IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.491 of 2011
ALOK KUMAR SINHA
Versus
THE PRESIDING OFFICER, LABOUR
-----------
3 15-04-2011 Heard the appellant who is an advocate and
appears in person. Also heard learned counsel for the
State Mr. A. Amanullah.
At this juncture I.A. no. 2538/2011 has fallen
for consideration. Through this I.A. the appellant has
sought leave of this court to maintain this appeal
although he was admittedly not a party to the writ
proceeding in which the order under appeal was passed
by a learned Single Judge.
From the judgement under appeal, it appears
that interpretation of Section 36 of the Industrial
Disputes Act fell for consideration and the view taken by
the learned Single Judge negatives the right of an
advocate to be a representative of a federation of
employers and participate in proceeding before the
Labour Court as an officer of such federation.
Considering that appellant is a practicing
advocate and he is keen to defend the rights of advocates
2
u/s 36 of the Industrial Disputes Act, leave to appeal is
granted.
Let the Letters Patent Appeal be listed for
admission before appropriate Bench along with
limitation matter.
(Shiva Kirti Singh, J.)
BKS/- (Akhilesh Chandra, J.)