Allahabad High Court High Court

M/S Flowmore Private Limited vs State Of U.P. And Others on 5 July, 2010

Allahabad High Court
M/S Flowmore Private Limited vs State Of U.P. And Others on 5 July, 2010
Court No. - 6

Case :- WRIT - C No. - 61895 of 2009

Petitioner :- M/S Flowmore Private Limited
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Y.K. Sinha
Respondent Counsel :- C.S.C.,Pankaj Agrawal

Hon'ble Prakash Krishna,J.

The learned counsel for the petitioner submits that a talk of settlement is
going on between the parties and according to the petitioner, a sum of
Rs.1,68, 296/- is payable under the award. The learned counsel for the
respondent workman disputes the above figure and submits that around a sum
of Rs.8 Lac is payable to the respondent workman. The petitioner is directed
to deposit a sum of Rs.1,70,000/- within a period of two weeks with the
Labour Court by way of bank draft drawn in favour of the respondent
workman and the said bank draft shall be handed over to the respondent no.3
(workman). If the petitioner fails to deposit the amount stipulated as above,
the writ petition may be dismissed on this ground.

On deposit of the bank draft as stipulated above, the further proceedings
under Section 6-H shall remain stayed.

List after one month.

(Prakash Krishna, J.)

Order Date :- 5.7.2010
LBY