High Court Jharkhand High Court

Barun Kumar Roy vs Central Coalfield Limited on 15 February, 2011

Jharkhand High Court
Barun Kumar Roy vs Central Coalfield Limited on 15 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            C.M.P. No. 61 of 2011

Barun Kumar Roy                                    ....        Petitioner

                                          Versus

Central Coalfields Limited and anr.            ...          Respondents

Coram :              HON'BLE MR. JUSTICE J.C.S.RAWAT

For the petitioners: Mr. Chandrajit Mukherjee
For the Respondents: Mr. Ananda Sen.


15.02.2011

After due consideration of the submissions advanced by the
learned counsels for the parties; I have perused the application as well as the
affidavit; learned counsel for the petitioner has sufficiently explained the reasons
for non appearance before this Court on 17.9.2010 when WPS 4418 of 2004 was
called for and dismissed for non prosecution.

Accordingly, this CMP is allowed. Order dated 17.9.2010
passed in WPS No.4418 of 2004 is recalled; consequently, WP S No. 4418 of
2004 is restored to its original file. Let the aforesaid writ petition be posted as a
regular case.

Ambastha//-                                                 (J.C.S.Rawat,J.)