Allahabad High Court High Court

U.P.S.R.T.C.Dehradun vs Presiding Officer Labour Court & … on 3 July, 2010

Allahabad High Court
U.P.S.R.T.C.Dehradun vs Presiding Officer Labour Court & … on 3 July, 2010
Court No. - 4

Case :- WRIT - C No. - 26213 of 1995

Petitioner :- U.P.S.R.T.C.Dehradun
Respondent :- Presiding Officer Labour Court & Others
Petitioner Counsel :- V.B.Singh
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari, J.

Case called out. Learned counsel for the petitioner has sent illness
slip. Since it is an old writ petition of 1995 hence the illness slip is
dishonoured.

By means of this petition, the petitioner has challenged the award
dated 29.11.1994 passed by Prescribed Authority, Labour Court-I,
Meerut allowing the claim of the respondent-workman and setting
the order of his dismissal.

When this petition was presented as fresh on 18.9.1995, it was
directed to be listed in ordinary course as no one appeared to press
the writ petition. It has seen the light of the day after 15 years.

In the absence of any interim order, there is no reason to belief that
impugned award must not have been implemented rendering the
petition infructuous. It is accordingly dismissed.

Order Date :- 3.7.2010
Dcs