Allahabad High Court High Court

Chandan Chemical Industry vs Commissioner /Ceputy … on 28 July, 2010

Allahabad High Court
Chandan Chemical Industry vs Commissioner /Ceputy … on 28 July, 2010
Court No. - 22

Case :- MISC. SINGLE No. - 4114 of 2010

Petitioner :- Chandan Chemical Industry
Respondent :- Commissioner /Ceputy Commissioner Faizabad And Others
Petitioner Counsel :- R.P.Mishra
Respondent Counsel :- C.S.C.,Shikhar Anand

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

The petitioner has an alternative remedy of appeal under Section 30 of the
Workmen Compensation Act.

Writ petition is accordingly dismissed on account of availability of alternative
remedy.

Order Date :- 28.7.2010
Rao/-