Allahabad High Court High Court

U.P.S.R.T.C. vs State on 1 February, 2010

Allahabad High Court
U.P.S.R.T.C. vs State on 1 February, 2010
Court No. - 30

Case :- WRIT - C No. - 28248 of 1992

Petitioner :- U.P.S.R.T.C.
Respondent :- State
Petitioner Counsel :- S.K. Sharma
Respondent Counsel :- S.C.

Hon'ble Abhinava Upadhya,J.

Heard learned counsel for the petitioner. None is present for the
respondent in the revised list.

I have gone through the award of the Labour Court and find no
infirmity with the same which may merit interference by this
Court, even otherwise the award has been passed considering the
decision of the Hon’ble Supreme Court in the case of Anand
Bihari Versus Rajasthan State Road Transport Corporation &
others, reported in 1991, Vol.62 SLR 81.

At the time of passing of award the Respondent No.3 had already
crossed the age of superannuation, as such only compensation was
awarded by the Labour Court, which in my opinion is just and
proper, thus does not call for any interference.

With the aforesaid observations, the writ petition fails and is,
accordingly, dismissed.

No order as to costs.

Order Date :- 1.2.2010
pks