Madhya Pradesh High Court
Manager Tandsi Project Of Wcl vs Organizing Secretary Rkkms Intuc on 28 November, 2016
WA-858-2016
(MANAGER TANDSI PROJECT OF WCL Vs ORGANIZING SECRETARY RKKMS INTUC)
28-11-2016
Smt. Indira Nair, learned Sr. Adv. assisted by Shri Rajesh
Pohankar, Advocate for the appellant.
Shri A. Singh, Advocate for the respondent is present, Hence,
no notice is necessary.
Heard on IA no.15577/16, an application for condonation of delay. As per the office report, there is a delay in filing the appeal.
In view of the aforesaid fact of the case, the application is allowed and the delay in filing the appeal is hereby condoned.
Learned counsel for the respondent has submitted that the appeal is not maintainable.
For the aforesaid purpose, two weeks' time is granted to file reply.
As prayed, list after four weeks.
(S.K. GANGELE) (SUBODH ABHYANKAR)
JUDGE JUDGE
m/-