High Court Jharkhand High Court

M/S A2Z Maintenance And Engine vs Union Of India & Ors on 21 September, 2011

Jharkhand High Court
M/S A2Z Maintenance And Engine vs Union Of India & Ors on 21 September, 2011
  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                W.P. (L) No. 5451 of 2011

          M/s a2z Maintenance and Engineering Services Ltd. ...... Petitioner
                                 Versus
          The Union of India through Secretary, Labour and
          Welfare (Central) Department, New Delhi & Ors. ... ... Respondents
                                 -----
          CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                                 -----
          For the Petitioner     : Mr. P.A.S. Pati, Advocate
          For the UOI            : J.C. to Mr. M. Khan, Advocate
                                 -----

2/21.09.2011

Learned counsel for the Union of India accepts notice on

behalf of the respondent nos. 1 to 4.

Let notice be issued to the respondent no. 6, for which

requisites etc. under registered cover with acknowledgment due must

be filed within one week.

Let this case be listed under the same heading after four

weeks in anticipation of appearance of respondent no. 6 or on receipt

of the service report.

In the meantime, let counter affidavit be filed on behalf of

respondent nos. 1 to 4.

Until further orders, operation of the order dated 20.6.2011

passed by the Regional Labour Commissioner (Central) in Claim

Application No. 17/2011-R.L.C.(R) shall remain stayed.

(R.R. Prasad, J.)

AKT