Court No. - 3 Case :- WRIT - A No. - 61963 of 2009 Petitioner :- The Kisan Shramik Samanyav Samiti Respondent :- State Of U.P. & Others Petitioner Counsel :- Akhilesh Chandra Srivasta,Sanjay Kumar Srivastava Respondent Counsel :- C.S.C.,N. Mishra Hon'ble Sanjay Misra,J.
Heard Sri Sanjay Kumar Srivastava learned counsel for the petitioner.
Learned counsel for the petitioner has submitted that a settlement was arrived at
between the workmen of the petitioner and the respondent employer being
Settlement No. 4984&87@LFkk0@nS0os0Hkks0@07&08&Rkk0 26-08-08 . However, till
date the terms of the settlement have not been enforced by the respondent
employer and hence this writ petition.
The only prayer made by the petitioner in this writ petition is that the respondents
be directed to decide his representation. Such prayer cannot be granted in this writ
petition more particularly when it appears from the record that a settlement was
arrived at between the petitioner and the respondent employer. Under such
circumstances in case a settlement has been arrived at it would be open for the
petitioner to pursue the remedy in accordance with law before the appropriate
forum.
The writ petition is disposed of with liberty as above.
No order is passed as to costs.
Order Date :- 20.7.2010
Pravin