High Court Punjab-Haryana High Court

The Karnal Central Cooperative … vs State Of Haryana And Others on 6 November, 2008

Punjab-Haryana High Court
The Karnal Central Cooperative … vs State Of Haryana And Others on 6 November, 2008
C.W.P. No.2094 of 1993                                    -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                   ****
                             C.W.P. No.2094 of 1993
                            Date of Decision:06.11.2008

The Karnal Central Cooperative Bank Limited, Karnal
                                                 .....Petitioner
            Vs.
State of Haryana and others
                                                 .....Respondents

CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. C.B. Goel, Advocate for the petitioner.
                        ****
HARBANS LAL, J.

Learned counsel for the petitioner has produced a photostat

copy of the statement recorded under Section 18(1) of the Industrial

Disputes Act, 1947 entered into between the present petitioner and the

respondent- workman Satinder Kumar which reads in the following terms:-

In the light of the Hon’ble Labour Court Rohtak award

dated 02.11.92 in the case of Sh. Satinder Kumar s/o Sh. Hans

Raj r/o V.P.O. Indri Tensil Indri Distt. Karnal v/s Central

Coop. Bank Ltd; Karnal a mutual agreement without any fear

and the Bank Management through its Managing Director on

the following terms and conditions:-

1. Both the parties are agreed to withdraw the cases filed

by them in various courts with immediate effect.

2. That the workman will be appointed as Hindi-Typist-

cum-Clerk on regular basis under Common Cadre Rules/

Govt. instructions.

3. That the workman is agreed to forgo the Back-wages/

arrears.

C.W.P. No.2094 of 1993 -2-

4. That the bank will give to the workman all service

benefits except back wages/ arrears under the bank rules/

award dated 02.11.92 of Hon’ble Labour Court/ Govt.

instructions.

The workman will not raise any dispute regarding back

wages in future.

The settlement will come into force with immediate

effect.”

Learned counsel for the petitioner has also produced the

photostat copy of appointment letter bearing No.Estt./98-99/16189 dated

23.12.1997 revealing the appointment of the workman- Satinder Kumar as

Hindi-Typist-cum-Clerk with reference to the agreement referred to above.

In view of the above agreement as well as the appointment

letter issued in favour of the respondent- workman, this petition as well as

C.M. No.12734 of 2008 stand disposed of.

November 06, 2008                                ( HARBANS LAL )
renu                                                  JUDGE