IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO.207 OF 2007
MUNICIPAL COUNCIL, JIND & ORS. .....APPELLANT(S)
VERSUS
VIRENDER PAL ....RESPONDENT(S)
O R D E R
Heard learned counsel for the parties.
Since the notice was issued to show cause why the direction for payment of full
back wages be not set aside or modified, learned counsel for the respondent draws our attention
to the award passed by the Labour Court and submits that the appellant is liable to pay a sum of
Rs.2,40,322/-. Considering the facts and circumstances of the case, we feel that instead of
awarding entire 100% back wages as aforesaid, this appeal shall be disposed of by directing the
appellant to pay a sum of Rs.1,20,000/- which shall be paid within six months from the date of
communication of this order. With this modification, the appeal is disposed of. There shall be no
order as to costs.
………………………..J.
( TARUN CHATTERJEE )
………………………..J.
( AFTAB ALAM )
NEW DELHI;
JULY 17, 2008.