High Court Jharkhand High Court

Employers In Relation To The M vs State Of Jharkhand & Ors. on 27 September, 2011

Jharkhand High Court
Employers In Relation To The M vs State Of Jharkhand & Ors. on 27 September, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                    Cont. Case (Civil) No. 121 of 2007
                                     ---
           Employers in relation to the Management of
           Bhuli Township Administration of M/s Bharat
           Coking Coal Ltd., Dhanbad                     Petitioner
                                  Versus
           The State of Jharkhand & Others             Respondents
                                     ---
           Coram: The Hon'ble Mr. Justice R.K. Merathia
                  The Hon'ble Mr. Justice D.N. Upadhyay
                                   ---
           For the Petitioner:   Mr. A.K. Mehta, Advocate
           For the Respondents: None
                                   ---
           Order No. 29                      Dated 27th September 2011
                                   ---
                 It is submitted by Mr. Mehta, learned counsel for the
           petitioner that neither the order in question nor the order dated
           27.01.2011

has been complied by the concerned respondent
workmen.

Nobody appears on behalf of the respondent workmen.
However, in order to give one chance, put up after Durga
Puja holidays. If nobody appears on behalf of the respondent
workman on the next date, appropriate orders may be passed.

(R.K. Merathia, J)

(D.N. Upadhyay, J)
Ranjeet/