C.W.P. No.2094 of 1993 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
C.W.P. No.2094 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 Satinder Kumar which reads in the following terms:-
In the light of the Hon’ble Labour Court Rohtak award
dated 02.11.92 in the case of Sh. Satinder Kumar s/o Sh. Hans
Raj r/o V.P.O. Indri Tensil Indri Distt. Karnal 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 Hindi-Typist-
cum-Clerk on regular basis under Common Cadre Rules/
Govt. instructions.
3. That the workman is agreed to forgo the Back-wages/
arrears.
C.W.P. No.2094 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 02.11.92 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./98-99/16189 dated
23.12.1997 revealing the appointment of the workman- Satinder Kumar as
Hindi-Typist-cum-Clerk 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 as well as
C.M. No.12734 of 2008 stand disposed of.
November 06, 2008 ( HARBANS LAL ) renu JUDGE