IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 7309 of 2008.
Date of Decision : January 21, 2009.
M/S Philips Electronics India Limited, Mohali. ...... Petitioner.
Versus.
State of Punjab and others. ...... Respondents.
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present: Mr. Mansur Ali, Advocate,
for the petitioner.
Mr. Vijay Kumar Chaudhary, Assistant Advocate General,
Punjab.
Mr. Ashwani Gaur, Advocate,
for the respondent No. 3.
-.-
AUGUSTINE GEORGE MASIH, J. (ORAL).
Counsel for the petitioner contends that vide order dated
20.02.2008 (Annexure-P-10), reference has been made by the respondent
No. 2 of the dispute in the Labour Court for adjudication without taking into
consideration the earlier rejection of reference dated 16.11.2006
(Anneuxre-P-7). He contends that without taking into consideration the
earlier rejection, the authority has proceeded to refer the matter now to the
Labour Court which would not be in accordance with law.
I have heard counsel for the parties.
Reference order under Section 10 of the Industrial Disputes Act
is purely administrative order, and therefore, the principles of res judicata
has not applicable, although, that has not been argued by counsel for the
C.W.P. No. 7309 of 2008. -2-
petitioner but the intend by making mention to the earlier order declining
the reference is this. The Judgment of Hon’ble the Supreme Court in the
case of Sultan Singh Versus State of Haryana, 1996(2) S.C.C. 66, is
directly against the petitioner as asserted in his writ petition.
That being the position, I do not find any merit in this writ
petition and dismiss the same.
(AUGUSTINE GEORGE MASIH)
JUDGE
January 21, 2009.
sjks.