Jharkhand High Court
Employers In Relation To The M vs State Of Jharkhand & Ors. on 27 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont. Case (Civil) No. 121 of 2007
---
Employers in relation to the Management of
Bhuli Township Administration of M/s Bharat
Coking Coal Ltd., Dhanbad Petitioner
Versus
The State of Jharkhand & Others Respondents
---
Coram: The Hon'ble Mr. Justice R.K. Merathia
The Hon'ble Mr. Justice D.N. Upadhyay
---
For the Petitioner: Mr. A.K. Mehta, Advocate
For the Respondents: None
---
Order No. 29 Dated 27th September 2011
---
It is submitted by Mr. Mehta, learned counsel for the
petitioner that neither the order in question nor the order dated
27.01.2011
has been complied by the concerned respondent
workmen.
Nobody appears on behalf of the respondent workmen.
However, in order to give one chance, put up after Durga
Puja holidays. If nobody appears on behalf of the respondent
workman on the next date, appropriate orders may be passed.
(R.K. Merathia, J)
(D.N. Upadhyay, J)
Ranjeet/