High Court Punjab-Haryana High Court

State Of Haryana vs Mohinder Kumar & Another on 2 July, 2008

Punjab-Haryana High Court
State Of Haryana vs Mohinder Kumar & Another on 2 July, 2008
                         CWP No.19175 of 2002                             -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      CASE NO.: CWP No.19175 of 2002

                                        DATE OF DECISION: July 2, 2008


STATE OF HARYANA                                          ...PETITIONER

                                 VERSUS

MOHINDER KUMAR & ANOTHER                                  ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

PRESENT: MR. D.S. NALWA, ADDL.A.G., HARYANA
FOR THE PETITIONER.

MR. GURINDER PAL SINGH, ADVOCATE
FOR RESPONDENT NO.1.

ASHUTOSH MOHUNTA, J.(ORAL)

The challenge in the writ petition is to the award (Annexure

P-7) dated 14.2.2002, vide which respondent No.2 has been ordered to be

reinstated on his previous post with continuity of service and 60% back

wages from 23.12.1994, i.e. from the date of reference.

Counsel for the workman-respondent No.2 states that the award

was implemented partly and the workman was taken back in service on

13.12.2004. The workman is present in Court. He states that he is ready

and willing to forego his entire back wages as awarded by the Labour Court.

Taking into consideration the equities involved at this juncture,

i.e. the workman having being taken back in service and is working since

2004, therefore, we do not intend to disturb the impugned award as far as

reinstatement of the petitioner is concerned. Accordingly, we modify the
CWP No.19175 of 2002 -2-

award (Annexure P-7) with a direction that respondent No.2 shall not be

entitled to any back wages.

The writ petition is disposed of.




                                          (ASHUTOSH MOHUNTA)
                                                JUDGE



July 2, 2008                         (KANWALJIT SINGH AHLUWALIA)
Gulati                                        JUDGE