Citation : 2023 Latest Caselaw 5544 Mad
Judgement Date : 6 June, 2023
1/6 W.A.No.1155/2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED :: 06-06-2023
CORAM
THE HONOURABLE MR.JUSTICE S.VAIDYANATHAN
AND
THE HONOURABLE MR.JUSTICE K.RAJASEKAR
W.A.No.1155 of 2023
1.The Superintendent,
Railway Mail Service,
RMS 'M' Division,
Chennai-600 008.
2.The Sub Record Officer,
RMS 'M' Division,
Gandhinagar,
Vellore-632 006. ... Appellants
-vs-
1.Ms.R.Vidhya
2.The Presiding Officer,
Central Government Industrial Tribunal-
cum-Labour Court,
Chennai. ... Respondents
Appeal is filed under Clause 15 of the Letters Patent against the order,
dated 16.08.2022, passed in W.M.P.No.20698 of 2017 in W.P.No.24359 of 2016, on the
file of this Court.
For Appellants : Mr.M.Karthikeyan
https://www.mhc.tn.gov.in/judis
2/6 W.A.No.1155/2023
JUDGMENT
(By S.Vaidyanathan,J.)
This appeal has been preferred against the interim order, dated 16.08.2022,
passed in W.M.P.No.20698 of 2017 in W.P.No.24359 of 2016, directing the Railways
to pay the last drawn wages to the first respondent employee during the pendency of the
Writ Petition.
2. The Labour Court has passed the Award as follows :
https://www.mhc.tn.gov.in/judis 3/6 W.A.No.1155/2023
3. Learned counsel for the appellants has not filed the entire award of the
Labour Court-cum-Tribunal. Registry of this Court ought not to have numbered the
Miscellaneous Petition without the basic order that has been questioned by the party
concerned.
4. For the sake of convenience, Section 17-B of the Industrial Disputes
Act,1947, in short, ''the Act'', is extracted below :
''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 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.''
5. The main contention of the appellants is that the Management has not
filed counter to the miscellaneous petition and that the impugned order has been passed
by the learned single Judge.
https://www.mhc.tn.gov.in/judis 4/6 W.A.No.1155/2023
6. In the present appeal, there is no ground to the effect that the respondent
employee is gainfully employed and hence she would not be entitled to last drawn
wages. The appellants have also not produced any document with regard to the gainful
employment of the respondent employee, whereas, the respondent employee has filed an
application being W.M.P.No.20698 of 2017 in W.P.No.24359 of 2016, wherein, in
Paragraph No.6, she has categorically stated as follows :
7. When the respondent employee has fulfilled the criteria laid down under
Section 17-B of the Act, she would be entitled to last draw wages till the disposal of the
Writ Petition or till the date of death before superannuation or till the date of
superannuation in case the Writ Petition is not disposed of. Hence, we are of the view
that there is no error in the order of the learned single Judge in directing the
Management to pay the last drawn wages in terms of Section 17-B of the Act mentioned
supra with effect from 13.07.2016. In case the employee is reinstated, she will be
entitled to be paid on par with her counterparts.
https://www.mhc.tn.gov.in/judis 5/6 W.A.No.1155/2023
8. Writ Appeal is, accordingly, dismissed. No costs. Consequently, the
connected C.M.P.No.11707 of 2023 is closed.
Index : Yes/No (S.V.N.,J.) (K.R.S.,J.)
Internet : Yes/No 06-06-2023
Speaking / Non-speaking Order
dixit
To
The Presiding Officer,
Central Government Industrial Tribunal-
cum-Labour Court, Chennai.
https://www.mhc.tn.gov.in/judis
6/6 W.A.No.1155/2023
S.VAIDYANATHAN,J.
AND
K.RAJASEKAR,J.
dixit
W.A.No.1155 of 2023
06-06-2023
https://www.mhc.tn.gov.in/judis
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!