Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Press Trust Of India Limited vs Pti Employees Union
2022 Latest Caselaw 2893 Del

Citation : 2022 Latest Caselaw 2893 Del
Judgement Date : 11 November, 2022

Delhi High Court
The Press Trust Of India Limited vs Pti Employees Union on 11 November, 2022
                                          Neutral Citation Number 2022/DHC/004868

                          $~76
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +     W.P.(C) 15486/2022

                                THE PRESS TRUST OF INDIA LIMITED                    ..... Petitioner
                                                   Through:     Mr. N.B. Joshi with Mr. Anurag
                                                                Ranjan with Ms. Seema Neb and
                                                                Mr. Shweta Kapoor, Advocates.
                                                   versus
                                PTI EMPLOYEES UNION                                 ..... Respondent
                                                   Through:     Mr. Devadatt Kamat, Sr. Adv with
                                                                Mr. Javedur Rahman, Adv and
                                                                Mr. Mudassir, Adv.


                          %                        Date of Decision: 11th November, 2022
                          CORAM:
                          HON'BLE MR. JUSTICE DINESH KUMAR SHARMA

                                                      JUDGMENT

DINESH KUMAR SHARMA, J. (Oral)

CM APPL.48168/2022 (exemption)

Exemption allowed subject to all just exceptions.

W.P.(C) 15486/2022 & CM APPL.48167/2022 (stay)

1. The present petition has been filed challenging the order dated 08.09.2022 seeking the following prayers:-

a. Issue Writ/Writs in the nature of a mandamus or certiorari or any other writ quashing the Impugned

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:16.11.2022 13:20:53 Neutral Citation Number 2022/DHC/004868

Order dated 08-09-2022 passed by the National Industrial Tribunal, Mumbai in REF. NTB-1 of 2021 and allow the applications filed by the Petitioners in which the impugned order was passed;

b. In the alternative direct the National Industrial Tribunal, Mumbai in REF. NTB-1 of 2021 to adjudicate on merits the applications in which the impugned order dated 08-09-2022 has been passed; c. Stay the operation of the Impugned Order dated 08-

09-2022 and proceedings pending adjudication of the instant matter,

2. Learned counsel for the petitioner submits that in fact two references have been made by the Central Government, one dated 07.05.2021 and the other dated 25.08.2021. Learned counsel for the petitioner submits that the reference dated 07.05.2021 relates to 297 newspaper employees whereas reference dated 25.08.2021 relates to 104 employees. Learned counsel for the petitioner submits that the primary concern of the petitioner is that these 104 employees, as covered under Reference dated 25.08.2021, are already part of 297 employees regarding which reference is made on 07.05.2021. Learned counsel for the petitioner submits that if the proceedings before the National Industrial Tribunal are allowed to continue, there shall be two separate awards in respect of 104 employees in view of two different references. Learned counsel for the petitioner submits that therefore interference is required to be made by this Court in the impugned order dated 08.09.2021.

3. Sh. Devadatt Kamath, learned senior counsel for the respondent has submitted that in fact the present petition is nothing more than a luxury

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:16.11.2022 13:20:53 Neutral Citation Number 2022/DHC/004868

litigation. Learned senior counsel submitted that the petitioner has moved an application with an identical prayer before the Tribunal, which is still pending adjudication before the Tribunal. Learned senior counsel for the respondent submits that the present petition has been filed only to delay the proceedings.

4. The writ jurisdiction under Article 226 is though wide but needs to be exercised in circumspection. The writ Court can interfere into the order of the learned Labour Court/Tribunal only if there is manifest illegality or perversity in the order of the Tribunal. The applications as moved by the petitioner are still pending before the Tribunal and the Tribunal has not rejected the applications. Thus, if this Court interferes at this stage, it will amount to interfering into the functioning of the Tribunal, which is not permissible under the law. However, the learned Tribunal will be well advised if the applications moved by the petitioner are disposed of expeditiously in accordance with law.

5. I consider that any order passed in the instant petition filed by petitioner, will only amount to usurping the jurisdiction of the Tribunal, which is certainly not permissible in law.

6. Accordingly, the present petition stands disposed of.

DINESH KUMAR SHARMA, J

NOVEMBER 11, 2022 st

Signature Not Verified Digitally Signed By:PALLAVI VERMA Signing Date:16.11.2022 13:20:53

 
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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
Latestlaws Newsletter