Allahabad High Court
Kesh Chand Jain S/O Sheel Chand … vs Prescribed Authority/Dy.Labour … on 6 August, 2010
Court No. - 22 Case :- MISC. SINGLE No. - 4407 of 2010 Petitioner :- Kesh Chand Jain S/O Sheel Chand Jain Respondent :- Prescribed Authority/Dy.Labour Commissioner,Faizabad Region, Petitioner Counsel :- R.B.S.Rathaur Respondent Counsel :- C.S.C Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
Notice on behalf of opposite parties no.1 to 4 has been accepted by the
learned Standing Counsel, who prays for and is granted four weeks’ time to
file counter affidavit. Two weeks thereafter is allowed to the counsel for the
petitioner for filing rejoinder affidavit.
Issue notice to opposite parties no.5 and 6.
List thereafter.
Till the next date of listing, recovery proceedings against the petitioner shall
remain stayed, provided the petitioner deposits Rs.15,000/- within one month
from today before the Labour Court.
Order Date :- 6.8.2010
Rao/-