IN THE HIGH COURT OF JHARKHAND AT RANCHI.
L.P.A. No. 226 of 2011
...
Jharkhand State Electricity Board, Ranchi & Others … Appellant
-V e r s u s-
Ghasi Ram Sardar & Others … … Respondents.
…
CORAM: – HON’BLE THE ACTING CHIEF JUSTICE.
HON’BLE MR. JUSTICE P.P. BHATT.
…
For the Appellants : – Mr. V.P. Singh, Sr. Advocate
and Mrs. I. Sen Choudhary, Advocate.
For the Respondents : – Mr. Delip Jerath, Advocate.
…
Order No. 03 Dated 01st July, 2011
…
1. I.A. No. 1895 of 2011.
Heard the learned counsel for the parties on the point of condonation of delay.
The delay in filing the appeal is condoned.
I.A. No. 1895 of 2011 stands disposed of.
2. Learned counsel for the Respondents submits that he is not pressing the matter
regarding taking action in the contempt proceedings.
Put up this case on 04.07.2011.
(Prakash Tatia, A.C.J)
(P.P. Bhatt, J.)
APK/Anu