Allahabad High Court
Vibgyor Laboratories India vs Employees State Insurance … on 20 July, 2010
Court No. - 6 Case :- WRIT - C No. - 41565 of 2010 Petitioner :- Vibgyor Laboratories India Respondent :- Employees State Insurance Corporation & Another Petitioner Counsel :- V.B. Singh Respondent Counsel :- Rajesh Tewari Hon'ble Prakash Krishna,J.
Heard learned counsel for the parties.
Writ petition is reported to be barred by laches of six years and one hundred
fifteen days. The laches has not been sufficiently explained. Sri Rajesh
Tewari, advocate, appeared on behalf of the contesting respondent and
submits that the petitioner has got no case even on merits. Be that as it may, it
is not necessary to adjudicate upon this issue.
The writ petition is dismissed on the ground of laches.
(Prakash Krishna, J.)
Order Date :- 20.7.2010
LBY