High Court Jharkhand High Court

Sona Ram Manjhi vs Tenughat Thermal Power Station on 25 April, 2011

Jharkhand High Court
Sona Ram Manjhi vs Tenughat Thermal Power Station on 25 April, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       Cont. Case (Civil) No. 281 of 2010
                                    --------
             Sona Ram Manjhi                                      ...           Petitioner
                                            Versus
             Tenughat Thermal Power Station, Ranchi & ors.      ...         Opp. Parties
                                     --------
             CORAM:             HON'BLE MR. JUSTICE D.N.PATEL
                                     --------
             For the petitioner      :        M/s Ayush Aditya & Debolina Sen, Advocates
             For the respondent      :

                                    --------
                                       th

Order No. 08: Dated 25 April, 2011
Per D.N.Patel, J.

1. Learned counsel for the opposite parties submitted that now supplementary
counter affidavit has been filed, wherein, at Annexure M an order is annexed,
which has been passed in pursuance of the direction given by this Court vide order
dated 28th August, 2009 in W.P.(S) No. 4031 of 2008, while finally disposing of
the said writ petition.

2. In view of the aforesaid Annexure and looking to the impugned order,
passed by this Court dated 28th August, 2009, I see no reason to proceed further
with the present contempt petition. However, liberty is reserved with the
petitioner, if he is so advised, to challenge the order, passed by the opposite
parties.

3. This contempt petition is hereby dismissed.

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