Allahabad High Court High Court

Rajendra Mohan Trivedi vs Industrial Court, Madhya Pradesh … on 7 September, 1999

Allahabad High Court
Rajendra Mohan Trivedi vs Industrial Court, Madhya Pradesh … on 7 September, 1999
Equivalent citations: 1999 (4) AWC 3158, (1999) 3 UPLBEC 2288
Author: V Sahai
Bench: V Sahai


JUDGMENT

V.M. Sahai, J.

1. Heard Sri R. K. Pandey, learned counsel for the

-petitioner and Sri Samir Sharma, learned counsel appearing for respondent Nos. 3 to 6.

2. The petitioner, a resident of Uttar Pradesh but employed in Madhya Pradesh has filed this petition against the order of Industrial Court. Madhya Pradesh, Indore dated 27.4.1976. The question is whether it is maintainable. The learned counsel for the petitioner has placed reliance on State of Madhya Pradesh and others v. Bhaskar Dutt Mishra and others, 1986 UPLBEC 252, in support of his submission. A Division Bench of this Court in Daya Shankar Bhardwaj v. Chief of Air Staff New Delhi and others, AIR 1988 All 36, has held that the place of residence or the place of service of order does not constitute cause of action to confer jurisdiction under Article 226 of the Constitution. Since no cause of action accrued in Uttar Pradesh, merely because the award of the Industrial Court was served on him in Uttar Pradesh cannot confer jurisdiction on this Court.

3. For the reasons given above, this writ petition fails and is dismissed. However, liberty is granted to the petitioner to pursue his remedy before the appropriate court in the State of Madhya Pradesh.

4. There shall be no order as to costs.