IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16544 of 2010
M/S SWASTIKA SMOKELESS COKE CO
Versus
THE CENTRAL COAL FIELDS LTD.&A
-----------
2. 30.9.2010 Learned counsel for the petitioner relies
upon the order dated 27.4.2010 passed by this
Court in C.W.J.C. No.6530 of 2009, wherein similar
issue has been settled.
Learned counsel for the Coal Company
submits that the said decision is under challenge
in L.P.A. No.952 of 2010, which is pending before
this Court.
Put up after four weeks in the main list.
In the mean time, learned counsel for the
respondent Central Coal Fields shall file counter
affidavit in the matter.
VPS ( Ramesh Kumar Datta, J. )