High Court Madhya Pradesh High Court

The Factory Manager vs Balwant Singh Dange on 15 July, 2010

Madhya Pradesh High Court
The Factory Manager vs Balwant Singh Dange on 15 July, 2010
                              W.P.No.8055/2010(S)

              The Factory Managar             Balwant Singh Dange.
              Anant Spinning Mills.




      15.7.2010.

             Shri Ajay Mishra, the learned Senior Advocate with Smt.
      M.Shukla, counsel for the petitioner.
             Admit.
             Notice on behalf of the respondent is accepted by Shri

Sanjay Varma, Counsel.

I.A.No.7142/2010 for stay.

Notice of this application is accepted by Shri Varma.Shri
Varma prays for 15 days’ time to file reply of this application.

Prayer is allowed.

Be listed for hearing after three weeks.
In the meantime, operation of award dated 17.5.2010,
pronounced on 18.5.2010 (Annexure P/1) shall remain stayed.
But the petitioner shall continue to make payment of the amount
which was settled by the petitioner as per agreements filed in
Annexures P/2, P/3 and P/4, if already not paid.

Certified copy as per Rules.




             (Krishn Kumar Lahoti)                      (J.K.Maheshwari)
                    Judge                                    Judge



JLL