Allahabad High Court High Court

M/S Shreeyam Carriers vs Presiding Officer, Labour Court & … on 26 July, 2010

Allahabad High Court
M/S Shreeyam Carriers vs Presiding Officer, Labour Court & … on 26 July, 2010
Court No. - 6

Case :- WRIT - C No. - 42591 of 2010

Petitioner :- M/S Shreeyam Carriers
Respondent :- Presiding Officer, Labour Court & Another
Petitioner Counsel :- M.N. Singh,Shashank Tripathi
Respondent Counsel :- C.S.C.,S.N. Dubey

Hon'ble Prakash Krishna,J.

Supplementary affidavit filed today may be taken on record.

Notice on behalf of respondent No.1 has been accepted by the learned
standing counsel and on behalf of respondent No. 2, Shri S.N.Dubey,
Advocate who prays for and is granted two weeks time to file counter
affidavit. One week thereafter for rejoinder affidavit.

List on 23.8.2010.

One of the contentions of the petitioner is that the respondent No. 2 was
employed as Manager and was drawing salary of Rs.12,000/-, therefore he is
not a workman within the meaning of U.P Industrial Dispute Act.

The matter requires consideration.

Till the next date of listing, the effect and operation of the impugned award
dated 3.12.2009 published on 6.4.2010 shall remain stayed.

Order Date :- 26.7.2010
IB