IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 3064 of 2008
Smt. Sunaina Rani Sharma ...... Petitioner
Versus
The State of Jharkhand & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. P.C. Sinha, Advocate
For the Respondents : J.C. to G.P.I
Mr. Rajan Raj, Advocate
th
06/Dated: 20 June, 2011
1.
Learned counsel appearing for both the sides submitted that the impugned
order is an appellable order under Section 75(1)(g) of the E.S.I. Act, 1948
and, therefore, the petitioner does not want to press this writ petition with a
view to prefer an appeal before the concern authority.
2. In view of the aforesaid submissions, the petition is, hereby, disposed of as
not pressed, reserving liberty with the petitioner to prefer an appeal before
the concern authority. The delay in filing the appeal will be condoned by the
concern authority, in light of the time consumed in this writ petition.
(D.N. Patel, J.)
Ajay/