Jharkhand High Court
The Workman Maheshi Saw vs Employers In Relation To The M on 20 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(L) No. 6007 of 2010
The Workman Maheshi Saw ....Petitioner
Versus
Employers in relation to the management
of Mudidih Colliery of M/s Bharat
Coking Coal Ltd. ...Respondent
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner : Mr. Ajay Kumar Singh, Advocate
For the Respondent : Mr. Ananda Sen, Advocate
th
05/ Dated: 20 July, 2011
1.
Counsel for the petitioner seeks three weeks’ time to remove the
defects, as pointed out, by the office.
2. Time to remove the defects is granted.
3. If the defects are not removed within three weeks, this writ petition
deemed to be dismissed, automatically.
(D.N. Patel, J)
VK/