High Court Jharkhand High Court

Smt.Sukhiya Devi vs Management Of M/S.Triveni Stru on 10 May, 2011

Jharkhand High Court
Smt.Sukhiya Devi vs Management Of M/S.Triveni Stru on 10 May, 2011
                             IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                           W.P.(L) No. 5556 of 2005

                     The Management of Bokaro Steel Plant of Steel Authority of India Limited
                                                                            ... ... PETITIONER
                                                 -V e r s u s -
                      Anarwa Devi and others                        ... ... RESPONDENTS
                                       ...


              CORAM: -      HON'BLE MRS. JUSTICE POONAM SRIVASTAV

              For the Petitioner :        xxx
              For the Respondents         xxx


     19/10.05.2011

The case is taken up in the revised list. Nobody appears to press
this application.

This writ petition is accordingly dismissed for default.

(Poonam Srivastav, J.)
RC
IN THE HIGH COURT OF JHARKHAND AT RANCHI

W.P.(L) No. 2435 of 2005

Bishun Deo Bhuia … … PETITIONER

-V e r s u s –

The Presiding Officer, Central Government Industrial Tribunal No. 2 and another
… … RESPONDENTS



              CORAM: -      HON'BLE MRS. JUSTICE POONAM SRIVASTAV

              For the Petitioner :          xxx
              For the Respondents           xxx


     05/10.05.2011          Case is taken up in the revised list. Nobody appears to
                  press this application.

It appears that steps for substitution has not been taken in spite of
orders dated 23.07.2010 and 09.12.2010.

This writ petition is accordingly dismissed for default.

(Poonam Srivastav, J.)
RC
IN THE HIGH COURT OF JHARKHAND AT RANCHI

W.P.(L) No. 452 of 2006

Shyampur Colliery … … Petitioner

-V e r s u s –

Their workman, Bihar Pradesh Colliery Mazdoor Congress and others
… … Respondents

CORAM: – HON’BLE MRS. JUSTICE POONAM SRIVASTAV

04/10.05.2011 Issue notice on the substitution petition to the heirs of Respondent
No. 3 – Urmila Devi returnable at an early date for which, steps under
ordinary process must be taken by the petitioner within ten days failing
which, this application shall stand rejected as against them without further
reference to a Bench.

Since one of the son of Urmila Devi – Respondent No. 3 is
already on record as Respondent No. 2, no step shall be taken to serve him.

(Poonam Srivastav, J.)
RC
IN THE HIGH COURT OF JHARKHAND AT RANCHI

W.P.(L) No. 4249 of 2006

Smt. Sukhiya Devi … … Petitioner

-V e r s u s –

Management of M/s. Triveni Structure Ltd. and others … … Respondents

CORAM: – HON’BLE MRS. JUSTICE POONAM SRIVASTAV

05/10.05.2011 As prayed for, list this case after one week.

In the mean time, issue notice to the Respondent No. 1 returnable
at an early date for which, steps under ordinary process must be taken by
the petitioner within one week failing which, this application shall stand
rejected as against him without further reference to a Bench.

(Poonam Srivastav, J.)
RC
IN THE HIGH COURT OF JHARKHAND AT RANCHI

W.P.(L) No. 4233 of 2005

Ramswarup Rauth … … PETITIONER

-V e r s u s –

Union of India and others … … RESPONDENTS



              CORAM: -     HON'BLE MRS. JUSTICE POONAM SRIVASTAV

              For the Petitioner :        xxx
              For the Respondents         Mr. C.D. Singh, C.G.C.


     04/10.05.2011         The case is taken up in the revised list. Nobody appears to press

this application on behalf of the petitioner. However, counsel for the
respondent is present.

This writ petition is accordingly dismissed for default.

(Poonam Srivastav, J.)
RC
IN THE HIGH COURT OF JHARKHAND AT RANCHI

W.P.(C) No. 5439 of 2004

Smt. Raj Kumari Devi and others … … PETITIONERS

-V e r s u s –

Prem Kishore Bhagat and others … … RESPONDENTS



              CORAM: -     HON'BLE MRS. JUSTICE POONAM SRIVASTAV

              For the Petitioners :       Mr. D.C. Ghose, Advocate
              For the Respondents         xxx


     07/10.05.2011         The instant writ petition is preferred against an order debarring the

defendant from filing written statement beyond the period of 90 days.

There is no interim order in the instant case and it pertains to the
year 2004.

Learned counsel is granted one week’s time to apprise the Court
about the latest position of the trial i.e. the Title Suit No. 133 of 2002,
pending in the Court of Munsif 1st, Dhanbad.

Learned counsel is directed to produce complete order sheet of
the year 2011 to ascertain the stage of the trial.

List this case again on 19.05.2011.

(Poonam Srivastav, J.)
RC