High Court Jharkhand High Court

New Bharat Refractories vs Coal India Ltd. & Ors. on 15 July, 2011

Jharkhand High Court
New Bharat Refractories vs Coal India Ltd. & Ors. on 15 July, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI

                          W.P.(C) No. 2438 of 2005
                                    --------

New Bharat Refractories Ltd., Hazaribagh … Petitioner
Versus
Coal India Ltd., Kolkata & ors. … Respondents

——–

CORAM: HON’BLE MR. JUSTICE D.N.PATEL

——–

For the petitioner: Mr. Deepak Kr. Sinha, Advocate
For the C.I.L.: Mr. Ananda Sen, Advocate

——–

Order No. 03: Dated 15th July, 2011
Per D.N.Patel, J.

1. Learned counsel for the respondents seeks time to file counter
affidavit.

2. Initially, time was granted to file counter affidavit vide order dated
24th June, 2005. It appears that the respondents are not responsible
officers and, therefore, they have not chosen to file any counter
affidavit. Today, after several years also, the respondents are as
blank as on the previous day, since they are seeking time to file
counter affidavit.

3. Time, as prayed for, is granted, on a condition that if the reply is not
filed on or before the next date of hearing, respondent no.2 shall
remain present personally before this Court on the next date of
hearing at 10.30 a.m.

4. The matter is adjourned to be listed on 29th July, 2011.

( D.N. Patel, J. )
A.K.Verma/