High Court Punjab-Haryana High Court

Sarup Singh vs Shriyash Pal Mahajan on 9 November, 2009

Punjab-Haryana High Court
Sarup Singh vs Shriyash Pal Mahajan on 9 November, 2009
      In the High Court for the States of Punjab and Haryana at Chandigarh
                                ...

COCP No. 1133 of 1996 O&M)

Date of decision: November 9, 2009

Sarup Singh .. Petitioner

Versus

ShriYash Pal Mahajan ..Respondent

Coram: Hon’ble Mr. Justice Rakesh Kumar Garg

Present: Mr. Upender Prashar, Advocate
for the petitioner
Ms. Shivani Sharma, Advocate
for Mr. Ashwani Prashar, Advocate
for the respondent

..

Rakesh Kumar Garg,J(Oral)

The present contempt petition had been filed by the petitioner for

alleged disobedience of the order dated 8.11.1994 passed in CWP No.3064 of

1994 whereby this Court disposed of the writ petition modifying the award of the

Labour Court to the extent that the workman shall be entitled to 50 % of the back

wages starting from 23.4.1987. The petitioner has alleged in the contempt

petition that the aforesaid order has not been complied with by the respondent.

On the other hand, learned counsel appearing on behalf of the

respondent had inter alia argued that the petitioner has made a wrong statement

by misleading facts while filing this petition as the petitioner was gainfully

employed with the respondent-Housefed, Punjab on regular basis for the period

from 2.6.1986 up to 28.2.1987. Learned counsel appearing on behalf of the

respondent had produced before this court a letter dated 28.2.1987 issued by

the Houefed, Punjab along with salary statement of the petitioner for the

aforementioned period.

Faced with the situation, learned counsel for the petitioner had
sought time to seek instructions from the petitioner. Vide order dated

23.10.2009, the petitioner was allowed to place on record his affidavit in which

the petitioner has admitted that during the period in question, he was working

with Housefed, Punjab. The only ground raised by him is that since the

respondent never came forward to comply with the orders passed by this court,

he was entitled to the difference of wages which has become due to the

petitioner from the respondent and the wages which the petitioner was receiving

from Housefed, Punjab and thus the petitioner is entitled to a sum of Rs.

191842.52 from the respondent being the amount by which his wages in the

Housefed falls short of the wages to which the petitioner was entitled.

From the aforesaid stand taken, I find that petitioner has withheld a

material from fact from the knowledge of this court and made a wrong statement

by misleading fact by filing this petition as the petitioner was gainfully employed

with the respondent-Housefed, Punjab on regular basis.

Thus, I am not inclined to proceed further in this petition and the

same is hereby Dismissed.

Rule discharged.

However, the petitioner shall be at liberty to seek any other remedy

for redressal of his grievance in accordance with law.

November 9, 2009                               (RAKESH KUMAR GARG)
          nk                                          JUDGE