Calcutta High Court High Court

Mohammad Mia vs The Eastern Coal Filed Ltd. & Ors on 9 June, 2011

Calcutta High Court
Mohammad Mia vs The Eastern Coal Filed Ltd. & Ors on 9 June, 2011
Author: Aniruddha Bose
                                   WP No.197 of 2011
                     IN THE HIGH COURT AT CALCUTTA
                          Constitutional Writ Jurisdiction
                                    ORIGINAL SIDE




                                      IN THE MATTER OF:-
                                      MOHAMMAD MIA
                                        Versus
                                      THE EASTERN COAL FILED LTD. & ORS.


      For Petitioner :Mr.P. Bhattacharya, Advocate.

      For Eastern Coal Filed Ltd. :Mr.A. Banerjee, Advocate.

         BEFORE:
      The Hon'ble JUSTICE ANIRUDDHA BOSE

Date : 9th June, 2011.

The Court :-I am of the opinion that for effective

adjudication of this writ petition, an affidavit is necessary from

the Eastern Coal Field Ltd. Let such affidavit be filed within

three weeks from date. Let reply thereto, if any, be filed within

one week thereafter. Let this matter be listed after four weeks

under the same heading.

(ANIRUDDHA BOSE, J.)

nm/