High Court Punjab-Haryana High Court

Sudershan Singh vs M/S Indian Airlines Pilots … on 7 October, 2009

Punjab-Haryana High Court
Sudershan Singh vs M/S Indian Airlines Pilots … on 7 October, 2009
      In the High Court of Punjab and Haryana at Chandigarh


                               Civil Revision No. 5749 of 2009(O&M)
                               Date of Decision:October 07, 2009
Sudershan Singh


                                           ---Petitioner


                   versus


M/s Indian Airlines Pilots Co-operative
House Building Society Limited and another


                                           ---Respondents


Coram:      HON'BLE MRS. JUSTICE SABINA

                  ***

Present:    Mr. Ashwani Bakshi, Advocate,
            for the petitioner

                   ***

SABINA, J.

Petitioner-Sudarshan Singh has filed this revision petition

under Article 227 of the Constitution of India for setting aside order dated

4.8.2009 passed by the Presiding Officer, Labour Court, Gurgaon

(Annexure P-4).

Petitioner has challenged the termination of his services w.e.f.

4.12.1998 by seeking a reference to the Labour Court. During the pendency

of the claim petition, the petitioner amended the statement of claim on

6.11.2007 and rectified the date of his appointment. Respondents in reply to

the amended statement of claim added preliminary objection Nos. 4 to 7

without seeking permission of the Court. When the said fact was brought to

the notice of the Court, the respondents moved an application for
Civil Revision No. 5749 of 2009(O&M) -2-

permission to amend the written statement by permitting them to add those

paras. Learned Labour Court while allowing the said application had held

that although the application has been filed at belated stage yet some

objections now sought to be taken had already been taken by the

respondents. The management had also taken the objection that it was not

an industry. The application was allowed subject to payment of Rs. 1000/-

as costs. Keeping in view the fact the lis between the parties would be

disposed of on merits if the parties are allowed to take all the relevant pleas

and the petitioner has been compensated with costs, no ground for

interference by this court is made out.

Accordingly, this petition is dismissed.

(SABINA)
JUDGE

October 07, 2009
PARAMJIT