High Court Jharkhand High Court

Welcome Distilleris Pvt. Ltd. vs State Of Jharkhand & Ors on 18 October, 2011

Jharkhand High Court
Welcome Distilleris Pvt. Ltd. vs State Of Jharkhand & Ors on 18 October, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                      W.P.(C)No. 3254 of 2011
        Welcome Distilleris Pvt. Ltd.         ...  ...    ...Petitioner 
                            ­Versus­
        1.  The State of Jharkhand through the Secretary, Excise &
             Prohibition Department, Jharkhand Government, Ranchi.
        2.  The Member, Board of Revenue, Jharkhand, Ranchi.
        3.  The Excise Commissioner, Jharkhand, Ranchi. ...Respondents 
                           -------------

CORAM:    HON’BLE MRS. JUSTICE POONAM SRIVASTAV

For the Petitioner: Mr. Ved Prakash Tiwary, Advocate. 
For the Respondents: J.C. to A.G. 

­­­­­­­­­­­­­­
I.A.No.2914 of 2011

04/   18.10.2011 The instant I.A. is preferred for adding prayer in paragraph 
No.1 and prayer portion of the writ petition by way of amendment. 

Prayer is allowed. 

Accordingly, I.A.No.2914 of 2011 stands disposed of. 
W.P.(C)No. 3254 of 2011
Counsel appearing on behalf of the State prayed for and is 
allowed three weeks’ time to file counter­affidavit. 

List this writ petition thereafter. 

        P.K.S.                                         [Poonam Srivastav,J.]