Citation : 2017 Latest Caselaw 2527 Bom
Judgement Date : 12 May, 2017
WP/948/2002 & ANR
1
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO. 948 OF 2002
1. Manikchand Motilal Katariya,
Age 52 years, Occ. Business
R/o 1042, M.G.Road, (Telikhunt),
Ahmednagar.
2. Abhay Anandram Mutha
Age 35 years, Occ. Business,.
R/o C/o Gurukrupa Medical Store,
Sanjivani Hospital, Manik Chowk,
Ahmednagar.
3. Shri Suresh Mishrilal Sancheti,
Age 50 years, Occ. Business
R/o Near Adhunik Courier,
Navi Peth, Ahmednagar. ..Petitioners
Versus
Danial Diwakar Suryawanshi,
Age 48 years, Occ. Private service
R/o 5/28, Municipal Colony,
Sidharth Nagar, Ahmednagar. ..Respondent
WITH
WRIT PETITION NO. 2729 OF 2002
M/s Katariya Chemicals Corporation
Through its Proprietor -
Manikchand Motilal Katariya,
Age 52 years, Occ. Business
R/o 1042, M.G.Road, (Telikhunt),
Ahmednagar. ..Petitioner
Versus
Danial Diwakar Suryawanshi,
Age 48 years, Occ. Private service
R/o 5/28, Municipal Colony,
Sidharth Nagar, Ahmednagar. ..Respondent
...
Advocate for Petitioners : Shri V.S.Bedre
...
::: Uploaded on - 15/05/2017 ::: Downloaded on - 17/05/2017 00:33:59 :::
WP/948/2002 & ANR
2
CORAM : RAVINDRA V. GHUGE, J.
Dated: May 12, 2017 ...
ORAL JUDGMENT:-
1. Both these petitioners are members of the partnership firm. Both
have challenged the interlocutory order dated 14.12.2001, below
application Exhibit C-8 passed by the Labour Court, Ahmednagar in
Application (IDA) No.122 of 1995. By the impugned order, the
preliminary objection of the petitioners that the proceedings filed by
the respondents are not maintainable under Section 33-C(2) of the
Industrial Disputes Act, have been negated.
2. I had considered the strenuous submissions of Shri Bedre, learned
Advocate for the petitioners. None appears for the sole respondent.
3. The Labour Court while dealing with the objections of the
petitioners has held that whether there was any employer / employee
relationship between the petitioners and the respondent / claimant can
be scrutinized only after recording oral and documentary evidence. Any
conclusion on this ground cannot be arrived at merely on the basis of
the contentions in the written statement.
4. It further concluded that the respondent has specifically claimed
that though an appointment letter was not issued to him, he used to
regularly sign the pay sheet and used to be paid his monthly wages. He
filed an application Exhibit U/4 for production of documents. Though
WP/948/2002 & ANR
the Labour Court directed the petitioners to produce the pay sheets as
that was the best piece of evidence to decide, whether the respondent
has earned wages or not, the petitioners held back the said documents.
5. In the light of the above, I do not find that the impugned order
could be termed as being perverse or erroneous. In the event the
petitioner desires to place the original pay sheets from March 1978 to
October 1990 before the Labour Court in the said proceedings, if not
already disposed off, all contentions of the litigating side are kept open.
6. In the light of the above, these petitions are dismissed. Rule is
discharged.
7. However, I deem it proper to observe that the II Labour Court,
Ahmednagar, shall decide Application (IDA) No.122 of 1997, if not
already decided, on it's own merits, after considering all the
contentions of the litigating sides, as expeditiously as possible and
preferably on/or before 31.3.2018. The petitioners shall appear before
the Labour Court on 17.6.2017 and the Labour Court would issue notice
to the original applicants in the proceedings, before proceeding with
the case.
( RAVINDRA V. GHUGE, J. ) ...
akl/d
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!