IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.21 of 2008
REGIONAL MANAGER,FOOD CORPORATION OF INDIA
Versus
THE UNION OF INDIA & ORS
-------
14. 07.07.2010 Heard learned counsel representing both the parties
on the respective petition filed by them seeking adjournments in
this appeal in the light of clause 3.11 of scheme of Joint Internal
Dispute Resolution Panel (J.I.D.R.P.) it is submitted that the
dispute between the parties may be resolved amicably as per
the scheme aforementioned.
It is expected that if steps in regard to resolution of the
disputes are taken expeditiously it may possibly be resolved
within three months. With this expectation, let this appeal be
listed under the same heading after three months or even
before on the information given by either of the sides stating
result of the step taken by them.
(Akhilesh Chandra, J.)
Rajeev/