Gujarat High Court High Court

Collector vs Manubhai on 9 August, 2010

Gujarat High Court
Collector vs Manubhai on 9 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9069/2002	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9069 of 2002
 

 
 
 
 
HONOURABLE
MR.JUSTICE KS JHAVERI
 
 
======================================
 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
======================================


 

COLLECTOR
& 2 - Petitioner(s)
 

Versus
 

MANUBHAI
SITARAM MORE & 4 - Respondent(s)
 

======================================
 
Appearance : 
GOVERNMENT
PLEADER for Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1 -
5. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/08/2010 

 

 
 
ORAL
JUDGMENT

1. This
petition is directed against the judgement and award passed by Labour
Court, Ahmedabad in Recovery Application No.2930 of 1994 whereby the
petitioner is directed to pay the respondents various amounts as
stated in the award.

2. The
respondents herein had filed an application under section 33(c)(1) of
the Act and the question before the Labour Court was whether the
respondents herein are entitled to get the amount in question on
account of overtime working as claimed by them. The Labour Court
granted the said claim as stated hereinabove.

3. Heard
the learned Advocates for the respective parties and perused the
relevant record.

4. It
is by now well settled law that no overtime payment can be granted
without adjudication thereof. In the present case the Labour Court
has granted the overtime payment without adjudication of the issue
and on this ground alone the impugned order becomes illegal.
Therefore the judgement and award of the Labour Court is hereby
quashed and set aside. Rule is made absolute accordingly with no
order as to costs.

[K.S.

JHAVERI, J.]

ar

   

Top