Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maha. State Road Transport ... vs Hrishikesh Gajanan Holey And Another
2023 Latest Caselaw 12946 Bom

Citation : 2023 Latest Caselaw 12946 Bom
Judgement Date : 18 December, 2023

Bombay High Court

Maha. State Road Transport ... vs Hrishikesh Gajanan Holey And Another on 18 December, 2023

Author: Avinash G. Gharote

Bench: Avinash G. Gharote

2023:BHC-NAG:17322
                                                                                     13-caw3607.23.odt
                                                          1/2



                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               NAGPUR BENCH, NAGPUR.
                                CIVIL APPLN. (W) NO. 3607 OF 2023
                                               AND
                                WRIT PETITION NO. 8101 OF 2023
                        Maharashtra State Road Transport Corporation, Amravati
                                                 -Vs.-
                                Hrishikesh Gajanan Holey and another
           ----------------------------------------------------------------------------------------------
           Office notes, Office Memoranda of
           Coram, appearances, Court's orders        Court's or Judge's Orders.
           or directions and Registrar's orders.
           ----------------------------------------------------------------------------------------------
                                  Mr. Y.R.Chougule, counsel for the petitioner.


                                                         CORAM : AVINASH G. GHAROTE, J.
                                                         DATE       : 18TH DECEMBER, 2023



                                  CIVIL APPLN. (W) NO. 3607 OF 2023


                                                   The    present     application   seeks    to    place

documents on record. It is contended that these documents are available on the record of the Trial Court, considering which, since notice has not been issued, the civil application is allowed and disposed of.

WRIT PETITION NO. 8101 OF 2023

By placing reliance upon the Discipline and Appeal Rules, it is contended that the show cause notice has been issued by the Competent Authority and therefore, on this ground, considering the admitted position, that the strike was declared as illegal, the impugned order passed KHUNTE 13-caw3607.23.odt

by the learned Labour Court as well as the judgment of the learned Industrial Court dated 12/07/2023 need to be quashed and set aside.

2. On a query being made to point out the order by which the strike was declared as illegal and the pleading to that effect, the learned counsel for the petitioner, is unable to do so. Though the written statement has been referred, there is no such statement in the written statement that the strike was declared as illegal. It is therefore, clear that these are all contentious issues, which require consideration by the learned Labour Court on merits. I therefore, do not see any reason to interfere in the impugned order. The petition is therefore, dismissed. No costs.

JUDGE

Signed by: Mr. G.S. Khunte Designation: PS To Honourable Judge Date: 18/12/2023 16:12:04 KHUNTE

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter