Court No. - 24 Case :- MISC. SINGLE No. - 4389 of 2010 Petitioner :- Pawan Kumar S/O Late Ram Gopal ( U/A 227 ) Respondent :- Presiding Officer, Central Government Industrial Tribunal Petitioner Counsel :- Singh Vinod Kumar Hon'ble Rajiv Sharma,J.
Heard learned Counsel for the petitioner and perused the records.
Grievance of the petitioner is that the petitioner has filed a claim petition,
bearing No. 22 of 2007 before the opposite party but the same is pending
disposal till date.
Learned Counsel for the petitioner submits that interest of justice would
suffice, if the opposite party may be directed to decide claim petition, bearing
No. 22 of 2007, expeditiously.
Since the relief claimed by the learned Counsel for the petitioner is innocuous
in nature, as such, issuance of notice to opposite party is dispensed with.
In view of the above, without entering into the merits of the case, the writ
petition is disposed of finally with a direction to the opposite party to decide
claim petition, bearing No. 22 of 2007, if the same has not been decided till
date, in accordance with law, expeditiously, say, by 30.6.2011.
Order Date :- 5.8.2010
Ajit/-