Allahabad High Court High Court

Regional Manager, U.P. State Road … vs State Of U.P. And Others on 9 July, 2010

Allahabad High Court
Regional Manager, U.P. State Road … vs State Of U.P. And Others on 9 July, 2010
Court No. - 18

Case :- WRIT - C No. - 71874 of 2009

Petitioner :- Regional Manager, U.P. State Road Transport Corporation
Respondent :- State Of U.P. And Others
Petitioner Counsel :- M.M. Sahai
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Nobody is present on behalf of the petitioner even in the revised reading of
the cause list.

The labour court under the impugned award, after considering the evidence
led by the parties, has held that the order of dismissal from service, passed by
the employer dated 16.08.2000 was illegal. However, since the employee has
expired on 20.03.2004, no direction for reinstatement can be issued. The
employer has been directed to pay salary for the period 16.08.2000 to
20.03.2004 with all consequential benefits within two months.
In the facts and circumstances of the case, this Court finds no good ground to
interfere with the award so passed. Writ petition is dismissed.
Interim order, if any, stands discharged.

Order Date :- 9.7.2010
Pkb/