IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.C. No. 1102 of 2011
M/s Ujjal Transport Agency............... Petitioner
Versus
M/s Bharat Coking Coal Limited & Ors.. ............. Respondents.
......
Coram: Hon'ble Mr. Justice R.K.Merathia
......
For the Petitioner : Mr. Anil Kumar Sinha, Senior Advocate
For the Respondents : Mr. Anoop Kr. Mehta, Advocate
......
3/29.03.2011
Mr. A.K.Sinha, admitted that a suit has been filed by the
petitioner for similar relief. When I expressed that in that view of the matter,
I am not inclined to interfere in this writ petition, Mr. Mehta, learned
counsel appearing for the BCCL submitted that he has no instructions
about the suit.
On this, counsel appearing for the petitioner served a copy of the
plaint of Title Suit No. 50 of 2010, pending in the Court of learned Civil
Judge (Sr. Division), Asansole, on Mr. Mehta.
Mr. Mehta, submitted that prima facie the suit is not maintainable
at Asansole.
Be that as it may. This writ petition is permitted to be withdrawn
with liberty to the parties to move appropriate Court.
(R.K.Merathia, J)
Mukund/