CWP No. 17914 of 2008 1
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
CWP No. 17914 of 2008
Date of decision July 6, 2009
Ram Bhagat son of Molu Ram
....... Petitioner
Versus
The Divisional Forest Officer (T), Hisar, District Hisar and another
........Respondents
CORAM: HON'BLE MR. JUSTICE K. KANNAN
Present:- Mr. T. C. Dhanwal, Advocate
for the petitioner.
Mr. D. S. Nalwa, Additional Advocate General
Haryana for the respondent.
****
1. Whether reporters of local newspapers may be
allowed to see the judgment ?
2. To be referred to the reporters or not?
3. Whether the judgment should be reported in the
digest?
K. Kannan, J (oral).
1. The writ petitioner challenges the order directing
closure of evidence dated 25.3.2008 and subsequent order dated
21.7.2008 dismissing the writ petition by the Presiding Officer, Industrial
Tribunal-cum-Labour Court, Hisar. Labour Court found that the petitioner
has not adduced evidence to substantiate his contention and found that the
workman was not entitled to any relief.
2. Before this Court it is contended that the absence
of the workman before the Labour Court on the date when the case was
posted and to several dates when the case had been adjourned was on
account of his own illness and eye problem. Learned counsel for the
petitioner seeks only two more opportunities to be given to him to adduce
CWP No. 17914 of 2008 2
evidence.
3. Even without going into the merits of the
contentions of the respective parties, in the interest of justice, I find it
appropriate to set aside the orders of the Labour Court dated 25.3.2008
and 21.7.2008, and direct to reopen the case of the petitioner and afford
sufficient opportunity for at least two effective dates offg hearing for
adducing evidence on the side of the workman. The workman shall
produce his witness at his own risk and responsibility and conclude the
case within the time allotted by the Labour Court as per direction of this
Court.
4. The writ petition is accordingly ordered. Orders
dated 25.3.2008 and 21.7.2008 are set aside.
5. The parties shall appear before the Labour Court,
Hisar on 31.7.2009.
(K. KANNAN)
JUDGE
July 6, 2009
archana