High Court Jharkhand High Court

Dineshwar Prasad Sahu vs Central Coalfields Limited & O on 8 July, 2011

Jharkhand High Court
Dineshwar Prasad Sahu vs Central Coalfields Limited & O on 8 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      W.P. (P.I.L.) No. 3109 of 2011
        Dineshwar Prasad Sahu                        ...        Petitioner
                                  Vrs.
        1.Central Coalfields Limited
        2.The Chairman-cum-Managing Director,CCL
        3.The Company Secretary, CCL
        4.The General Manager, CCL
        5.The Project Officer, CCL
        6.The Deputy Commissioner, Ramgarh               ...     Respondents
                                   ------

CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE P.P. BHATT

——

For the Petitioner :                   Mr. AjitKumar
For the CCL        :                   Mr. Anoop Kumar Mehta

                                 ------
       Order No.02                         Dated: 8th of July, 2011.

The petitioner has claimed that the respondent company is
mismanaging its coal and they have succumbed to pressure of
some criminals and in support of which learned counsel for the
petitioner has placed on record several newspaper cuttings as well
as complaints submitted by the residents of the area and copies of
the two F.I.Rs. Learned counsel for the petitioner further submitted
that one of the F.I.R.s lodged was got withdrawn which appears to
be because of the pressure generated by the criminals and copy of
the F.I.R. is placed on record at page 43 of the writ petition and
application for withdrawal of the said F.I.R is placed at page 45 of
the writ petition. The petitioner has also placed on record the copy
of the minutes of the Board of Directors dated 7.08.2010, wherein
a decision was taken for handling the coal which is questioned by
the petitioner. The petitioner’s counsel also submitted that the
Committee was constituted in the name of the representatives of
the area but it involves criminals and has given name of one of the
persons, whose name is appearing is appearing in the documents
annexed with the writ petition.

We are of the considered opinion that no factual material has
been placed on record what has been stated by the learned
counsel for the petitioner and merely in some agitation if F.I.R. was
lodged and management thought that in view of the compromise
that F.I.R. be withdrawn and they have taken a decision with
respect to the handling of the coal awarded to one of the
contractors Mr. Deoraj , who also has consented to the decision
dated 07.08.2010, Annexure-8, we do not find any cause of lodging
of the F.I.R. which is in one and two days prior to allotment of
award.

We do not find any just reason to entertain this petition in the
form of P.I.L. for want of sufficient material. Hence this petition is
dismissed.

                                                                           (Prakash Tatia, A.C.J.)

(P.P.Bhatt, J.)
D.S./Alankar/­