Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhaiyalal S/O Govinda Tuppat vs Range Forest Officer, Goregaon ...
2021 Latest Caselaw 2951 Bom

Citation : 2021 Latest Caselaw 2951 Bom
Judgement Date : 15 February, 2021

Bombay High Court
Bhaiyalal S/O Govinda Tuppat vs Range Forest Officer, Goregaon ... on 15 February, 2021
Bench: V.M. Deshpande
                                                     1                      wp2031.20.odt

           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     NAGPUR BENCH AT NAGPUR
                  WRIT PETITION NO.2031 OF 2020
       Bhaiyalal s/o Govinda Tuppat,
       Aged about 65 years, Occu: Retired,
       R/o Palewada, Post: Mundipar,
       Tah. Goregaon, Distt. Gondia.                                  ...PETITIONER

                               ...V E R S U S...
 1) Range Forest Officer,
    Goregaon Forest Range Office,
    Tahsil Goregaon, Distt. Gondia-441801.

 2) Assistant Conservator of Forest,
    Forest Office, Gondia,
    Tah. and Dist. Gondia-441601.

 3) Chief Conservator of Forest,
      Forest Office, Civil Lines,
      Nagpur-440001.                                               ...RESPONDENTS
 -------------------------------------------------------------------------------------------
 Shri S.K. Verma, Advocate for petitioner.
 Smt. M.A. Barabde, A.G.P. for respondents.
 -------------------------------------------------------------------------------------------
                                CORAM:- V. M. DESHPANDE, J.

DATED :- 15th FEBRUARY, 2021.

ORAL JUDGMENT

Rule. Rule is made returnable forthwith. Heard finally

by consent of the parties.

(2) Heard Shri S.K. Verma, learned counsel for the

petitioner and Smt. M.A. Barabde, learned Assistant Government

Pleader for respondents.


 (3)            The petitioner filed a Complaint (ULP) No.24 of 2017

 before the Industrial Court, Bhandara.                     By filing complaint the




                                           2                   wp2031.20.odt

petitioner sought the relief from the Court that he is entitled for

the benefits of pension scheme.

(4) In the complaint it was stated that he was appointed as

a Forest Labour in the office of Range Forest Office at Goregaon

on 01.02.1990 and he has worked continuously for a period of 18

years. He stood retire on 31.12.2014 on attaining age of

superannuation, however he was not given the benefits of

pension. Therefore, the complaint was filed.

(5) Before approaching to the Court he sent a legal notice

(Exhibit-11) through an advocate, which was also placed on

record in the compliant proceedings before the Labour Court. The

said notice was replied by the respondent-Department vide reply

notice dated 16.01.2017 (Exhibit -13).

(6) After the parties adduced to the evidence the learned

Member of the Industrial Court vide judgment and order dated

18.10.2019 dismissed the complaint. Hence, this writ petition.

(7) During the course of hearing the learned counsel for

the petitioner submitted that learned Member of the Industrial

Court did not consider the legal notice (Exhibit-11) and the reply

thereon given by the respondent-Department (Exhibit-13), in

3 wp2031.20.odt

which it has been stated that the petitioner was working from

01.02.1990. He, therefore, submitted that the matter be remanded

back to the Industrial Court to give fresh consideration after

considering the Exhibits - 11 and 13.

(8) Smt. Barabde, learned Assistant Government Pleader

for respondents also could not point out the consideration of the

Exhibits-11 and 13.

(9) It was obligatory on the part of learned Member of

Industrial Court to consider the documents filed on record by the

parties. It is altogether different that the Court may accept or

reject the document, however there shall be consideration and the

Court shall give the reasons as to why the Court is accepting or

rejecting a particular document.

(10) In that view of the matter, the writ petition is partly

allowed. The impugned judgment and order passed by learned

Member, Industrial Court, Bhandara dated 18.10.2019 in

Complaint (ULP) No.24 of 2017 is hereby quashed and set aside.

The Complaint (ULP) No.24 of 2017 is restored to its file.

(11) Learned Member, Industrial Court, Bhandara is hereby

directed to give fresh hearing to the petitioner as well as

4 wp2031.20.odt

respondents and shall give verdict in accordance with law, after

considering the documents at Exhibits - 11 and 13.

(12) The parties are directed to appear before the learned

Member, Industrial Court, Bhandara on 17.03.2021. Thereafter,

the learned Member, Industrial Court, Bhandara shall decide the

said complaint in accordance with law, as early as possible and

within a period of eight months from 17.03.2021.

(13) Record and proceedings be sent back immediately.

Rule is made absolute in above terms. No order as to costs.

JUDGE Wagh

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter