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 0, Cited by 0]

Delhi High Court

Jokhan Devi vs Delhi Building And Other Construction ... on 27 February, 2020

Author: Najmi Waziri

Bench: Najmi Waziri

                              $~23
                              *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                              %                                            Decided on: 27.02.2020
                              +      W.P.(C) 1532/2020, CM APPL. 5357/2020 & CM APPL. 7840/2020
                                     JOKHAN DEVI                                       ..... Petitioner
                                                       Through:      Mr. Chirayu Jain, Advocate.

                                                       versus

                                     DELHI BUILDING AND OTHER CONSTRUCTION WORKERS
                                     WELFARE BOARD                             ..... Respondent
                                                   Through: Mr. Sanjay Ghose, ASC for GNCTD.
                                                            Dr. Philip Thanglienmang, Secretary.
                                     CORAM:
                                     HON'BLE MR. JUSTICE NAJMI WAZIRI

                                     NAJMI WAZIRI, J (Oral)

1. The petitioner's representation to the respondent to release the dues owed to her deceased husband, who was registered as one of the first beneficiaries under the Delhi Building and Other Construction Workers (Regulation of Employment and Conditions of Service) Act, 1996, were not responded to.

2. The workman passed away on 27.03.2019. He had filed a pension application on 18.10.2017, when he attained the age of 60 years; but that application was not responded to. Subsequently, the petitioner applied for family pension on 18.06.2019, which too has not been responded to.

3. The learned Additional Standing Counsel for the respondent, submits upon instruction from Secretary of the respondent-Board, that the processing of the documents is almost complete.

Signature Not Verified Digitally signed By:KAMLESH KUMAR W.P.(C) 1532/2020 Page 1 of 2 Signing Date:04.03.2020 15:00:38

4. Let the decision in this matter be taken within a week from the date of receipt of copy of this order and monies, as may be due to the petitioner (her late husband), be released to her within 2 weeks thereafter. Additionally, this petition shall be treated as her representation to be duly considered before the decision is arrived at.

5. The learned counsel for the respondents submits that there is an inquiry underway apropos the funds and the beneficiaries, etc. Be that as it may, such enquiry cannot come in the way of adjudication and/or decision being taken upon the petitioner's application. The rightful claim of the workman cannot be subject to any investigation which may be underway, unless there is a specific order injuncting disbursal of legitimate dues to the beneficiary workman.

6. Since, the petitioner has been constrained to file her petition, let Rs.25,000/-, be paid to the petitioner as costs by the respondent.

7. The petition is disposed-off in the above terms.

NAJMI WAZIRI, J FEBRUARY 27, 2020 AB Signature Not Verified Digitally signed By:KAMLESH KUMAR W.P.(C) 1532/2020 Page 2 of 2 Signing Date:04.03.2020 15:00:38