Didar Singh vs Presiding Officer on 19 December, 2008

0
39
Punjab-Haryana High Court
Didar Singh vs Presiding Officer on 19 December, 2008
C.R.No.7042 of 2008                    -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH

                                C.R.No.7042 of 2008
                                Date of decision : 19.12.2008

Didar Singh
                                             ...Petitioner

              Versus

Presiding Officer, Labour Court, Jalandhar and another

                                             ......Respondents

CORAM : HON'BLE MR. JUSTICE MAHESH GROVER
                .....

Present : Mr. Gurcharan Singh, Advocate
          for the petitioner.

                       ...

MAHESH GROVER, J.

This revision petition is directed against the order dated

10.2.2005 by which the evidence of the petitioner was closed by

order, and order dated 17.9.2008 by which the application of the

petitioner for setting aside the order dated 10.2.2005 was dismissed.

The case has been pending since 1999. In this view of the

matter the impugned order dated 10.2.2005 cannot be termed to be

erroneous and the approach of the Court is justified. However,

considering the fact that a plea has been raised that the evidence will

be concluded on one date, in my opinion and purely in the interest of

justice this revision can be disposed of without issuance of notice of

motion as resorting to this process is likely to delay the proceedings

further and also for the reason that equitable justice can be ensured

by compensating the other side with costs.

Accordingly, the petition is accepted and the impugned
C.R.No.7042 of 2008 -2-

orders are set aside subject to payment of Rs.2,000/- as costs which

shall be deposited with the State Legal Services Authority, Punjab.

The Labour Court is directed to afford one effective opportunity to

the petitioner to conclude his evidence.

19.12.2008                                 (MAHESH GROVER)
                                               JUDGE

dss
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here