High Court Punjab-Haryana High Court

Chief Conservator vs Hukam Singh on 6 November, 2009

Punjab-Haryana High Court
Chief Conservator vs Hukam Singh on 6 November, 2009
In the High Court of Punjab and Haryana at Chandigarh


Civil Revision No. 3702 of 2009

Date of decision: November 06, 2009

Chief Conservator, Department of Forest and another
                                                         .. Petitioners

                     Vs.

Hukam Singh
                                                         .. Respondent

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: Ms. Mamta Singla Talwar, AAG, Haryana.

Mr. Onkar Singh, Advocate for
Mr. AnilShukla, Advocate for the respondent.

A.N. Jindal, J
The petitioners have invoked the provisions of Article 227 of
the Constitution of India, for setting aside the order dated 12.2.2009 passed
by the Labour Court, Gurgaon.

Learned State counsel undertakes to conclude the evidence
within four months.

After hearing the arguments at length, the contention raised by
the learned counsel for the petitioners is accepted, the impugned order is set
aside and the trial court is directed to conclude the evidence within four
months from the date of receipt of copy of this order, subject to payment of
Rs.500/- as costs.

November 06, 2009                                        (A.N. Jindal)
deepak                                                         Judge