Citation : 2025 Latest Caselaw 4649 Jhar
Judgement Date : 8 April, 2025
IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 497 of 2024
---------
The Jharkhand Building and Other Construction Workers Welfare Board ... ... Appellant Versus M/s Anvil Cables Private Limited & Others ... ... Respondent With L.P.A. No. 495 of 2024, L.P.A. No. 496 of 2024, L.P.A. No. 506 of 2024, L.P.A. No. 507 of 2024, L.P.A. No.508 of 2024, L.P.A. No.509 of 2024 and L.P.A. No.566 of 2024.
---------
CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD HON'BLE MR. JUSTICE PRADEEP KUMAR SRIVASTAVA
----------
For the Appellants : Mr. Krishna Murari, Advocate : Mr. Jayesh Anand, Advocate For the Resp. No.1 : Mr. M.S.Mittal, Advocate Mr. Salona Mittal, Advocate For the State : Ms. Apoorva Singh, AC to SC (Mines)-II For JUVNL : Mr. Sachin Kumar, Sr. S.C. : Mr. Ashok Kr. Yadav, Sr. S.C
-----------
09/Dated: 8 April, 2025 th
1. Mr. Krishna Murari, learned counsel appearing for the appellant in all
the cases has argued at length and to best of his satisfaction, he has
concluded his argument.
2. Mr. M.S. Mittal, learned Senior Counsel along with Mr. Salona Mittal,
learned counsel appearing for Resp. No. 1 has also argued the matter
at length.
3. Mr. Ashok Kr. Yadav, learned counsel appearing for JUVNL has
submitted that the amount which has been deducted has been
transmitted to the account of the Board. He has not argued regarding
the maintainability of the appeal or the issue on merit.
4. Learned counsel appearing for the State has submitted that he is
proforma party, as such, he has not filed any affidavit and has also not
uttered a word either way.
5. Hearing concluded.
6. Judgment reserved.
(Sujit Narayan Prasad, J.)
(Pradeep Kumar Srivastava, J.)
Samarth
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!