Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kshetrapal Singh Kushwaha vs Union Of India & Ors
2025 Latest Caselaw 4576 Del

Citation : 2025 Latest Caselaw 4576 Del
Judgement Date : 3 September, 2025

Delhi High Court

Kshetrapal Singh Kushwaha vs Union Of India & Ors on 3 September, 2025

Author: Navin Chawla
Bench: Navin Chawla
                  $~19
                  *       IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                          Date of decision: 03.09.2025

                  +       W.P.(C) 10491/2020
                          KSHETRAPAL SINGH KUSHWAHA                   .....Petitioner
                                           Through: Mr.Karanjot Singh Mainee,
                                                    Ms.Shreya Gupta, Mr.Sahil
                                                    Chopra and Ms.Manya
                                                    Kaushik, Advs.

                                           versus

                          UNION OF INDIA & ORS.                     .....Respondents
                                        Through:       Mr.Farman Ali, SPC with
                                                       Ms.Usha Jamnal, Adv.


                          CORAM:
                          HON'BLE MR. JUSTICE NAVIN CHAWLA
                          HON'BLE MS. JUSTICE MADHU JAIN

                  NAVIN CHAWLA, J. (ORAL)

1. This petition has been filed, challenging the Order dated 19.12.2018 passed by the learned Central Administrative Tribunal, Principal Bench, New Delhi (hereinafter referred to as 'Tribunal') in O.A. No. 1014/2014, titled Sh. Kshetrapal Singh Kushwah v. Union of India & Ors., disposing of the OA filed by the petitioner herein based merely on the information given and the claim of the respondents that the Award dated 27.04.2004 passed by the learned Central Government Industrial Tribunal cum Labour Court, New Delhi in I.D. No.12/1992, titled Shri Dan Singh & Anr. v. Deputy

C.S.T.E. (Construction), and the Judgment dated 09.05.2012 of this Court in W.P.(C) 14768/2004, titled Deputy C.S.T.E. (Const.) v. Kshetrapal Singh Kushwaha, has been complied with.

2. The petition also challenges the Order dated 20.03.2019 passed by the learned Tribunal in RA. No. 80/2019 in OA No. 1014/2014, whereby the learned Tribunal has dismissed the review filed by the petitioner against the Impugned Order dated 19.12.2018.

3. We may, at the outset, note that this Court, in its Orders dated 23.03.2021 and 13.04.2021, had expressed a doubt on the very maintainability of the OA before the learned Tribunal inasmuch as the petitioner had an alternate remedy under Section 33C(1) of the Industrial Disputes Act, 1947 (hereinafter referred to as 'ID Act').

4. The learned counsel for the petitioner vehemently submits that the petitioner has been pursuing his remedies before the learned Tribunal on a cause of action which has arisen post the passing of the Industrial Award as also the Judgment of this Court. He further submits that the OA had been pending adjudication before the learned Tribunal since 2014, and no objection against its maintainability had been taken by the respondents.

5. He submits that the Impugned Order has been passed only on the say-so of the respondents. As the learned counsel for the petitioner was not present before the learned Tribunal on the date of hearing, the petitioner even filed a Review Application, being R.A. No.80/2019, before the learned Tribunal seeking recall of the Order dated 19.12.2018, however, the same had been dismissed by the learned Tribunal vide its Impugned Order dated 20.03.2019 as being not

maintainable.

6. On the other hand, the learned counsel for the respondents submits that the Award as also the Judgment of this Court had been duly complied with by the respondents and consequential benefits released to the petitioner. He further submits that, in terms of Section 33C(1) of the ID Act, the remedy of the petitioner was to approach the learned CGIT rather than filing a fresh OA before the learned Tribunal. He submits that, therefore, the OA was not maintainable before the learned Tribunal.

7. We have considered the submissions made by the learned counsels for the parties.

8. The learned Tribunal, in its Impugned Order dated 19.12.2018, merely on a submission of the respondents and the fact that some amount, in purported compliance with the Industrial Award, had been paid to the petitioner, and in absence of the learned counsel for the petitioner, records the satisfaction of the learned Tribunal on the due implementation of the Award as also the Judgment of this Court.

9. As noted hereinabove, it is the case of the petitioner that the claim of the petitioner arises post the passing of the Award as also the Judgment of this Court and is not confined to mere due implementation thereof. He further submits that even the Award had not been fully complied with, however, this would not oust the jurisdiction of the learned Tribunal to adjudicate the OA.

10. Be that as it may, these questions have not been considered by the learned Tribunal. We, therefore, deem it appropriate to set aside the Impugned Orders dated 19.12.2018 and 20.03.2019, and remand

the matter back to the learned Tribunal to reconsider the same on merits, including on the question of maintainability, if raised by the respondents.

11. The OA shall, accordingly, be restored back to its original number. The parties shall appear before the learned Tribunal on 23rd September, 2025.

12. The learned Tribunal, taking into account that the OA was filed in the year 2014, shall make an endeavor to dispose of the OA expeditiously and preferably within a period of six months of its first listing.

13. The petition is disposed of in the above terms.

NAVIN CHAWLA, J

MADHU JAIN, J SEPTEMBER 3, 2025/ns/ik

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter