Court No. - 11 Case :- SERVICE SINGLE No. - 2160 of 1988 Petitioner :- U.P. Rajkiya Nirman Nigam Ltd. Respondent :- State Of U.P. And Others Petitioner Counsel :- S.C. Budhwar Respondent Counsel :- C.S.C. Hon'ble Anil Kumar,J.
List has been taken in revised cause list.
None appears for the petitioner.
Present writ petition has been filed against the order dated 15.9.1987 passed
by District Judge, Lucknow by which the appeal filed by respondent nos. 4
and 5 was allowed and the case was remanded to the prescribed authority
with the direction that it shall grant pay to these appellants from 17.8.1992 to
20.8.1982 and it shall also award bonus for the days for which wages have
been granted to these workers by the prescribed authority. They are also
entitled to compensation and the amount of compensation is also to be
decided by the Prescribed Authority according to the facts and circumstances
of the this case. The appellants ar directed to appear before the Presecribed
authority on 15.10.1987.
From the perusal of the record, it transpires that the present writ petition
which has been filed by the employers i.e. Uttar Pradesh Rajkiya Nirman
Nigam Limited against the employees , no interim order has been passed in
the present case . Further it appears that two employees , namely, opposite
parties no. 4 and 5 have already been retired from the service after attaining
the age of superannuation during the pendency of the present writ petition.
In view of the above said fact, the present writ petition has become
infructuous and is dismissed accordingly.
Order Date :- 2.4.2010
dk/