W.P.No.6833/2010
Ashukant Jain State of M.P. And others.
22.6.2010.
Shri Shreyas Dharmadhikari, counsel for the petitioner.
Shri Sudesh Verma, Government Advocate for
respondents 1,2 and 3.
This case was listed on 21.5.2010 on which date notices
were issued and the learned Additional Advocate General made a
statement before this Court that issue with regard to amendment
of Rule 3(2) of Madhya Pradesh (Prevention of Illegal Mining,
Transportation and Storage) Rules, 2006 is under consideration
with the State Government. He prayed for three weeks’ time to
enable him to seek instructions in the matter and to file return, if
so advised. Thereafter the case was listed on 17.6.2010 and on
that date the case was directed to be listed on 21.6.2010. As
directed earlier, on 21.6.2010, the Govt. Advocate was again
directed to seek instruction from the respondents in respect of
statement made by the Additional Advocate General before this
Court on 21.5.2010.
Today, Shri Verma submitted that the Secretary of the
Department is out of the country and is unable to make any
statement. In these circumstances, we are left with no option
except to direct the Principal Secretary of the Department to
remain personally present before this Court on 23.6.2010 at 10.30
a.m.
The learned Govt. Advocate submitted that he shall secure
presence of the Principal Secretary of the Department on
23.6.2010.
In view of the aforesaid, the petition is adjourned for
23.6.2010 and the case shall be taken up at 10.30 a.m.
A typed copy of this order be supplied to Shri Sudesh
Varma for its transmission and compliance by the concerned
officer.
W.P.No.6833/2010
Ashukant Jain State of M.P. And others.
So far as prayer of the petitioner for grant of ad interim writ
is concerned, we will consider the same after hearing the Principal
Secretary of the Department on the issue.
Be listed along with W.P.Nos.7408/2010 and 7552/2010 for
analogous hearing on 23.6.2010.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
Judge Judge
JLL