Citation : 2024 Latest Caselaw 9314 P&H
Judgement Date : 30 April, 2024
Neutral Citation No:=2024:PHHC:058443
Neutral Citation No.: 2024:PHHC:058443
CWP-23538 of 2017(O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CWP-23538 of 2017
Decided on: April 30, 2024
(arising out of the award passed by the Labour Court, Ambala, in Reference No. 217 of 2008)
Deputy Commissioner(Collector), Ropar (Punjab) and others
...Petitioner(s)
Versus
Paramjit Singh and another
...Respondent(s)
CORAM: HON'BLE MR. JUSTICE SANJAY VASHISTH
Presence: Mr. Brijesh, Asst. A.G., Punjab.
Mr. G.S. Saini, Advocate,
for respondent No. 1.
-.-
SANJAY VASHISTH, J.
This petition and pending miscellaneous application(s), if any,
stands disposed of, in terms of detailed observations made in the common
judgment of even date, passed separately in CWP-23524-2017 (O&M),
titled as "Deputy Commissioner(Collector), Ropar (Punjab) and others
v. Labh Singh and another", and 13 connected cases, including present
petition.
(SANJAY VASHISTH) JUDGE April 30, 2024 Rashmi Whether speaking/reasoned? Yes/No Whether reportable? Yes/No
1 of 1
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!