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 3, Cited by 1]

Allahabad High Court

Mahesh Prasad Yadav And 2 Others Inre ... vs State Of U.P.Through Secretary Labour ... on 8 October, 2014

Author: Amreshwar Pratap Sahi

Bench: Amreshwar Pratap Sahi





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?AFR
 
Court No. - 27
 

 
Case :- SPECIAL APPEAL No. - 1098 of 2005
 

 
Appellant :- Mahesh Prasad Yadav And 2 Others Inre W.P. No.1497 (Ss) 2001
 
Respondent :- State Of U.P. Through Secretary Labour Deptt And 3 Others
 
Counsel for Appellant :- Rajesh Kumar Verma, R.K.S. Suryavanshi
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Amreshwar Pratap Sahi,J.
 

Hon'ble Arvind Kumar Tripathi (II),J.

Heard learned counsel for the appellants.

This special appeal arises out of the judgment of learned Single Judge rendered in a writ petition where the petitioners-appellants had assailed the order passed by the Deputy Labour Commissioner in conciliation proceeding under the U.P. Industrial Disputes Act, 1947 whereby the Deputy Labour Commissioner refused conciliation. The writ petition has given rise to the present controversy challenging the order of Deputy Labour Commissioner. The petition was dismissed on 7.9.2005 recording findings that the petitioners-appellants were the employees of the contractor and not of the company.

In view of the law laid down in the case of Vajara Yojna Seed Farm, Kalyanpur (M/S.) and others v. Presiding Officer, Labour Court II, U.P., Kanpur and another, (2003) 1 UPLBEC 496 and the decision of the Full Bench in the case of Sheet Gupta v. State of U.P. and others, AIR 2010 Allahabad 46 (FB), the special appeal would not be maintainable under Chapter VIII Rule 5 of the Allahabad High Court Rules. It will be useful to extract para 15 of the Full Bench Decision for an appreciation of conclusion drawn hereinabove as follows: -

"Having given our anxious consideration to the various plea raised by the learned counsel for the parties, we find that from the perusal of Chapter VIII Rule 5 of the Rules a special appeal shall lie before this Court from the judgment passed by one Judge of the Court. However, such special appeal will not lie in the following circumstances:
1. The judgment passed by one Judge in the exercise of appellate jurisdiction, in respect of a decree or order made by a Court subject to the Superintendence of the Court;
2. the order made by one Judge in the exercise of revisional jurisdiction;
3. the order made by one Judge in the exercise of the power of Superintendence of the High Court;
4. the order made by one Judge in the exercise of criminal jurisdiction;
5. the order made by one Judge in the exercise of jurisdiction conferred by Article 226 or Article 227 of the Constitution of India in respect of any judgment, order or award by
(i) the tribunal,
(ii) Court or
(iii) statutory arbitrator made or purported to be made in the exercise or purported exercise of jurisdiction under any Uttar Pradesh Act or under any Central Act, with respect to any of the matters enumerated in the State List or the Concurrent List in the Seventh Schedule to the Constitution of India;
6. the order made by one Judge in the exercise of jurisdiction conferred by Article 226 or 227 of the Constitution of India in respect of any judgment, order or award of
(i) the Government or
(ii) any officer or
(iii) authority, made or purported to be made in the exercise or purported exercise of appellate or revisional jurisdiction under any such Act, i.e. under any Uttar Pradesh Act or under any Central Act, with respect to any of the matters enumerated in the State List or the Concurrent List in the Seventh Schedule to the Constitution of India."

The special appeal is accordingly dismissed.

Order Date :- 8.10.2014 Anupam