C.R.No.7042 of 2008 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.7042 of 2008
Date of decision : 19.12.2008
Didar Singh
...Petitioner
Versus
Presiding Officer, Labour Court, Jalandhar and another
......Respondents
CORAM : HON'BLE MR. JUSTICE MAHESH GROVER
.....
Present : Mr. Gurcharan Singh, Advocate
for the petitioner.
...
MAHESH GROVER, J.
This revision petition is directed against the order dated
10.2.2005 by which the evidence of the petitioner was closed by
order, and order dated 17.9.2008 by which the application of the
petitioner for setting aside the order dated 10.2.2005 was dismissed.
The case has been pending since 1999. In this view of the
matter the impugned order dated 10.2.2005 cannot be termed to be
erroneous and the approach of the Court is justified. However,
considering the fact that a plea has been raised that the evidence will
be concluded on one date, in my opinion and purely in the interest of
justice this revision can be disposed of without issuance of notice of
motion as resorting to this process is likely to delay the proceedings
further and also for the reason that equitable justice can be ensured
by compensating the other side with costs.
Accordingly, the petition is accepted and the impugned
C.R.No.7042 of 2008 -2-
orders are set aside subject to payment of Rs.2,000/- as costs which
shall be deposited with the State Legal Services Authority, Punjab.
The Labour Court is directed to afford one effective opportunity to
the petitioner to conclude his evidence.
19.12.2008 (MAHESH GROVER)
JUDGE
dss