High Court Jharkhand High Court

Tata Steel Limited vs Concerned Workman Neyaz Ahmad on 30 August, 2011

Jharkhand High Court
Tata Steel Limited vs Concerned Workman Neyaz Ahmad on 30 August, 2011


IN THE HIGH COURT OF JHARKHAND AT RANCHI 
W.P.(L)No.2889 of 2011
Tata Steel Limited( Earlier known as Tata Iron and 
Steel Company Limited). … … …Petitioner 
­Versus­
The concerned workman. … … …Respondent 
­­­­­­­­­­­­
CORAM:     HON’BLE MRS. JUSTICE POONAM SRIVASTAV

For the Petitioner: Mr. Rajiv Ranjan, Advocate. 
For the Respondent:

­­­­­­­­­­­­
03/   30.08.2011 Learned Counsel for the respondent prays for three weeks’ 
time to file counter­affidavit. 

Time is allowed. 

Till the next date of listing, interim order dated 29th June, 
2011 shall continue. 

[Poonam Srivastav,J.]
P.K.S.