Citation : 2025 Latest Caselaw 11591 Raj
Judgement Date : 26 August, 2025
[2025:RJ-JD:38067]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Writ Misc Application No. 201/2025
1. The State Of Rajasthan, Through The Chief Engineer, Mahi Bajaj Sagar Project, Banswara At Present The Superintending Engineer, Construction Zone, Mahi Bajaj Sagar Project, Banswara Rajasthan.
2. The Executive Engineer, Coman Civil Works Division-I, At Present The Executive Engineer, Mahi Dam Division I, Mahi Project, Banswara Rajasthan.
3. Judge, Industrial Tribunal Cum Labour Court, Udaipur (Raj.).
----Petitioners Versus
1. Huka Father/o Rakma, Aged About 41 Years, R/o Samapada Post Kesharpura, Tehsil And District Banswara Rajasthan.
2. Prabhu S/o Shri Bhanji Mahida, R/o Singhpura Post Kadaliya Tehsil And District Banswara Rajasthan
3. Prabhu Lal S/o Shri Galji, R/o Aankeleshwar Post Banswara (Ward No. 27) Tehsil And District Banswara Rajasthan.
4. Gautam S/o Shri Hema, (4/1) Smt. Roopa W/o Lt. Shri Gautam S/o Shri Hema, Aged About 44 Years, R/o Samaipura Post Kadaliya, Tehsil And District Banswara Rajasthan.
5. Smt. Puni D/o Shri Rakma W/o Shri Prabhu, Aged About 41 Years, R/o Samapada, Post Kesharpura, Tehsil And District Banswara Rajasthan.
6. Devi Lal S/o Shri Heerji, Aged About 42 Years, R/o Sundanpur, Post Sundanpur, Tehsil And District Banswara Rajasthan.
7. Smt. Lali D/o Shri Nagji W/o Shri Hakru Damore, Aged About 43 Years, R/o Kalanala Post Nalda Tehsil And District Banswara Rajasthan.
----Respondents
For Petitioner(s) : Mr. Milap Chopra For Respondent(s) : Mr. Ravindra Singh
[2025:RJ-JD:38067] (2 of 2) [WMAP-201/2025]
JUSTICE DINESH MEHTA
Order
26/08/2025
1. Upon hearing learned counsel for the parties and considering
the submissions made at bar, this Court is of the view that the
issue in question is not covered by the judgment of this Court in
the case of Smt. Dhuli vs. The Judge, Labour Court & Ors. (S.B.
Civil Writ Petition No. 1087/2006) decided 16.04.2007, inasmuch
as, after expiry of substantial period, the Court may or may not
like to pass an order of reinstatement, while setting aside the
order regarding back-wages, the facts of each case have to be
taken into consideration in light of the contentions of the rival
parties.
2. Accordingly, the present application is allowed. The order
dated 03.12.2024 passed in S.B. Civil Writ Petition No.
14357/2015 is recalled.
3. The writ petition is restored to its original number.
(DINESH MEHTA),J 58-Mak/-
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!