IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont. Case (C) No. 121 of 2007
Employers in relation to the management
of Bhuli Township Administration of
M/s Bharat Coking Coal Limited ...... ... Petitioner
Versus
The State of Jharkhand & Ors..... ..... Opposite Parties
-------
CORAM: HON’BLE THE CHIEF JUSTICE
HON’BLE MRS. JUSTICE JAYA ROY
—–
For the Petitioner : Mr. Anoop Kr. Mehta
For the Opp. Parties : —
Order No. 30 —— Dated 11th October, 2011
Learned counsel for the petitioner to satisfy as to how
the contempt petition can survive because the relevant order
was passed by the Court as back as on 2.9.2003 and it appears
from the record that cognizance of contempt had not been
taken and even on 20.08.2008, it was observed that how the
contempt petition was maintainable as the Opp. Party, who
has been impleaded in the contempt, was not a party to the
appeal.
Put up this case after Dipawali Vacation.
(Prakash Tatia, C J)
(Jaya Roy, J)
Dey/-Alankar-