High Court Punjab-Haryana High Court

Sandhar Component Employees … vs State Of Haryana And Others on 26 August, 2009

Punjab-Haryana High Court
Sandhar Component Employees … vs State Of Haryana And Others on 26 August, 2009
IN THE HIGH          COURT        OF   PUNJAB     AND     HARYANA        AT
CHANDIGARH.

            CIVIL WRIT PETITION NO. 13151 OF 2009

            DATE OF DECISION : August 26, 2009.

                   Parties Name

Sandhar Component Employees Union and another

                                       ...PETITIONERS
         VERSUS

State of Haryana and others

                                       ...RESPONDENTS


CORAM:      HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Mr. Sanjay Tangri,
         Advocate, for the petitioners.


JASBIR SINGH, J. (oral)

ORDER:

Counsel for the petitioners states that to get petitioner No. 1

registered as a Labour Union, application was made to respondent No. 2 on

October 8, 2008. Despite request made, nothing has been done. Counsel

states that the petitioners will be satisfied if directions are issued to

respondent No. 2 to decide their application.

In view of facts, mentioned above, this writ petition is disposed

of by issuing direction to respondent No. 2 to decide application of the

petitioners for registration as a Union as per provisions of law. Needful be

done within a period of three weeks from the date of receipt of copy of this

order.

( Jasbir Singh )
Judge
August 26, 2009.

DKC