IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
SPL. APPL. WRIT No. 19 of 2001
PURSHOTTAM DASS
V/S
LABOUR COURT & ANR.
Mr. VIJAY MEHTA, for the appellant / petitioner
Mr. KK Bissa, for the respondent
Date of Order : 7.7.2009
HON'BLE SHRI N P GUPTA,J.
HON'BLE SHRI GOVIND MATHUR,J.
ORDER
—–
Heard learned counsel for the appellant and perused
the impugned order of the learned Single Judge and that
of the Tribunal. We have also gone through the original
record of the labour court as is available and find that
finding recorded by the Tribunal and the learned Single
Judge is just and proper and suffers from no error.
Thus, the order does not require any interference in this
appeal.
Undisputedly, the appellant was appointed for a
period of six months only, and an order has been issued
on 2.12.1991 immediately on completion of a period of
six months for his removal. Then again a letter was
issued seeking clarification from the authorities
concerned as to why he has not been removed on completion
of period of six months.
:: 2 ::
On the face of the facts above, no ground is made
out to interfere with the order impugned. The appeal is,
therefore, dismissed.
( GOVIND MATHUR ),J. ( N P GUPTA ),J.
/jgoyal/