High Court Rajasthan High Court - Jodhpur

Shiv Deep Industries Limited vs Judge Labour Court Bikaner on 2 November, 2011

Rajasthan High Court – Jodhpur
Shiv Deep Industries Limited vs Judge Labour Court Bikaner on 2 November, 2011
                                                               S.B.C.W.P. No.5456/2011
                         Shiv Deep Industries Vs. The Judge, Labour Court, Bikaner & Anr.
                                                                    Order dt: 02/11/2011


                                         1/2



     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                              AT JODHPUR
                                 ORDER

S. B. Civil Writ Petition No.5456/2011
Shiv Deep Industries Vs. The Judge, Labour Court, Bikaner & Anr.

DATE OF ORDER                      :::              02nd November 2011

                              PRESENT

             HON'BLE DR. JUSTICE VINEET KOTHARI

Mr. M.S. Purohit, for the petitioner.
                                         ---

1. Heard learned counsel for the petitioner.

2. The petitioner, employer, (Industry) has filed this writ

petition under Article 227 of the Constitution of India being aggrieved

by the interlocutory order of the Industrial Tribunal, Bikaner (Annex-7)

dated 12.01.2010 whereby in industrial dispute raised by the

respondent No.2-workman (Vijay Singh S/o Lal Singh Rajpurohit), the

learned industrial Tribunal has directed the employer to produce

evidence in the form of register of attendance and payment register of

wages and in the absence of such documents to file affidavit.

3. Aggrieved by the said order, the petitioner-employer has

approach this Court by way of present writ petition.

4. Having heard learned counsel for the petitioner, this

Court is not inclined to interfere with the said order of the industrial

Tribunal in any manner as the same is perfectly just and legal order

and permits the employer to file an affidavit in case the documentary
S.B.C.W.P. No.5456/2011
Shiv Deep Industries Vs. The Judge, Labour Court, Bikaner & Anr.

Order dt: 02/11/2011

2/2

evidence is not available with it. No interference is called for and the

present writ petition is found to be devoid of merit.

5. Accordingly, the present writ petition is dismissed. No

costs. A copy of this order be sent to the learned Industrial Tribunal

and respondent No.2 forthwith.

(DR. VINEET KOTHARI), J.

DJ/-

46