Citation : 2021 Latest Caselaw 4147 Guj
Judgement Date : 15 March, 2021
C/SCA/14738/2019 IA ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION (FOR ORDERS) NO. 1 of 2021 In R/SPECIAL CIVIL APPLICATION NO. 14738 of 2019 ============= ==== == == == == = == == == == == == == == == == == == === == DOLUBHA SHERBHA PARMAR Versus MANAGER, TEXSPIN BEARING LIMITED ============= ==== == == == == = == == == == == == == == == == == == === == Appearance:
MR UT MISHRA for the PETITIONER(s) No. MR GAUTAM JOSHI SENIOR ADVOCATE WITH MR IG JOSHI for the RESPONDENT(s) No. ============= ==== == == == == = == == == == == == == == == == == == === ==
CORAM: HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 15/03 / 2 0 2 1
IA ORDER
1. The applicant, who is original respondent in Special
Civil Application No.14738 of 2019, preferred by the
opponent herein, has preferred present application under
Section 17-B of the Industrial Disputes Act, 1947
(hereinafter referred to as the "I.D. Act" for short) for
payment of wages during the pendency of the proceedings of
the petition.
2. I have heard Mr. U.T. Mishra, learned advocate for the
applicant and Mr. Gautam Joshi, learned Senior Advocate
assisted by Mr. I.G. Joshi, learned advocate for the
respondent No.1.
C/SCA/14738/2019 IA ORDER
3. Rule returnable forthwith. Mr. I.G. Joshi, learned
advocate waives service of rule on behalf of the respondent
No.1.
4. Mr. Mishra, learned advocate for the applicant submits
that the respondent No.1 has assailed the judgment and
award of the Labour Court before this Court in the Special
Civil Application No.14738 of 2019 whereunder the
respondent is directed to reinstate the applicant with 25%
backwages. He, further submits that by order dated
3.9.2019, the petition is admitted and ad-interim relief is
granted whereby the implementation of the impugned award
is stayed reserving the liberty in favour of the applicant-
workman to file affidavit under Section 17-B of the I.D. Act
regarding he, being not gainfully employed. The applicant
submits that the applicant has filed affidavit in the main
petition wherein it is stated that he is not gainfully
employed and has no source of income. He, therefore, urges
that the respondent No.1 may be directed to pay wages as
required under Section 17-B of the I.D. Act till disposal of
C/SCA/14738/2019 IA ORDER
the petition.
5. Mr. Gautam Joshi, learned Senior Advocate has
resisted this application. He, submits that the respondent
No.1 has filed affidavit-in-reply to present application
whereunder it is clearly stated that the applicant is gainfully
employed and is running a Pan Parlor near ADC Bank at
A.D. Hospital Road. He, further submits that the applicant
earns a decent money from his business of Pan Parlor and
therefore, present application may be dismissed.
6. I have given my thoughtful consideration to the
submissions canvassed at bar. At this stage, it is
appropriate to take into account Section 17-B of the I.D. Act
which reads as under:-
"17-B. 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
C/SCA/14738/2019 IA ORDER
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 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.]"
6.1 It is thus, eminently clear from bare reading of Section
17-B of the I.D. Act that where the Labour Court, Tribunal
or Industrial Tribunal directs reinstatement of any workman
and the employer prefers any proceedings against such
direction either before the High Court or Supreme Court,
the employer is under an obligation to pay to such workman
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 is filed to such
C/SCA/14738/2019 IA ORDER
effect in the Court.
6.2 The applicant has, empathetically stated on oath in
affidavit produced in the main petition that he is ready and
willing to resume his duty subject to final out come of the
petition and that he is not gainfully employed in any
industrial establishment and has no source of income.
6.3 The respondent has made faint attempt in affidavit-in-
reply to counter the assertion of the applicant that he is not
gainfully employed. The respondent has made bald
statement in the affidavit-in-reply that the applicant is in
the family business of agricultural activities wherefrom he is
deriving handsome income without backing up such
assertion by visible evidence.
7. In view of above facts, I do not find any germane
reason not to accept the statement on oath of the applicant
that he is not gainfully employed and has no source of
income.
C/SCA/14738/2019 IA ORDER
8. As a result, the natural consequence would be to
accept this application by directing the respondent No.1 to
pay to the applicant wages in terms of Section 17-B of the
I.D. Act.
9. For the foregoing reasons, present civil application
succeeds and hereby allowed. The respondent No.1 is
hereby directed to pay to the applicant full wages last drawn
by him in terms of Section 17-B of the I.D. Act during
pendency and final disposal of Special Civil Application
No.14738 of 2019. The opponent is directed to make the
payment in compliance of this order as expeditiously as
possible but not later than one month from today.
The Civil Application is allowed. Accordingly, the Civil
Application stands disposed of. Rule is made absolute.
(A.G.URAIZEE, J) SURESH SOLANKI
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!