Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Delhi Transport Corporation vs Balwan Singh
2024 Latest Caselaw 993 Del

Citation : 2024 Latest Caselaw 993 Del
Judgement Date : 6 February, 2024

Delhi High Court

Delhi Transport Corporation vs Balwan Singh on 6 February, 2024

Author: Chandra Dhari Singh

Bench: Chandra Dhari Singh

                        *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                        %                                      Date of order : 6th February, 2024
                        +     W.P.(C) 4759/2017

                              DELHI TRANSPORT CORPORATION               ..... Petitioner
                                           Through: Ms.Aditi Gupta, Advocate

                                                  versus

                              BALWAN SINGH                                       ..... Respondent
                                                  Through:     Mr.Jawahar Raja, Meghna De and
                                                               Ms.L.Gangmei, Advocates
                        .
                        CORAM:
                        HON'BLE MR. JUSTICE CHANDRA DHARI SINGH


                                                           ORDER

CHANDRA DHARI SINGH, J (Oral)

1. The petitioner vide the present petition under Article 226 of the Constitution of India seeks the following reliefs:

"A. An order to set aside the impugned Judgment/final order dated 20.02.2017, passed by Ld. Presiding Officer, PILOT Court/POLCXVII, Delhi, in LIR No. 5433/16 (Old ID 384/14) titled as Balwan Singh V. DTC.

B. Pass any other orders as this Hon'ble Court may deem fit and proper in the facts and circumstances of the case;"

2. The brief facts necessary for the adjudication of the petition have been reproduced hereinbelow:

a) On 18th March, 2011 the respondent was shortlisted for the post of driver vide appointment letter bearing no. PLD-

III/DSSSB/Dr Other State/Appt/2011/1290, issued by the Delhi Subordinate Services Selection Board (hereinafter "DSSSB"), after conduction of medical examination by the Medical Board of the Delhi Transport Corporation (hereinafter "petitioner corporation").

b) As per the terms of the employment, the respondent was deployed with the petitioner corporation wherein he was to serve a period of probation for a period of two years, w.e.f. 23 rd March, 2011.

c) On 2nd September, 2012 the respondent suffered a serious injury due to which he lost his left hand fingers and further remained absent from his duties from September, 2012 to 3rd November, 2012. It is stated by the petitioner corporation that the respondent workman did not provide any information about the same.

d) Subsequently, after undergoing the requisite treatment, the petitioner resumed his duty on 4th November, 2012 and further, vide letter 15th November, 2012, the petitioner corporation directed the respondent to appear before the Medical Board of the petitioner corporation.

e) On 21st November, 2012, the said Medical Board observed that the petitioner is unfit to drive any vehicle and consequently,

whilst taking into consideration the medical report bearing memo no. NRDL/PFC/(Dr)2013/888, dated 18th March, 2013 under Clause 9(a) (I) of the Delhi Road Transport Authority Act, 1950, (hereinafter "DRTA") the respondent‟s services were terminated with immediate effect.

f) Pursuant to the said termination, the respondent served a legal notice dated 3rd May, 2014 upon the petitioner corporation and also approached the Conciliation Officer, Government of NCT of Delhi, wherein the dispute remained unresolved.

g) The Conciliation Officer, then referred the matter to the learned Labour Court for adjudication in terms of reference, i.e., "whether the services of the workman Sh. Balwan Singh, S/o Sh. Bhim Singh have been terminated illegally and/or unjustifiably by the management; and if yes, to what relief is he entitled and what other directions are necessary in this respect?"

h) Consequent to the aforesaid reference, the respondent workman filed his statement of claim in the month of January, 2015, in response to which, the petitioner corporation filed a detailed reply on 4th March, 2015 and in response to the same, the petitioner filed a rejoinder to the said reply.

i) Thereafter, vide order dated 20th February, 2017 passed in LIR No. 5433/16, the learned Labour Court passed an award in favour of the respondent herein, thereby directing the petitioner

to provide an alternative post of the same pay scale with continuity of service and other benefits to the respondent workman and to also pay him 50% back wages with due increments within a month from the date of publication of the award.

j) Aggrieved by the impugned award, the petitioner has preferred the instant petition.

3. Learned counsel appearing on behalf of the petitioner submitted that the impugned award is in violation of the settled principles of law and in view of the same, it is liable to be set aside.

4. It is submitted that the learned Labour Court has passed the impugned award in contradiction to its own finding that the respondent has been jobless since the date of his termination, moreover, it has been categorically mentioned that the respondent-workman did not try to get a job of a driver.

5. It is submitted that the learned Labour Court has failed to appreciate the evidence produced by the petitioner corporation, particularly the circular bearing No. 136, dated 20th March, 2006, and the said circular is not applicable to the case of the respondent since the respondent was yet to complete his period of probation.

6. It is further submitted that the petitioner corporation has fully complied with the established procedure of law and terminated the employee on the basis of Clause 9(a) (I) of the DRTA which is applicable to the case of probationary employees.

7. It is also submitted that the reasoning given by the learned Labour

Court whilst passing of the impugned award is entirely on the basis of Section 47 of the Person with Disability Act, 1995 and disregarded the settled law in the case titled Union of India vs Pramod Sadashiv Thakre, 2011 SCC OnLine Bom 1407, wherein it was held that the aforementioned section makes no distinction between the nature of services and is only applicable to the confirmed and regular employees and not probationary employees.

8. It is submitted that the learned Labour Court has failed to appreciate that the respondent was appointed as a driver on probation for a period of two years w.e.f. 23rd March, 2011, moreover, the respondent remained on leave for 202 days and that he was injured at home and not on duty.

9. Learned counsel appearing on behalf of the petitioner, while placing reliance on case titled DTC vs Sardar Singh, 2004 7 SC 574C, submitted that the respondent workman chose to remain absent from his duties, which establishes his lack of interest in his work.

10. It is further submitted that vide report dated 21st November, 2012 the respondent was declared unfit for his duty by the Medical Board of the petitioner corporation.

11. It is submitted that the learned Labour Court failed to take into consideration the ratio laid down in various cases wherein different Courts have dealt with termination of employees on probation and further observed that such employees are not entitled to any protection under Article 311 of the Constitution of India.

12. In view of the foregoing submissions, it is prayed that the instant

petition may be allowed and the relief as prayed for be granted.

13. Per Contra, learned counsel appearing on behalf of the respondent workman vehemently opposed the instant petition, while submitting to the effect that the instant petition is untenable as no specific question of law is being raised and the primary motive of the petitioner is to harass the respondent thereby, denying the respondent workman his entitled relief.

14. It is submitted that once the impugned award was passed, the respondent workman served a demand notice upon the petitioner corporation thereby seeking implementation of the impugned award, however, the management of the petitioner corporation failed to implement the same following which, the respondent filed an application under Section 33(c)(1) of the Industrial Disputes Act, 1947.

15. It is also submitted that the office of the Deputy Labour Commissioner, Government of NCT of Delhi issued a recovery certificate dated 28th August, 2017 for wages amounting to Rs. 7,83,862/-, for the period from 18th March, 2013 to 31st March, 2017.

16. It is submitted that the learned Labour Court has taken into consideration all the facts and circumstances surrounding the case while passing the impugned award and the same does not require any interference of this Court.

17. It is submitted that the workman did not absent himself in a careless manner, but due to an accident which had occurred on 2 nd September, 2012 and moreover, the management of the petitioner corporation was well informed about the said incident.

18. It is further submitted that the respondent has not been able to secure any form of employment since the award has been passed, due to which he has been unable to support himself and his family.

19. It is also submitted that the petitioner corporation is delaying the implementation of the impugned award, by filing of the instant petition and not granting the respondent workman the reliefs that have been awarded to him.

20. In view of the foregoing submissions, it is prayed that the instant petition may be dismissed, being devoid of any merit.

21. Heard the parties and perused the record.

22. The crux of the matter before this Court is concerned with whether the respondent workman‟s services were terminated illegally and if the impugned award suffers from any illegality. In order to adjudicate the said issues before us, it is apposite to analyse the impugned award dated 20 th February, 2017. The relevant paragraphs of the same have been reproduced hereunder:

"4. Following issues were framed on 20.05.2015:-

1. In per terms of reference.

2. Relief

5. In order to substantiate the case, the claimant tendered his affidavit in evidence as Ex.WW1/A mentioning all the facts stated in statement of claim. He relied upon following documents:

i) Ex. WW1/1 is copy of legal demand notice dated 03.05.14.

ii) Ex. WW1/2 is copy of postal receipt dated 25.06.14.

iii) Ex.WW 1/3 is copy of statement of claim filed before Conciliation Officer.

iv) Ex. WW1/4 is copy of office order dated 18.03.11 issued by the management.

v) E.WW1/5 is copy of termination letter dated 18.03.13 issued by the management.

vi) Ex.WW1/6 is copy of discharge slip of the workman issued by B.P.S. Government Medical College, Sonepat.

vii) Ex.WW1/7 is copy of OPD Card dated 15.09.12.

viii) Ex.WW1/8 is copy of medical OPD card dated 13.10.12.

ix) Ex.WW1/9 is copy of disability certificate dated 31.10.12.

x)Ex.WW1/10 is copy of medical report dated 21.11.12.

6. The management examined its Ex-Depot Manager Sh. Jagdish Rai Rohilla as MW1 who repeated the contents of written statement. Additionally, he deposed that claimant was appointed as Driver w.e.f. 23.03.2011 on probation of two years and during probation period, his service was liable to be terminated at any time without notice and without assigning any reason. When his service was terminated, he had still not completed probation period. He relied upon following documents:-

(i) Ex.MW1/1 is photocopy of appointment letter dated 20,01.11.

(ii)Ex.MW1/2 is photocopy of letter dated 15.11.12 to the workman to appear before the Medical Board.

(iii) Ex.MW1/3 is photocopy of medical report dated 21.11.12.

(iv) Ex.MW1/4 is photocopy of circular dated 22.03.06. (V) Ex.MW1/5 is photocopy of noting dated 13.03.13.

(vi) Ex.MW1/6 is photocopy of probation report of Depot Manager.

(vii) Ex.MW 1/7 is photocopy of past record of claimant.

(viii) Ex.MW1/8 is photocopy of absent statement.

(xi) Ex.MW 1/9 is photocopy of termination letter dated 18.03.13.

Issue No. 1:

7. Ld. ARW argued that claimant's probation period was to complete on 21.03.2013 but his service was terminated on

18.03.2013 vide termination letter Ex. WW1/5. The management had terminated his service without notice and without tendering notice pay and retrenchment compensation. He further argued that whether any employee had completed probation period or not, the management cannot terminate service of the employee if he had acquired disbality during employment because such action of the management is hit by Section 47 of The Persons With Disabilities (Equal Opportunities, Protection of Rights and Full Participation) Act, 1995. The third argument of Id. ARW is that the representation given by claimant to higher authority of the management was not taken in proper perspective and the same was rejected without any basis despite observing that there was circular at 22.03.2006 Ex. MW1/4 that service of such employees cannot be terminated in view of Section 47 of the Act. He relied upon Shri Pawan Kumar Vs. Delhi Transport Corporation WP(C) No. 4261/2013 decided by Hon'ble High Court of Delhi on 16.01.2015 and Vinod Kumar Vs. Delhi Transport Corporation O.A. No. 3484/2014 decided by CAT on 10.05.2016. On the other hand, Id. ARM argued that as per appointment letter dated 20.01.2011 Ex.MW1/1, the management was perfectly justified to terminate the service of the claimant in view of clause No. 9 because he had still not completed probation period.

8. Following are undisputed facts

(i) The claimant was appointed as permanent driver vide appointment letter Ex.MW1/1 containing clause No.9 that his appointment was purely temporary. He shall be on probation for a period of two years from the date of temporary Appointment, consequent upon his submission of permanent PSV badge. During the period of his probation, his service shall be liable to be terminated at any time without notice and without assigning any reason thereof. He shall be considered as having completed the period of probation satisfactorily only

when a notification to this effect was issued by the Competent Authority.

(ii) It has been proved by medical papers Ex. WW1/6, Ex. WW1/7, Ex. WW1/8, Ex. WW1/9 and Ex. WW1/10 that claimant's four fingers of left hand were amputated on 02.09.2012. He had sustained crush injuries suggesting that he may have sustained injuries while working on fodder cutting machine.

(iii) The service of the claimant was terminated vide letter dated 18.03.2013 Ex. WW1/5 under clause 9(a)(i) of DRTA.

9. In Pawan Kumar Vs. Delhi Transport Corporation (Supra), the workman / driver, during the period of probation, had suffered an injury when a fire cracker hit his right eye leaving him visually handicapped by 30%. The management had terminated his service during probation but the termination was held illegal on following grounds

(i) The extent of disability suffered by the employee should not be necessarily 40%.

(ii) It is not necessary that the employee should suffer disability in the course of employment.

(iii) If the employee suffers disability during employment and during probation period, his service cannot be terminated in view of Section 47 of the Act. 10. The plea of the management that it can terminate service of any employee without assigning any reason during probation period, has no merit in view of cited law because it was held by the High Court in that case that Section 47 of the Act bars management from taking such punitive action against any employee who had suffered disability.

11. There is a circular dated 22.03.2006 Ex.MW1/4 issued by management keeping in view the decision of Hon'ble High Court of Delhi, dated 12.09.2005 in CWP No. 869/2000, to the following effect:-

"The corporation has decided to comply with the aforesaid order of Hon'ble High Court.

Section 47 of the Persons With Disability Act, 1995 which lays down as under:-

"No establishment shall dispense with, or reduce in rank, an employee with acquires & disability during his service. Provided that, if an employee, after acquiring the disability is not suited for the post he was holding could be shifted to some other post with the same pay scale and service benefits; Provided further that if it is not possible to adjust the employee against any post, he may be kept on supernumerary post until a suitable post is available or he attains the age of superannuation, whichever is earlier."

It is further directed that henceforth the provisions of Section 47 of the Persons With Disabihty Act, 1995 should be complied in all cases where an employee acquires disability during his service career and or being declared unfit by the DTC Medical Board".

Ld. ARM argued that circular dated 22.03.2006 Ex.MW1/4 is applicable only in the case of a regular employee, but in the case in hand, the claimant was still undergoing probation period when his service was terminated. Ld. ARM is not supported by the contents of circular dated 22.03.2006 Ex.MW1/4. No distinction has been made in that circular regarding the service of regular employee and employee undergoing probation period.

12. The management had terminated the service of the claimant illegally without mentioning the reason of termination. This issue decided in favour of claimant and against management. Relief:

13. It has been deposed by claimant that he is jobless since termination of his service. He did not pinpoint any agency visited by him in connection with re-employment. Number of cars in this area has already crossed one crore. There is no dearth of opportunity for drives in Delhi and NCR. Had he tried seriously, he would have definitely got job of equal status and salary. He is a young man. Taking into account all the facts, the

management is directed to give claimant an alternative post of the same pay-scale with continuity of service and other benefits in accordance with his capabilities. The management is further directed to pay him 50% back wages with due increments within a month from the date of publication of the award, failing which it shall be liable to pay interest @ 9 per cent per annum from today till realization. Reference is answered accordingly. Award is passed accordingly.

14. The requisite number of copies be sent to the Govt. of NCT of Delhi for publication of the award. File be consigned to record room.

23. The learned Labour Court, while taking into consideration the documents tendered as evidence, observed that the respondent workman was on probation till 21st March, 2013 however the respondent‟s services were terminated vide letter 18th March, 2013 on account of him being declared physically unfit to drive a vehicle. It is observed that the petitioner corporation terminated his service without notice and without tendering retrenchment compensation. Moreover, the learned Labour Court relied upon Section 47 of the Persons with Disabilities Act, 1995 (hereinafter "Act") which makes it evident that any employee who is declared unfit for his duty/service shall be adjusted to another post with the same pay scale and service benefits, and in the event that such adjustment is not possible, the said employee is to be kept on a supernumerary post until a suitable post is available or the employee attains age of superannuation. Additionally, the respondent workman relied upon circular dated 22nd March, 2006, which categorically affirms that the procedure as laid down in Section 47 of the Act

must be followed.

24. At this stage, it is pertinent to analyse the circular dated 22 nd March, 2006 which was issued by the petitioner corporation in pursuance of the directions passed by the Predecessor Bench of this Court vide order dated 12th September, 2005. In the said order this Court had directed the petitioner corporation to comply with Section 47 of the Act and provide alternate jobs to individuals who develop a disability during their service. The relevant portion of the circular has been reproduced hereinbelow:

"CIRCULAR This Hon'ble High Court of Delhi vide its order dated 12.09.2005 in CWP No.869 of 2000 has directed the DTC to comply with the provisions of Section 47 of the persons with Disability Act, 1995. A copy of the aforesaid order is enclosed herewith. The corporation has decided to comply with the aforesaid order of Hon'ble High Court. Section 47 of the persons with Disability Act, 1995 which lays down as under: -

No establishment shall dispense with, or reduce in rank, an employee who acquires a disability during his service. Provided that, if an employee, after acquiring disability is not suitable for the post he was holding, could be shifted to some other post with the same pay scale and service benefits. Provided further that if it is not possible to adjust the employee against any post, he may be kept on a supernumerary post until a suitable post is available or he attains the age of superannuation, whichever is earlier.

It is further directed that henceforth the provisions of Section 47 of the persons with Disability Act, 1995 should be complied in all cases where an employee acquires disability during his service career and or being declared unfit by the DTC Medical Board. This issue with the approval of the competent authority."

25. A perusal of the said circular reveals that the petitioner corporation decided to comply with the order of this Court and inculcated Section 47 as their standard practice. The petitioner corporation undertook to comply with the provisions of the said Section in all cases where an employee acquires disability during his service career and is declared unfit by the medical board.

26. In order to analyse the issues brought forth by way of the instant petition, it is also appropriate for this Court to analyse Section 47 of the Act, which has been reproduced hereunder:

"47. Non-discrimination in Government employment .-

(1) No establishment shall dispense with, or reduce in rank, an employee who acquires a disability during his service:

Provided that, if an employee, after acquiring disability is not suitable for the post he was holding, could be shifted to some other post with the same pay scale and service benefits:

Provided further that if it is not possible to adjust the employee against any post, he may be kept on a supernumerary post until a suitable post is available or he attains the age of superannuation, whichever is earlier (2) No promotion shall be denied to a person merely on the ground of his disability: Provided that the appropriate Government may, having regard to the type of work carried on in any establishment, by notification and subject to such conditions, if any, as may be specified in such notification, exempt any establishment from the provisions of this section."

27. The Hon‟ble Supreme Court, in case titled the Union of India v. Devendra Kumar Pant, (2009) 14 SCC 546, discussed the scope of Section

47 of the Act, thereby, stating that the said Section applies to individuals who are in Government employment and acquire a disability during their service. The primary aim of the said Section is to safeguard the workers who suffer from any disability, by ensuring that their entire livelihood is not lost. The relevant paragraphs of the afore cited case has been reproduced herein:

"29. Section 47 applies to a post-employment situation, that is, to those who are already in government employment. Section 47 contains two distinct provisions. The first is a provision for non-discrimination when an employee who is already in government employment acquires a disability during his service. Sub-section (1) extends the following protection to the employees in government service who acquire a disability during service:

(a) their service shall not be dispensed with or reduced in rank on the ground that they acquired a disability during service; and

(b) if an employee who acquires a disability during service is not suitable for the post he was holding, he could be shifted to some other post with same pay scale and service benefits, and if it is not possible to adjust the employee against any post, he should be kept on a supernumerary post until a suitable post is available or until he attains the age of superannuation whichever is earlier."

28. Further, in case titled Kunal Singh v. Union of India, (2003) 4 SCC 524, the Hon‟ble Supreme Court discussed the scope and ambit of the said Section in the following words: -

"8. The need for a comprehensive legislation for safeguarding the rights of persons with disabilities and enabling them to enjoy equal opportunities and to help them to fully participate in national life was felt for a long time. To realize the objective that people with disabilities should have

equal opportunities and keeping their hopes and aspirations in view a meeting called the "Meet to Launch the Asian and Pacific Decades of Disabled Persons" was held in Beijing in the first week of December 1992 by the Asian and Pacific countries to ensure "full participation and equality of people with disabilities in the Asian and Pacific regions". This meeting was held by the Economic and Social Commission for Asia and Pacific. A proclamation was adopted in the said meeting. India was a signatory to the said proclamation and agreed to give effect to the same. Pursuant thereto this Act was enacted, which came into force on 1-1-1996. The Act provides some sort of succour to the disabled persons.

9. Chapter VI of the Act deals with employment relating to persons with disabilities, who are yet to secure employment. Section 47, which falls in Chapter VIII, deals with an employee, who is already in service and acquires a disability during his service. It must be borne in mind that Section 2 of the Act has given distinct and different definitions of "disability" and "person with disability". It is well settled that in the same enactment if two distinct definitions are given defining a word/expression, they must be understood accordingly in terms of the definition. It must be remembered that a person does not acquire or suffer disability by choice. An employee, who acquires disability during his service, is sought to be protected under Section 47 of the Act specifically. Such employee, acquiring disability, if not protected, would not only suffer himself, but possibly all those who depend on him would also suffer. The very frame and contents of Section 47 clearly indicate its mandatory nature. The very opening part of the section reads "no establishment shall dispense with, or reduce in rank, an employee who acquires a disability during his service". The section further provides that if an employee after acquiring disability is not suitable for the post he was holding, could be shifted to some other post with the same pay scale and service benefits; if it is not possible to adjust the employee

against any post he will be kept on a supernumerary post until a suitable post is available or he attains the age of superannuation, whichever is earlier. Added to this no promotion shall be denied to a person merely on the ground of his disability as is evident from sub-section (2) of Section 47. Section 47 contains a clear directive that the employer shall not dispense with or reduce in rank an employee who acquires a disability during the service. In construing a provision of a social beneficial enactment that too dealing with disabled persons intended to give them equal opportunities, protection of rights and full participation, the view that advances the object of the Act and serves its purpose must be preferred to the one which obstructs the object and paralyses the purpose of the Act. Language of Section 47 is plain and certain casting statutory obligation on the employer to protect an employee acquiring disability during service."

29. In the aforesaid case, the Hon‟ble Supreme Court observed that Section 47 of the Act addresses employment for individuals with disabilities who have not yet secured employment, while Section 47, found in Chapter VIII, pertains to employees already in service who develop a disability during their service.

30. It is important to note that Section 2 of the Act provides distinct definitions for "disability" and "person with disability", and when a statute offers two distinct definitions, they should be interpreted accordingly. Section 47 specifically aims to protect employees who acquire disabilities during their service, as failure to do so would not only harm the employee but also potentially affect those who depend on them.

31. The language and content of Section 47 clearly indicate its mandatory nature, stating that no establishment should terminate or demote an

employee who acquires a disability during service. Furthermore, the said provision allows for the reassignment of such employees to a suitable position with the same benefits if their current role becomes unsuitable due to the disability. Additionally, the provision also ensures that promotions cannot be denied solely based on disability. When interpreting provisions of a socially beneficial enactment, especially one concerning disabled individuals aimed at providing equal opportunities and rights, the interpretation that furthers the purpose of the Act should be favoured over those that hinder it. Section 47 unequivocally imposes a statutory obligation on employers to safeguard their employees who acquire disabilities during their service.

32. In the instant petition, it has been contended on behalf of the petitioner corporation that the respondent workman was under probation when he was deemed medically unsuitable for discharging his duties as a driver. His services were, therefore, terminated under the Standing Order and Rules/Regulation 9(a)(i) of the DRTA. It has been further submitted that benefit of the Persons with Disabilities (equal opportunities, protection of rights & full participation) Act 1995 („Disabilities Act‟) cannot be extended to the respondent as he was on probation. However, the issue pertaining to benefits to be granted to individuals under Government employment who suffer from any disability has been revisited time and again. In case titled Pawan Kumar v. Delhi Transport Corporation, 2015 SCC OnLine Del 6556, the Division Bench of this Court, held that Section 47 does not make a distinction between the nature of the services it aims to safeguard. An

individual cannot be denied the relief to which he is entitled to merely on the basis of his probationary employment. The relevant paragraphs of Pawan Kumar (Supra) have been reproduced hereunder:

"11....However, Section 47 does not make any distinction between the nature of services it protects. Relief cannot be denied to the petitioner on the ground that he was still undergoing the probation period at the time of acquisition of thedisability. In this regard, the Bombay High Court inUnion of India v. Pramod Sadashiv Thakre, 2012 (2) ALLMR 468, upheld this view in the following terms:

"It was, however, urged by Mr. Sundaram, learned counsel for the petitioners, that the respondent's services cannot be protected by Section 47 of the Act since the respondent was a temporary employee on probation. Section 47 of the Act, reproduced above, protects the services of an employee and makes no distinction between the nature of the services it protects. The purpose and intention of the provisions is to protect an employee from unemployment on the ground that he has incurred disability. Parliament has in its wisdom accommodated the possibility that an employee may not be able to discharge the duties of office prescribed for him and to that effect a provision has been made that an employee shall be employed in some other post with same benefits."

"12. Moreover, it is immaterial as to whether the injury was caused to the petitioner in the course of his employment as a driver or otherwise. This Court in the case of Shri. Sunil Kumar v. Delhi Transport Corporation 120 (2005) DLT 499, made the following observations:

"...decisions of Courts have held that it is wholly immaterial where the injury is caused while on duty or at any other time. The Disabilities Act is a beneficial enactment. No person will welcome an injury to his person..."

33. Bearing in mind the aforesaid dicta, the impugned award dated 20 th February, 2017 and the circular dated 22nd March, 2006 it is evident that the petitioner corporation has wrongly terminated the services of the respondent workman and hence the respondent is entitled to employment at an alternative post of the same pay-scale with continuity of service and other benefits in accordance with his capabilities. It is evident that the benefits of the aforesaid Section are not only limited to regular employees but may be granted to employees who are on probation as well. Moreover, as per the circular dated 22nd March, 2006 the petitioner corporation is bound to comply with the provisions as mentioned in Section 47 of the Act.

34. Given the foregoing gamut, this Court is of the view that the present matter does not warrant this Court‟s intervention. Therefore, the impugned order dated 20th February, 2017, in LIR No. 5433/16 (Old ID 384/14 ) passed by learned Presiding Officer, PILOT Court/POLCXVII, Delhi,) is upheld.

35. In light of the above, it is held that there is no merit in the instant petition, thereby, making it liable to be dismissed.

36. Accordingly, the instant petitions stands dismissed along with pending applications, if any.

37. The order be uploaded on the website forthwith.

CHANDRA DHARI SINGH, J FEBRUARY 6, 2024 SV/DS/RYP Click here to check corrigendum, if any

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter