/2023 INSC 0105/ IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(S). 8726 OF 2018 SOUTH EASTERN COALFIELD  LTD. & OTHERS ….APPELLANT(S) VERSUS GULSHAN PRAKASH ….RESPONDENT(S) O R D E R 1. The   present   appeal   is   directed   against   the   interim   order passed   by   the   Division   Bench   of   the   High   Court   impugned   dated 24 th   August,   2016,   while   declining   to   grant   interim   relief   in   the pending writ appeal, appellants were directed to ensure compliance of   the   order   impugned   passed   by   the   learned   Single   Judge   dated 21 st  December, 2015 which was a subject matter of challenge in the writ appeal before the Division Bench of the High Court. 2. While   issuing   notice   by   this   Court   dated   30 th   January   2017, the   operation   and   effect   of   the   interim   order   dated   24 th   August, 2016 was stayed by this Court.  The order dated 30 th  January, 2017 is reproduced hereunder:­ 1 “Delay condoned. Issue notice. In   the   meanwhile,   there   shall   be   a   stay   of   operation   of   the impugned   judgment   and   order   dated   24.08.2016   passed   by   the High Court of Chattisgarh, Bilaspur. Liberty to file additional documents.” 3. The   matter   pertains   to   compassionate   appointment   of   the respondent on account of death of his father while he was in service in the year 2007.   One of the dependents submitted an application seeking   compassionate   appointment   under   the   scheme,   i.e., National   Coal   Wage   Agreement(NCWA),   a   settlement   within   the meaning of Section 2(p) of the Industrial Disputes Act, 1947 which is   binding   under   Section   18(3)   of   the   Act.     When   the   application filed by one of the dependents of the respondent came to be rejected by   the   appellant­employer   on   the   premise   that   his   mother   was   in employment   and   was   capable   to   maintain   her   family,   came   to   be assailed   by   the   respondent(dependent)   by   filing   of   a   writ   petition before   the   Learned   Single   Judge   of   High   Court   of   Chattisgarh, Bilaspur. 4. Learned   Single   Judge,   after   examining   the   effect   of   the settlement   agreement   (NCWA)   which   is   binding   on   the   parties   and 2 the   material  on   record allowed  the  writ  petition  with  a  direction  to consider   the   candidature   of   the   respondent(dependent)   for compassionate   appointment   in   terms   of   the   settlement agreement(NCWA)   under   its   judgment   dated   21 st   December,   2015 that   became   the   subject   matter   of   challenge   at   the  instance   of   the present   appellants   by   filing   of   a   writ   appeal   before   the   Division Bench of the High Court. 5. It   reveals   from   the   record   that   at   the   motion   stage,   the Division   Bench,   after   hearing   the   parties   while   admitting   the appeal, declined to grant interim relief prayed for by the appellants. At   the   same   time,   directed   the   appellants   to   ensure   compliance   of the   Order   which   was   impugned   before   the   Division   Bench   in   writ appeal.   The order passed by the Division Bench of the High Court in   writ   appeal   dated   24 th   August,   2016   came   to   be   challenged   in appeal before us. 6. The stay is operating in the instant appeal since 30 th  January, 2017.     At   one   stage,   we   were   of   the   view   to   decide   the   appeal   on merits rather to relegate the parties to get the writ appeal examined on   merits   by   the   High   Court   but   after   we   have   looked   into   the 3 records,   we   are   of   the   view   that   it   may   be   advisable   and   in   the interest   of   justice   that   the   writ   appeal   pending   before   the   High Court may be heard on merits. 7. We   make   it   clear   that   we   have   not   expressed   any   opinion   on merits of the case. 8. The   appeal   is   accordingly   disposed   of   with   a   request   to   the High   Court   to   dispose   of   the   writ   appeal   on   its   own   merits   as expeditiously as possible.  9. The   interim   Order   passed   by   this   Court   dated   30 th   January, 2017 shall continue until disposal of the writ appeal pending before the High Court. 10. Pending application(s), if any, shall stand disposed of. ……………………………J. (AJAY RASTOGI) ……………………………J. (BELA M. TRIVEDI) NEW DELHI; FEBRUARY 20, 2023. 4 IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(S). 8728 OF 2018 SOUTH EASTERN COALFIELD  LTD. & OTHERS ….APPELLANT(S) VERSUS AVINASH SOLOMAN ….RESPONDENT(S) O R D E R 1. The   present   appeal   is   directed   against   the   interim   order passed   by   the   Division   Bench   of   the   High   Court   impugned   dated 24 th   August,   2016,   while   declining   to   grant   interim   relief   in   the pending writ appeal, appellants were directed to ensure compliance of   the   order   impugned   passed   by   the   learned   Single   Judge   dated 30 th  November, 2015 which was a subject matter of challenge in the writ appeal before the Division Bench of the High Court. 2. While   issuing   notice   by   this   Court   dated   8 th   May   2017,   the operation   and   effect   of   the   interim   order   dated   24 th   August,   2016 was   stayed   by   this   Court.     The   order   dated   8 th   May,   2017   is reproduced hereunder:­ 5 “Delay condoned. Issue notice. In   the   meanwhile,   there   shall   be   a   stay   of   operation   of   the impugned   judgment   and   order   dated   24.08.2016   passed   by   the High Court of Chattisgarh, Bilaspur. Tag with SLP(C ) No. 3847/2017.” 3. The   matter   pertains   to   compassionate   appointment   of   the respondent on account of death of his father while he was in service in the year 2007.   One of the dependents submitted an application seeking   compassionate   appointment   under   the   scheme,   i.e., National   Coal   Wage   Agreement(NCWA),   a   settlement   within   the meaning of Section 2(p) of the Industrial Disputes Act, 1947 which is   binding   under   Section   18(3)   of   the   Act.     When   the   application filed by one of the dependents of the respondent came to be rejected by   the   appellant­employer   on   the   premise   that   his   mother   was   in employment   and   was   capable   to   maintain   her   family,   came   to   be assailed   by   the   respondent(dependent)   by   filing   of   a   writ   petition before   the   Learned   Single   Judge   of   High   Court   of   Chattisgarh, Bilaspur. 4. Learned   Single   Judge,   after   examining   the   effect   of   the settlement   agreement   (NCWA)   which   is   binding   on   the   parties   and 6 the   material  on   record allowed  the  writ  petition  with  a  direction  to consider   the   candidature   of   the   respondent(dependent)   for compassionate   appointment   in   terms   of   the   settlement agreement(NCWA)   under   its   judgment   dated   30 th   November,   2015 that   became   the   subject   matter   of   challenge   at   the  instance   of   the present   appellants   by   filing   of   a   writ   appeal   before   the   Division Bench of the High Court. 5. It   reveals   from   the   record   that   at   the   motion   stage,   the Division   Bench,   after   hearing   the   parties   while   admitting   the appeal, declined to grant interim relief prayed for by the appellants. At   the   same   time,   directed   the   appellants   to   ensure   compliance   of the   Order   which   was   impugned   before   the   Division   Bench   in   writ appeal.   The order passed by the Division Bench of the High Court in   writ   appeal   dated   24 th   August,   2016   came   to   be   challenged   in appeal before us. 6. The   stay   is   operating   in   the   instant   appeal   since   8 th   May, 2017.   At   one   stage,   we   were   of   the   view   to   decide   the   appeal   on merits rather to relegate the parties to get the writ appeal examined on   merits   by   the   High   Court   but   after   we   have   looked   into   the 7 records,   we   are   of   the   view   that   it   may   be   advisable   and   in   the interest   of   justice   that   the   writ   appeal   pending   before   the   High Court may be heard on merits.    7. We   make   it   clear   that   we   have   not   expressed   any   opinion   on merits of the case. 8. The   appeal   is   accordingly   disposed   of   with   a   request   to   the High   Court   to   dispose   of   the   writ   appeal   on   its   own   merits   as expeditiously as possible.  9. The   interim   Order   passed   by   this   Court   dated   8 th   May,   2017 shall   continue   until   disposal   of   the   writ   appeal   pending   before   the High Court. 10. Pending application(s), if any, shall stand disposed of. ……………………………J. (AJAY RASTOGI) ……………………………J. (BELA M. TRIVEDI) NEW DELHI; FEBRUARY 20, 2023. 8