Jharkhand High Court
Shashank Sarkar vs Steel Authority Of India Ltd. on 21 April, 2011
In the High Court of Jharkhand at Ranchi.
W.P.[C] No. 6732 of 2004
Shashank Sarkar .. .. Petitioner
Versus
Steel Authority of India Limited & Ors.. Respondents
CORAM : HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr.R.N,Sahay
For the Respondents 1 to 4 :Mr. I. Sinha
6/21.04.2011
. When it was pointed out to learned counsel appearing
for the petitioner that notices issued earlier under registered post to the
respondents 5 and 6 have not been served, though service has been
treated to be valid by the Lawazima Board, it was staed by Mr.Sahay
learned counsel appearing for the petitioner that one Mr.
M.K.Roy,Advocate is appearing on behalf of respondents 5 and 6.
However, Mr.Roy is not present.
Let this matter be listed on 28.4.2011 so that Mr.Roy be
informed about the case by learned counsel appearing for the petitioner.
(R. R. Prasad,J.)
ND/