High Court Jharkhand High Court

Employers In Relation To The M vs State Of Jharkhand & Ors. on 11 October, 2011

Jharkhand High Court
Employers In Relation To The M vs State Of Jharkhand & Ors. on 11 October, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           Cont. Case (C) No. 121 of 2007

                Employers in relation to the management
                of Bhuli Township Administration of
                M/s Bharat Coking Coal Limited ...... ...        Petitioner
                                       Versus
                The State of Jharkhand & Ors.....   .....        Opposite Parties
                                      -------

CORAM: HON’BLE THE CHIEF JUSTICE
HON’BLE MRS. JUSTICE JAYA ROY

—–

For the Petitioner : Mr. Anoop Kr. Mehta
For the Opp. Parties : —

Order No. 30 —— Dated 11th October, 2011

Learned counsel for the petitioner to satisfy as to how

the contempt petition can survive because the relevant order

was passed by the Court as back as on 2.9.2003 and it appears

from the record that cognizance of contempt had not been

taken and even on 20.08.2008, it was observed that how the

contempt petition was maintainable as the Opp. Party, who

has been impleaded in the contempt, was not a party to the

appeal.

Put up this case after Dipawali Vacation.

(Prakash Tatia, C J)

(Jaya Roy, J)

Dey/-Alankar-