Citation : 2018 Latest Caselaw 2167 Del
Judgement Date : 6 April, 2018
$~25
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Judgment: 06.04.2018
+ W.P.(C) 7354/2016 & CM APPL. 30217/2016
GAUTAM MEHTA, DIRECTOR M/S MEHTA OFFSET PVT
LTD ..... Petitioner
Through: Mr.Puneet Saini, Advocate.
versus
JAI KISHAN AND ORS ..... Respondents
Through: Mr.Krishan Kumar Pandey,
Advocate for R-1.
Ms.Deboshree Mukherjee, Advocate for
Mr.Anuj Aggarwal, ASC for GNCTD for R-
2 & R-3.
CORAM:
HON'BLE MR. JUSTICE VINOD GOEL
VINOD GOEL, J. (ORAL)
1. The petitioner has challenged the impugned order dated 07.04.2016 passed by the Controlling Authority under sub- section (4) of Section 7 of the Payment of Gratuity Act, 1972 despite the effective alternative remedy available under sub- section (7) of Section 7 of the said Act. Similar writ petition was dismissed by this court in the case of Thai Airways International Public Company Ltd. Vs. Gurvinder Singh, 2018 LLR 390.
2. At this stage, learned counsel for the petitioner, on instructions, submits that he does not press the writ petition and would avail of the alternative remedy as available under the law for which liberty may be granted.
3. In these circumstances, the writ petition and pending application are dismissed as withdrawn with such liberty.
(VINOD GOEL) JUDGE APRIL 06, 2018 "shailendra"
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!