High Court Jharkhand High Court

M/S Shiv Domestic Coke (P)Ltd vs Bharat Coking Coal Ltd. & Ors on 22 September, 2011

Jharkhand High Court
M/S Shiv Domestic Coke (P)Ltd vs Bharat Coking Coal Ltd. & Ors on 22 September, 2011
              In the High Court of Jharkhand at Ranchi

                       W.P.(C) No. 405 of 2011

               M/s. Shiv Domestic Coke (P) Ltd.................................Petitioner

                         VERSUS

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

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

               For the Petitioner: Mr. Mukesh Kumar Sinha, Advocate
               For the B.C.C.L : Mr. A.K. Mehta, Advocate

                       I.A. No.2927 of 2011

3/ 22.09.2011

. Heard learned counsel appearing for the petitioner and learned

counsel appearing for the B.C.C.L on an interlocutory application bearing

no.2927 of 2011 wherein prayer has been made to allow him to incorporate

the prayer challenging the order dated 3/5.9.2011 wherein The Chief Manager,

Allahabad Bank, Patna Main Branch, Budh Marg, Patna, 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.

I.A. No.2927 of 2011 is allowed and disposed of.

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.)
Ravi/