High Court Jharkhand High Court

Central Coalfields Ltd. vs Mohan Mahto & Ors. on 29 July, 2011

Jharkhand High Court
Central Coalfields Ltd. vs Mohan Mahto & Ors. on 29 July, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                          F.A. No. 50 of 2008

           CMD, Darbhanga House, Ranchi ( C.C.Ltd)... ....Appellant

                            Vs.
           Mohan Mahto and others ....           ....Respondents

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Appellant:             Mr. A.K. Das
           For the Respondents :          Mr. A.K. Sahani

           Re: I.A. No. 329 of 2008

6/29.07.2011

: Though, office has pointed out that there is delay of 135
days but learned counsel for the appellant submits that there is delay
of only 65 days. However, from perusal of condonation petition, I find
that even the delay of 65 days has not been satisfactorily explained by
the appellant.

Under the said circumstance, I am not inclined to
condone the delay.

Accordingly, I.A. No. 329 of 2008 is rejected,
consequently, the present First Appeal is also dismissed.

( Prashant Kumar,J.)

Sharda/-