Allahabad High Court High Court

Iqbal Ahmad vs Additional Labour Commissioner … on 24 June, 2010

Allahabad High Court
Iqbal Ahmad vs Additional Labour Commissioner … on 24 June, 2010
Court No. - 33

Case :- WRIT - C No. - 36577 of 2010

Petitioner :- Iqbal Ahmad
Respondent :- Additional Labour Commissioner Mirzpuar
Petitioner Counsel :- K.S. Rathor
Respondent Counsel :- C.S.C.

Hon'ble Ran Vijai Singh,J.

Supplementary affidavit filed today is taken on record.

Issue notice.

Notices on behalf of the respondent nos. 1 and 2 have been accepted by the
office of learned Chief Standing Counsel, therefore, notice need not be served
again.

Issue notice to respondent no. 4 through registered post returnable at an early
date.

No notice is issued to respondent no. 3 at this stage and the question of
issuance of notice to respondent no. 3 shall be considered after receipt of the
counter affidavit.

Learned Standing counsel is directed to file counter affidavit within a period
of four weeks. Rejoinder affidavit, if any, may be filed within two weeks
thereafter. List thereafter.

Till the next date of listing, subject to deposit of Rs. 7000/- before the
respondent no. 2 the operation of the impugned order dated 5/6 June, 2010
passed by the Additional Labour Commissioner, Mirzapaur shall remained
stayed.

Order Date :- 24.6.2010
Manoj