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 0]

Bombay High Court

The State Of Maharashtra & Others vs Manik Pandurang Chaware & Others on 21 October, 2016

Author: Ravindra V. Ghuge

Bench: Ravindra V. Ghuge

                                         1




                                                                          
             IN THE HIGH COURT OF JUDICATURE OF BOMBAY   
                         BENCH AT AURANGABAD




                                                  
                            WRIT PETITION NO.1128 OF 1997

    1.     The State of Maharashtra,




                                                 
    2.     The Executive Engineer,
           Public Works Division,
           Ahmednagar                                  -- PETITIONERS




                                        
    VERSUS

    1.     Manik Pandurang Chaware,
                              
           at Handi Nimgaon,
           Post : Mukindpur, Tq.Newasa,
           Dist.Ahmednagar,
                             
    2.     Presiding Officer and Judge,
           2nd Labour Court, Ahmednagar                -- RESPONDENTS

                                         WITH
      


                            WRIT PETITION NO.1132 OF 1997
   



    1.     The State of Maharashtra,

    2.     The Executive Engineer,
           Public Works Division,





           Ahmednagar                                  -- PETITIONERS

    VERSUS

    1.     Manik Dagdu Take,





           At Handi Nimgaon,
           Post : Mukindpur, Tq.Newasa,
           Dist.Ahmednagar,

    2.     Presiding Officer and Judge,
           2nd Labour Court, Ahmednagar                -- RESPONDENTS

                                      WITH
                            WRIT PETITION NO.1133 OF 1997


    khs/OCT.2016/1128-d




     ::: Uploaded on - 25/10/2016                 ::: Downloaded on - 26/10/2016 00:35:14 :::
                                              2




                                                                                
    1.     The State of Maharashtra,




                                                        
    2.     The Executive Engineer,
           Public Works Division,
           Ahmednagar                                        -- PETITIONER

    VERSUS




                                                       
    1.     Dagdu Yeshwant Take,
           at Handi Nimgaon,
           Post : Mukindpur, Tq.Newasa,




                                            
           Dist.Ahmednagar,

    2.     Presiding Officer and Judge,
                              
           2nd Labour Court, Ahmednagar                      -- RESPONDENTS

    Mr.P.N.Kutti, AGP for the petitioners/State.
                             
    Mr.S.D.Dhongde, Advocate for respondent No.1 (Absent)

                                    ( CORAM : RAVINDRA V. GHUGE, J.)

                                        DATE  : 21/10/2016
      


    ORAL JUDGMENT : 

1. In all these petitions, the petitioners have challenged the judgment of the Labour Court dated 27/08/1996 in Complaint (ULP) Nos.189/1992, 191/1992 and 187/1992 respectively.

2. In all these matters since respondent No.2 is the learned Presiding Officer, Labour Court, same stands deleted from these proceedings.

3. I have considered the submissions of the learned AGP on behalf of the petitioners and the grounds below paragraph Nos.5 (i) to (x).

khs/OCT.2016/1128-d ::: Uploaded on - 25/10/2016 ::: Downloaded on - 26/10/2016 00:35:14 ::: 3

4. This Court, in the matter of Engineering Employees Union Vs. Devidayal Rolling and Refinaries Pvt.Ltd., 1986 (52) FLR 40 = 1986 Mh.L.J. 331 has already concluded that any order passed by the Labour Court u/s 28(1), Section 30 and Section 32 of the MRTU and PULP Act, 1971, cannot be directly challenged in this Court without exhausting the remedy of filing of revision petition u/s 44 of the Act of 1971.

5. Notwithstanding the above, the Labour Court has granted reinstatement with continuity in service without back wages to these respondents vide the impugned judgment. This Court, while admitting the matter, has not granted interim relief to the petitioners.

6. The learned AGP is unable to state as to whether the respondents are still in service.

7. None has appeared for respondent No.1 despite granting an adjournment earlier in these matters, which are on the final hearing board having been filed in February 1997.

khs/OCT.2016/1128-d ::: Uploaded on - 25/10/2016 ::: Downloaded on - 26/10/2016 00:35:14 ::: 4

8. The stand taken by the petitioners before the Labour Court was that the respondents were working on daily wages and were offered work whenever it was available. The Labour Court was convinced that juniors were retained in service while terminating the respondents.

This court, after hearing the petitioners at the stage of admission, was not convinced that the impugned judgment deserves to be stayed.

9. Considering the above and the fact that a period of about 20 years has lapsed since the admission of these matters, I do not find it appropriate to cause any interference in the order of reinstatement granted by the Labour Court.

10. Needless to state, in the event, the respondents are in employment pursuant to the judgment of the Labour Court, they would be entitled to such service benefits as may be permissible under their service rules and conditions of employment. In the event, they are not in employment, it is left to the said respondents to deal with such a situation

11. These petitions are therefore dismissed. Rule is discharged.

( RAVINDRA V. GHUGE, J.) khs/OCT.2016/1128-d ::: Uploaded on - 25/10/2016 ::: Downloaded on - 26/10/2016 00:35:14 :::