In the High Court of Judicature for Rajasthan Jaipur Bench **
Civil Writ Petition No.11131/2010
Jagdish Gurjar Versus State & Ors.
Date of Order ::: 16/08/2010 Hon'ble Mr. Justice Ajay Rastogi Mr. Kailash C.Sharma, for petitioner
Counsel inter-alia submits that dispute raised by petitioner has been declined by the authority to make reference on the premise of there being inordinate delay in raising the dispute. Counsel further submits that at the same time, in other similarly situated workmen, dispute raised after about 20-25 years of their termination, appropriate Government has made Reference for adjudication before the Tribunal under Industrial Disputes Act, 1947.
Issue notice of writ & stay petition alongwith copy of this order to respondents as to why the petition may not be finally disposed of at admission stage, returnable within four weeks. Notices be given Dasti, if desired.
One set of paper book of the petition be additionally supplied to Shri SD Khaspuria, Govt. Counsel, as informed, appearing on behalf of respondents-Department, who may seek instructions and file counter about justification as to why in few cases, Reference has been declined while in other cases, Reference has been made despite there being inordinate delay in raising dispute; and a receipt whereof be filed in the registry and thereafter name of Shri SD Khaspuria, be shown in the cause list. List after service alongwith CWP-11124/2010.
(Ajay Rastogi), J.
K.Khatri/p2/
11131CW2010Aug16-Is-NtcGA.doc