Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Commissioner Aurangabad ... vs Chandrakalabai Bhagwan Hiwrale
2016 Latest Caselaw 4601 Bom

Citation : 2016 Latest Caselaw 4601 Bom
Judgement Date : 10 August, 2016

Bombay High Court
The Commissioner Aurangabad ... vs Chandrakalabai Bhagwan Hiwrale on 10 August, 2016
Bench: R.V. Ghuge
                                                           WP/8476/2016/Group
                                          1

                  IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                             BENCH AT AURANGABAD




                                                                           
                            WRIT PETITION NO. 8476 OF 2016




                                                   
     The Commissioner,
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,
     Aparna Krishnakumar Thete




                                                  
     Age: 37 years, Occu: Service as Legal Advisor,
     Aurangabad Municipal Corporation,
     Aurangabad.                                             ...PETITIONER

     Versus




                                        
     Sagar s/o. Tukaram Narkarig
     Age: 32 years, Occ: Nil,
     R/o. Kabeer Nagar, Osmanpura,
     Aurangabad.                                             ...RESPONDENT
                            
                                         WITH
                            WRIT PETITION NO. 8486 OF 2016
      

     The Commissioner,
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,
   



     Aparna Krishnakumar Thete
     Age: 37 years, Occu: Service as Legal Advisor,
     Aurangabad Municipal Corporation,
     Aurangabad.                                             ...PETITIONER





     Versus

     Sangitabai Bhaskar Kamble,
     Age: Major, Occ: Nil,
     R/o. Nagsen Nagar, Osmanpura,





     Aurangabad.                                             ...RESPONDENT

                                         WITH
                            WRIT PETITION NO. 8487 OF 2016

     The Commissioner,
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,
     Aparna Krishnakumar Thete
     Age: 37 years, Occu: Service as Legal Advisor,




    ::: Uploaded on - 11/08/2016                   ::: Downloaded on - 12/08/2016 00:38:52 :::
                                                            WP/8476/2016/Group
                                          2

     Aurangabad Municipal Corporation,
     Aurangabad.                                             ...PETITIONER




                                                                           
     Versus




                                                   
     Bhartibai W/o. Vijay Bhalerao,
     Age: 37 years, Occ: Nil,
     R/o. Near Bhadkal Gate,
     Aurangabad.                                             ...RESPONDENT




                                                  
                                         WITH
                            WRIT PETITION NO. 8488 OF 2016

     The Commissioner,




                                        
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,
                             
     Aparna Krishnakumar Thete
     Age: 37 years, Occu: Service as Legal Advisor,
     Aurangabad Municipal Corporation,
     Aurangabad.                                             ...PETITIONER
                            
     Versus

     Kantabai W/o. Ashok Gangawane,
      

     Age: 42 years, Occ: Nil,
     R/o. Jaibheem Nagar, Town Hall,
     Aurangabad.                                             ...RESPONDENT
   



                                         WITH
                            WRIT PETITION NO. 8489 OF 2016





     The Commissioner,
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,
     Aparna Krishnakumar Thete
     Age: 37 years, Occu: Service as Legal Advisor,
     Aurangabad Municipal Corporation,





     Aurangabad.                                             ...PETITIONER

     Versus

     Kasturabai Annu Alkunte,
     Age: 54 years, Occ: Nil,
     R/o. Jaibheem Nagar, Pragati Colony,
     Town Hall, Aurangabad.                                  ...RESPONDENT




    ::: Uploaded on - 11/08/2016                   ::: Downloaded on - 12/08/2016 00:38:52 :::
                                                            WP/8476/2016/Group
                                          3

                                         WITH
                            WRIT PETITION NO. 8490 OF 2016




                                                                           
     The Commissioner,




                                                   
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,
     Aparna Krishnakumar Thete
     Age: 37 years, Occu: Service as Legal Advisor,
     Aurangabad Municipal Corporation,




                                                  
     Aurangabad.                                             ...PETITIONER

     Versus

     Sundarbai W/o. Suryabhan Mhaske,




                                        
     Age: 40 years, Occ: Nil,
     R/o. Jaibheem Nagar, Anand Nagar,
                             
     Asifiya, Aurangabad.                                    ...RESPONDENT


                                         WITH
                            
                            WRIT PETITION NO. 8491 OF 2016

     The Commissioner,
     Aurangabad Municipal Corporation,
      

     Through its Legal Advisor,
     Aparna Krishnakumar Thete
     Age: 37 years, Occu: Service as Legal Advisor,
   



     Aurangabad Municipal Corporation,
     Aurangabad.                                             ...PETITIONER

     Versus





     Anita W/o. Bhagwan Ugale,
     Age: 37 years, Occ: Nil,
     R/o. Near Dr. Babasaheb Ambedkar Garden,
     Gulabwadi, Jai Bheem Nagar, Aurangabad.                 ...RESPONDENT





                                         WITH
                            WRIT PETITION NO. 8492 OF 2016

     The Commissioner,
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,
     Aparna Krishnakumar Thete
     Age: 37 years, Occu: Service as Legal Advisor,
     Aurangabad Municipal Corporation,
     Aurangabad.                                             ...PETITIONER




    ::: Uploaded on - 11/08/2016                   ::: Downloaded on - 12/08/2016 00:38:52 :::
                                                            WP/8476/2016/Group
                                          4



     Versus




                                                                           
     Kailas S/o. Uttamrao Hiwrale,




                                                   
     Age: 28 years, Occ: Nil,
     R/o. Jaibeem Nagar, Town Hall,
     Aurangabad.                                             ...RESPONDENT

                                         WITH




                                                  
                            WRIT PETITION NO. 8493 OF 2016

     The Commissioner,
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,




                                        
     Aparna Krishnakumar Thete
     Age: 37 years, Occu: Service as Legal Advisor,
                             
     Aurangabad Municipal Corporation,
     Aurangabad.                                             ...PETITIONER

     Versus
                            
     Chandrakalabai W/o. Bhagwan Hiwrale,
     Age: Major, Occ: Nil,
     R/o. Kachiwada, Jadhav Mandi,
      

     N-7, CIDCO, Aurangabad.                                 ...RESPONDENT

                                         WITH
   



                            WRIT PETITION NO. 8494 OF 2016

     The Commissioner,
     Aurangabad Municipal Corporation,





     Through its Legal Advisor,
     Aparna Krishnakumar Thete,
     Age: 37 years, Occu: Service as Legal Advisor,
     Aurangabad Municipal Corporation,
     Aurangabad.                                             ...PETITIONER





     Versus

     Amol S/o. Dhuraji Suryanarayan,
     Age: 27 years, Occ: Nil,
     R/o. Ambedkar Nagar, N-7, CIDCO,
     Aurangabad.                                             ...RESPONDENT




    ::: Uploaded on - 11/08/2016                   ::: Downloaded on - 12/08/2016 00:38:52 :::
                                                            WP/8476/2016/Group
                                          5

                                         WITH
                            WRIT PETITION NO. 8498 OF 2016




                                                                           
     The Commissioner,




                                                   
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,
     Aparna Krishnakumar Thete
     Age: 37 years, Occu: Service as Legal Advisor,
     Aurangabad Municipal Corporation,




                                                  
     Aurangabad.                                             ...PETITIONER

     Versus

     Rekhabai Raosaheb Hiwrale,




                                        
     Age: Major, Occ: Nil,
     R/o. Jaibhimnagar, Town Hall,
                             
     Aurangabad.                                             ...RESPONDENT

                                         WITH
                            WRIT PETITION NO. 8499 OF 2016
                            
     The Commissioner,
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,
      

     Aparna Krishnakumar Thete
     Age: 37 years, Occu: Service as Legal Advisor,
     Aurangabad Municipal Corporation,
   



     Aurangabad.                                             ...PETITIONER

     Versus





     Bharat S/o. Devidas Kale,
     Age: 32 years, Occ: Nil,
     R/o. Ektanagar, Harsool,
     Aurangabad.                                             ...RESPONDENT

                                         WITH





                            WRIT PETITION NO. 8506 OF 2016

     The Commissioner,
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,
     Aparna Krishnakumar Thete
     Age: 37 years, Occu: Service as Legal Advisor,
     Aurangabad Municipal Corporation,
     Aurangabad.                                             ...PETITIONER




    ::: Uploaded on - 11/08/2016                   ::: Downloaded on - 12/08/2016 00:38:52 :::
                                                               WP/8476/2016/Group
                                            6

     Versus




                                                                             
     Nandu S/o. Sundarlal Sable,
     Age: 39 years, Occ: Nil,




                                                     
     R/o. Begumpura, Ghati Area,
     Aurangabad.                                               ...RESPONDENT

                                         WITH
                            WRIT PETITION NO. 8507 OF 2016




                                                    
     The Commissioner,
     Aurangabad Municipal Corporation,
     Through its Legal Advisor,
     Aparna Krishnakumar Thete




                                          
     Age: 37 years, Occu: Service as Legal Advisor,
     Aurangabad Municipal Corporation,
                             
     Aurangabad.                                               ...PETITIONER

     Versus
                            
     Bhagwan S/o. Sampatrao Ugale,
     Age: 37 years, Occ: Nil,
     R/o. Jaibheem Nagar, Town Hall,
     Aurangabad.                                               ...RESPONDENT
      


                                     ...
                 Advocates for the Petitioners : Shri S.S.Tope
   



              Advocate for the Respondents : Shri R.K.Khandelwal
                                     ...

                              CORAM : RAVINDRA V. GHUGE, J.

Dated: August 10, 2016 ...

ORAL JUDGMENT :-

1. Heard learned Advocates for the respective parties.

2. Rule.

WP/8476/2016/Group

3. By consent, Rule is made returnable forthwith and the petition

is taken up for final disposal.

4. The petitioner - Municipal Corporation in all these matters is

challenging the orders passed by the Labour Court on Misc.

Applications. The said applications were filed by the identically

placed respondents, who were seeking restoration of the original

reference proceedings and were praying for condonation of delay in

filing of the applications. The specific details about the

respondent / employees, their reference case numbers, dates of

award and the dates of their applications for condonation of delay,

are set out in a tabular form as under:-

      

      Sr   WP No.        Respon-     Misc.    Ref.No.   Date of     Date of      Delay
                         dent        Appln.             Award       verification in
                                     No.                            on Delay     Days
   



                                                                    Condonation
                                                                    Application
      1    8476/2016 Sagar           22/2014 214/2010 4.2.2013      27.6.2014       460
                     Tukaram
                     Narkar





      2    8486/2016 Sangita         17/2014 422/2010 28.3.2011 12.6.2014           1120
                     Bhaskar
                     Kamble
      3    8487/2016 Bhartibai       19/2014 415/2010 28.3.2011 27.6.2014           1120
                     Vijay





                     Bhalerao
      4    8488/2016 Kantabai        18/2014 420/2010 28.3.2011 27.6.2014           1120
                     Ashok
                         Gangawane
      5    8489/2016 Kasturbai       11/2014 405/2010 28.3.2011 27.6.2014           1120
                     Annu
                     Alkunte
      6    8490/2016 Sundarbai       21/2014 210/2010 4.2.2013      27.6.2014       460
                     Suryabhan
                     Mhaske





                                                                    WP/8476/2016/Group


      7    8491/2016 Anita            20/2014 208/2010 4.2.2013     27.6.2014       460
                     Bhagwan




                                                                                   
                     Ugale
      8    8492/2016 Kailash          15/2014 427/2010 28.3.2011 27.6.2014          1120




                                                           
                     Uttamrao
                     Hiwrale
      9    8493/2016 Chandra-         24/2014 404/2010 28.3.2011 27.6.2014          1120
                     kalabai
                     Bhagwan




                                                          
                     Hiwrale
      10 8494/2016 Amol               13/2014 215/2010 4.2.2013     27.6.2014       460
                   Dhuraji
                   Surya-
                   narayan




                                              
      11 8498/2016 Rekhabai           9/2014   406/2010 28.3.2011 27.6.2014         1120
                   Raosaheb
                   Hiwrale   
      12 8499/2016 Bharat             10/2014 417/2010 28.3.2011 27.6.2014          1120
                   Devidas
                   Kale
                            
      13 8506/2016 Nandu              12/2014 213/2010 4.2.2013     27.6.2014       460
                   Sundarlal
                   Sable
      14 8507/2016 Bhagwan   23/2014 269/2010 4.2.2013              27.6.2014       460
                   Sampatrao
      

                   Ugale
   



5. The admitted fact situation is that in all the above matters,

the Reference Cases, registered with the Labour Court at

Aurangabad, in which the petitioner was the first party employer and

the respondents herein were identically placed second party

workmen, have been dismissed as the respondents did not approach

the Labour Court for presenting their statements of claims.

6. It is also undisputed that all the awards at issue have been

published by the Labour Court by following the due procedure laid

down under the Industrial Disputes Act, 1947 and the Industrial

WP/8476/2016/Group

Disputes (Bombay) Rules, 1957. It is also admitted that all the Misc.

Applications were filed by the respondents after about 400 to 1100

days from the date of the publication of the awards.

7. Shri Tope, learned Advocate for the petitioner submits that

the Labour Court had lost jurisdiction over the matters after 30 days

from the date of the publication of the award and hence, had no

jurisdiction to exercise over such matters.

8.

Shri Khandelwal, learned Advocate appearing on behalf of all

the respondents submits that all the respondents are workers and

poor persons. Though their addresses were mentioned in the order

of reference, they did not receive notices and therefore, were not

aware that the Reference proceedings had commenced before the

Labour Court. He places reliance upon an unreported order of this

Court dated 6.9.2010, delivered in Writ Petition No.8682 of 2009

[Rajman Srikrishna Morya Vs. Marshall Security Private Limited].

Contention is that this Court has held that the delay was explained in

the matter as the impugned order was not an award and hence the

application for condonation of delay could be entertained.

9. I do not find that the submissions of Shri Khandelwal could be

accepted since in the Rajman case (supra) the issue as to whether

the Labour Court became functus officio was neither raised nor

WP/8476/2016/Group

canvassed. This Court, in the matter of Dnyaneshwar Anantrao

Kulkarni Vs. The Superintendent Engineer, PWD and others [2015 III

CLR 81], has dealt with the issue of Sections 17 and 17A of the ID Act

1947 read with the Bombay Rules. It was concluded that the Labour

Court would lose it's jurisdiction after 30 days of the publication of

the award, considering the ratio laid down by the Honourable

Supreme Court in Sangham Tape Company Vs. Hansraj [(2005) 8 SCC

331]. This judgment was not cited in the Rajman case (supra).

10.

In the present case, the Reference has been rejected as there

was no party before the Labour Court, even to present the statement

of claim. The Reference was, therefore, answered in the negative.

As such, the respondents in the present cases could surely challenge

the awards in this Court.

11. Notwithstanding the above, even if it is to be considered as to

whether the reasons cited by the respondents for condonation of

delay were justified or not, it cannot be ignored that the delay is in

between 460 to 1100 days. The addresses supplied by the

respondents were of their own Union Leader. If notices are issued to

the said leader and if the said Union Leader does not intimate the

concerned Advocate or the respondents herein, the reasons assigned,

prima facie, may not appear to be justified.

WP/8476/2016/Group

12. Nevertheless, the respondents herein, can challenge the

rejection of the Reference matters, by obtaining a copy of the award

passed by the Labour Court, through Writ Petitions before this Court.

The said remedy cannot be taken away and the respondents would be

at liberty to take recourse to the same.

13. In the light of the above, these petitions are allowed. The

impugned orders are quashed and set aside and the Misc.

Applications are rejected.

14. Nevertheless, the respondents are at liberty to assail the

rejection of their reference before this Court, through Writ Petitions

and the time spent by the respondents before the Labour Court in

the pending proceedings and in this Court in these petitions, could be

considered as a ground for entertaining the Writ Petition.

15. Rule, in all these petitions, is made absolute accordingly.

( RAVINDRA V. GHUGE, J. )

...

akl/d

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter