Citation : 2023 Latest Caselaw 7147 Ori
Judgement Date : 3 July, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
RVWPET No.104 of 2023
Management of the Principal, Veer .... Petitioner
Surendrasai Medical College,
Sambalpur
Mr. A. Mishra, Advocate
-versus-
Sambhunath Sahu .... Opposite Party
Mr. M. Pati, Advocate
Mr. S. S. Pati, Advocate
CORAM:
JUSTICE ARINDAM SINHA
JUSTICE SANJAY KUMAR MISHRA
ORDER
03.07.2023
I.A. no.151 of 2023 and RVWPET No.104 of 2023 Order No.
02. 1. Mr. Mishra, learned advocate appears on behalf of review
applicant. He submits, the application was made on delay of two days.
A condonation of delay application has also been filed.
2. Mr. Pati, learned advocate appears on behalf of opposite party
in the writ petition. In fairness he does not oppose the condonation of
delay application.
3. The condonation of delay application is allowed on condoning
the delay. The application is disposed of.
// 2 //
4. Mr. Mishra, submits, review has been sought of judgment
dated 27th February, 2023, by which we dismissed the writ petition. He
submits, the workmen, including opposite party in the writ petition, did
not complete work of 240 days in a year. The hostel superintendent had
produced the muster roll in evidence, not considered by the Labour
Court. This fact was not brought notice of this Court, when dealing
with the writ petition. Secondly, the workmen, including opposite party
in the writ petition, had forged their appointment letters and identity
cards. This too was not considered by the Labour Court. These are
good grounds for review.
5. He submits further, after the award was passed and his client
had challenged it in this Court, an interim order was made, pursuant to
which his client offered the workmen reinstatement. They took the
reinstatement but abandoned the work. In the circumstances, they
ought not to have been heard in support of the award.
6. Mr. Pati submits, applicant was heard on the writ petition and
no ground for review has been made out.
7. We find applicant was represented at hearing of the writ
petition, by separate counsel. So far as first and second grounds are
concerned, on query from Court, Mr. Mishra was constrained to submit
that the points were not taken in the writ petition, neither as statement
// 3 //
of facts nor as grounds. Moving on to the third ground regarding offer
and acceptance of reinstatement pursuant to order of Court making it a
condition for stay of execution, we reproduce below paragraph 11 from
interim order dated 28th January, 2022 of co-ordinate Bench, made
earlier in the writ petition.
"11. Considering the submissions made and peculiar facts of this case and without prejudice to the contentions of the parties, in the interim it is directed that the order dated 14.12.2021 passed by the learned Senior Civil Judge, Sonepur in Execution Case No. 8 of 2016 shall remain stayed till next date and the executing Court is directed to release the attached items in favour of the petitioner subject to petitioner reinstating the opposite party in the service forthwith. It is made clear that this order will in no way influence the final adjudication of the writ petition on merits."
(emphasis supplied)
8. In view of aforesaid no more need be said regarding the
review application being without merit. It is dismissed.
( Arindam Sinha ) Judge
( S. K. Mishra ) Judge Prasant
Signature Not Verified Digitally Signed Signed by: PRASANT KUMAR SAHOO Reason: Authentication Location: ohc Date: 03-Jul-2023 19:22:26
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!