Citation : 2021 Latest Caselaw 2523 Bom
Judgement Date : 8 February, 2021
1 wp6063.19.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
WRIT PETITION NO.6063/2019
Ganesh Ramraoji Tayade,
Aged about 33 years, Occ. Service,
r/o Vrundavan Colony, Behind
Commissioner Office, Amravati .....PETITIONER
...V E R S U S...
Maharashtra State Road Transport
Corporation, through its Divisional
Controller, Amravati. ...RESPONDENT
-------------------------------------------------------------------------------------------
Mr. C. V. Jagdale, Advocate for petitioner.
Ms Bhagyashree Reddy Advocate holding for Mr. V. H. Kedar,
Advocate for respondent.
-------------------------------------------------------------------------------------------
CORAM:- V. M. DESHPANDE, J.
DATED :- 08.02.2021.
ORAL JUDGMENT
1. Rule. Rule is made returnable forthwith. Heard finally
by consent of learned counsel for the parties. Heard Mr. Jagdale,
learned counsel for petitioner and Ms Reddy, learned counsel
holding for Mr. Kedar, learned counsel for respondent.
2. Petitioner herein filed Complaint ULP No.49/2019
under Section 28 read with Items 5 and 9 of Schedule IV of the
Maharashtra Recognition of Trade Unions and Prevention of
2 wp6063.19.odt
Unfair Labour Practices Act before the Industrial Court, Amravati
and prayed for setting aside order dated 31.05.2019 demoting
petitioner from post of Traffic Controller to the post of Conductor.
The petitioner also field an application for interim relief
under Section 30 (2) of the MRTU & PULP Act. The said
application is at Exh.U-2 on record of the Industrial Court.
Learned Member of Industrial Court, Amravati, vide order dated
06.08.2019 was pleased to reject the application for interim relief.
4. The petitioner is still working as Conductor. Complaint
ULP No. 49/2019 is still pending on the file of learned Member,
Industrial Court. Mr. Jagdale, learned counsel for petitioner
submits that if this Court is not inclined to interfere with the
impugned order, Industrial Court, Amravati may be directed to
dispose of the complaint itself.
5. After having gone through the impugned order, I am of
the view that no fault can be found with the order passed by
learned Industrial Court. Therefore, I am not ready to interfere
with the impugned order. However, the complaint filed on behalf
of the petitioner is still pending from 2019. Therefore, directions
3 wp6063.19.odt
can be given to the learned Member, Industrial Court, Amravati
for deciding the matter expeditiously and within a period of six
months from the date of receipt of this order.
6. In view of above, the writ petition is disposed of
without interfering in the impugned order dated 06.08.2019
below Exh.U-2. Learned Member, Industrial Court is directed to
decide Complaint ULP No.49/2019 within a period of six months
from the date of receipt of this order. It is expected that both the
parties will extend their full cooperation for expeditious disposal
of the matter.
Rule accordingly. No order as to costs.
JUDGE
kahale
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!