Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shamprakash Narayanrao Gaikwad vs Divisional Controller ...
2023 Latest Caselaw 4924 Bom

Citation : 2023 Latest Caselaw 4924 Bom
Judgement Date : 5 June, 2023

Bombay High Court
Shamprakash Narayanrao Gaikwad vs Divisional Controller ... on 5 June, 2023
Bench: Avinash G. Gharote
                                                           WP 1747 of 2023 + 28.odt
                                           1

                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           NAGPUR BENCH AT NAGPUR

                               WRIT PETITION NO.1747/2023

                              Pralhad Ganapatrao Bharad
                                     ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1748/2023

                                 M. Shabbir M. Yasin
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                       Buldana Division Buldana and another
                                       WITH
                           WRIT PETITION NO.1773/2023

                              Ganesh Narayan Chinchole
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1768/2023

                               Atmaram Kacharu Jadhav
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1760/2023

                             Mobinoddin Jamaloddin Kazi
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1761/2023

                                  Dinkar Purnaji Dukare
                                      ...Versus...



::: Uploaded on - 05/06/2023                      ::: Downloaded on - 07/06/2023 16:56:38 :::
                                                         WP 1747 of 2023 + 28.odt
                                        2

         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1752/2023

                             Abdul Aarif Sheikh Raheman
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1762/2023

                               Sheikh Bashir Sheikh Lal
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1763/2023

        Pawan Jankiram Palwe (Deceased) through L.R. Surekha Pawan Palwe
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1767/2023

                               Punjaji Tukaram Suroshe
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                         WITH
                           WRIT PETITION NO.1769/2023

                              Vasantrao Ganapat Karhade
                                     ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1757/2023

                               Pratap Keruba Ambhore
                                    ...Versus...



::: Uploaded on - 05/06/2023                   ::: Downloaded on - 07/06/2023 16:56:38 :::
                                                         WP 1747 of 2023 + 28.odt
                                        3

         Divisional Controller Maharashtra State Road Transport Corporation
                       Buldana Division Buldana and another
                                       WITH
                           WRIT PETITION NO.1750/2023

                             Dilip Vishwanath Lamkhede
                                     ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1758/2023

                                Pralhad Tukaram Wagh
                                     ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1751/2023

                               Pravin Rambhau Dhande
                                     ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1749/2023

                               Ashok Namdeo Deshmukh
                                     ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1765/2023

                               Pundlik Govindrao Ghube
                                     ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1771/2023

                               Bhagwan Digambar Udar
                                    ...Versus...



::: Uploaded on - 05/06/2023                   ::: Downloaded on - 07/06/2023 16:56:38 :::
                                                          WP 1747 of 2023 + 28.odt
                                         4

         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1759/2023

                         Shamprakash Narayanrao Gaikwad
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1774/2023

                     Akhtar Mohammad Khan Abdul Hamid Khan
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1770/2023

                             Kashinath Tukaram Bahekar
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1764/2023

                                 M. Kalim M. Jamadar
                                     ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1756/2023

                               Atmaram Dattu Gadhave
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1772/2023

                               Sahdeo Vithoba Shegokar
                                    ...Versus...



::: Uploaded on - 05/06/2023                    ::: Downloaded on - 07/06/2023 16:56:38 :::
                                                                       WP 1747 of 2023 + 28.odt
                                                   5

         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1755/2023

                               Sanjay Jayram Khedekar
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1753/2023

                               Prakash Murlidhar Jadhav
                                     ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1766/2023

                              Gulabrao Ruprao Jeughale
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1754/2023
                                Eknath Mohan Sonune
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana
                                        WITH
                           WRIT PETITION NO.1775/2023

                             Vishwanath Kashinath Petare
                                    ...Versus...
         Divisional Controller Maharashtra State Road Transport Corporation
                               Buldana Division Buldana

      ----------------------------------------------------------------------------------------------
                       Mr. B.M. Khan, Advocate for petitioner in all petitions
                       Mr. V.H. Kedar, Advocate for respondents/MSRTC
     ----------------------------------------------------------------------------------------------




::: Uploaded on - 05/06/2023                                ::: Downloaded on - 07/06/2023 16:56:38 :::
                                                              WP 1747 of 2023 + 28.odt
                                             6

                                       CORAM : AVINASH G. GHAROTE, J.
     Date of reserving the order                  : 04/05/2023
     Date of pronouncing the order                : 05/06/2023



1. Heard Mr. Khan, learned Counsel for the petitioners and

Mr. Kedar, learned Counsel for the respondents/MSRTC.

2. All these petitions raise a common question, as to

whether the petitioners are entitled to the benefits of clause 49 of

the 1956 settlement independently of clause 19 of the 1985

settlement and Resolution No.8856. In all these petitions, except for

difference in the dates, rest of the plea is common and therefore

they are being decided by this common judgment.

3. Mr. Khan, learned Counsel for the petitioners submits,

that under clause 49 of the settlement of 1956, the petitioners were

entitled to be placed on same time pay scale as of regular employees,

on having completed 180 days of service with the

respondent/MSRTC. Taking the facts in Writ Petition No.1747/2023

in hand, it is contended that the petitioner had completed 180 days

as a daily wager on 31/12/1990, but was not taken on temporary

time scale w.e.f 01/01/1991, but was on temporary time scale till

16/03/1992 and therefore was entitled to the difference in wages,

WP 1747 of 2023 + 28.odt

prior to 16/03/1992. It is also claimed that the petitioner was

thereafter placed in daily rated Group-II on 05/07/1996. The

petitioner retired on 29/02/2020 and therefore it is claimed that the

petitioner is entitled for the benefit of time scale from 01/01/1991

till his retirement. It is also contended that the various settlements,

namely clause 49 of the 1956 settlement, Resolution No.8856 and

clause 19 of the 1985 settlement operate in different arenas and

therefore work independently of each other, in light of which, the

learned Industrial Court could not have rejected the claim for the

benefit of time scale to the petitioner. It is also contended that clause

49 of the 1956 settlement only relates to grant of regular time scale

to a daily rated employee on having completed 180 days of

continuous service and has nothing to do with any absorption. It is

also contended that clause 19 of the 1985 settlement and also

Resolution No.8856 relate to the absorption, and therefore have no

bearing whatsoever upon the operation of clause 49 of the 1956

settlement as they both operate independent of each other. In that

view of the matter, it is contended that the learned Industrial Court

has misconstrued the position by placing reliance upon clause 19 of

1985 settlement for the purpose of considering the benefits available

WP 1747 of 2023 + 28.odt

under clause 49 of the 1956 settlement and therefore the impugned

judgment is liable to be quashed and set aside.

4. In order to substantiate his contention that the clauses

operate in a different field, reliance is placed by Mr. Khan, learned

counsel for the petitioners, upon the Full Bench judgment of this

Court in the case of Maharashtra State Road Transport Corporation,

Nagpur Vs. Premlal s/o Khatri Gajbhiye 2003-II-LLJ 1108 . He also

places reliance upon the judgment of the Hon'ble Apex Court in case

of Maharashtra State Road Transport Corporation Vs. Premlal 2007

(113) FLR 451 and specifically paras 7 and 8.

5. Mr. Kedar, learned counsel for the respondents/MSRTC,

opposing the petitions submits that it is not a case of the petitioner

that the benefits of the various settlements have not been given to

them, rather according to him, it is the admitted position that the

benefits have been given, however for the limited period of 180 days

prior to 31/12/1990, the benefit is being claimed. He further

submits that all the three settlements namely clause 49 of the 1956

settlement, Resolution No.8856 and clause 19 of the 1985

settlement, have to be read in conjunction with each other. Further,

he invites my attention to the judgment in the case of Pradeep

WP 1747 of 2023 + 28.odt

Vyankatrao Shinde Vs. Divisional Controller, MSRTC, Nagpur and

another 2019 (2) Mh.L.J. 82 (pg 82), wherein it is contended that

this is the position which has been laid down by learned Single

Judge, in light what has been stated by Hon'ble Apex Court in

Premlal (supra). He also invites my attention to the judgment of this

Court in Maharashtra State Road Transport Corporation, Through

the Divisional Controller, MSRTC, Wardha Vs. Abdul Bashir s/o Sk.

Mehaboob (Writ Petition No.3129/2015 with connected petition,

decided on 03/04/2023) in which Premlal (supra) has been

considered. It is therefore submitted that the learned Industrial

Court has not fallen in any error in passing the impugned judgment.

He also invites my attention to the evidence and cross-examination

of the petitioner and contends that even presuming otherwise, this

is the case of no evidence, as there is nothing brought on record to

indicate the relevant factors for which he relies upon the cross-

examination of the petitioner (para 5, pg 54). It is, therefore,

contended that the impugned judgment ought not to be interfered

with. Reliance is also placed by him upon the judgment in the case

of Premlal (supra) (para 9). He also contended that there is

considerable delay on part of the petitioners to approach the learned

WP 1747 of 2023 + 28.odt

Industrial Court and therefore on this count also the complaints

ought to have been dismissed.

6. Insofar as delay is concerned, the learned Industrial

Court has held relying on paras 26 and 27 of the judgment of the

learned Full Bench in Premlal (supra) that the default in

performance of obligation is a continuous wrong and the cause

therefore will continue to recur. I am therefore not inclined to

interfere on this ground.

7. The position as enunciated by clause 49 of the 1956

settlement; Resolution No.8856 and clause 19 of the 1985

settlement came up for consideration before the learned Full Bench

of this Court in Premlal (supra), in which it was held as under :-

"28. We, therefore, hold that Clause 49 of 1956 settlement is neither replaced nor revoked by Clause 19 of 1985 settlement. We also hold that the Resolution No.8856 is unenforceable and not binding upon the respondents. The Clause No.49 of 1956 settlement operates in totally different field from Clause 19 of 1985 settlement inasmuch as that the former relates to the scale of pay whereas the latter pertains to absorption of the daily rated worker in permanent employment. The appeals and the petition, therefore, lack merits and deserve to be dismissed with the cross objections."

The decision of the Full Bench in Premlal (supra) was

carried to the Hon'ble Apex Court by the respondent herein, in which

WP 1747 of 2023 + 28.odt

the position as held by the learned Full Bench in Premlal [(FB)

(supra)] was upheld as under :-

"7. According to the impugned judgment Clause 49 of 1956 Settlement and Clause 19 of 1985 Settlement operated in different fields and consequently Clause 19 of 1985 Settlement did not supersede Clause 49 of 1956 Settlement. Broadly, we agree with the decision of the High Court. In our view, there is a difference between the status of an employee on one hand and the benefits accruing to the workmen on the other hand. As stated above, in 1956 the Union presented to the Corporation various demands. One of the demands was abolition of the daily- wage system. Under Clause 49 of 1956 the Corporation agreed to give to the workmen all the benefits available to a time scale worker. On the other hand, under Clause 19 of 1985 Settlement, subject to a worker fulfilling the eligibility criteria, the Corporation agreed to absorb daily rated workmen who completed 180 days of service. Therefore, the High Court was right in holding that the above two Clauses operated in different fields and, therefore, there was no question of Clause 19 of 1985 Settlement superseding Clause 49 of 1956 Settlement. Under Clause 49 of 1956 Settlement, the Corporation agreed to provide benefits to employees working for 180 days continuously to be given all benefits available to time scale workers.

8. The grievance of the workmen in the present case is that till today the Corporation has not given to them the benefits available to time scale workers. In the present case, they are not seeking absorption. In the present case, they are seeking wages payable to time scale workers. The topic of absorption is covered by Clause 19 of 1985 Settlement. It states that in all past cases all daily wagers who are eligible for absorption will be given absorption subject to their selection by the competent Select Committee and subject to existence of clear vacancies. This aspect was not there in Clause 49 of 1956 Settlement. Therefore, the High Court was right in holding that the two clauses operated in different fields. We agree with this conclusion of the High Court in the impugned judgment. In the circumstances, in the present case we are not required to examine the authority of the Joint Committee to cancel Clause

WP 1747 of 2023 + 28.odt

49 of 1956 Settlement. In the circumstances, in the present case we are not required to examine the question as to whether the workmen herein are entitled to be absorbed under Clause 19 of 1985 Settlement. These two aspects shall be a matter of separate adjudication. We do not wish to go into these aspects. Suffice it to state that Clause 19 of 1985 Settlement and Clause 49 of 1956 Settlement operate in different fields and, therefore, there is no question of Clause 19 of 1985 superseding Clause 49 of 1956 Settlement."

It is, however, material to note that after holding that

Clause 19 of 1985 Settlement and Clause 49 of 1956 Settlement

operate in different fields and Clause 19 of 1985 did not supersede

Clause 49 of 1956 Settlement, the Hon'ble Supreme Court in

Premlal (supra) went on to hold as under :-

"9. However, as stated above, we are required also to consider the effect of Resolution no.8856 dated 31.8.1978 passed by the Corporation under which Clause 49 of 1956 Settlement stood cancelled. It is true that the Union had agreed to the cancellation of Clause 49. However, the Union had also placed their demand for substitution of Clause 49 and the Corporation agreed to that substitution vide Resolution No.8856 passed by the Corporation under which persons in employment casually or on daily-wages as on the date of the Resolution as also those who were to be employed thereafter, were entitled to be appointed temporarily in ephemeral vacancies in the time scale of pay on completion of 180 days aggregate service in a financial year. Under the said Resolution they were entitled to the benefits admissible to regular employees on time scale of pay subject to their satisfying the conditions prescribed for the entitlement. As stated above, in the present case the workmen are not seeking absorption. They are seeking benefits admissible to regular employees on time scale of pay. In the present case, the workmen seek benefits admissible to those employees on time scale of pay. In the present case, the respondent-workmen are in service after 31.8.1978. In the circumstances,

WP 1747 of 2023 + 28.odt

notwithstanding cancellation of Clause 49 of 1956 Settlement the workmen herein would be entitled to all benefits admissible to regular employees working in the Corporation on time scale of pay provided they satisfy the eligibility criteria of having worked for aggregate service of 180 days and subject to their satisfying all the conditions prescribed for their entitlement in terms of the above Resolution No.8856 read with Clause 19 of 1985 Settlement."

(emphasis supplied)

What has been held in para 9 of Premlal [(SC) supra],

in my considered opinion, is against the argument canvassed by

Mr. Khan, learned counsel for the petitioners as the Hon'ble Apex

Court categorically holds that the workmen would be entitled to all

benefits admissible to regular employees working in the Corporation

on time scale of pay provided they satisfy the eligibility criteria of

having worked for aggregate service of 180 days and subject to their

satisfying all the conditions prescribed for their entitlement in terms

of Resolution No.8856 read with clause 19 of 1985 settlement. This

would indicate that clause 49 of the 1956 settlement; Resolution

No.8856 and clause 19 of the 1985 settlement have to be read in

conjunction with each other and not in isolation. The matter before

the hon'ble Apex Court in Premlal (supra) also related to grant of

time scale and not absorption, and therefore what has been stated

WP 1747 of 2023 + 28.odt

therein, would apply on all four corners to the present matters too,

wherein also the claim is for a similar relief.

8. A learned Single Judge of this Court in Pradeep

Vyankatrao Shinde (supra) while considering the above in light of

what has been held in Premlal [SC (supra)] has held that both the

conditions : (a) of having worked for aggregate 180 days in a

financial year and (b) conditions stipulated in clause 19 of the 1985

settlement, have to be satisfied, by an employee claiming

entitlement to time scale and other benefits admissible to regular

employees working with the Corporation, in the following words :-

"8. The last few sentences of the above quoted paragraph clearly show that the Hon'ble Supreme Court has laid down that notwithstanding deletion of clause 49 of 1956 Settlement, workmen would be entitled to time scale of pay and other benefits admissible to regular employees working with the respondent-Corporation provided that they satisfy the eligibility criteria of having worked for aggregate of 180 days and subject to their satisfying all the conditions prescribed for their entitlement in terms of the resolution No.8856 read with clause 19 of 1985 Settlement. Thus, it becomes clear that the workman/employee is required to satisfy twin requirements of having worked for aggregate 180 days in a financial year with the respondent-Corporation and condition stipulated in clause 19 of the 1985 Settlement. This position has been followed by this Court in the judgment and order dated 6-3-2012 passed in Writ Petition No.3466 of 2011 and connected writ petitions and further in a bunch of writ petitions i.e. Writ Petition No.1453 of 2012 and connected petitions in order dated 21-1-2013."

WP 1747 of 2023 + 28.odt

9. A similar view as been taken in Maharashtra State Road

Transport Corporation Chandrapur Division, Chandrapur Through

Divisional Controller Vs. Shri Arjun Gangaram Wajgikar and others

(Writ Petition No.3466 of 2011 and connected matters decided on

06/03/2012) [para 4 and 6]. In Abdul Bashir (supra), I have also

had the occasion to consider the issue and have held that Premlal

[SC (supra)] holds that clause 49 of the 1956 settlement; Resolution

No.8856 and clause 19 of the 1985 settlement have to be read

together in light of the mandate in para 10 of Premlal [(SC supra)].

Even Resolution No.8856 (which is in supersesion of clause 56 of

the 1956 settlement) holds that employees, who have completed

180 days of aggregate service in any one financial year shall be

appointed temporarily in ephemeral vacancies in time scale of pay of

the post in which they were appointed with effect from the date of

the resolution or from the date of their completion of 180 days

aggregate service in a financial year, as the case may be, and shall

also be entitled from the relevant date to the benefits admissible to

regular employee on time scale of pay provided they satisfy all the

conditions prescribed for their entitlement. When the Hon'ble Apex

Court in Premlal [SC (supra)] in para 10 holds that the entitlement

WP 1747 of 2023 + 28.odt

of workmen to the benefits of admissible to regular time scale is

provided they satisfy the eligibility criteria of having worked for

aggregate service of 180 days and subject to their satisfying all the

conditions prescribed for their entitlement in terms of the Resolution

No.8856 read with clause 19 of the 1985 settlement, it cannot be

said that all three have to be read in isolation and not in conjunction

with each other. The contention in this regard is therefore liable to

be rejected.

10. It is also material to note that even on the facts of the

matter, the material brought on record is woefully inadequate, which

is reflected from the cross-examination of the complaint/petitioner

which is quoted as under :

"05- eyk egkeaMGkpk 1950 pk dk;nk ekghr ukgh- eyk xSjvtZnkjkP;k lsok'krhZ ckcrph ekfgrh vkgs- eyk xSjvtZnkjkP;k 1956 P;k djkjkP;k 'krhZ o vVhaph iw.kZ dYiuk ukgh- eyk fn-06-02-2009 P;k ifji=dkph iw.kZ dYiuk ukgh- eyk lu 1985 P;k Bjko dz- 8556 e/khy dye 19 ph ekfgrh ukgh- eh xSjvtZnkjkdMs jkstankjhoj T;k rkj[ksyk #tw >kyks] R;kckcrpk ek>k #tw vgoky eh vfHkys[kkoj nk[ky dsyk ukgh- gs Eg.k.ks cjkscj vkgs dh] eyk lq#okrhyk fnysY;k] rkRiqjrh use.kwdhP;k vkns'kkr vls fyfgys gksrs dh] vko';drsuqlkj] tsOgk dke miyC/k jkghy rsOgk eyk dke fnY;k tkbZy- vkt jksth eyk gs vkBor ukgh dh] ekÖ;k rkRiqjR;k use.kwdhP;k vkns'kkr vls EgVys gksrs dh] eyk dk;e lsok ns.;kdjhrk lnjph rkRiqjrh use.kwdhph lsok xzkg~; /kjrk ;s.kkj ukgh- gs Eg.k.ks cjkscj vkgs dh] eyk lq#okrhyk rkRiqjrh use.kwd fnyh rsOgk] xSjvtZnkjkdMs dks.krsgh eatwj fjDr in] miyC/k uOgrs] ijarq dke miyC/k

WP 1747 of 2023 + 28.odt

vlY;keqGs eyk rkRiqjrh use.kwd ns.;kr vkyh gksrh- gs Eg.k.ks cjkscj vkgs dh] ekÖ;k rkRiqjrh use.kwdhP;k vkns'kkr eyk 180 fnolkaph lsok vFkok brj Bjkfod fnolkaph lsok >kY;kuarj] eyk lsosr dk;e dj.;kr ;sbZy vFkok fu;fer ixkj ns.;kr ;sbZy v'kh dks.krhgh vV uOgrh- ek>h lq#okrhph jkstankjhph use.kwd >kyh rsOgk] ekÖ;k fuoM lferhr dks.k&dks.k vf/kdkjh gksrs ;kph eyk dYiuk ukgh- fuoM lferhus eyk eqyk[krh lkBh cksykoys vFkok ek>h eqyk[kkr ?ksryh gs n'kZfo.;kdjhrk ekÖ;kdMs dks.krsgh nLr miyC/k ukgh-

06- gs Eg.k.ks cjkscj vkgs dh] tlstls eatwj fjDr in miyC/k gksr xsys rlsrls eyk o brj jkstankjhojhy deZpk&;kaauk fu;fer dj.;kr vkys- gs Eg.k.ks cjkscj vkgs dh] VsEijjh VkbZe Ldsy o VkbZe Ldsy ;k nksUgh osruJs.kh lkj[;kp vkgsr o R;kr dks.krkgh Qjd ukgh- eyk lq#okrhyk jkstankjhoj ykxY;kuarj useds dks.kR;k fno'kh 180 fnol iw.kZ >kys] gs n'kZfo.;kdjhrk eh dks.krsgh nLr vfHkys[kkoj nk[ky dsys ukgh- eyk lsosr dks.kR;k o"khZ 10 o"kZ o 12 o"kZ >kys gs n'kZfo.;kdjhrk ekÖ;kdMs ekÖ;k lsokiqLrhdsP;k O;frfjDr] brj dks.krsgh nLr miyC/k ukgh- eyk osruJs.kh m'khjk fnY;kckcr eh dks.kR;kgh vf/kdk&;kdMs rdzkj dsyh uOgrh- r'kh rdzkj u dj.;kps dkj.k eh lkaxw 'kdr ukgh- gs Eg.k.ks cjkscj vkgs dh] ekÖ;k lsokiqLrhdsrhy uksasnh cjkscj vkgsr- gs Eg.k.ks cjkscj ukgh dh] eyk xSjvtZnkjkdMwu osGksosGh loZ Qk;ns feGkys Eg.kwu eh xSjvtZnkjkdMs rdzkj dsyh ukgh- gs Eg.k.ks cjkscj vkgs dh] lnjph rdzkj eh xSjvtZnkjkps fn- 06-02-2009 ps ifji=dkizek.ks Qk;ns feG.;kdjhrk nk[ky dsyh vkgs- gs Eg.k.ks cjkscj vkgs dh] fn-06-02-2009 P;k ifji=dkuarj ns[khy] eyk R;kuqlkj ykHk feG.;kdjhrk eh dks.krhgh rdzkj vFkok vtZ fouarh dsyh ukgh-"

11. Mr. Khan, learned Counsel for the petitioners does not

dispute that the cross-examination of the complainants in all the

complaints is more or less the same.

WP 1747 of 2023 + 28.odt

12. The cross-examination of the petitioner/complainant

would demonstrate that the necessary factual material, essential for

determining the controversy has not been brought on record at all.

The date on which aggregate 180 days in a year were completed; the

date on which the petitioner was taken on temporary time scale, all

are absent. Except for the service- book nothing is claimed to be

available.

13. Mr. Khan, learned counsel for the petitioners during the

course of his arguments has not made any submissions on the basis

of the service-book. This would clearly indicate that even on merits,

the evidence necessary to establish the plea for claiming entitlement

to benefits of regular time scale, are absent. This is therefore a case

where in absence of material dates and documents supporting them,

even if the arguments advanced by Mr. Khan, learned counsel for the

petitioners are to be accepted, no relief can be granted for lack of

relevant material, which is apart from the fact that on the legal

proposition, the matters are covered by Premlal (supra) and Pradeep

Vyankatrao Shinde (supra).

14. Considering the above position, I do not see any reason

to interfere in the impugned judgment of the learned Industrial

WP 1747 of 2023 + 28.odt

Court. The writ petitions are therefore dismissed. No order as to

costs.

(AVINASH G. GHAROTE, J.)

Deshmukh/Wadkar

 
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