Allahabad High Court High Court

Mahesh Kumar Tyagi vs State Of U.P. & Others on 14 July, 2010

Allahabad High Court
Mahesh Kumar Tyagi vs State Of U.P. & Others on 14 July, 2010
Court No. - 4

Case :- WRIT - C No. - 21963 of 1995

Petitioner :- Mahesh Kumar Tyagi
Respondent :- State Of U.P. & Others

Petitioner Counsel :- Y.K. Sinha
Respondent Counsel :- Sudhir Chandra/C.S.C.
Hon’ble Krishna Murari, J.

Heard Shri Y.K. Sinha, learned counsel for the petitioner.

By means of this petition, the petitioner has challenged the order

dated 27.07.1995 setting aside the ex parte award. When this

petition was presented as fresh before this Court, vide order dated

14.08.1995 stayed the further proceedings before the labour court

till 09.10.1995. There is nothing on record which may go to show

that the interim order was ever extended thereafter.

In the absence of any interim order, there is no reason to believe

that even after expiry of 15 years, the proceedings before the

labour court must not have come to a logical end rendering this

petition infructuous.

The writ petition, accordingly, stands dismissed.

14.07.2010
VKS/ WP 21963/95