High Court Jharkhand High Court

Mansidh Topno vs Steel Authority Of India Ltd on 7 January, 2010

Jharkhand High Court
Mansidh Topno vs Steel Authority Of India Ltd on 7 January, 2010
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        W.P. (C) No. 2317 of 2008

        Mansidh Topno                                   ......        Petitioner
                            Versus
        1. Steel Authority of India Ltd. through its Managing Director,
           Bokaro Steel City
        2. The Managing Director, Bokaro Steel Plant, Bokaro
        3. The Estate Officer, Bokaro Steel City, Bokaro
                                                       ......        Respondents
                                ---------

CORAM: HON’BLE MR. JUSTICE D. N. PATEL
For the Petitioner : Mr. Ramakant Tiwari, Advocate
For the Respondents : Mr. Ananda Sen, Advocate

———

th
05/ Dated: 7 January, 2010

1. Before learned counsel for the petitioner argues in detail, it is
submitted by learned counsel for the respondents that the
petitioner has already vacated the quarter as back as on 7th
November, 2008. The photo-copy of the quarter vacation report is
tender to this Court and copy thereof is also given to the counsel
for the petitioner.

2. In view of this quarter vacation report, learned counsel for the
petitioner submitted that the matter has now become infructuous
and the same may kindly be disposed of.

3. In view of the aforesaid submissions and looking to the
quarter vacation report dated 7th November, 2008 whereby the
petitioner has already vacated the quarter in much earlier point of
time, the petition has now become infructuous and, hence, the
same is, hereby, disposed of as infructuous.

4. The photo-copy of the quarter vacation report is taken on
record.

5. In view of the aforesaid report, there is no need of presence
of any officer of the respondent authorities.

(D.N. Patel, J)

Ajay/