High Court Jharkhand High Court

M/S Suny Construction & Compan vs Damodar Valley Corporation & O on 3 February, 2010

Jharkhand High Court
M/S Suny Construction & Compan vs Damodar Valley Corporation & O on 3 February, 2010
                    IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          W.P. (C) No. 5579 of 2009
                                      ---
               M/s Sunny Construction & Company...  ... ... Petitioner

                                        Versus

               Damodar Valley Corporation and others...          ...    Respondents.
                                    ---

               CORAM:      HON'BLE MR. JUSTICE RAMESH KUMAR MERATHIA
                                    ---

               For the Petitioner      : Mr. Rahul Kumar, Advocate.
               For the Respondents     : M/s. S.K. Ughal and Tapas Kabiraj, Advocate.
                                       ---

2. 3.2.2010

. As prayed, counsel for the petitioner is permitted to delete
respondent no. 4 during course of the day.

It is submitted that Gate pass issued in favour of the petitioner
company is not being renewed inspite of repeated requests/
representations.

Mfr. S.K. Ughal, learned counsel appearing for the respondents
no. 1 to 3 submitted that in the absence of the counter affidavit, he is
not in a position to accept or controvert the statements made in the
writ petition. However, the matter will be looked into.

In the circumstances, the petitioner is permitted to make a fresh
representation before the Deputy Chief Engineer (Mech.), D.V.C.
Bokaro Thermal Power Station, District-Bokaro (respondent no. 3) and
the Assistant Commandant, CISF, D.V.C., Bokaro Thermal Power Station
(respondent no. 5) for renewal of gate pass. If the respondents no. 3
and 5 decide not to give gate pass, reasons thereof should be
communicated to the petitioner within two weeks from the date of
receipt of such representation.

It is made made clear that this Court has not gone into merits of
the case of the petitioner.

With these observations and directions, this writ petition is
disposed of. However, no costs.

(R.K.Merathia, J)

AKS.Cp.3.