Jharkhand High Court
Employers In Relation To The M vs Union Of India & Anr on 3 January, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 376 of 2010
With
I.A. No.3349 of 2010
Employers in relation to the Management of Hindustan
Copper Limited, East Singhbhum, Jharkhand ... Appellant
-- Versus --
The Union of India, through Central Government Industrial
Tribunal -I, Dhanbad and Anr. ... Respondents
---------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D. N. PATEL
---------
For the Appellant : M/s C. Mukherjee, Arbind Kumar
For the Respondents : None
---------
03/03.01.2011
The case comes upon an application for condonation of delay.
None appears on behalf of the respondents to oppose the
prayer despite notice.
Considering the grounds taken in the petition, the delay in
filing the appeal is condoned.
The I.A. No.3349 of 2010 stands disposed of.
(Bhagwati Prasad, C.J.)
(D.N. Patel, J.)
SI/Manish