Citation : 2017 Latest Caselaw 2542 Bom
Judgement Date : 15 May, 2017
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH : NAGPUR
Writ Petition No. 4590 of 2008
Petitioners : 1) The Deputy Conservator of Forest,
Wildlife Division, Gondia
2) The Range Forest Officer, Wildlife
Division (Nagzira), Sakoli, Dist. Bhandara
versus
Respondent : Nilkanth son of Ramji Kashiwar, aged
about 26 years, Occ: Labour, resident of
Murpar, post Kosamtondi, Tahsil Arjuni
Sadak, District Gondia
Shri S. B. Bissa, Asst. Govt. Pleader for petitioners
None appears for respondent
----------
Writ Petition No. 4714 of 2008
Petitioners : 1) The Deputy Conservator of Forest,
Wildlife Division, Gondia
2) The Range Forest Officer, Wildlife
Division (Nagzira), Sakoli, Dist. Bhandara
versus
Respondent : Gunilal Laxman Bisen, resident of
Kodhebarra, Post Sukli, Tahsil Tirora,
District Gondia
Ms Geeta Tiwari, Asst. Govt. Pleader for petitioners
None appears for respondent
Coram : S. B. Shukre, J
Dated : 15th May 2017
Oral Judgment
1. Heard learned Assistant Government Pleader for petitioners in
both the petitions. None appears for respondents though served on rule.
2. It is the contention of learned Assistant Government Pleader that
the Courts below could not properly appreciate the facts of the case which were
brought on record by the petitioners. It is submitted that the respondents'
services were engaged not for performing regular work of the petitioners, but
they were engaged for performing work on special assignment arising from
the Village ECCO Development Scheme which work was temporary in nature
and came to an end automatically on completion of project.
3. However, on going through the impugned order, I find no
substance in the arguments of learned Assistant Government Pleader. Learned
Labour Judge in paragraph 13 in one of the impugned orders, has observed that
the petitioners failed to bring documentary evidence on record regarding
existence of Village ECCO Development Scheme and even though the witnesses
of the petitioners gave oral evidence in that regard, same was not sufficient
when a contention was raised that there was in existence a scheme, the
implementation of which required engagement of temporary labours. The
reasonings given by the Labour Court and affirmed by the Industrial Court are
neither without any logic nor without any basis and, therefore, the argument
that the facts are not properly appreciated and the approach was perverse,
cannot be accepted.
4. It is also seen from the impugned orders that the back-wages
are denied and which is yet another example of reasonableness of the
approach with which the dispute has been dealt with by the Courts below.
5. In the circumstances, I do not find any justification to
interfere with the impugned orders and both the writ petitions deserve to
be dismissed. Writ Petitions are accordingly dismissed. Rule is
discharged. No costs.
S. B. SHUKRE, J
joshi
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!