IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.M.No.13727 of 2007 in
C.W.P.No.5242 of 2004
Date of Decision:- 10.02.2009
Barnala Cooperative & Service
Society Ltd., Barnala ....Petitioner(s)
vs.
Presiding Officer and another ....Respondent(s)
***
CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH
***
Present:- Mr.Suman Jain, Advocate,
for the applicant-respondent.
Mr.Babbar Bhan, Advocate,
for the petitioner.
***
AUGUSTINE GEORGE MASIH, J. (Oral)
Counsel for the petitioner has placed on record a photocopy of
cheque bearing No.135594 dated 29.1.2009 payable at The Panchkula
Central Co-op.Bank Ltd. in favour of Subash Chand, workman-respondent
No.2 and contended on the basis thereof that the payment, in compliance
with the order passed by this Court under Section 17-B of the Industrial
Disputes Act, has been made to the workman till 15.1.2009. He further
undertakes that in future as well, the last pay drawn by the workman will be
reimbursed to him by the 10th of each calendar month.
In the light of the above, the present application stands
disposed of. The petitioner shall be bound by the statement made by its
counsel.
February 10, 2009 ( AUGUSTINE GEORGE MASIH ) poonam JUDGE