IN THE HIGH COURT OF JHARKHAND,RANCHI.
L.P.A No. 278 of 2011
Jharkhand State Mineral Development Corporation Ltd. & Ors
................................ Appellant
Versus
Pawan Mistri and Ors. . ................................ Respondents
CORAM :- HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE P.P.BHATT
For the Appellant :Mr. Anoop Kumar Mehta, Advocate
For the Respondent s : Mr. Neeta Krishna .
.
Order No. 4 Dated 17th November, 2011
Heard the learned counsel for the appellant on the Interlocutory application
(I. A. No. 2720 of 2011) filed under section 5 of the Limitation Act.
Since there is a delay of 4 days in filing the present appeal is condoned.
Put up this case on 28.11.2011 under the heading ‘For Admission’ in view
of the fact that it is a matter relating to the fate of the employment of the employees
who appears to have been appointed more than 30 years ago.
(Prakash Tatia,C.J.)
(P.P.Bhatt, J.)
SD/ JK