IN THE HIGH COURT OF JHARKHAND, RANCHI
W.P.(S) No.3891 of 2007
Subhash Ch. Chandra ... Petitioner
Versus
M/s Eastern Coalfields Ltd. through its Chairman-cum
Managing Director, Burdwan, West Bengal & others ... Respondents
-----
CORAM : HON'BLE MR. JUSTICE J.C.S. RAWAT
For the Petitioner : Mr. Mahesh Tewari
For the Respondents : Mr. Rajesh Lala
----
4/17.03.2011
Learned counsel for the respondents has stated in para-22 of the counter
affidavit that the act and omissions falls within clause No.26.1 and 26.14 of the
Standing Order applicable in the respondent no.1 Company and accordingly
charge-sheet has been submitted to the petitioner, but the said copy of the
Standing Order is not on record.
Learned counsel for the respondents prays and granted two weeks time
to file the said Standing Order by way of supplementary affidavit.
(J.C.S. Rawat, J.)
R.Kumar