Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Unitas Foods Pvt. Ltd. vs Gyanender & Anr.
2023 Latest Caselaw 2207 Del

Citation : 2023 Latest Caselaw 2207 Del
Judgement Date : 19 May, 2023

Delhi High Court
M/S Unitas Foods Pvt. Ltd. vs Gyanender & Anr. on 19 May, 2023
                                              Neutral Citation Number : 2023:DHC:3573-DB




                             $~5
                             *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                                Date of decision: 19th MAY, 2023

                             +     LPA 543/2022 and C.M. Nos. 41798/2022 & 41799/2022
                                   M/S UNITAS FOODS PVT. LTD.                                    ..... Appellant
                                                           Through:     Ms. Ritika Jhanji & Mr. Imran Moulaey,
                                                                        Advocates.
                                                  versus

                                   GYANENDER & ANR.                                            ..... Respondents
                                                           Through:     Mr. Pran Krishna Jana, Advocate for
                                                                        Respondent No. 1.
                                   CORAM:
                                   HON'BLE THE CHIEF JUSTICE
                                   HON'BLE MR. JUSTICE SUBRAMONIUM PRASAD
                                                           JUDGMENT (ORAL)

1. Vide the present appeal, the Appellant seeks to challenge the Order dated 27.07.2022, passed by the learned Single Judge in CM. APPL. 19550/2022 in W.P.(C) 12520/2021, allowing the application filed by the workmen/Respondent herein under Section 17B of the Industrial Disputes Act.

2. Shorn of details, the facts leading to the present appeal are as under:

a. It is stated that the workmen/Respondent No.1 herein joined the services of the Appellant herein on 01.10.2008 as an Executive Sale Purchase/Field worker. No letter of appointment was issued by the Appellant to the workmen/Respondent.

b. It is stated that the services of the workmen/Respondent No.1 herein were terminated on 21.02.2015 and the last drawn salary of Signature Not Verified Digitally Signed By:HARIOM

Signing Date:23.05.2023 17:01:18 Neutral Citation Number : 2023:DHC:3573-DB

the workmen/Respondent No.1 herein was Rs.12,500/-. c. It is stated that the workman challenged the order of termination before the Labour Court contending that the management of the Appellant/Company has illegally terminated his services. The workman had sought for his reinstatement with full back wages along with continuity of service along with all other consequential benefits. The learned Labour Court passed and Award dated 13.01.2020 in favour of the Workman and held that the Workman's services were illegally terminated by the Appellant/Company and that the workman was entitled to reinstatement with full back wages along with continuity of service along with all other consequential benefits.

d. The Order of the learned Labour Court was challenged by the Appellant/Company before this Court by filing W.P.(C) 12520/2021. In the said Writ Petition, the workman filed an application under Section 17B of the Industrial Disputes Act, 1947, being CM. APPL. 19550/2022. The said application was opposed by the learned Counsel appearing for the Company on the ground that the workman has not produced any bank records to demonstrate that he was not gainfully employed. It was further contended by the learned Counsel for the Company that the workman was gainfully employed as a Court Clerk in Saket District Court and received substantial remuneration. It was further submitted by the learned Counsel for the Company before the learned Single Judge that due to COVID-19 pandemic the Signature Not Verified Digitally Signed By:HARIOM

Signing Date:23.05.2023 17:01:18 Neutral Citation Number : 2023:DHC:3573-DB

Company had stopped its operations and had not been able to revive its operations since then due to its financial constraints. e. The learned Single Judge, vide the judgment impugned herein, has allowed the application filed by the workman under Section 17 B of the Industrial Disputes Act, 1947.

f. It is this Order which has been assailed by the Appellant in the present appeal.

3. Learned Counsel appearing for the Appellant has reiterated the submissions made before the learned Single Judge. She contends that the workman has been gainfully employed and the benefits under Section 17 B of the Industrial Disputes Act are not available to him.

4. Heard the Counsels and perused the material on record.

5. Section 17 B of the Industrial Disputes Act, 1947 reads as under:

"17B. Payment of full wages to workman pending proceedings in higher courts.- Where in any case, a Labour Court, Tribunal or National Tribunal by its award directs reinstatement of any workman and the employer prefers any proceedings against such award in a High Court or the Supreme Court, the employer shall be liable to pay such workman, during the period of pendency of such proceedings in the High Court or the Supreme Court, full wages last drawn by him, inclusive of any maintenance allowance admissible to him under any rule if the workman had not been employed in any establishment during such period and an affidavit by such workman had been filed to that effect in such Court:

Provided that where it is proved to the satisfaction of

Signature Not Verified Digitally Signed By:HARIOM

Signing Date:23.05.2023 17:01:18 Neutral Citation Number : 2023:DHC:3573-DB

the High Court or the Supreme Court that such workman had been employed and had been receiving adequate remuneration during any such period or part thereof, the Court shall order that no wages shall be payable under this section for such period or part, as the case may be."

6. The Apex Court in Dena Bank v. Ghanshyam, (2001) 5 SCC 169, has observed that Section 17B of the Act provides that when an employer, who is aggrieved by an award directing the reinstatement of the workman, prefers any proceedings against such award in a High Court or the Supreme Court, the employer shall be liable to pay such workman, during the period of pendency of such proceedings in the High Court or the Supreme Court, full wages last drawn by him, inclusive of any maintenance allowance admissible to him under any rule if the workman had not been employed in any establishment during such period and an affidavit by such workman had been filed to that effect in such Court. A proviso under Section 17B of the Act states that if the High Court or the Supreme Court is satisfied that such workman had been employed and had been receiving adequate remuneration during any such period or part thereof, the Court shall order that no wages shall be payable under this section for such period or part thereof, as the case may be.

7. The Apex Court in Dena Bank (supra) has further observed that the Statement of Objects and Reasons for inserting Section 17B of the Act indicates that when Labour Courts pass awards of reinstatement, they are often contested by employers in the Supreme Court and High Courts and to mitigate the hardship that would be caused due to delay in implementation of the award, it was proposed to provide for payment of wages last drawn by the workman Signature Not Verified Digitally Signed By:HARIOM

Signing Date:23.05.2023 17:01:18 Neutral Citation Number : 2023:DHC:3573-DB

concerned from the date of the award till the dispute between the parties is finally decided in the High Courts or the Supreme Court. It was held that in the event of an employer not reinstating the workman and not seeking any interim relief in respect of the award directing reinstatement of the workman or in a case where the Court is not inclined to stay such award in toto, the workman has two options, either to initiate proceedings to enforce the award or be content with receiving the full wages last drawn by him without prejudice to the result of the proceedings preferred by the employer against the award till he is reinstated or proceedings are terminated in his favour, whichever is earlier.

8. Material on record discloses that other than a mere denial by the Appellant that the workman herein is gainfully employed, nothing has been produced by the employer to show that the workman is actually gainfully employed elsewhere. The onus of proving that the workman is gainfully employed is on the employer and it has to bring in some kind of evidence to prove the same in order to deny the benefits of Section 17B to the workman. In absence of any material to the contrary, this Court is not inclined to entertain the appeal filed by the employer.

9. Resultantly, the appeal is dismissed, along with all the pending applications, if any.

SATISH CHANDRA SHARMA, CJ

SUBRAMONIUM PRASAD, J MAY 19, 2023 Rahul

Signature Not Verified Digitally Signed By:HARIOM

Signing Date:23.05.2023 17:01:18

 
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