Bombay High Court High Court

Agricultural Produce Market … vs Kavishwar Sakharam Watkar on 1 August, 2011

Bombay High Court
Agricultural Produce Market … vs Kavishwar Sakharam Watkar on 1 August, 2011
Bench: R. M. Savant
     0108wp2655.11.odt                                                                                1/5




                                                                                          
                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              NAGPUR BENCH, NAGPUR




                                                                
                      WRIT PETITION NOS.2655/2011 & 2680/2011

     -----------------------------------------------------------------------------------------------------

WRIT PETITION NO.2655/2011

PETITIONER :- Agricultural Produce Market Committee,
Warora, Tahsil Warora,

District Chandrapur,
ig Through its Secretary.

…VERSUS…

RESPONDENTS :- 1. Kavishwar Sakharam Watkar,
Aged 50 years, occupation service,

2. Rajendra Haribhau Meshram,
Aged 40 years, occupation service,

3. Praful Ramdas Wadafale,

Aged major, occupation service,

All residents of and post Madheli,
Tahsil Warora, District Chandrapur.

—————————————————————————————————–

Shri A. C. Dharmadhikari, learned counsel for the petitioner.
Shri V. P. Marpakwar, learned counsel for the respondents

—————————————————————————————————–

AND
WRIT PETITION NO.2680/2011

PETITIONER :- Agriculture Produce Market Committee,
Warora, Tahsil Warora,
District Chandrapur,
Through its Secretary.

::: Downloaded on – 09/06/2013 17:34:59 :::

      0108wp2655.11.odt                                                                                2/5




                                                                                          
                                                ...VERSUS... 

RESPONDENTS :- 1. Baba Maroti Sarpate,

Aged 48 years, occupation service,
R/o at Post Shegaon (Bu), Tahsil
Warora, District Chandrapur,
(Near Forest Office).

2. Bhaurao Tatyaji Tonge,
Aged 47 years, occupation service,
R/o c/o A.P.Mowade, Hanuman
Ward No.1, Jatra Road, at Post
Warora, District Chandrapur.

3. Limeshwar Krushnaoraoji Upre,
ig Aged 38 years, occupation service,
E/o x/o Sheikh Vazeer, Near
Ikarjun Shop, at Post Warora,
Azad Ward, District Chandrapur.

4. Ashok Namdeo Ingle,
Aged 52 years, occupation service,
R/o Azad Ward, Near Gadge’s House,
Warora, District Chandrapur.

5. Sharad Dattuji Bodhe,
Aged 42 years, occupation service,

R/o Karmaveer Ward, Karmaveer
School, Azad Ward, Warora,
District Chandrapur.

6. Sheshrao Wadguji Jeurkar,
Aged 40 years, occupation service,
R/o at Post Jamni, Tahsil Warora,
District Chandrapur.

—————————————————————————————————–

Shri A. C. Dharmadhikari, learned counsel for the petitioner.
Shri P. C. Marpakwar, learned counsel for the respondents

—————————————————————————————————–

CORAM : R. M. SAVANT J.

                                                   DATED  : 01.08.2011 




                                                                ::: Downloaded on - 09/06/2013 17:34:59 :::
      0108wp2655.11.odt                                                                         3/5




                                                                                  
     O R A L    J U D G M E N T




                                                          
     1)     Rule with the consent of the parties made returnable forthwith and 

     heard. 




                                                         
     2)     The   above   petitions   filed   under   Articles   226   and   227   of   the 

Constitution of India take exception to the common order dated

10/03/2011 passed by the Member, Industrial Court, Chandrapur, by

which order the interim application filed by the respondents herein came

to be allowed and the order to the following effect came to be passed.

“1] By interlocutory order the respondents are hereby

restrained from terminating the services of complainants unless

by due process of law and the appointment of candidates if

made on the basis of recruitment shall be subject to the decision

of this complaint.”

3) The respondents herein are the complainants in Complaint ULP

No.122/2004 and 3/2011, which they have filed alleging unfair labour

practice against the petitioner herein, in view of the fact that their services

have not been regularized and they have not been conferred the benefits

of permanent employees. It appears that during the pendency of the

::: Downloaded on – 09/06/2013 17:34:59 :::
0108wp2655.11.odt 4/5

Complaint before the Industrial Court, the petitioner herein had initiated

the process of appointing candidates for two posts of clerks and three

posts of peons by following the procedure, which has been prescribed for

the same inter alia issuing advertisement, etc. The said selection process

is on the verge of being completed and appointment letters being issued

to the selected candidates.

4) The respondents herein, as mentioned herein above, had filed an

interim application in the Complaint (ULP) filed by them, which came to

be allowed wherein directions came to be issued that their services should

not be terminated without due process of law and secondly that the

appointments that would be made pursuant to the selection procedure

adopted by the petitioner would be subject to the result of the petition. In

my view, the second direction is totally unjustified and unwarranted, as

the selection in question is being carried out by the Agricultural Produce

Market Committee by adhering to the rules and regulations applicable

and also by following the procedure prescribed for the same. The

protection to the respondents in so far as the termination of their services

is concerned, can be justifiable, but in so far as the second part of the

interim order is concerned, the relief sought by the respondents has

nothing to do with the posts advertised, moreover, in view of the fact that

the said selection is being made by following the procedure for the same,

::: Downloaded on – 09/06/2013 17:34:59 :::
0108wp2655.11.odt 5/5

the said direction is unsustainable. Hence, the said direction in the

interim order, which is to the following effect “the appointment of

candidates if made on the basis of recruitment shall be subject to the decision

of this complaint” is set aside, the above petition is allowed to the

aforesaid extent.

5) However, the contentions of the parties as regards the applicability

of the Industrial Employment Standing Orders are explicitly kept open.

6) Rule is accordingly made absolute in terms of the above with

parties to bear their respective costs.

JUDGE

KHUNTE

::: Downloaded on – 09/06/2013 17:34:59 :::