Gujarat High Court High Court

State vs Zaverbhai on 22 October, 2010

Gujarat High Court
State vs Zaverbhai on 22 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9326/2010	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9326 of 2010
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================


 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

ZAVERBHAI
NODHABHAI BHALIYA - Respondent(s)
 

=========================================
 
Appearance : 
MR
NEERAJ SONI, AGP for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1, 
MR
HEMANT J GOHETIYA for Respondent(s) : 1, 
MRRDKINARIWALA for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/10/2010 

 

 
 
ORAL
JUDGMENT

1. By
way of this petition under Article 227 of the Constitution of India,
the petitioners have prayed for an appropriate writ, order or
direction quashing and setting aside the impugned judgement and award
dated 10/12/2009 passed by Labour Court, Bhavnagar in Reference (LCB)
No. 151/2005, by which the Labour Court has partly allowed the said
Reference by directing the petitioners to reinstate the respondent
with 20% backwages and with continuity in-service.

2. After
the matter was argued by learned advocates appearing on behalf of the
respective parties and considering the fact that the
respondent-workman was serving as Daily Wager and considering the
fact that the dispute was raised after a period of four years and
considering the recent decision of the Hon’ble Supreme Court rendered
in the case of Senior Superintendent Telegraph (Traffic), Bhopal,
Vs. Santosh Kumar Seal and others, reported in (2010) 6 SCC
773, there is a broad consensus between the learned advocates
appearing on behalf of the respective parties that the impugned
judgement and award dated 10/12/2009 passed by the Labour Court,
Bhavnagar be modified to the extent that in lieu of reinstatement and
backwages, the respondent can be paid lumpsum compensation of
Rs.50,000/-, they do not invite any further reasoned order.

3. In
view of the above broad consensus between the learned advocates
appearing on behalf of the respective parties and even otherwise
considering the facts and circumstances of the case as narrated
hereinabove that the respondent was working as daily wager only and
he raised the industrial dispute after a period of four years and
considering the recent decision of the Hon’ble Supreme Court in the
case of Santosh Kumar Seal and others (supra), the impugned
judgement and award dated 10/12/2009 passed by Labour Court,
Bhavnagar in Reference (LCB) No. 151/2005 is hereby modified to the
extent that in lieu of reinstatement and 20% backwages with
continuity in service, the respondent shall be paid lumpsum
compensation, which is quantified at Rs.50,000/-, to be paid by the
petitioners to the respondent- workman by Account Payee Cheque within
a period of three months from today. Rule is made absolute to the
aforesaid extent. No costs.

(M.R.SHAH,J)

siji

   

Top