High Court Jharkhand High Court

M/S Aman Coke Plant (P) Ltd vs Bharat Coking Coal Ltd & Ors on 16 September, 2011

Jharkhand High Court
M/S Aman Coke Plant (P) Ltd vs Bharat Coking Coal Ltd & Ors on 16 September, 2011
            In the High Court of Jharkhand at Ranchi

                     W.P.(C) No. 380 of 2011

            M/s. Aman Coke Plant (P) Ltd.
            Industrial Area,Aurangabad ...................................................Petitioner

                 VERSUS

             Bharat Coking Coal Limited and others................. Respondents

             CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

             For the Petitioner: Mr. Ajit Kumar
             For the B.C.C.L : Mr.A.K.Mehta

3/ 16.9.11

. Heard learned counsel appearing for the petitioner and learned counsel

appearing for the B.C.C.L on an interlocutory application bearing no.2816 of 2011

wherein prayer has been made to allow him to incorporate the prayer challenging the

order dated 3/5.9.2011 wherein Bank Manager, Punjab National Bank,Bank More,

Dhanbad has been asked to forfeit the bank guarantee.

It be recorded that the order of suspension of the fuel supply agreement

and also the order terminating that agreement is under challenge in this writ

application.

Under the circumstances, prayer made in the interlocutory application is

allowed. Let the I.A form part of the writ application.

As prayed for, put up this case after six weeks to enable learned counsel

appearing for the B.C.C.L to file counter affidavit to the main application as also

rejoinder to the Interlocutory application.

Till then, Bank Guarantee furnished by the petitioner shall not be invoked,

if it has already not been invoked.

( R.R. Prasad, J.)
ND/