07.2019.
10. In the present application, the applicant submits that vide order dated
03.07.2013 passed in CM No.7730/2011 this Court has been pleased to pass
the following order pending sine die:-
"...During the pendency of the writ petition respondent no.2 had moved CM No.7730/2011 for directing the petitioner bank to deposit in this Court a sum of 19,20,802.60 and then to release the title documents of her property lying deposited in this Court to her. The record of the writ petition was then requisitioned when respondent no.2 had mentioned the matter regarding non- disposal of the present application. In my view, the present application has to be disposed of when the writ petition itself is also finally disposed of which stage has still not reached and that is evident even from a reading of the order of the Division Bench, relevant portions whereof have already been reproduced. Though this could have been said even at the time of passing of the
order dated 22nd March, 2013 but that having not been said at that time it is being ordered today that CM No.7730/2011 shall be disposed of along with the main writ petition."
11. Vide the present application, the applicant seeks direction thereby to
direct the petitioner to release excess amount as recorded vide order dated
l5.12.2006 and 03.07.2013 and further seeks direction thereby to direct the
Registrar General of this court to release pending amount of Rs.3,00,394/-
against the recovery certificate in favour of the applicant.
12. The fact remains that the dispute and the issues raised in the present
application, have been dealt by the detailed judgment dated 12.04.2017 in
W.P.(C) 11344/2019. Thereafter, the LPA was filed by the applicant which
was dismissed vide order dated 14.07.2017. Thereafter, in SLP the applicant
challenged the same before the Hon'ble Supreme Court and the same was
converted as Civil Appeal No. 11766-11767/2018 which was also dismissed
vide judgment dated 03.12.2018. Thereafter, the petitioner filed Misc.
Application nos. 845-846/2019 for modification/direction, the same was
dismissed as withdrawn by the applicant vide order dated 01.07.2019.
13. Despite the aforesaid facts, the applicant moved the present
application. Therefore, I am of the considered view that this is sheer misuse
of judicial process and wastage of public time and precious time of this
Court. The applicant is present in person and I have been hearing this matter
for the past one hour, therefore while dismissing this application, I hereby
impose cost of ₹50,000/- to be deposited in favour of Delhi High Court
Legal Services Committee within two weeks from today, failing which the
Registrar General of this court is directed to recover the same from the
applicant as per law.
14. Since, there is no direction even from the Single Judge upto the
Supreme Court to release excess amount as claimed by the applicant.
Moreover, counsel for the bank has submitted that some loan is still due
against applicant and which shall be determined as earliest and the action to
that effect would be taken very soon by the bank.
15. In view of above, the application is dismissed.
(SURESH KUMAR KAIT) JUDGE JULY 26, 2019 ms
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!