High Court Jharkhand High Court

Eastern Central Railway vs Hindal Co. Industries Ltd. on 25 April, 2011

Jharkhand High Court
Eastern Central Railway vs Hindal Co. Industries Ltd. on 25 April, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  W.P. (C) No. 1028 of 2006
         Eastern Central Railway
         through the Deputy Chief Commercial Manager,
         Hazipur                    ...   ...    ...             ...     Petitioner
                                          Versus
          Hindalco Industries Ltd.                       ...     ...      Respondent
                                         ------
                 CORAM:         HON'BLE THE CHIEF JUSTICE
                                HON'BLE MR. JUSTICE PRAKASH TATIA
                                         ------
                 For the Petitioner  :          Mr. Abhay Kr. Mishra,
                 For the Respondent :           Mr. Ananda Sen
                                         ------
07/25.04.2011

This Case is admitted.

The respondent has appeared through its advocate, hence,
notice need not be issued.

The operation of the impugned order is stayed.
Put-up this case in the usual course.

(Bhagwati Prasad, C.J.)

                                                                                 (Prakash Tatia, J.)

D.S./Sudhir.