Allahabad High Court High Court

M/S National Textile Corp.Ltd. … vs Presiding Offer, Labour … on 15 July, 2010

Allahabad High Court
M/S National Textile Corp.Ltd. … vs Presiding Offer, Labour … on 15 July, 2010
Court No. - 6

Case :- WRIT - C No. - 40736 of 2010

Petitioner :- M/S National Textile Corp.Ltd. Thru' Official Incharge & Ors
Respondent :- Presiding Offer, Labour Court-Ii, U.P. Kanpur & Others
Petitioner Counsel :- Devendra Pratap Singh
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

Notices on behalf of respondents No. 1and 3 have been accepted by
learned Standing Counsel.

Issue notice to respondent No. 2.

One of the contentions of the learned counsel for the petitioners is that the
labour court found that the departmental enquiry was fair and proper. Labour
court was not justified in awarding the compensation/penalty to the extent of
Rs.1,25,000/-. The matter requires consideration.

On deposit of Rs. 30,000/- within a period of one month with the
respondent No.1, the recovery for the balance amount shall remain stayed.
The respondent ‘workman’ may withdraw the said amount on the condition of
filing an affidavit that she accepts it towards full and final settlement of the
award.

In case of default, the interim order shall stand vacated.

(Prakash Krishna, J)

Order Date :- 15.7.2010
MK/