Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rilaxon (Coir And Felt Div.) ... vs Gobind Chandra Kabi & Ors
2021 Latest Caselaw 3524 Cal

Citation : 2021 Latest Caselaw 3524 Cal
Judgement Date : 1 July, 2021

Calcutta High Court (Appellete Side)
Rilaxon (Coir And Felt Div.) ... vs Gobind Chandra Kabi & Ors on 1 July, 2021
     04.
01.07.2021

.

Ct. No. 11.

F.B.

MAT 531 of 2021 with IA No. CAN 1 of 2021

(Via Video Conference)

Rilaxon (Coir and Felt Div.) Gujrat Composite Ltd.

-Vs.-

Gobind Chandra Kabi & Ors.

Mr. Sujit Kumar Sharma ..... For the Appellants.

Mr. Sirsanya Bandyopadhyay, Mr. Subhendu Sengupta ..... For the State.

Under challenge in this appeal is the order of the

Hon'ble Single Bench dated 23rd of April, 2021 in WPA

8160 of 2021. The Hon'ble Single Bench was pleased to

notice in the presence of the Director of the Company

concerned, the assessment by the Certificate Officer of

the total gratuity dues payable to the writ petitioner.

It is submitted by Mr. Bandyopadhyay, Learned

Junior Standing Counsel, that steps are being taken by

the concerned State Authority to act in terms of the

Certificate issued by the Certificate Officer.

This Court further notices from the judgment

and order impugned of the Hon'ble Single Bench that

the matter has been kept for further consideration on a

following date at a fixed time. The matter has been

treated to be 'Heard-in-part' by the Hon'ble Single

Bench as, it was substantially heard.

On behalf of the appellants, Mr. Sharma,

Learned Counsel appears and, takes several points

which, in the view of this Court, can be taken before the

Hon'ble Single Bench at the hearing.

This order impugned has not settled the rights of

the parties and, in view of the satisfaction of this Court

that there is no judgment and final order eligible to be

considered fit for an appeal under Clause 15 of the

Letters Patent, the writ petition is returned to the

Hon'ble Single Bench for final adjudication on merits.

This Court is today also handed over copies of

the Reports filed by the Certificate Officer, Serampore,

Hooghly in compliance with its previous direction dated

28th of June, 2021. The reports attempt to show the

steps purported to have been taken by the State in

terms of the Certificate issued by the Certificate Officer.

It is made clear that the State shall be free to

take such steps in accordance with law and report the

same to the Hon'ble Single Bench.

Accordingly, MAT 531 of 2021 along with CAN

1 of 2021 stand dismissed.

Since affidavits are not invited, the allegations

made in this appeal are deemed to be denied and

disputed.

Before parting with this discussion, it would be

important to notice that the concerned Uttarpara Police

Station was directed to execute the Warrant of Arrest

against the Director of the said Company by the 27th of

December, 2019. It is also important to notice that

since the Warrant of Arrest was not executed, the

Hon'ble Single Bench was constrained to call for in

person the Director of the said appellant Company.

Accordingly, let a copy of this order be endorsed

to the Commissioner of Police, Chandannagar

Commissionerate, for necessary further action.

Documents produced today be retained with the

record.

All parties to act in terms of the copy of the

order downloaded from the official website of this Court.

Urgent photostat certified copies of this order, if

applied for, be given to the parties upon compliance of

all necessary formalities.

(Ravi Krishan Kapur, J.) (Subrata Talukdar, J.)

 
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