C.W.P. No.2098 of 1993 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
C.W.P. No.2098 of 1993
Date of Decision:06.11.2008
The Karnal Central Cooperative Bank Limited, Karnal
.....Petitioner
Vs.
State of Haryana and others
.....Respondents
CORAM:- HON'BLE MR. JUSTICE HARBANS LAL
Present:- Mr. C.B. Goel, Advocate for the petitioner.
****
HARBANS LAL, J.
Learned counsel for the petitioner has produced a photostat
copy of the statement recorded under Section 18(1) of the Industrial
Disputes Act, 1947 entered into between the present petitioner and the
respondent- workman Ved Parkash which reads in the following terms:-
In the light of the Hon’ble Labour Court Rohtak award
dated 07.12.92 in the case of Shri Ved Parkash s/o Sh. Resham
Lal r/o V.P.O. Radaur Tehsil Jagadhri Distt. Yamunanagar v/s
Central Coop. Bank Ltd; Karnal a mutual agreement without
any fear and the Bank Management through its Managing
Director on the following terms and conditions:-
1. Both the parties are agreed to withdraw the cases filed
by them in various courts with immediate effect.
2. That the workman will be appointed as Secretary on
regular basis under Common Cadre Rules/ Govt.
instructions.
3. That the workman is agreed to forgo the Back-wages/
arrear.
C.W.P. No.2098 of 1993 -2-
4. That the bank will give to the workman all service
benefits except back wages/ arrears under the bank rules/
award dated 07.12.92 of Hon’ble Labour Court/ Govt.
instructions.
The workman will not raise any dispute regarding back
wages in future.
The settlement will come into force with immediate
effect.”
Learned counsel for the petitioner has also produced the
photostat copy of appointment letter bearing No.Estt./98-99/16183 dated
23.12.1997 revealing the appointment of the workman- Ved Parkash as
Secretary with reference to the agreement referred to above.
In view of the above agreement as well as the appointment
letter issued in favour of the respondent- workman, this petition is disposed
of.
November 06, 2008 ( HARBANS LAL ) renu JUDGE