High Court Punjab-Haryana High Court

Raj Kumar vs Presiding Officer on 30 January, 2009

Punjab-Haryana High Court
Raj Kumar vs Presiding Officer on 30 January, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH

                                           C.W.P. No. 20099 of 2002.
                                      Date of Decision : January 30, 2009.


Raj Kumar                                                 ....... Petitioner.

                                   Versus

Presiding Officer, Labour Court, Ambala, and another.    ...... Respondents.

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present: Mr. P.K. Mutneja, Advocate,
for the petitioner.

Mr. M.L. Sarin, Senior Advocate,with
Mr. Jaspal Singh, Advocate,
for the respondent No. 2.

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for the respondent No. 2-company has placed on record

today the affidavit of Shri A.K. Mahajan, Senior Manager, H.R.A., Kaymore

Cement Works, A.C.C. Limited, District Katni (M.P.), according to which

the present writ petition has been rendered infructuous in the light of the

settlement entered into between the petitioner-workman and respondent No.

2 i.e. Associated Cement Companies Limited. As per the said settlement, the

entire amount in full and final settlement against all the claims of

reinstatement with full back wages with retrospective continuity of service

and other incidental benefits, including gratuity were paid to the petitioner-

workman for which, the petitioner-workman separately executed the receipt

acknowledging receipt of the amount through cheque.
C.W.P. No. 20099 of 2002. -2-

Counsel for the petitioner-workman states that he is unable to

contact the petitioner-workman, however, he states that the settlement

which has been entered into between the parties and the document which

has been placed on record do indicate that the writ petition has been

rendered infructuous. He, however, further states that in case the

settlement which has been placed on record and the receipt thereof is not

found to be correct, liberty may be granted to the petitioner-workman to

file an appropriate application in the present writ petition.

In the light of the affidavit filed by Shri A.K. Mahajan, which

indicates the settlement between the parties and the payment of dues and

execution of receipt in acknowledgment of the money received by cheque, I

am of the opinion that the writ petition has been rendered infructuous.

Ordered accordingly.

However, in case the said settlement or the receipt which has

been indicated in the affidavit, has not been entered into between the

petitioner-workman and the respondent No. 2-company, liberty is granted

to the petitioner-workman to file an application in the present writ petition

in that regard.

With these observations, the present writ petition stands

disposed of.

(AUGUSTINE GEORGE MASIH)
JUDGE

January 30,2009.

sjks.