High Court Jharkhand High Court

M/S Sharma Work Shop vs Bharat Coking Coal Limited & O on 29 August, 2011

Jharkhand High Court
M/S Sharma Work Shop vs Bharat Coking Coal Limited & O on 29 August, 2011


IN THE HIGH COURT OF JHARKHAND AT RANCHI 
W.P.(C)No.14 of 2011
M/s Sharma Work Shop. … … …Petitioner 
­Versus­
Bharat Coking Coal Limited through its 
Chairman­cum­Managing Director & Ors. …Respondents 
­­­­­­­­­­­­
CORAM:     HON’BLE MRS. JUSTICE POONAM SRIVASTAV

For the Petitioner: Mr. Atanu Banerjee, Advocate. 
For the Respondents: Mr. Indrajit Sinha, Advocate. 

­­­­­­­­­­­­
08/   29.08.2011 Learned   Counsel   has   made   certain   representations   for 
payment   of   certain   dues,   which   according   to   the   respondent   is   time 
barred. The Court in exercise of jurisdiction under Article 226 cannot 
interfere and assail the document, which is on record. 

If   the   representations   (Annexure­4   series   to   the   writ 
petition) are still not decided, the writ petition is disposed of with the 
direction   that   the   petitioner   in   case   appears   before   the   concerned 
authority   within   two   weeks   from   today,   his   representation   shall   be 
decided by passing a speaking order. 

With   this   observation   and   direction,   this   writ   petition   is 
disposed of. 

[Poonam Srivastav,J.]
P.K.S.