Citation : 2017 Latest Caselaw 4661 Bom
Judgement Date : 18 July, 2017
wp.1692.16.jud 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
WRIT PETITION NO.1692 OF 2016
Manjusha d/o Nepal Shahare
Aged 32 years, Occupation : Service,
R/o Channa (Dhanla), Post Dhanla,
Tq. Lakhni, District Bhandara .... Petitioner
-- Versus -
01] The District Health Officer,
Zilla Parishad, Bhandara.
02] The Chief Executive Officer,
Zilla Parishad, Bhandara.
03] State of Maharashtra,
through Collector, Bhandara.
04] The Director Health Services,
St. George Hospital Premises,
Near C.S.T., Mumbai - 32 .... Respondents
with
WRIT PETITION NO.1750 OF 2016
Vaishali d/o Manohar Ambade, Aged about 32 years, Occupation : Service, R/o Bakti (Channa), Tah. Morgaon Arjuni, District Gondia. .... Petitioner
-- Versus -
01] The District Health Officer, Zilla Parishad, Bhandara.
02] The Chief Executive Officer, Zilla Parishad, Bhandara.
03] State of Maharashtra, through Collector, Bhandara.
04] The Director Health Services, St. George Hospital Premises, Near C.S.T., Mumbai - 32 .... Respondents
with
WRIT PETITION NO.1751 OF 2016
Rajani d/o Bhimrao Gadpayle, Aged about 32 years, Occupation : Service, R/o C/o Kanchankumar Bansod, Ward No.4, Deori, District Gondia. .... Petitioner
-- Versus -
01] The District Health Officer, Zilla Parishad, Bhandara.
02] The Chief Executive Officer, Zilla Parishad, Bhandara.
03] State of Maharashtra, through Collector, Bhandara.
04] The Director Health Services, St. George Hospital Premises, Near C.S.T., Mumbai - 32 .... Respondents
with WRIT PETITION NO.1752 OF 2016
Devla d/o Shyamraoji Mundle, Aged about 35 years, Occupation : Service, R/o Bajrang Ward, Pauni, Tah. Pauni, District Gondia. .... Petitioner
-- Versus -
01] The District Health Officer, Zilla Parishad, Bhandara.
02] The Chief Executive Officer, Zilla Parishad, Bhandara.
03] State of Maharashtra, through Collector, Bhandara.
04] The Director Health Services, St. George Hospital Premises, Near C.S.T., Mumbai - 32 .... Respondents
with
WRIT PETITION NO.1753 OF 2016
Anatakala d/o Shankar Puram, Aged about 45 years, Occupation : Service, R/o Borgaon (Bazar), Post Futana, Tahsil Deori, District Gondia. .... Petitioner
-- Versus -
01] The District Health Officer, Zilla Parishad, Bhandara.
02] The Chief Executive Officer, Zilla Parishad, Bhandara.
03] State of Maharashtra, through Collector, Bhandara.
04] The Director Health Services, St. George Hospital Premises, Near C.S.T., Mumbai - 32 .... Respondents
with
WRIT PETITION NO.1754 OF 2016
Megha d/o Dnyaneshwar Badge, Aged about 33 years, Occupation : Service, R/o C/o D.I. Badge, Nashik Nagar, District Bhandara. .... Petitioner
-- Versus -
01] The District Health Officer, Zilla Parishad, Bhandara.
02] The Chief Executive Officer, Zilla Parishad, Bhandara.
03] State of Maharashtra, through Collector, Bhandara.
04] The Director Health Services, St. George Hospital Premises, Near C.S.T., Mumbai - 32 .... Respondents
with
WRIT PETITION NO.1755 OF 2016
Manda d/o Natthuji Padole, Aged about 36 years, Occupation : Service, R/o Silli (Ambadi), Tahsil & District Bhandara .... Petitioner
-- Versus -
01] The District Health Officer, Zilla Parishad, Bhandara.
02] The Chief Executive Officer, Zilla Parishad, Bhandara.
03] State of Maharashtra, through Collector, Bhandara.
04] The Director Health Services, St. George Hospital Premises, Near C.S.T., Mumbai - 32 .... Respondents
with WRIT PETITION NO.1756 OF 2016
Devangana d/o Harichand Padole, Aged about 32 years, Occupation : Service, R/o Khamari (Buti), Tahsil & District Gondia .... Petitioner
-- Versus -
01] The District Health Officer, Zilla Parishad, Bhandara.
02] The Chief Executive Officer, Zilla Parishad, Bhandara.
03] State of Maharashtra, through Collector, Bhandara.
04] The Director Health Services, St. George Hospital Premises, Near C.S.T., Mumbai - 32 .... Respondents
with WRIT PETITION NO.1757 OF 2016
Vaishali d/o Yuvraj Dekate, Aged about 33 years, Occupation : Service, R/o Gandhi Ward, Post & Tahsil Mohadi, District Bhandara. .... Petitioner
-- Versus -
01] The District Health Officer, Zilla Parishad, Bhandara.
02] The Chief Executive Officer, Zilla Parishad, Bhandara.
03] State of Maharashtra, through Collector, Bhandara.
04] The Director Health Services, St. George Hospital Premises, Near C.S.T., Mumbai - 32 .... Respondents
with
WRIT PETITION NO.1758 OF 2016
Anita d/o Amarsing Choudhari, Aged about 48 years, Occupation : Service, R/o Shriram Nagar, Tumsar, Tah. Tumsar, District Bhandara. .... Petitioner
-- Versus -
01] The District Health Officer, Zilla Parishad, Bhandara.
02] The Chief Executive Officer, Zilla Parishad, Bhandara.
03] State of Maharashtra, through Collector, Bhandara.
04] The Director Health Services, St. George Hospital Premises, Near C.S.T., Mumbai - 32 .... Respondents with
WRIT PETITION NO.1760 OF 2016
Pornima d/o Parasram Chavhan, Aged about 35 years, Occupation : Service, R/o Chandori (Malipar), Tahsil & District Bhandara. .... Petitioner
-- Versus -
01] The District Health Officer, Zilla Parishad, Bhandara.
02] The Chief Executive Officer, Zilla Parishad, Bhandara.
03] State of Maharashtra, through Collector, Bhandara.
04] The Director Health Services, St. George Hospital Premises, Near C.S.T., Mumbai - 32 .... Respondents
with
WRIT PETITION NO.1761 OF 2016
Babita Pundlik Rangari, Aged about 47 years, Occupation : Service, R/o C/o Bhauram Barewar, Mhada Colony, L.I.G. 62, Khat Road, Bhandara. .... Petitioner
-- Versus -
01] The District Health Officer, Zilla Parishad, Bhandara.
02] The Chief Executive Officer, Zilla Parishad, Bhandara.
03] State of Maharashtra, through Collector, Bhandara.
04] The Director Health Services, St. George Hospital Premises, Near C.S.T., Mumbai - 32 .... Respondents
Shri P.D. Meghe, Advocate for the Petitioner. Shri R.S. Khobragade, Advocate for Respondent Nos.1 & 2. Shri A.M. Balpande, A.G.P. for Respondent Nos.3 & 4.
CORAM : KUM. INDIRA JAIN, J.
DATE : JULY 18, 2017.
COMMON JUDGMENT :-
Rule. Rule made returnable forthwith. Heard finally
with the consent of learned Counsel for the parties.
02] Since the controversy in all these petitions is identical,
they are disposed of by common order.
03] Challenge in petition is to the order dated 01/03/2016
passed by Industrial Court, Bhandara in the complaints filed by
petitioners alleging that respondents have engaged in unfair
labour practice.
04] The facts giving rise to the petitions may be stated in
brief as under :
i. Petitioners came to be appointed as Auxiliary Nursing
Midwife (ANM) with respondent nos.1 & 2. After put in
number of years service, they claimed for
regularization. Petitioners submitted representation
to the employer. Still services of petitioners were not
regularized. Therefore, they filed complaints before
Industrial Court alleging unfair labour practice.
ii. Complainants sought interim relief under Section
30(2) of the MRTU & PULP Act. Applications for
interim relief came to be rejected. As Industrial Court
declined to issue directions to continue services of the
petitioners. Present petitions have been filed under
Articles 226 and 227 of the Constitution of India.
05] Vide order dated 08/03/2016, services of the
petitioners have been protected. Complaints are pending for
disposal before Industrial Court since 2015. In view of pendency
of complaints, this Court finds that following order would sub-
serve the interest of justice.
ORDER
I. The Industrial Court, Bhandara is directed to decide
the complaints filed by petitioners in accordance
with the law within a period of six months.
II. Interim relief granted by this Court vide order
dated 08/03/2016 to continue during pendency of
complaints before the Industrial Court.
III. Writ petitions are disposed of in above terms.
IV. No costs.
*sdw (Kum. Indira Jain.J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!