Allahabad High Court High Court

M/S Tech Mahendra Limited vs State Of U.P. And Others on 22 June, 2010

Allahabad High Court
M/S Tech Mahendra Limited vs State Of U.P. And Others on 22 June, 2010
Court No. - 38

Case :- WRIT - C No. - 36100 of 2010

Petitioner :- M/S Tech Mahendra Limited
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Amit Kumar Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The petitioner has challenged the the order dated 16.12.09 passed by the
Prescribed Authority under the Payment of Wages Act, 1936.
The submission of learned counsel for the petitioner is that the aforesaid order
is an ex parte order and the petitioner was never served any notice before
passing the said order. The petitioner has already moved an application dated
6.1.2010 before the Prescribed Authority for recall of the above order on the
ground that he was not served before the passing of the order. Otherwise also
the petitioner has an alternative remedy of filing an appeal against the said
order under section 17 of Payment of Wages Act, 1936.
In view of the aforesaid facts and circumstances, I decline to exercise my
discretionary jurisdiction in the matter at this stage and leave it open to the
petitioner either to pursue his petition to recall the above order or to challenge
the said order by means of appeal.

In this view of the matter the writ petition is finally disposed of with the
direction to the Prescribed Authority to consider and decide the petitioner’s
application dated 6.1.2010 in accordance with law as expeditiously as
possible preferably within a period of one month from the date of the
production of the certified copy of this order which the petitioner undertakes
to file within two weeks’.

It is further provided that for a period of two months from today or till the
disposal of the recall application aforesaid by the Prescribed Authority
whichever may be earlier, no recovery pursuant to the impugned order shall
be made from the petitioner.

Order Date :- 22.6.2010
SR