High Court Jharkhand High Court

Md.Afzal @ Chhedi & Ors vs Union Of India & Ors on 26 July, 2011

Jharkhand High Court
Md.Afzal @ Chhedi & Ors vs Union Of India & Ors on 26 July, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI     
                              W.P. (C) No. 2424 of 2011 
         Md. Afzal @ Chhedi & ors.                                  ...... Petitioners
                                 Versus 
         Union of India & ors.                                      ......   Respondents  
                                                          ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D. N. PATEL  
                                       ­­­­­­­­­
         For the Petitioners           :  M/s H.K. Mehta, M. Patra
         For the State                     :     Mr. R.R. Mishra, G.P.­II
         For the UOI                       : Mr. Md. M. Khan, ASGI
                                       ­­­­­­­­­
                        th
         05/Dated: 26    July, 2011
                                         
        1.

  In   pursuance   of   the   order   passed   by   this   Court   dated   18th  July,   2011, 
supplementary counter affidavit has been filed, wherein, looking to the letters 
issued by the respondent­State dated 24th May, 2011 as well as dated 23rd July, 
2011, it appears that necessary record is called for from the earlier Arbitrator, 
appointed by the State, who had expired in the year 2005. Thus, the grievance 
ventilated in the petition have been brought to an end. Necessary record will 
reach to the newly appointed Arbitrator within a period of three weeks from 
the date of receipt of a copy of the order of this Court.  

2.      The  writ  petition  is  disposed  of, in  view  of   the  supplementary  counter 
affidavit   especially   looking   to   the   aforesaid   orders   issued   by   the   State 
Government.

      

                                   (D.N. Patel, J.) 
Ajay/