Allahabad High Court
Ramesh Chandra vs State Of U.P. And Others on 12 August, 2010
Court No. - 18 Case :- WRIT - A No. - 48036 of 2010 Petitioner :- Ramesh Chandra Respondent :- State Of U.P. And Others
Petitioner Counsel :- Santosh Kumar Singh
Respondent Counsel :- C. S. C.
Hon’ble V.K. Shukla J.
In the present case the order passed by Prescribed Authority under
the Provisions of Minimum Wages Act, 1948 is being assailed,
such matters are cognizable by Court No. 1.
Put up as fresh on 17.8.2010.
Order Date :- 12.8.2010
SR