Citation : 2022 Latest Caselaw 9313 Raj
Judgement Date : 18 July, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Spl. Appl. Writ No. 94/2021
Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972 And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.).
2. Controlling Authority Under Payment Of Gratuity Act, 1972, And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Manohar Das Vaishnav S/o Shri Gopi Das Vaishnav, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents Connected With D.B. Spl. Appl. Writ No. 184/2021 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant Versus
1. The Appellate Authority Under Payment Of Gratuity Act, 1972 And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.).
2. Controlling Authority Under Payment Of Gratuity Act, 1972 And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Shri Lokendra Singh Shaktawat S/o Shri Narendra Singh, R/o House No. C-20/21, Pratap Nagar, Udaipur (Raj.).
----Respondents D.B. Spl. Appl. Writ No. 202/2021 Rajasthan Marudhara Gramin Bank, Through Its Chairman, Head Office Tulsi Tower, 9Th B Road, Sardarpura, Jodhpur.
----Appellant
Versus
(2 of 3) [SAW-94/2021]
1. The Appellate Authority Under Payment Of Gratuity Act, 1972, And The Deputy Chief Labour Commissioner (Central), Ajmer (Raj.)
2. Controlling Authority, Under Payment Of Gratuity Act, 1972 And Assistant Labour Commissioner (Central), Ajmer (Raj.).
3. Tara Ram Meena S/o Nimba Ram, Through The General Secretary, Gramin Bank Pensioners Samity, Pali.
----Respondents
For Appellant(s) : Mr. Bhavit Sharma For Respondent(s) : Mr. Satya Prakash Sharma Mr. Prakash Raika on behalf of Mr. Mukesh Rajpurohit, ASG
HON'BLE MR. JUSTICE SANDEEP MEHTA HON'BLE MR. JUSTICE KULDEEP MATHUR
Order
18/07/2022
Learned counsel, Mr. Bhavit Sharma, representing the
petitioner states that the controversy involved in these intra-court
appeals is covered by a judgment dated 05.01.2022 passed in a
bunch of appeals led by D.B. Civil Special Appeal (Writ)
No.561/2020 (Rajasthan Marudhara Gramin Bank, Jodhpur Vs.
The Appellate Authority under the Payment of Gratuity Act &
Ors.).
Learned counsel Mr. Satya Prakash Sharma and Mr. Prakash
Raika, associate to Mr. Mukesh Rajpurohit, ASG, representing the
respondents do not dispute this submission of Mr. Bhavit Sharma.
Accordingly, the judgment of the learned Single Judge and
the orders passed by the Controlling Authority as well as Appellate
Authority are set aside. If the bank has deposited any amount
before this Court or the authority under the Act of 1972 pursuant
(3 of 3) [SAW-94/2021]
to the impugned orders and judgment, the same shall be
reimbursed forthwith. The appeals are allowed in these terms. No
order as to costs.
(KULDEEP MATHUR),J (SANDEEP MEHTA),J 130-divya/-
Powered by TCPDF (www.tcpdf.org)
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!