Supreme Court of India

Municipal Council, Jind & Ors vs Virender Pal on 17 July, 2008

Supreme Court of India
Municipal Council, Jind & Ors vs Virender Pal on 17 July, 2008
Bench: Tarun Chatterjee, Aftab Alam
                                             IN THE SUPREME COURT OF INDIA
                         CIVIL APPELLATE JURISDICTION
                                  CIVIL APPEAL NO.207 OF 2007



MUNICIPAL COUNCIL, JIND & ORS.                                   .....APPELLANT(S)



                               VERSUS



VIRENDER PAL                                    ....RESPONDENT(S)


                               O R D E R

Heard learned counsel for the parties.

Since the notice was issued to show cause why the direction for payment of full

back wages be not set aside or modified, learned counsel for the respondent draws our attention

to the award passed by the Labour Court and submits that the appellant is liable to pay a sum of

Rs.2,40,322/-. Considering the facts and circumstances of the case, we feel that instead of

awarding entire 100% back wages as aforesaid, this appeal shall be disposed of by directing the

appellant to pay a sum of Rs.1,20,000/- which shall be paid within six months from the date of

communication of this order. With this modification, the appeal is disposed of. There shall be no

order as to costs.

………………………..J.

( TARUN CHATTERJEE )

………………………..J.

( AFTAB ALAM )
NEW DELHI;

JULY 17, 2008.