Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Delhi District Court

Sh. Ram Gopal vs East Delhi Municipal Corporation on 1 March, 2017

             IN THE COURT OF SHRI S.S.MALHOTRA
           ADDITIONAL DISTRICT & SESSIONS JUDGE
           PRESIDING OFFICER : LABOUR COURT­XIX  
                KARKARDOOMA COURTS : DELHI

LCA No. 1054/16

Sh. Ram Gopal
S/o Sh. Mam Raj
C/o Municipal Employees Union
Aggarwal Bhawan, G.T. Road
Tis Hazari, Delhi­110054.                       ............Workman

        Versus

East Delhi Municipal Corporation 
through its Commissioner (East)
Udyog Sadan, 2nd floor,
Plot No.419, Patparganj Industrial Area,
Delhi.                                         `........Management

                      Date of institution of the case:  14.12.2016
                      Date of passing the Order    :  01.03.2017

O R D E R
                Vide this order, I shall dispose off  the present LCA
filed   by   the   workman   U/s   33­C(2)   of  I.D.   Act   against   the
management.


2.              It is, inter alia, stated that the workman is a regular
employee with the management and at present he is working as


LCA No. 1054/2016                                                   Page 1/7
 Field   Worker   at   Public   Health   Department   &   Malaria
Department, Shahdara South Zone, Delhi.  It is further submitted
that the petitioner was getting a 'Patient Care Allowance' (PCA)
which was initially paid to him @ Rs.690/­ per month vide order
dated 23.05.2013, which was enhanced from Rs. 690/­ to Rs.
1380/­ per month with retrospective effect i.e. w.e.f. 28.02.2009.
Thereafter,   it   was   further   enhanced   vide   office   order   dated
19.05.2014

  from   Rs.   1380/­   to   Rs.   1725/­   per   month   w.e.f. 01.01.2011 and at present the applicant is getting the said PCA @ Rs. 1725/­ per month.

It   is   further   submitted   that   NDMC   has   issued   an office  order  dated   13.10.2014  and  as  per  the  same,  the  said PCA for such employees of NDMC has been further increased by 25% w.e.f. 01.01.2014 in terms of recommendation of 6th Pay Commission   and   since   EDMC   is   at   par   with   NDMC, EDMC/management is also supposed to increase the said PCA by   25%   w.e.f.   01.01.2014   but   the   said   benefit   has   not   been extended to the applicant till date.  It is further submitted that  all the   three   MCD   i.e.   NDMC,   EDMC   and   SDMC   works   on   the same guidelines and all are bound by the recommendation of various Pay Commissions issued by the Govt. from time to time. It is further submitted that the PCA be increased from Rs. 1725/­ to Rs. 2070/­ w.e.f. 01.01.2014 i.e. at par with the employees of LCA No. 1054/2016 Page 2/7 NDMC.  It is prayed that he is also entitled to the arrears for the period 01.01.2014 to 31.07.2016 which comes to Rs. 10,695/­ with interest.  It is further prayed that the management be also directed to pay enhanced rate of PCA in future as per law.

3. Management has not filed WS. A large number of cases are filed in this court from time to time which are pending. However, Sh. N.R. Dass, MHO, EDMC had appeared before the court on 03.02.17 and informed the court that the department is seriously   considering   the   request   of   enhancing   of   PCA   of   all such   employees   at   par   with   NDMC   and   proposal   is   under consideration of the Govt. which for one reason or the other is getting   delayed.     It   is   also   informed   that   although   he   cannot make any formal statement in the court, yet he has been given to understand by the higher ups that the proposal of giving PCA to   this   category   of   employees,   who   are   employed   in   Health Department of EDMC is under consideration.

4. The court has enquired from Mr. N.R. Dass, MHO, EDMC that if the matter can be disposed on the basis of such understanding, to which it is informed that in all probabilities, it would  be implemented  but in case the court passes a  formal order, it would be expedited. The details  of PCA  at parity given by the management are stated as follows :

LCA No. 1054/2016 Page 3/7
         Rs. 690/­ pm          w.e.f. 27.06.2006              MCD
        Rs. 1380/­ pm         w.e.f. 28.02.2009              MCD/NDMC
        Rs. 1725/­ pm         w.e.f. 01.01.2011              EDMC
        Rs. 2070/­ pm         w.e.f. 01.01.2014              EDMC


5. Subsequently, an office order dated 07.02.2007 has been filed on record by the management, inter alia, stating as follows :­

i)  ......

ii)  ......

iii) ......

iv) ......

v) Hence PCA is again enhanced 25% w.e.f. 01.01.2014 i.e. @ Rs. 2070/­ per  month for C & D Category staff of Epidemiology & Public Health Division of EDMC on 07.02.2017, C & D (Non­ ministerial   staff)   of   Anti   Malaria   operation   and   Public   Health Department EDMC The  order of Govt.  of  India, Ministry  of  Health  of  family welfare   order   No.   Z.28015/41/98   ­H(III)   dated   02.01.1999, patient     care   allowance   will   be   admissible   to   C   &   D   (Non­ ministerial   staff)   of   Anti   Malaria   operation   and   Public   Health Department, Epidemiology Staff, EDMC in following guidelines :­ "2.   This   is   subject   to   the   condition   that   no   night   duty allowance   and   risk   allowance,   if   sanctioned   by   the   central LCA No. 1054/2016 Page 4/7 government will be admissible to these employees."

6. I have perused the record.

Law U/s 33­C(2) is well settled.  Section 33C(2) of the Act reads as under:­ "Where   any   workman   is   entitled   to receive from the employer any money or any benefit which is capable of being computed in terms of money and if any question arises as to the amount of money due or as to the amount   at     which   such   benefit   should   be computed, then the question may, subject to any rules that may be made under this Act, be decided by such Labour Court as may be specified   in   this   behalf   by   the   appropriate Government   within   a   period   not   exceeding three months: 

provided that where the presiding officer of a   Labour   Court   considers   it   necessary   or expedient so it do, he may, for reasons to be recorded in writing, extend such period by such further period as he may think fit."

7. In  Municipal   Corporation   of   Delhi   Vs.   Ganesh Razak and another JT 1994(7) SC 476, relied upon by the Ld. AR for the management, it was observed that ­ "this   decision   itself   indicates   that   the power of the Labour court U/S 33­C(2) of the   Act   extends   to   the   interpretation   of Award   or   settlement   on   which   the workman's   right   rests   like   the   executing LCA No. 1054/2016 Page 5/7 Courts   power   to   interpret   the   decree   for the purpose of execution where the basis of   the   claim   is   referable   to   the   award   or settlement,   but   it   does   not   extend   to determination of dispute of entitlement or the basis of the claim if there be no prior adjudication or recognition of the same by the employer."

8. In MD Oswal Hosiery (Regd) Vs. DD Gupta 1994 LLR 487 (Delhi), it was held that  "once   there   is   an   admission   of   existing right   of   the   workman   by   the   employer   in regard   to   the   benefit   which   the   former   is entitled   to   and   receive   from   the   latter, section 33­C(2) of the Act would come into play."

9. Applying   this   law  to   the   facts   of   the   present   case and keeping in view of the understanding given to the court and also keeping in view the notification issued by the MCD/NDMC (as   it   was   then)   i.e.   before   tri­   furcation,   this   court   is   of   the opinion   that   apart   from   the   calculation,   nothing   has   to   be adjudicated   upon   by   this   court   and   the   matter   squarely   falls within the ambit of provisions U/s 33­C(2) of I.D. Act.  The court is also of the opinion that this right is pre existing right in favour of the workman and against the management and being all tri­ LCA No. 1054/2016 Page 6/7 furcated units of management,   SDMC, NDMC and EDMC are duty   bound   to   pay   the   enhanced   PCA   to   the   claimant   in compliance of the recommendation of 6th Pay Commission.

10. Keeping   in   view   the   understanding   given   to   the court, the court is of the opinion that the matter can be disposed of.   Accordingly, management is directed to pay the enhanced PCA as per the recommendation of 6th  Pay Commission to the claimant and keep on paying the same as per law.  It is further ordered that if the management makes payment of this amount within a period of one month, no interest shall be levied on this amount   and   if   the   payment   is   made   after   one   month   then, management shall also pay interest @ 6 % p.a.  on full amount till realization. 

The claim of the workman is accordingly disposed of. File be consigned to Record  Room.

ANNOUNCED IN OPEN COURT
ON 1st March, 2017                     (S.S. MALHOTRA)
                              Addl. District & Sessions Judge
                            Presiding Officer Labour Court­XIX
                                 Karkardooma Courts, Delhi




LCA No. 1054/2016                                                     Page 7/7