Allahabad High Court High Court

M/S Alok Engineering Work vs Commissioner, Workmen … on 2 April, 2010

Allahabad High Court
M/S Alok Engineering Work vs Commissioner, Workmen … on 2 April, 2010
Court No. - 6

Case :- WRIT - C No. - 17875 of 2010

Petitioner :- M/S Alok Engineering Work
Respondent :- Commissioner, Workmen Compensation Act And Another
Petitioner Counsel :- Chandra Bhan Gupta
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

By the impugned order, the Workman Compensation Commissioner has
allowed the amendment and permitted the workman to change the date of the
employment.

No case for interference under Article 226 of the Constitution of India has
been made out.

The writ petition is dismissed summarily.

Order Date :- 2.4.2010
IB