Gujarat High Court High Court

Gujarat vs Manjushree on 19 July, 2010

Gujarat High Court
Gujarat vs Manjushree on 19 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12747/2000	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12747 of 2000
 

 
 
 
 
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 ?
		
	

 

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


 

GUJARAT
METAL BOX - Petitioner(s)
 

Versus
 

MANJUSHREE
ARUN NANDODE - Respondent(s)
 

====================================== 
Appearance
: 
MR KV GADHIA for Petitioner(s)
: 1, 
MR TR MISHRA for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2,1.2.3
 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 19/07/2010 

 

 
 
ORAL
JUDGMENT

1. The
petitioner has challenged the judgement and award dated 14th
October 1996 and the order dated 27th March 2000 whereby
the delay condonation of application came to be dismissed.

2. The
respondent workman was working with the petitioner firm. The
respondent was served with a show cause notice for his negligence
behaviour. After due procedure his service came to be terminated on
13th May 1987. The respondent raised a dispute which
culminated in Reference LCA No.1716 of 1987. According to the
petitioner the notice issued by the Labour Court was misplaced and
could not remain present before the Court. In the meantime the
company was closed in the year 1993.An exparte award came to be filed
on 14th October 1996. On coming to know about the same the
petitioner filed Misc. Application No.214 of 1997 along with an
application praying for condonation of delay below Exh.4. The said
application came to be rejected against which the present petition is
filed.

3. The
delay was only 39 days and the petitioner has explained the delay. If
the delay is condoned at the most that can happen is hearing the
matter on merits. Therefore in the ordinary course after condoning
the delay the matter could have been remanded. However, it is stated
that the respondent workman has died on 5th August 2005
and the petitioner company is already closed. In that view of the
matter no useful purpose would be served by remanding the matter.

4. Therefore
the impugned order dated 27th March 2000 is quashed and
set aside and the Misc. Application No.214 of 1997 is allowed and
with the consent of the parties learned advocates are heard on the
merits of the judgement and award of the Labour Court.

5. Since
the respondent workman has already died, now there is no question of
reinstatement. Therefore interest of justice would be met by passing
the following order:

“The
respondent workman is deemed to have been continued in service till
he died on 5th August 2005 and therefore he shall be paid
his salary from 1st November 1996 to 5th August
2005. The payment thereof will be made within a period of six weeks
from today. ”

The
judgement and award impugned is modified accordingly.

6. Rule
is made absolute to the aforesaid extent with no order as to costs.

[K.S.

JHAVERI, J.]

ar

   

Top