High Court Jharkhand High Court

Kunwar Ram vs M.D. Bokaro Steel City & Ors on 9 March, 2011

Jharkhand High Court
Kunwar Ram vs M.D. Bokaro Steel City & Ors on 9 March, 2011
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                        W.P.(S) No.6138 of 2010
                   Kunwar Ram                                             ...      ...     Petitioner
                                               Versus
                   The Managing Director, Bokaro Steel City, Bokaro & Others......... Respondents
                                            ------
                   CORAM:        HON'BLE MR. JUSTICE SUSHIL HARKAULI
                                            ------
                   For the Petitioner:      Mr. Sunil Kumar, Advocate
                   For the Respondents:     J.C. to Rajiv Ranjan
                                            -----
03 /09.03.2011

Bokaro Steel City has not been described either in the array of parties or
in any of the paragraphs of the writ petition as a company or other legal entity. In the
circumstances, the writ petition is not maintainable. Learned counsel for the petitioner
may move an amendment application for making necessary rectifications in the
description of the respondents indicating how any of the respondents are legal entities.

List after two weeks.

(Sushil Harkauli, J.)

NKC