Citation : 2017 Latest Caselaw 7188 Bom
Judgement Date : 14 September, 2017
WP/4885/2009 & ANR
1
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO. 4885 OF 2009
WITH
CIVIL APPLICATION NO. 6652 OF 2017
Nayabrao Bhivsan Zanjal,
Age 54 years, Occ. Junior Clerk,
R/o Sujit Nagar, Near Harsul Lake,
Aurangabad. ..Petitioner
Versus
Aurangabad Municipal Corporation,
Through its Chief Officer, office of
Aurangabad Municipal Corporation,
Aurangabad. ..Respondent
...
Advocate for Applicant : Shri Naseem R. Shaikh
Advocate for Respondent : Smt. Manjusha Deshpande
...
CORAM : RAVINDRA V. GHUGE, J.
Dated: September 14, 2017 ...
ORAL JUDGMENT:-
1. The petitioner has challenged the order of dismissal dated
16.10.2008, by which, he has been punished for proved
misconducts. A full-fledged enquiry is said to have been
conducted and he has been held guilty of mis-appropriation of
Rs.13,74,275/-. The petitioner is a Clerk with the respondent /
Corporation. It is informed by the learned Advocate for the
petitioner that the petitioner has been acquitted from the
WP/4885/2009 & ANR
criminal proceedings in RCC No. 409 of 2004 dated 5.11.2015
for the offences punishable under Sections 409 read with 34 of
the Indian Penal Code.
2. It appears that this Court, prior to issuing notices, has
admitted this petition on 7.8.2009.
3. There can be no debate that the petitioner is a 'workman'
under Section 2(s) of the Industrial Disputes Act and the
respondent is an 'industry' under Section 2(j) of the said Act.
4. It is equally settled that in the matters of disciplinary
proceedings, if the enquiry is vitiated for any reason whatsoever,
including for the reason that the findings of the Enquiry Officer
are perverse, the enquiry is watered down and the management
is granted the liberty to conduct a de novo enquiry in the Court.
If such an eventuality occurs in this proceeding, such a de novo
enquiry cannot be conducted in this Court under it's supervisory
jurisdiction. In contra distinction, if the petitioner is to approach
the Labour Court, under the ID Act or under the Maharashtra
Recognition of Trade Unions and Prevention of Unfair Labour
Practices Act, 1971 ("the said Act"), the fairness of the enquiry
and the findings of the enquiry officer would be decided as
WP/4885/2009 & ANR
preliminary issues for delivering the Part I award / judgment. If
the enquiry is vitiated, the Labour Court would then be a Judge
in the de novo enquiry and that would be a sufficient protection
to the petitioner as such a de novo enquiry would be conducted
in the Court itself.
5. Considering the above, I find that it would be
advantageous to the petitioner to raise an industrial dispute
under Section 2A of the ID Act and after the matter is referred to
the Labour Court for adjudication, all his contentions would be
considered by the Reference Court.
6. In the light of the above, this petition is disposed off with
liberty to the petitioner to raise an industrial dispute under
Section 2A of the ID Act. If such a dispute / demand is raised,
the Conciliation Officer, Aurangabad would conduct the
conciliation proceedings as expeditiously as possible and
preferably within a period of six months. In the event of a failure
in the conciliation proceedings and if the appropriate
Government concludes that the matter deserves to be referred to
the Labour Court at Aurangabad, the petitioner would then be at
liberty to raise all contentions before the Labour Court.
WP/4885/2009 & ANR
7. Rule is discharged.
8. Pending Civil Application does not survive and stands
disposed off.
( 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!