1975 INSC 0475 The Management of The Orissa Transport Co. Ltd. Vs The Workmen and Another The Workmen Represented by the Orissa Motor Transport Employees Union Vs The Management of Orissa Transport Co. Ltd. and Another Civil Appeals Nos. 2610 of 1969 and No. 1138 of 1970 (H. R. Khanna, P. N. Bhagwati, Syed M. Fazal Ali JJ) 27.11.1975 JUDGMENT KHANNA, J. - 1. At the hearing the appeals, the parties have entered into a settlement and it is agreed that for each of the years 1963-64 and 1964-65 the bonus payable by Orissa Road Transport Co. Ltd. to its employees would be equal to two months' wages. The company would be entitled to deduct out of the bonus payable the amount already paid as advance bonus and shall pay the balance within two months from today. It is also agreed that the question as to whether Section 20 of the Payment of Bonus Act is applicable to the above mentioned company shall remain open and may be agitated in the references which are now pending before the tribunal for the year subsequent to 1964-65. The settlement in respect of payment of bonus for the year 1964-65 will not involve by implication a decision on the point that the above mentioned company is governed by Section 20 of the Payment of Bonus Act. The appeals are accordingly disposed of in the above terms. The parties will bear their own costs throughout.