Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sh. Jang Bahadur Singh vs M/S Thermoplastic Surgical & ...
2011 Latest Caselaw 2569 Del

Citation : 2011 Latest Caselaw 2569 Del
Judgement Date : 12 May, 2011

Delhi High Court
Sh. Jang Bahadur Singh vs M/S Thermoplastic Surgical & ... on 12 May, 2011
Author: Rajiv Sahai Endlaw
            *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                               Date of decision: 12th May, 2011.

+                                   W.P.(C) 2557/2001

%        SH. JANG BAHADUR SINGH                    ..... Petitioner
                      Through Mr. H.K. Chaturvedi, Advocate.

                                      versus

         M/S THERMOPLASTIC SURGICAL
         & SCIENTIFIC INDUSTRIES & ANR.                         ..... Respondents
                       Through: None.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.       Whether reporters of Local papers may
         be allowed to see the judgment?                               No

2.       To be referred to the reporter or not?                        No

3.       Whether the judgment should be reported                       No
         in the Digest?

RAJIV SAHAI ENDLAW, J.

CM No.6759/2011 (of the petitioner for early hearing).

Allowed.

The writ petition is taken for hearing today itself.

W.P.(C) 2557/2001.

1. For the reasons herein after appearing, even though none appears for

the respondent employer but need is not felt to await or hear the

respondent.

2. The petitioner workman impugns the order dated 1 st March, 2001 of

the Industrial Adjudicator allowing the application of the respondent

employer for setting aside of the ex parte award dated 30th August, 1999

subject to payment of costs by the respondent employer to the petitioner

workman of `5,000/-.

3. Notice of the petition was issued and on the application of the

petitioner workman further proceedings before the Industrial Adjudicator

stayed and remain stayed.

4. The application for setting aside of the ex parte award was made

within 13 days of the ex parte award. Upon the application being opposed

by the petitioner workman issues were framed thereon, evidence led and

thereafter the application allowed.

5. It has been put to the counsel for the petitioner that even if the writ

petition of the petitioner workman is to be allowed and the ex parte award

to be allowed to remain, opportunity will necessarily have to be granted to

the respondent employer to challenge the same by way of writ petition in

as much as the respondent employer has had no opportunity to challenge

the award owing to the application for setting aside of the ex parte having

been allowed.

6. Moreover, there are divergent opinions of the Supreme Court on the

powers of the Industrial Adjudicator to so set aside the ex parte award.

7. In the circumstances, it is felt that no purpose would be served in

keeping this writ petition alive. The petitioner workman by preferring the

same has already delayed the matter by over ten years.

8. In the circumstances, while dismissing the writ petition and

relegating the parties to the Industrial Adjudicator it is directed that the

Industrial Adjudicator to now dispose of the proceedings within one year

of the parties first appearing before the Industrial Adjudicator.

9. The parties to appear before the Industrial Adjudicator on 8 th July,

2011. The counsel for the petitioner to inform the respondent employer and

the counsel of the respondent employer of today's order and the said date,

to enable the respondent employer to appear before the Industrial

Adjudicator on that date.

10. Liberty is also granted to the petitioner workman to, along with a

copy of this order, immediately approach the Industrial Adjudicator for

issuance of notice to the respondent employer for 8 th July, 2011.

11. The record of Industrial Adjudicator if received in this Court be

returned immediately.

No order as to costs.

RAJIV SAHAI ENDLAW (JUDGE) MAY 12, 2011 pp

 
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