Citation : 2025 Latest Caselaw 5662 UK
Judgement Date : 20 November, 2025
2025:UHC:10297
HIGH COURT OF UTTARAKHAND AT NAINITAL
Writ Petition Misc. Single No. 398 of 2021
20 November, 2025
Kisan Sahkari Chini Mill, Sitarganj District U.S.Nagar &
another
--Petitioners
Versus
Bhupal Singh
--Respondent
With
Writ Petition Misc. Single No.374 of 2021
Kisan Sahkari Chini Mill, Sitarganj & another
--Petitioners
Versus
Mahesh Chandra Agnihotri
--Respondent
Writ Petition Misc. Single No.406 of 2021
Kisan Sahkari Chini Mill Sitarganj & another
--Petitioners
Versus
Nathhu Lal
--Respondent
---------------------------------------------------------------------
Presence:-
Mr. T.A. Khan, learned Senior Advocate assisted by Mr. Vinay
Bhatt, learned counsel for the petitioner(s).
Mr. B.D. Pande, learned counsel for the respondent(s).
----------------------------------------------------------------------
Hon'ble Pankaj Purohit, J. (Oral)
By means of WPMS No. 398 of 2021, the petitioners have challenged the judgment and award dated 12.03.2020, which was published on the notice board on 04.06.2020, passed by the Presiding Officer, Labour Court, Kashipur, District Udham Singh Nagar, in Adjudication Case No. 243 of 2008 (Annexure-1 to the writ petition), whereby the
2025:UHC:10297 claim of the respondent/workman was rejected. However, the respondent/workman was awarded 50% of the back wages.
2. By means of WPMS No. 374 of 2021, the petitioners have challenged the judgment and award dated 12.03.2020, which was published on the notice board on 04.06.2020, passed by the Presiding Officer, Labour Court, Kashipur, District Udham Singh Nagar, in Adjudication Case No. 246 of 2008 (Annexure-1 to the writ petition), whereby the claim of the respondent/workman was rejected. However, the respondent/workman was awarded 50% of the back wages.
3. By means of WPMS No. 406 of 2021, the petitioners have challenged the judgment and award dated 12.03.2020, which was published on the notice board on 04.06.2020, passed by the Presiding Officer, Labour Court, Kashipur, District Udham Singh Nagar, in Adjudication Case No. 244 of 2008 (Annexure-1 to the writ petition), whereby the claim of the respondent/workman was rejected. However, the respondent/workman was awarded 50% of the back wages.
4. Pursuant to the order dated 11.11.2025, the respondent No. 2-Secretary, Cane Development and Sugar Industries, was directed to remain present before this Court through video conferencing.
5. Mr. P.C. Dumka, Additional Secretary, is present before this Court through video conferencing. He submits that the Secretary, Mr. Ranveer Singh Chauhan, is appearing before Hon'ble the Chief Justice of this Court in another connected matter; therefore, he (Mr. Dumka) is present before this Court.
6. The Secretary was called only to ascertain whether the matter could be settled if the State Government/petitioner(s) were willing to pay a lump-sum amount of compensation to the respondent(s)/workman.
7. Mr. P.C. Dumka, Additional Secretary, makes a
2025:UHC:10297 statement on behalf of the State Government that the State Government, in consultation with the petitioner(s)-Kisan Sahkari Chini Mill, is ready to pay a sum of Rs. 5 lakhs towards full and final settlement of the claim of each respondent/workman.
8. In view of the statement made by the Additional Secretary, all writ petitions stand disposed of.
9. It is directed that the State Government shall pay Rs. 5 lakhs towards full and final settlement of the claim of each respondent/workman within a period of three months from today.
10. Pending application, if any, stands disposed of.
(Pankaj Purohit, J.) 20.11.2025 AK
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!