Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Central Coalfields Limited vs Umesh Kumar Gupta And Others
2026 Latest Caselaw 708 Jhar

Citation : 2026 Latest Caselaw 708 Jhar
Judgement Date : 4 February, 2026

[Cites 0, Cited by 0]

Jharkhand High Court

Central Coalfields Limited vs Umesh Kumar Gupta And Others on 4 February, 2026

Author: Anubha Rawat Choudhary
Bench: Anubha Rawat Choudhary
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                  F.A. No. 4 of 2014
               Central Coalfields Limited, Ranchi             ...    ...   Appellant
                                        Versus
               Umesh Kumar Gupta and Others           ...         ...     Respondents
                                         With
                                  F.A. No. 5 of 2014
               Union of India through Chief of Revenue, Central Coalfields Limited
                                                              ...    ...   Appellant
                                        Versus
               Soharai Manjhi and Others              ...         ...     Respondents
                                         With
                                  F.A. No. 6 of 2014
               Union of India through Chief of Revenue, Central Coalfields Limited
                                                              ...    ...   Appellant
                                        Versus
               Chandmuni Devi and Others              ...         ...     Respondents
                                         With
                                  F.A. No. 7 of 2014
               Union of India through Chief of Revenue, Central Coalfields Limited
                                                              ...    ...   Appellant
                                        Versus
               Parwati Devi and Another               ...         ...     Respondents
                                        ---

CORAM :HON'BLE MRS. JUSTICE ANUBHA RAWAT CHOUDHARY

---

For the Appellant : Ms. Swati Shalini, Advocate : Mr. Kanishka Deo, Advocate For the Respondents : Mr. P.P.N. Roy, Senior Advocate : Ms. Sakshi Charu, Advocate : Miss Kavita Kumari, Advocate [in F.A. No. 4 & 5 of 2014] : Mr. Sahdeo Mahto, Advocate [in F.A. No. 6 of 2014] : Mr. B.R. Rochan, Advocate [ in F.A. No. 7 of 2014]

---

21/04.02.2026 Learned counsel for the parties are present.

2. The arguments have remained inconclusive.

3. Post these cases for further argument tomorrow i.e., on 05th February, 2026 to be taken up at 2.15 p.m.

(Anubha Rawat Choudhary, J.) Saurav/-

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter