Bombay High Court
Supriya Dynoba Kachare And Ors vs Municipal Commissioner Pimpri ... on 4 May, 2023
Author: N. J. Jamadar
Bench: N. J. Jamadar
502 TO 515- WP-6132-23+.DOC
Sayali Upasani
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 6132 OF 2023
Varsha Parmeshwar Waghmare ...Petitioner/
Org.
Complainant
Vs.
Municipal Commissioner Pimpri ...Respondents
Chinchwad Municipal Corporation and
Another
AND
WRIT PETITION NO. 6133 OF 2023
AND
WRIT PETITION NO. 6134 OF 2023
AND
WRIT PETITION NO. 6135 OF 2023
AND
WRIT PETITION NO. 6138 OF 2023
AND
WRIT PETITION NO. 6139 OF 2023
AND
WRIT PETITION NO. 6140 OF 2023
AND
WRIT PETITION NO. 6141 OF 2023
AND
WRIT PETITION NO. 6142 OF 2023
AND
WRIT PETITION NO. 6143 OF 2023
1/3
::: Uploaded on - 06/05/2023 ::: Downloaded on - 07/05/2023 09:06:52 :::
502 TO 515- WP-6132-23+.DOC
AND
WRIT PETITION NO. 6144 OF 2023
AND
WRIT PETITION NO. 6145 OF 2023
AND
WRIT PETITION NO. 6146 OF 2023
AND
WRIT PETITION NO. 6147 OF 2023
Dr. Uday Warunjikar, for Petitioner.
CORAM:- N. J. JAMADAR, J.
DATED:- 4th MAY, 2023 PC:-
1) Not on board. Upon mentioning taken on production board as identical Petitions at serial Nos. 16, 17 and 18 on today's board were heard in the forenoon and orders passed.
2) Heard the learned Counsel for the parties.
3) The learned Counsel for the Petitioner submits that the challenge in these Petitions is identical to challenge in Writ Petition No.5616 of 2023 and the connected Petitions, in which by an order dated 20th April 2023, this Court has granted ad-
interim reliefs. In those Petitions, this Court has continued the protection granted by the Industrial Court by Clause 6 of the order dated 20th March 2023 till 12 June 2023. 2/3 ::: Uploaded on - 06/05/2023 ::: Downloaded on - 07/05/2023 09:06:52 :::
502 TO 515- WP-6132-23+.DOC
4) By the impugned order dated 20 th March 2023, the learned Member, Industrial Court, directed the Respondents not to terminate the complainants from service for one month from the date of the said order. The said protection has been further continued by an order dated 29th April 2023.
5) Hence, issue notice to the Respondents, returnable on 12 th June 2023.
6) In addition to notice through Court, the Petitioners are at liberty to serve the Respondents by private service and file an affidavit of service.
7) List on 12th June 2023 along with Writ Petition Nos.5616 of 2023 and the connected matters.
[N. J. JAMADAR, J.] 3/3 ::: Uploaded on - 06/05/2023 ::: Downloaded on - 07/05/2023 09:06:52 :::