Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

U.P.S.R.T.C. vs Chamkor Singh And 123 Ors.
2014 Latest Caselaw 879 ALL

Citation : 2014 Latest Caselaw 879 ALL
Judgement Date : 15 April, 2014

Allahabad High Court
U.P.S.R.T.C. vs Chamkor Singh And 123 Ors. on 15 April, 2014
Bench: Abhinava Upadhya



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 7
 

 
Case :- WRIT - C No. - 21381 of 2014
 

 
Petitioner :- U.P.S.R.T.C.
 
Respondent :- Chamkor Singh And 123 Ors.
 
Counsel for Petitioner :- Samir Sharma
 
Counsel for Respondent :- C.S.C.,Gopal Narayan,Shalini Srivastava,Shyam Narain,Sudhanshu Narain
 

 
Hon'ble Abhinava Upadhya,J.

In this writ petition a question has been raised with regard to the applicability of the Payment of Bonus Act.

Sri Gopal Narain, learned counsel has accepted notice on behalf of respondent no.1.

Issue notice to the respondents returnable at an early date.

The petitioner shall take steps for service of notice upon the respondents.

List after service of notice.

As an interim measure, it is provided that if the amount deposited under the orders of the court below has not been released, it shall not be released until further orders of this Court.

Order Date :- 15.4.2014

SKM

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter