Supreme Court of India

Swaraj Ashram, Sarvodaya Nagar, … vs Industrial Tribunal (Iii) Uttar … on 29 November, 1978

Supreme Court of India
Swaraj Ashram, Sarvodaya Nagar, … vs Industrial Tribunal (Iii) Uttar … on 29 November, 1978
Equivalent citations: AIR 1979 SC 1210, 1979 (38) FLR 100
Author: V K Iyer
Bench: A Koshal, J Singh, V K Iyer


JUDGMENT

V.R. Krishna Iyer, J.

1. ln the light of the decision of this Court in , counsel on both sides agree that the appellant comes within the definition of ‘industry’. The appeals, on this point, therefore fail. The consequence is that the Industrial Tribunal has to take up the proceedings and continue to adjudicate on the dispute and give its award. No costs.