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

M/S Continental Auto Services vs The Secretary-Labour And Anr
2018 Latest Caselaw 3948 Del

Citation : 2018 Latest Caselaw 3948 Del
Judgement Date : 13 July, 2018

Delhi High Court
M/S Continental Auto Services vs The Secretary-Labour And Anr on 13 July, 2018
$~9
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

+      W.P.(C) 584/2013

       M/S CONTINENTAL AUTO SERVICES          ..... Petitioner
                    Through: Mr.Siddharth Dias, Advocate

                                versus

    THE SECRETARY-LABOUR AND ANR         ..... Respondent
                  Through: Mr.Anuj Aggarwal, Mr.Deepak
                           Sinha & Mr.Tenzing Thinlay
                           Lepcha, Advocates for R-
                           2/Workman
CORAM:
HON'BLE MS. JUSTICE PRATIBHA RANI

                          ORDER

% 13.07.2018

CM No.25590/2017 (for restoration of Review Petition No.56/2015); CM No.25591/2017 (condonation of delay of 456 days in filing restoration application)

1. In W.P.(C) 584/2013, which was filed by the Management, M/s Continental Auto Services impugning the award dated 31st May, 2012 in I.D.No.101/2009, the applicant Mr.L.P.Pant, was impleaded as respondent No.2.

2. The writ petition was allowed by this Court on 23rd July, 2014. While relying on the decision of Apex Court in the case of All India

Reserve Bank Employees Association vs. Reserve Bank of India AIR 1966 SC 305, the respondent No.2/claimant was held not to be a workman. Hence, the impugned award dated 31st May, 2012 was set aside. The Review Petition No.56/2015 was filed by the respondent No.2/applicant along with the CM No.3158/2015 seeking condonation of delay in filing the review petition on which notice was issued to the writ petitioner/Management.

3. On 17th March, 2016, as none had appeared on behalf of the applicant/respondent No.2, the review petition as well as the CM No.3158/2015, were dismissed in default. Thereafter, the applicant/respondent No.2 filed two applications i.e. CM No.25590/2017, under Section 151 CPC for restoration of the review petition & CM No.25591/2017, under Section 5 of the Limitation Act for condonation of delay of 456 days in filing the restoration application inter alia on the following grounds:

(i) On 17th March, 2016, the counsel for the respondent No.2 could not appear before the Court as he was stuck in a traffic jam near India Gate.

(ii) When the counsel reached the Court on that date, on enquiry he came to know that the matter had been dismissed in default for non- appearance on behalf of the respondent No.2.

(iii) On 4th October, 2016, learned counsel for the applicant filed a fresh CM application vide Diary No.145374/2016 for restoration of the review petition. During this period his old clerk expressed his inability to work with him further.

(iv) Due to some misunderstanding, the application filed on 4 th

October, 2016, was returned under certain objections and was not re- filed. However, the counsel remained under the bonafide impression that the restoration application has already been filed and notice must have been issued. Therefore, he did not check the status of the earlier restoration application on an assumption that the said application would be coming up for further hearing shortly.

(v) In the meantime, in April/May, 2017, when the applicant/respondent No.2 contacted his counsel to enquire about the status, he inspected the file and came to know that the application filed by him on 4th October, 2016 was returned long back due to objections.

(vi) He contacted his old clerk but due to lapse of time, the old clerk was unable to recollect about the application.

(vii) In June, 2017 the Courts were closed and immediately on re- opening the application seeking restoration of the review application [CM No.25590/2017] was filed on 12th July, 2016 only with the CM No.25591/2017 for condonation of delay of 456 days, which has been duly explained.

4. During the course of hearing, learned counsel for the applicant/respondent No.2 has submitted that the applicant is a poor workman and delay of 456 days may be condoned, subject to such conditions, as may be deemed fit.

5. A perusal of the record shows that the reason for huge delay of 456 days in filing the application has been attributed to the counsel and his old clerk but the affidavit in support thereof has been filed by the petitioner. The affidavit filed by the petitioner is silent as to what steps he had taken to know the status of his restoration application

from 17th March, 2016 till July, 2017, when the restoration application was filed by him.

6. Learned counsel for the applicant/respondent No.2 has clearly admitted that matter was listed on 17th March, 2016 and he could not appear when it was taken up. But on the very same date on reaching the Court when he enquired about the status of the matter, he was duly informed that it had been dismissed in default. Thereafter, neither the counsel nor the applicant/respondent No.2 took any steps within the prescribed time or within a reasonable time to file an application for restoration of the review application. The applicant/respondent No.2 has been held not to be a workman by this Court. Huge delay of 456 days in filing the application seeking restoration of the review application has remained unexplained by the applicant. It is not the case of the applicant/respondent No.2 that he was not aware of the date of hearing of 17th March, 2016. He has not explained as to why he waited for almost a year to contact his counsel for the status of the case. The applicant/respondent No.2 has not even mentioned the date when he contacted his counsel in April/May, 2017. Even if it is assumed for the sake of argument that the applicant contacted the counsel only in April/May, 2017, that is after more than one year of dismissal of review application in default, the restoration application could have been filed soon thereafter. It has also not been explained as to when the counsel for the applicant came to know about dismissal in default on 17th March, 2016 why, the Review Petition No.56/2015 and CM No.25591/2017 seeking condonation of delay in filing the restoration application has been filed after more than a year.

7. In view of the above discussion, as the applicant/respondent No.2 has not been able to explain the delay of 456 days in filing the application for restoration of the review petition. The prayer for condonation of delay in filing the restoration application is declined and as a result, restoration application is also dismissed.

PRATIBHA RANI, J.

JULY 13, 2018 'hkaur'

 
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