High Court Jharkhand High Court

Smt. Sunaina Rani Sharma vs State Of Jharkhand & Ors on 20 June, 2011

Jharkhand High Court
Smt. Sunaina Rani Sharma vs State Of Jharkhand & Ors on 20 June, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                          W.P. (C) No. 3064 of 2008

         Smt. Sunaina Rani Sharma                               ...... Petitioner
                                       Versus 
         The State of Jharkhand & ors.                          ...... Respondents
                                      ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                      ­­­­­­­­­
        For the Petitioner                    :  Mr. P.C. Sinha, Advocate
        For the Respondents                   :  J.C. to G.P.­I
                                                 Mr. Rajan Raj, Advocate
                                      ­­­­­­­­­
                        th
         06/Dated: 20    June, 2011
                                          

        1.

  Learned counsel appearing for both the sides submitted that the impugned 
order is an appellable order under Section 75(1)(g) of the E.S.I. Act, 1948 
and, therefore, the petitioner does not want to press this writ petition with a 
view to prefer an appeal before the concern authority. 

2.  In view of the aforesaid submissions, the petition is, hereby, disposed of as 
not pressed, reserving liberty with the petitioner to prefer an appeal before 
the concern authority. The delay in filing the appeal will be condoned by the 
concern authority, in light of the time consumed in this writ petition.

                             (D.N. Patel, J.)
Ajay/