IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 3813 of 2005
with
W.P.(S) No. 3812 of 2005
with
W.P.(S) No. 3815 of 2005
with
W.P.(S) No. 3816 of 2005
with
W.P.(S) No. 3820 of 2005
with
W.P.(S) No. 3831 of 2005
with
W.P.(S) No. 3881 of 2005
with
W.P.(S) No. 4196 of 2005
with
W.P.(S) No. 4197 of 2005
with
W.P.(S) No. 4198 of 2005
---
Shambhu Prasad No. 2 (WPS 3813/05)
Jagdish Sao (WPS 3812/05)
Arti Devi & others (WPS 3815/05)
Jyoti Lal Mahto (WPS 3816/05)
Jitu Mahto (WPS 3820/05)
Karmi Devi & others (WPS 3831/05)
Govind Napit (WPS 3881/05)
Chinta Devi & others (WPS 4196/05)
Binod Mahto (WPS 4197/05)
Raju Mahto (WPS 4198/05) Petitioners
Versus
B.C.C.L. through its Chairman-cum-
Managing Director & others Respondents
—
CORAM: The Hon’ble Mr. Justice R.K. Merathia
—
For the Petitioners: Mrs. M.M. Pal, Sr. Advocate
For the Respondents: Mr. A.K. Mehta, Advocate
—
Order No. 09 Dated 16th September, 2011
Send an express reminder to the Deputy Commissioner,
Dhanbad to comply with the order dated 22.07.2011.
Put up this case on 21st October, 2011.
Let a copy of the order be sent by Fax.
(R.K. Merathia, J)
Rakesh/