IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 1834 of 2011
--------
M/s Kakan Special Smokeless Fuel Pvt. Ltd. … Petitioner
Versus
Coal India Limited & ors. … Respondents
——–
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
——–
For the petitioner : Mr. Ajit Kumar, Advocate
For the C. I. L. : Mr. A.K.Mehta, Advocate
——–
Order No. 02: Dated 3rd May, 2011
Per D.N.Patel, J.
1. Learned counsel for the petitioner submitted that the original date of Coal
Supply Agreement is dated 30th June, 2008 and the date of termination of the
agreement is 24th November, 2010.
2. The petitioner will file an affidavit of one of the Directors to the effect that
what is the quantity of coal lifted from the respondents with effect from 1.1.2009
till October, 2010. Figure will also be given on oath by one of the Directors of the
petitioner that what was the total manufacturing during the aforesaid period and
who are the purchasers of the manufactured item of the petitioner for the aforesaid
period and the electricity bills for the aforesaid period as also the copy of income
tax return, if filed by the petitioner, for the aforesaid period and such other
relevant documents, if the petitioner so chooses to rely upon.
3. Time, as prayed for, is granted. The matter is adjourned to be listed after
two weeks.
( D.N. Patel, J. )
A.K.Verma/