IN THE HIGH COURT OF JHARKHAND AT RANCHI
--------
W.P.(PIL) No. 1325 of 2011
With
W.P.(PIL) No. 4000 of 2011
Court On Its Own Motion .. .. Petitioner.
—Versus—
State of Jharkhand & Others. . . Respondents.
——
CORAM: HON’BLE THE CHIEF JUSTICE
HON’BLE MR. JUSTICE P.P.BHATT
——
For the Petitioner : Mr. Indrajit Sinha (Amicus Curiae)
For the State : Mr. R.R.Mishra, G.P.II
For the R.R.D.A. : Mr. A.K.Singh.
For the R.M.C : Mr. R.R.Nath.
For the Pollution
Control Board : Mr. A.K.Pandey Advocate
For the Intervenor :M/s Dr. S.N.Pathak,N.K.Pandey.
——
Order No. 16 Dated 12th September, 2011
Learned counsel for the State sought time to file
rejoinder to the reply filed by the intervenor so as to put
some more material on record.
Learned counsel for M/s. Tata Steel Limited also
sought time to file reply to the intervenor’s affidavit.
Put up this case on 11.10.2011.
(Prakash Tatia, C.J.)
(P. P. Bhatt, J)
Raman/Birendra