Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

UNION OF INDIA & ANR. Vs AVTAR CHAND ETC.
2019 Latest Caselaw 147 SC

Citation : 2019 Latest Caselaw 147 SC
Judgement Date : Feb/2019

    
   SC Pdf Link
Headnote :
The Minimum Wages Act of 1948 states that the appellants failed to pay the respondents the legally mandated minimum wages, instead compensating them with amounts below this threshold. The issue at hand is whether the High Court was correct in dismissing the appellants\' writ petitions. The Supreme Court noted that the High Court granted compensation at a rate of 200% to some workers and 100% to others in similar circumstances, without providing any justification for the differing rates. Consequently, the appeal is granted.

Justices L. Nageswara Rao and Abhay Manohar Sapre.
 

Union of India & ANR. Vs. Avtar Chand etc.

[Civil Appeal Nos.3416-3445 of 2010]

Abhay Manohar Sapre, J.

1. These appeals are directed against the final judgment and order dated 01.03.2007 passed by the High Court of Punjab & Haryana at Chandigarh in Writ Petition Nos. 3126, 3128, 3129, 3130, 3132, 31333145, 31483151 and 31533161 of 2007 whereby the High Court dismissed the writ petitions filed by the appellants herein.

2. A few facts need mention infra for the disposal of these appeals which involve a short point.

3. The appellant No.1 is the Union of India (Commander, Western Base Workshop, General Reserve Engineers Force at Pathankot) and respondent No.2 is its official (Chief Engineer(Project), Sampark, P.O. Gangyal, Jammu) whereas the respondents are the workers.

4. The respondents, who were the skilled workers, worked with the appellant No.1's workshop (GREF) at Pathankot for the period from 01.03.2001 to 30.06.2004. The respondents, however, raised a grievance that during the said period, they were paid less wages than the minimum wages fixed for their category of employment under the Minimum Wages Act, 1948 (for short called, "the Act") and which were legally payable to them.

5. In other words, their grievance was that the appellants did not pay to them the minimum wages prescribed under the Act to which they were legally entitled but were paid less than the minimum wages. The respondents, therefore, claimed the difference of what was paid to them and what were legally payable to them under the Act by the appellants. According to the respondents, each worker was, therefore, entitled to claim a sum of Rs.49,804/from the appellants being the difference in the wages.

6. Since the appellants did not pay the difference of amount claimed by each respondent, the respondents filed applications (Claim Application No.552/2004 & others connected matters) under Section 20(3) of the Act before the Specified Authority, Chandigarh.

7. By order dated 01.11.2006 (AnnexureP2), the Specified Authority allowed the applications and directed the appellants to pay to each respondent a sum of Rs.49,804/towards the claim plus Rs.99,608/towards the compensation (200% of the claim) = Total Rs. 1,49,412/.

8. The appellants felt aggrieved and filed the writ petitions in the High Court of Punjab & Haryana at Chandigarh out of which these appeals arise. By impugned order, the High Court dismissed the writ petitions and affirmed the order of the Specified Authority giving rise to filing of the present appeals by way of special leave in this Court.

9. So, the short question, which arises for consideration in these appeals, is whether the High Court was justified in dismissing the appellants' writ petitions.

10. Heard Mr. Ajit Kumar Sinha, learned senior counsel for the appellants and Mr. Binay Kumar Das, learned counsel for the respondents.

11. Mr. Ajit Kr. Sinha, learned senior counsel for the appellants while assailing the legality of the impugned order argued only one point. It was his submission that in an identical case, the High Court awarded 100% compensation to similarly placed workers in CWP No. 3127/2007 decided on 01.03.2007 whereas, in the present case, the High Court awarded compensation at the rate of 200% payable to each respondent worker.

12. Learned counsel urged that in the absence of any reason or/and justification for awarding compensation at the rate of 200% in the present case, whereas awarding compensation at the rate of 100% to other similarly situated workers, the award of compensation at the rate of 200% to each respondent in this case does not stand to any reason and hence not legally sustainable.

13. Learned counsel, therefore, urged that the High Court should have also awarded similar compensation at the rate of 100% to each respondent alike the one awarded in other case.

14. In reply, learned counsel for the respondents supported the impugned order and contended that no case is made out to call for any interference.

15. Having heard the learned counsel for the parties and on perusal of the record of the case including the written submissions filed on behalf of the appellants, we find substance in the submission of the learned counsel for the appellants.

16. In our considered opinion, the High Court, in the case at hand also should have awarded compensation at the rate of 100% to each respondent alike the one awarded in other case (CWP No. 3127/2007 decided on 01.03.2007) which had attained finality.

17. In fact, we do not find any justification to award compensation at the rate of 200% to the respondents when in other identical case, the High Court awarded compensation at the rate of 100% to similarly placed workers.

18. Though, it was the discretion of the Courts/Authority to award compensation with different percentage in every case but it was necessary to give reasons in support of award of such compensation. It was much more so when the High Court awarded compensation at the rate of 200% to some workers and awarded at the rate of 100% to other workers though similarly situated. This necessitated for giving of reasons as to why compensation was being awarded at the rate of 200% to one set of workers as against the other set of workers at the rate of 100% when all were similarly placed. The High Court having failed to give any reason while awarding compensation at two rates, it calls for interference in these appeals.

19. In view of the foregoing discussion, we allow the appeals and modify the impugned order to the extent that each respondent worker is held entitled to claim compensation amount at the rate of 100%, i.e., Rs.49,804/in place of 200% which was awarded by the Courts below.

20. In other words, now each respondent worker is held entitled to receive a sum of Rs.49,804/- (100%) towards his claim plus Rs.49,804/by way of compensation = total Rs.99,608/- .

21. The appellants are directed to pay a sum of Rs.99,608/to each respondent worker within three months from the date of this order after proper verification.

............................................J. [ABHAY MANOHAR SAPRE]

............................................J. [L. NAGESWARA RAO]

New Delhi;

February 19, 2019.

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 : MAIMS

 
 
Latestlaws Newsletter