S.B.C.W.P. No.5456/2011
Shiv Deep Industries Vs. The Judge, Labour Court, Bikaner & Anr.
Order dt: 02/11/2011
1/2
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
ORDER
S. B. Civil Writ Petition No.5456/2011
Shiv Deep Industries Vs. The Judge, Labour Court, Bikaner & Anr.
DATE OF ORDER ::: 02nd November 2011
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. M.S. Purohit, for the petitioner.
---
1. Heard learned counsel for the petitioner.
2. The petitioner, employer, (Industry) has filed this writ
petition under Article 227 of the Constitution of India being aggrieved
by the interlocutory order of the Industrial Tribunal, Bikaner (Annex-7)
dated 12.01.2010 whereby in industrial dispute raised by the
respondent No.2-workman (Vijay Singh S/o Lal Singh Rajpurohit), the
learned industrial Tribunal has directed the employer to produce
evidence in the form of register of attendance and payment register of
wages and in the absence of such documents to file affidavit.
3. Aggrieved by the said order, the petitioner-employer has
approach this Court by way of present writ petition.
4. Having heard learned counsel for the petitioner, this
Court is not inclined to interfere with the said order of the industrial
Tribunal in any manner as the same is perfectly just and legal order
and permits the employer to file an affidavit in case the documentary
S.B.C.W.P. No.5456/2011
Shiv Deep Industries Vs. The Judge, Labour Court, Bikaner & Anr.
Order dt: 02/11/2011
2/2
evidence is not available with it. No interference is called for and the
present writ petition is found to be devoid of merit.
5. Accordingly, the present writ petition is dismissed. No
costs. A copy of this order be sent to the learned Industrial Tribunal
and respondent No.2 forthwith.
(DR. VINEET KOTHARI), J.
DJ/-
46