Allahabad High Court High Court

I.E.L. Mazdoor Union vs State Of U.P. And Others on 9 July, 2010

Allahabad High Court
I.E.L. Mazdoor Union vs State Of U.P. And Others on 9 July, 2010
Court No. - 6

Case :- WRIT - C No. - 1401 of 2010

Petitioner :- I.E.L. Mazdoor Union
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Miss. Bushra Maryam
Respondent Counsel :- C.S.C.,S.Chaterjee

Hon'ble Prakash Krishna,J.

In the present writ petition a counter affidavit has been filed on behalf of the
respondent no.3 wherein it has been stated that the Additional Labour
Commissioner through his letter dated 3rd of July, 2009 has given a direction
not to proceed further in the recovery proceedings. The Additional Labour
Commissioner, Kanpur Region, Kanpur is respondent no.2 but he has not
filed any counter affidavit so far in spite time granted to him.

He is directed to file his counter affidavit within two weeks and explain under
what circumstances he has given such a direction as contained in the letter
dated 3.7.2009. If counter affidavit is not filed within the aforesaid period,
he is required to appear in person before the Court on 28th of July, 2010.

Learned standing counsel may communicate this order to the officer
concerned for compliance. A copy of this order may be given to the learned
standing counsel, Sri Babulal Ram, by the office free of cost.

(Prakash Krishna, J.)

Order Date :- 9.7.2010
LBY