LPA No. 116 of 2009 1
In the High Court of Punjab and Haryana, Chandigarh.
LPA No. 116 of 2009
Date of Decision: 26.08.2009
Kuldip Singh
....Appellant.
Versus
The Presiding Officer, Labour Court, Patiala and others
....Respondents.
Coram:- Hon'ble Mr.Justice J.S. Khehar
Hon'ble Mr. Justice S.D. Anand
Present: Mr. Vinok K. Kaushal, Advocate
for the appellant.
...
J.S. Khehar, J. (Oral).
During the course of hearing, learned counsel for the appellant
was confronted with the following observations recorded by the learned
Single Judge while disposing of Civil Writ Petition No.1293 of 1998 :-
“All the above contentions were raised by the petitioner before
the Labour Court and the Labour Court vide its well reasoned
award dated 13.8.1997 found the petitioner guilty of
misappropriation of the funds by charging Rs.5/- from 21
passengers. The domestic inquiry also found the petitioner
guilty. The Labour Court also found him guilty. Moreover,
there is confession on the part of the petitioner. So in these
circumstances, the finding of fact recorded by the Labour Court
cannot be interfered with writ Jurisdiction.”
LPA No. 116 of 2009 2
Learned counsel for the appellant could not controvert the factual position
taken into consideration by the learned Single Judge, including the fact that
the appellant had made a confession.
In view of the above, we find no merit in this appeal and the
same is, accordingly, dismissed.
Since the instant appeal has been disposed of on merits, it is not
necessary for us to pass any order in the application for condonation of
delay in filing the appeal.
( J.S. Khehar )
Judge
( S.D. Anand )
Judge
26.08.2009
sk.