Bombay High Court High Court

Chief Officer vs Smt. Pratibha Pradip Gaikwad on 1 July, 2011

Bombay High Court
Chief Officer vs Smt. Pratibha Pradip Gaikwad on 1 July, 2011
Bench: R. M. Savant
                                  1

       IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                    
                   NAGPUR BENCH : NAGPUR




                                           
               WRIT PETITION NO.2137 OF 2011




                                          
    1) Chief Officer, Nagar Parishad,
       Yavatmal, Taluq and District




                                  
       Yavatmal.
                   
    2) President, Nagar Parishad
                  
       Yavatmal, Taluq and District
       Yavatmal.                          ...            Petitioners
      

            - Versus -
   



    Smt. Pratibha Pradip Gaikwad,
    resident of Patipura, Yavatmal,





    Taluq and District Yavatmal.          ...          Respondent


                     -----------------
    Shri D.M. Kale, Advocate for the petitioners.





    Shri D.C.R. Mishra, Advocate for the respondent.
                     ----------------


                               CORAM :      R.M. SAVANT, J.
                                DATED :     JULY 1, 2011




                                            ::: Downloaded on - 09/06/2013 17:25:48 :::
                                 2




                                                                 
    ORAL JUDGMENT :




                                         

Rule, with the consent of the learned Counsel

for the parties made returnable forthwith and heard.

2) This petition takes exception to the order

dated 22/3/2011 passed by the learned Member of the

Industrial Court, Yavatmal whereby the revision

application filed by the respondent herein came to be

allowed and the respondent was directed to be

reinstated till the decision in the Complaint (ULP) filed

by her.

3) The respondent herein is the wife of one

Pradip Sadashiv Gaikwad, who was initially appointed

in the Construction Department of the Municipal

Council on the post of Coolie and lastly working in the

Health Department of the Municipal Council. The

husband of the respondent died on 20/7/2005 while so

::: Downloaded on – 09/06/2013 17:25:48 :::
3

working. As per recommendations of the Committee,

known as Lad Committee, the respondent herein was

appointed on the post which fell vacant on the death

of her husband. The respondent accordingly joined in

the post of Sweeper/Coolie in the Health Department

of the Municipal Council on 4/11/2009. Thereafter on

19/12/2009, the service of the respondent came to be

terminated on the ground that the respondent was not

entitled to such appointment as per the

recommendations of the Lad Committee as the said

recommendations would not be applicable to a person

working in the Construction Department. This

triggered off the respondent in filing Complaint (ULP)

No. 2/2010 challenging the said termination dated

19/12/2009.

4) In the said complaint, respondent filed an

application for interim relief under Section 30(2) of the

Maharashtra Recognition of Trade Unions and

Prevention of Unfair Labour Practices Act, 1971, which

::: Downloaded on – 09/06/2013 17:25:48 :::
4

came to be rejected by order dated 6/7/2010 passed

by the learned Judge of the Labour Court. The

respondent thereafter preferred revision application

being Revision (ULP) No.17/2010 before the Industrial

Court, Yavatmal, which came to be allowed and the

Revisional Court directed the petitioner Municipal

Council to allow the respondent to work on the post on

which she was appointed. This resulted in the

petitioner Municipal Council filing Writ Petition

No. 410/2011 in this Court. This Court by order dated

15/2/2011 set aside the said order passed by the

Industrial Court and remanded the matter back to the

Industrial Court for a de novo consideration.

5) On remand, the Industrial Court by the

impugned order dated 22/3/2011 decided the interim

relief application in favour of the respondent and

directed that the respondent should be allowed to work

in the post in which she was appointed by order dated

3/11/2009 till the decision in the main complaint. As

::: Downloaded on – 09/06/2013 17:25:48 :::
5

indicated above, it is this order, which is impugned in

the present petition.

6) The facts inter alia disclose that the

respondent herein being the wife of an ex-employee of

the Municipal Council was accommodated on the basis

of the recommendations
ig of the Lad Committee,

however, after her appointment on 3/11/2009, her

services came to be terminated on the ground that

recommendations of the Lad Committee could not be

made applicable to the post of Coolie in the

Construction Department of the Municipal Council and

would be applicable only to the post of Sweeper in the

Health Department of the Municipal Council.

7) Though submissions in support of and against

the impugned order have been advanced, namely, that

it is the contention of the learned Counsel for the

petitioners that the relief in the nature of final relief

could not be granted at the interim stage whereas it is

::: Downloaded on – 09/06/2013 17:25:48 :::
6

the submission of the learned Counsel for the

respondent that in the facts and circumstances of the

case, the interim relief was justified, in my view,

considering the nature of the controversy involved,

which is limited to the fact as to whether the

recommendations of the Lad Committee would be

applicable and, therefore, the respondent could be

given the benefit of the same, it would be just and

proper to direct the Labour Court, Yavatmal to hear

and decide Complaint (ULP) No. 2/2010 as

expeditiously as possible and latest by 31st December

2011. Since there is an interim order operating in the

above petition, which was granted on 2/5/2011, the

same would operate pending consideration of the said

Complaint (ULP) No.2/2010. The reinstatement or

otherwise of the respondent would be contingent upon

the decision of the said Complaint (ULP) No.2/2010.

Both the learned Counsel for the parties state that

their clients would cooperate in the early disposal of

the said complaint. The parties to appear before the

::: Downloaded on – 09/06/2013 17:25:48 :::
7

Labour Court, Yavatmal on 14/7/2011.

8) Rule is accordingly made absolute in the

aforesaid terms with parties to bear their respective

costs.

                   ig                                   JUDGE
                 
    khj
      
   






                                      ::: Downloaded on - 09/06/2013 17:25:48 :::