Jharkhand High Court
Mainak Dutta vs Union Of India & Ors on 15 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No.5099 of 2009
Mainak Dutta .... Petitioner
Versus
Union of India & Ors. ...Respondents
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr.S. Arun, Advocate
For the Union of India : Mr. Ashok Kumar Singh, C.G.C.
-----
8/15.04.2011
Learned counsel for the Union of India prays for two weeks’ time to file
reply to I.A. no.569 of 2011.
Prayer is allowed. Put up this case on 2nd May,2011.
Learned counsel for the Union of India assures that final decision
regarding appointment of Director,Technical, Central Coalfields Limited shall not
be taken till next date fixed.
( Narendra Nath Tiwari, J.)
s.b.