Court No. - 6 Case :- WRIT - C No. - 41600 of 2010 Petitioner :- M/S Hero Kalawa & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Manish Dev Singh Respondent Counsel :- C.S.C. Hon'ble Prakash Krishna,J.
Notices on behalf of the respondents have been accepted by the learned
standing counsel.
Three weeks time is granted to file counter affidavit. Two weeks thereafter for
rejoinder affidavit. One of the contentions of the petitioners is that no
opportunity of hearing was afforded before passing of the impugned order.
Moreover, there is no material on record to show that the petitioners come
within the purview of Minimum Wages Act. The matter requires
consideration.
On a deposit of Rs.20,000/- with the respondent no.2 within a period of one
month, the recovery of balance amount shall remain stayed. In case of
default, the stay order shall stand vacated. The said amount shall be invested
by the respondent no.2 in an interest bearing security of a nationalized bank.
(Prakash Krishna, J.)
Order Date :- 20.7.2010
LBY