Court No. - 6 Case :- WRIT - C No. - 2166 of 2010 Petitioner :- Naresh Kumar Respondent :- Chief Engineer And Another Petitioner Counsel :- Ramendra Giri Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.
The Labour Court under the impugned order has rejected the application filed
by the petitioner for summoning the letters on the ground that according to the
defendants, such letters have not been issued from their office. It has been
further recorded that petitioner is only interested in prolonging the
proceedings of adjudication case.
Having considered the submissions made by the learned counsel for the
petitioner and having examined the records of the present writ petition, I am
of the considered opinion that no interference is warranted against the
impugned order. However, liberty is granted to the petitioner to challenging
the order refusing to summon the letters before appropriate forum after the
adjudication case is finally decided and if it is found that the award has gone
against the petitioner.
The present writ petition is dismissed subject to the observations made above.
Order Date :- 19.1.2010
Sushil/-