High Court Jharkhand High Court

Mainak Dutta vs Union Of India & Ors on 15 April, 2011

Jharkhand High Court
Mainak Dutta vs Union Of India & Ors on 15 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        W.P.(S) No.5099 of 2009

           Mainak Dutta                                 .... Petitioner
                                       Versus
           Union of India & Ors.                        ...Respondents

           Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

           For the Petitioner        : Mr.S. Arun, Advocate
           For the Union of India : Mr. Ashok Kumar Singh, C.G.C.
                                 -----

8/15.04.2011

Learned counsel for the Union of India prays for two weeks’ time to file
reply to I.A. no.569 of 2011.

Prayer is allowed. Put up this case on 2nd May,2011.
Learned counsel for the Union of India assures that final decision
regarding appointment of Director,Technical, Central Coalfields Limited shall not
be taken till next date fixed.

( Narendra Nath Tiwari, J.)
s.b.