Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhagwan Jaganath Gite vs State Of Maharashtra And Ors
2017 Latest Caselaw 3578 Bom

Citation : 2017 Latest Caselaw 3578 Bom
Judgement Date : 23 June, 2017

Bombay High Court
Bhagwan Jaganath Gite vs State Of Maharashtra And Ors on 23 June, 2017
Bench: R.V. Ghuge
                                     1

         IN THE HIGH COURT OF JUDICATURE OF BOMBAY   
                     BENCH AT AURANGABAD

                        WRIT PETITION NO.2603 OF 1998

1. The State of Maharashtra
    
2. The Executive Engineer,
    Upper Pravara Canal,
    Division, Ahmednagar                           - PETITIONERS 

VERSUS

1. Bhagwan Jagnath Gite,
    Gitewadi, Post : Chincholi,
    Tq.Pathardi, Dist.Ahmednagar 

2. The Presiding Officer,
    2nd Labour Court, Ahmednagar                   - RESPONDENTS

WITH WRIT PETITION NO.5177 OF 2001

Bhagwan Jagannath Gite, Age-41 years, Occu-Nil, R/o at Gitewadi, Post : Chichandi, Tq. Pathardi, Dist. Ahmednagar - PETITIONER

VERSUS

1. The State of Maharashtra,

2. The Executive Engineer, Uppar Pravara Canal Division, Ahmednagar,

3. The Presiding Officer, 2nd Labour Court, Ahmednagar - RESPONDENTS

khs/JUNE 2017/2603

Mr.N.T.Bhagat, AGP for the petitioner. Mr.N.C.Garud, Advocate for respondent No.1.

( CORAM : Ravindra V.Ghuge, J.)

DATE : 23/06/2017

PER COURT :

Writ Petition No.2603 of 1998

1. The petitioner is aggrieved by the judgment and award dated

25/09/1997 by which the Labour Court has passed the following

order :

"Reference is partly allowed.

The first party is directed to take the workman as a Muster

Assistant from the date of order, without continuity of

service and back wages. Parties to bear their respective

costs.

Date : 25/09/1997 Ahmednagar"

2. I have considered the submissions of the learned Advocates for

the respective sides. The prayer of the workman for reinstatement

has been accepted by the Labour Court. Continuity and back wages

have been denied. The respondent was working as a 'Mustering

khs/JUNE 2017/2603

Assistant'.

3. With regard to the 'Mustering Assistant' in the State of

Maharashtra, the said issue had reached the Hon'ble Apex Court in a

group of matters. Several judgments were delivered by this Court

prior thereto with regard to the continued employment of Mustering

Assistants and the matters regarding their regularization in service.

The Hon'ble Apex Court had permitted the State of Maharashtra to

prepare a scheme for regularizing the employment of Mustering

Assistants.

4. By order dated 02/12/1996, the learned 3 Judges Bench of the

Hon'ble Apex Court has passed the following order in Civil Appeal

No.15339/1996 :-

"Special leave granted.

The impugned order of the High Court dated 22 nd March 1991 is set aside and we direct that the question of absorption into the regular service shall be governed by the scheme prepared by the State Government contained in the Government Resolution dated 01/12/1995. We have approved the scheme and we direct that all the employee who fall within the parameters of the scheme should be similarly treated so that the possibility of individuals coming for redress under the scheme may not arise as that would only crave avoidable litigation.

khs/JUNE 2017/2603

The appeal will stand disposed of accordingly with no order as to costs."

5. Pursuant thereto, the State of Maharashtra has undertaken

the exercise of regulating and regularizing the services of Mustering

Assistants. By judgment dated 18/08/21001 and 30/08/2001

delivered by this Court in WP No.703/1997 and several connected

matters, the State Government was directed to consider the claims of

the Mustering Assistants for absorption in regular service as per the

scheme prescribed by GR dated 01/12/1995. The judgments of the

Industrial Court were set aside. Paragraph No.17 of the judgment of

this Court dated 30/08/2001 is reproduced hereinbelow :-

"In the result, petitions are allowed. The judgment and order passed by the Member of the Industrial Court, Ahmednagar, dated 29/12/1994, in Complaint (ULP) Nos. 9/1991, 41/1989, 40/1989, 240/1989, 151/1989, 27/1989, 89/1989, 661/1989, 98/1989, 193/1989, 522/1989, 53/1989, 45/1989, 120/1989, 43/1989, 427/1989, 15/1990, 16/1989, 19/1989, 28/1989, 22/1989, 398/1989, 83/1990 and 88/1989, is quashed and set aside. However, the petitioners shall consider the claim of the respondents for absorption in regular service in accordance with the scheme prepared by the State Government contained in Government Resolution dated 1st December 1995, so also in accordance with the norms laid down in the Government Resolution dated 21st April 1999."

khs/JUNE 2017/2603

6. Considering the above, this petition is partly allowed. The

impugned award dated 25/09/1997 is quashed and set aside and

Ref.(IDA) No.55/1993 stands answered in the negative. Akin to the

directions of this Court reproduced above, petitioner No.2 shall

prepare the proposal of the respondent/employee within a period of 6

(six) weeks from today and forward the same to the appropriate

department of the State Government for consideration of his case as

per the GR dated 01/12/1995. Needless to state, if the respondent is

entitled to any benefits under the said GR, the petitioner shall initiate

necessary steps within a period of 12 weeks from the date of receipt

of the proposal.

7. Learned Advocate for the employee submits that the address

mentioned in the petition is the address for correspondence. Rule is

made partly absolute in the above terms.

Writ Petition No.5177 of 2001

8. Learned Advocate for the workman, who is the petitioner in WP

No.5177/2001 submits that this petition was being tagged with WP

No.2603/1998 and both the matters were being heard together under

the order of this Court dated 24/04/2017.

khs/JUNE 2017/2603

9. He, therefore, submits that considering the above order, the

second petition filed by the workman would not survive and can be

disposed of.

10. As such, the second petition stands disposed of. Rule is

discharged in the second petition.

11. Pending civil application stands disposed of.

( Ravindra V.Ghuge, J.)

khs/JUNE 2017/2603

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter