Gujarat High Court High Court

Khimji vs Executive on 9 July, 2010

Gujarat High Court
Khimji vs Executive on 9 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5882/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5882 of 2010
 

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


 

KHIMJI
BHUTABHAI SAKHAT - Petitioner(s)
 

Versus
 

EXECUTIVE
ENGINEER - Respondent(s)
 

=========================================================
Appearance : 
MR
ATIT D THAKORE for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR
RITURAJ M MEENA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/07/2010 

 

 
ORAL
ORDER

1. By
way of this petition, the petitioner has prayed to quash and set
aside the judgment and award passed by the Labour Court, Rajkot in
Reference (LCR) No. 395/1994 dated 04.05.2004 and to direct the
respondent-Board to reinstate the petitioner will full back wages and
other consequential benefits.

2. The
facts in brief are that the petitioner was serving as a Watchman with
the respondent-Board. The respondent-Board terminated the services of
the petitioner on 31.05.1994. Being aggrieved by the said action of
the respondent-Board, the petitioner raised an industrial dispute,
which, ultimately, culminated into a reference before the Labour
Court, Rajkot. After hearing both the sides and after considering the
evidence on record, the Labour Court disposed of the said Reference
by granting compensation of Rs.15,000/- to the petitioner and no
other benefits. Against the said award, the petitioner has preferred
the present petition.

3. Heard
learned counsel for the respective parties and perused the documents
on record. The award in question was passed in May 2004. Pursuant to
the passing of the said award, the respondent-Board deposited the
amount of compensation, viz. Rs.15,000/-, before the Court below. It
is stated at the bar by learned counsel for the petitioner that the
said amount has not been withdrawn by the petitioner so far.

4. However,
the fact remains that there is a delay of more than six years in
filing the present petition. No explanation, much less any
satisfactory explanation, has come from the petitioner with regard to
the said delay. Hence, only on this ground, the present petition
deserves to be rejected.

5. Consequently,
the petition is dismissed. Notice is discharged. It is, however,
observed that the petitioner shall be at liberty to withdraw the
amount of compensation, which has been deposited by the respondent
before the Court below, after following requisite formalities.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top