In the High Court of Jharkhand at Ranchi
W.P.(C) No. 405 of 2011
M/s. Shiv Domestic Coke (P) Ltd.................................Petitioner
VERSUS
Bharat Coking Coal Limited and others................. Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner: Mr. Mukesh Kumar Sinha, Advocate
For the B.C.C.L : Mr. A.K. Mehta, Advocate
I.A. No.2927 of 2011
3/ 22.09.2011
. Heard learned counsel appearing for the petitioner and learned
counsel appearing for the B.C.C.L on an interlocutory application bearing
no.2927 of 2011 wherein prayer has been made to allow him to incorporate
the prayer challenging the order dated 3/5.9.2011 wherein The Chief Manager,
Allahabad Bank, Patna Main Branch, Budh Marg, Patna, has been asked to
forfeit the bank guarantee.
It be recorded that the order of suspension of the fuel supply
agreement and also the order terminating that agreement is under challenge
in this writ application.
Under the circumstances, prayer made in the interlocutory
application is allowed.
I.A. No.2927 of 2011 is allowed and disposed of.
Let the I.A form part of the writ application.
As prayed for, put up this case after six weeks to enable learned
counsel appearing for the B.C.C.L to file counter affidavit to the main
application as also rejoinder to the Interlocutory Application.
Till then, Bank Guarantee furnished by the petitioner shall not be
invoked, if it has already not been invoked.
( R.R. Prasad, J.)
Ravi/