Punjab-Haryana High Court
Gurdev Singh vs Presiding Officer on 29 October, 2009
In the High Court of Punjab and Haryana, Chandigarh.
LPA No. 778 of 2009
Date of Decision: 29.10.2009
Gurdev Singh
....Appellant.
Versus
Presiding Officer, Labout Court, Bathinda and others
....Respondents.
Coram:- Hon'ble Mr.Justice J.S. Khehar
Hon'ble Mr.Justice Mehinder Singh Sullar
Present: Mr. Brijeshwar Singh Bhalla, Advocate
for the appellant.
...
J.S. Khehar, J. (Oral).
Learned counsel for the appellant very fairly states, that Letters
Patent Appeal bearing No.266 of 2009 (Baldev Singh Vs. Presiding
Officer, Labour Court, Bathinda) arising out of Civil Writ Petition
No.10224 of 1998, raising identical issues, as have been raised in the instant
Letters Patent Appeal, was dismissed on 4.8.2009. Learned counsel for the
appellant, accordingly, states that the instant Letters Patent Appeal be
disposed of in the same terms.
Dismissed in terms of the order passed by this Court in Baldev
Singh’s case (supra).
( J.S. Khehar )
Judge
( Mehinder Singh Sullar )
Judge
29.10.2009
sk.