Court No. - 6 Case :- WRIT - C No. - 39819 of 2010 Petitioner :- Taggar Vishwakarma Respondent :- Regional Manager Uttar Pradesh State Road Transport & Ors. Petitioner Counsel :- Shesh Kumar Respondent Counsel :- P.N. Bind Hon'ble Prakash Krishna,J.
Challenging the labour court’s award dated 4th June, 2009 passed in
Adjudication Case No. 85 of 2001, the present writ petition has been filed.
The petitioner was removed from the service vide order dated 11th July, 1988
after departmental proceedings. The petitioner was also involved in the
criminal case. Ultimately, benefit of doubt was given to the petitioner by the
criminal court. Thereafter, the present petitioner filed writ petition No. 1580
of 1995 in this Court claiming for reinstatement, back wages etc. The said
writ petition was dismissed vide Judgment dated 18th January, 1995. After
about 16 years, the petitioner raised an industrial dispute giving rise to the
present writ petition but without success.
On these facts and circumstances of the case, this Court is not inclined to
interfere in the present writ petition. The finding recorded by the labour court
is essentially finding of fact. Besides above, the petitioner has already reached
the age of superannuation as is evident from the affidavit.
The writ petition is dismissed summarily.
(Prakash Krishna, J)
Order Date :- 12.7.2010
MK/