Jharkhand High Court
Raju Parmanik vs Union Of India & Anr on 18 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.A. No. 05 of 2010
Raju Parmanik ...... Appellant
Versus
Union of India & Anr. ......... ...... Respondent
CORAM : HON'BLE THE CHIEF JUSTICE
For the Appellant : Mr. Indrajit Sinha.
For the Respondent : Mr. R.N. Roy
07/18.02.2011
Learned counsel for the respondents submits that they object to the
application for appointment of Arbitrator as, according to them, they have
resolved the dispute.
Let them bring this fact on record and then appropriate order will be
passed after one week.
Pup up this case after one week.
(Bhagwati Prasad,C.J.)
Biswas/Alankar