Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Municipal Council Dera Bassi vs Isher Singh Etc
2024 Latest Caselaw 13873 P&H

Citation : 2024 Latest Caselaw 13873 P&H
Judgement Date : 6 August, 2024

Punjab-Haryana High Court

Municipal Council Dera Bassi vs Isher Singh Etc on 6 August, 2024

                      124 CWP No. 08475 of 2015


                                IN THE HIGH COURT OF PUNJAB AND HARYANA
                                             AT CHANDIGARH

                                                 CWP No. 08475 of 2015
                                            Judgement Reserved on: 30.05.2024
                                         Judgement Pronounced on: August 6, 2024
                               (arising out of the order dated 25.04.2014, passed by the Industrial Tribunal, Patiala,
                                 in Application No. 989 of 2008, u/s 33-C(2) of the Industrial Disputes Act, 1947)


                      Municipal Council, Dera Bassi
                                                                                                          ...Petitioner(s)
                                                    Versus
                      Isher Singh s/o Hazara Singh & others
                                                                                                       ...Respondent(s)

                      CORAM: HON'BLE MR. JUSTICE SANJAY VASHISTH
                      Present:         Mr. Anurag Goyal, Advocate, Amicus Curiae.
                                       Mr. D.S. Patwalia, Senior Advocate, Amicus Curiae, with
                                       Ms. Alisha Sharda, Advocate.
                                       None for the petitioner.
                                       None for the respondent Nos. 1 to 17
                                       Mr. Amit Chaudhary, DAG, Punjab, for respondent Nos. 18
                                       & 19.
                                                                -.-
                      SANJAY VASHISTH, J.

This petition and pending miscellaneous application(s), if

any, stands disposed of, in terms of detailed observations made in the

judgment of even date, passed separately in CWP No. 06535 of 2017,

titled as "Kasturi Lal s/o Kundan Lal v. Municipal Corporation,

Amritsar and others", and 510 connected cases, including present

petition.

(SANJAY VASHISTH) JUDGE August 6, 2024 Pkapoor Whether speaking/reasoned? Yes/No Whether reportable? Yes/No

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter