Bombay High Court High Court

Girish @ Babalabhai vs Shankarrao Kachruji Maiskar on 29 June, 2011

Bombay High Court
Girish @ Babalabhai vs Shankarrao Kachruji Maiskar on 29 June, 2011
Bench: R. M. Savant
                                  1

       IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                  
                  NAGPUR BENCH : NAGPUR




                                          
               WRIT PETITION NO.1417 OF 2011




                                         
    Girish @ Babalabhai s/o Champalal
    Kochar, aged about 53 years,




                                  
    occupation : business, r/o Hinganghat,
    Tahsil Hinganghat, District Wardha.
                    ig                            ... Petitioner

            - Versus -
                  
    1) Shankarrao Kachruji Maiskar,
       aged 72 years, occupation : nil,

    2) Sau. Prabhabai w/o Shankarrao
      

       Maiskar, aged 62 years,
       occupation : nil,
   



       Both c/o Shri Manoj Lokhande,
       "Lokmat" Press Reporter, Master
       Colony, Ramnagar, Hinganghat,





       Taluq Hinganghat, District
       Wardha.

    3) Kamal Jankilal Sahu, aged
       about 42 years, occupation :





       business, r/o Mundhada Colony,
       near Chandankhede Welding
       Works, Hinganghat, Taluq
       Hinganghat, District Wardha. ...            Respondents


                     -----------------




                                          ::: Downloaded on - 09/06/2013 17:24:54 :::
                                     2

    Shri A.S. Chandurkar, Advocate for the petitioner.




                                                                    
    Respondent Nos. 1 and 2 served.




                                            
    Shri P.P. Kotwal, Advocate for the respondent no.3.
                       ----------------




                                           
                                 CORAM :    R.M. SAVANT, J.

DATED : JUNE 29, 2011

ORAL JUDGMENT :

Rule, made returnable forthwith. Heard finally

with consent of Shri Chandurkar, learned Counsel for

the petitioner, and Shri Kotwal, learned Counsel for the

respondent no.3. None appears for the respondent

nos. 1 and 2 though served.

2) The above petition filed under Articles 226

and 227 of the Constitution of India takes exception to

the order dated 7/3/2011 whereby the application

(Exh. 2) for staying the judgment passed in Misc.

W.C.A. Case No.3/2008 and the Revenue Recovery

::: Downloaded on – 09/06/2013 17:24:54 :::
3

Certificate No.71-1/2010 came to be rejected.

3) The respondent nos. 1 and 2 are the claimants in

the said Misc. W.C.A. Case No. 3/2008. The said claim

was on account of death of the son of respondent

nos. 1 and 2, who was working at the relevant time

with the petitioner, who was the principal employer

and the respondent no.3 herein was a Contractor

employed by the petitioner to carry out certain civil

works. The said Misc. W.C.A. Case No.3/2008 came to

be allowed and the petitioner and respondent no.3

were made jointly and severally liable for the amount

of Rs.1,69,533/- with interest at the rate of 12% per

annum from 24/8/2000 till its actual realization. The

said order records that in spite of service, the

petitioner did not participate in the said proceedings.

It appears that after the Misc. W.C.A. Case No.3/2008

came to be disposed of by order dated 20/9/2010, the

respondent nos. 1 and 2 entered into a settlement with

the respondent no.3 before the Lok Adalat, pursuant to

::: Downloaded on – 09/06/2013 17:24:54 :::
4

which the respondent no.3 paid an amount of

Rs.1,10,000/- to the respondent nos. 1 and 2. Hence,

insofar as respondent no.3 is concerned, the

respondent nos. 1 and 2 have settled the matter.





                                                
    4)         The petitioner herein being aggrieved by the




                                   
    said      order    dated
                         ig    20/9/2010         passed            by       the

Commissioner (Workmen’s Compensation) filed an

application, which was registered as Misc. W.C.A. Case

No.6/11 seeking setting aside of the said order on the

ground that the petitioner was not noticed in the said

proceedings. In Misc. W.C.A. Case No.6/2011, the

petitioner filed an application for stay, which was

numbered as Exh.2. The stay was sought on the self

same ground on which setting aside of the order dated

20/9/2010 was sought inter alia being that no notice of

the proceedings was served on the petitioner. The

said application (Exh.2) came to be rejected by the

Commissioner (Workmen’s Compensation) by the

impugned order dated 7/3/2011, thereby stay pending

::: Downloaded on – 09/06/2013 17:24:54 :::
5

consideration of Misc. W.C.A. Case No.6/2011 came to

be refused.

5) In the instant petition, which has been filed

impugning the said order dated 7/3/2011, this Court by

an order dated 22/3/2011 had directed the petitioner

to deposit 50% of the amount payable in terms of the

order of the Commissioner (Workmen’s Compensation)

and furnish solvent surety/security for the remaining

50% of the amount. The learned Counsel for the

petitioner Shri Chandurkar states that the said order

has been complied with by the petitioner by depositing

an amount of Rs.1,60,043/- and that solvent

surety/security will be furnished by the petitioner in

the course of the present week.

6) Since interest of the respondent nos. 1 and 2

is now adequately protected, in my view the interest of

justice would be served if the impugned order dated

7/3/2011 is set aside and the application (Exh.2) is

::: Downloaded on – 09/06/2013 17:24:54 :::
6

consequently allowed and stay to operate pending the

decision in Misc. W.C.A. Case No.6/2011. The amount

deposited by the petitioner in this Court as well as the

solvent surety/security that will be furnished by the

petitioner in the course of this week to be transmitted

to the Commissioner (Workmen’s Compensation),

Wardha. The ig Commissioner (Workmen’s

Compensation) thereafter to hear and decide Misc.

W.C.A. Case No.6/2010 as expeditiously as possible

and within a period of four weeks of the first

appearance of the petitioner before him. The

petitioner to appear before the Commissioner

(Workmen’s Compensation) on 7/7/2011 at 3 p.m.

7) Rule is accordingly made absolute in the

aforesaid terms with parties to bear their respective

costs.

JUDGE

khj

::: Downloaded on – 09/06/2013 17:24:54 :::