Allahabad High Court High Court

Ashok Kumar vs State Of U.P. And Others on 23 July, 2010

Allahabad High Court
Ashok Kumar vs State Of U.P. And Others on 23 July, 2010
Court No. - 6

Case :- WRIT - C No. - 17960 of 2009

Petitioner :- Ashok Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.K. Tyagi
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

In Re:Application No.185201 of 2009.

List has been revised. None is present to oppose the present application nor
any counter affidavit has been filed.

This is an application on behalf of the petitioner for issuing the necessary
direction to the respondents to pay the sum already awarded to the petitioner.
The case of the petitioner in brief is that the labour court by its award passed
in case no.325 of 1994 by the order dated 28.5.2008 has awarded 50% back
wages. The grievance of the petitioner is that the amount is not being paid to
the petitioner although the employer respondent has not challenged the said
part of the award. Taking into consideration the entire facts and circumstances
of the case, the labour court is hereby commanded to execute the award
within a period of one month from the date of production of a certified copy
of this order unless there is any stay order or any other order passed by any
competent court of law. The application is accordingly disposed of .

Order Date :- 23.7.2010
VPC