Citation : 2023 Latest Caselaw 10489 Bom
Judgement Date : 10 October, 2023
wp 6837.23. 1/2 4
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
Writ Petition No.6837/2023
Madhusudan V Manas Agro Industries and Infrastructure Ltd
**************************************************************************
Office notes, Office Memoranda of Coram, appearances, Court's orders Court's or Judge's Orders or directions and Registrar's orders. *************************************************************************** Ms Laxmi Malewar, Adv for petitioner.
CORAM : AVINASH G GHAROTE J.
DATE : 10-10-2023
The petition challenges the judgment dated 14-07-23 by which the revision filed by the respondent has been allowed and the petitioner has been directed to deposit the amount of Rs.78,964/- before the learned Labour Court, Bhandara within 3 months from the date of the order. The complaint challenges the termination of the petitioner, consequent to which the petitioner is claimed to have received the aforesaid amount as full and final settlement which has been directed to be deposited. It is contended that the aforesaid amount includes 4 months unpaid salary amount of Rs.32,885/- and therefore even otherwise deposit of this unpaid salary, was not justified. In order to show his bonafides the learned Counsel for the petitioner, upon instructions, makes a statement that the petitioner is willing to deposit the difference of the aforesaid to amounts by 13-10-2023.
2. List the matter on 13-10-2023.
wp 6837.23. 2/2 4
JUDGE
Deshmukh
Signed by: Mr. S.Deshmukh Designation: PS To Honourable Judge Date: 10/10/2023 18:11:28
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!