High Court Punjab-Haryana High Court

Mam Chand vs The Presiding Officer on 5 March, 2009

Punjab-Haryana High Court
Mam Chand vs The Presiding Officer on 5 March, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH


                                            C.W.P. No. 16287 of 2008.
                                        Date of Decision : March 05, 2009.


Mam Chand.                                                    .... Petitioner.


                                  Versus.


The Presiding Officer, Labour Court, Ambala, and another.    ... Respondents.

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr. Amit Arora, Advocate,
for Mr. Pritam Saini, Advocate,
for the petitioner.

Mr. Arun Kaundal, Advocate,
for the respondent No. 2.

AUGUSTINE GEORGE MASIH, J. (ORAL).

Counsel for the parties agree that the present case is covered by

the Judgment passed by the Division Bench of this Court in C.W.P. No. 605

of 2008 titled Ramesh Kumar Versus Presiding Officer, Labour Court,

Ambala an another (decided on 01.05.2008).

They contend that in the light of the judgment passed by the

Division Bench of this Court, the impugned award dated 09.02.2007

(Annexure-P-5) is to be quashed and the matter be remitted back to the

learned Labour Court for fresh decision in the light of the observations made
C.W.P.No. 16287 of 2008. -2-

by this Court in the judgment of Division Bench of this Court referred to

above.

In view of the statement given by counsel for the parties, the

impugned award dated 09.02.2007 (Annexure-P-5), passed by the Labour

Court, Ambala, is hereby set aside, the matter is remitted back to the Labour

Court for fresh decision in the light of the observations made in the

judgment of Division Bench of this Court in C.W.P. No. 605 of 2008 titled

Ramesh Kumar Versus Presiding Officer, Labour Court, Ambala, and

another (decided on 01.05.2008).

Further direction is issued to decide the matter within one year

from the date of receipt of copy of this order.

The parties are directed to appear before the Labour Court on

30.03.2009.

The writ petition stands disposed of accordingly.

(AUGUSTINE GEORGE MASIH)
JUDGE

March 05, 2009.

sjks.