Gujarat High Court High Court

Gujarat vs Union on 9 March, 2010

Gujarat High Court
Gujarat vs Union on 9 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13773/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13773 of 2009
 

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

 

GUJARAT
KAMDAR MANDAL I.N.T.U.C - Petitioner(s)
 

Versus
 

UNION
OF INDIA THRO. SECRETARYSNEHALATA JAWAS OR SUCCESSOR & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DS VASAVADA for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MS MITA
S PANCHAL for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 09/03/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. DS Vasavada for petitioner and learned
Additional Central Government Counsel Ms.Meeta Panchal for respondent
No.1 Union of India.

In
this petitino, petitioner has made prayer to direct respondent no.1
to take appropriate decision or to make reference in response to
failure report submitted by Assistant Commissioner of Labour
(Central) dated 8th March, 2008. Learned Advocate Mr.
Vasavada for petitioner submitted that though failure report has been
submitted by Conciliation Officer under section 12(4) of ID ct, 1947,
yet, no decision has been taken by Government of India so far as
required to be taken under section 12(5) of ID ct. He submitted that
therefore some suitable directions are required to be issued to
respondent NO.1 so he can take appropriate decision in accordance
with law.

I
have considered submissions made by both learned Advocates.
Considering fact that more than two years have passed after
submission of failure report by conciliation officer to Secretary to
Government of India, Ministry of Labour, Shram Shakti Bhavan but no
decision is taken under sec. 12(5) of ID Act, it is directed to
respondent No.1 authority Union of India to take appropriate decision
upon failure report dated 8th March, 2008 annexed as
annexure A to memo of petition, under section 12(5) of ID Act, 1947
within period of three months from date of receipt of copy of this
order.

With
these observations and directions, this petition is disposed of
without expressing any opinion on merits of matter.

(H.K.

Rathod,J.)

Vyas

   

Top