High Court Jharkhand High Court

Imperial Fastners Private Limi vs State Of Jharkhand & Ors on 17 September, 2011

Jharkhand High Court
Imperial Fastners Private Limi vs State Of Jharkhand & Ors on 17 September, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  W.P.( T.) No. 5000 of 2011
         Imperial Fastners Pvt. Ltd., Bokaro                    ...   Petitioner
                                            Versus
         The State of Jharkhand & Ors.                          ...   Respondents
                                             With
                                W.P.( T.) No. 5450 of 2011
         Adhunik Power and Natural Resources Ltd. Ranchi ...          Petitioner
                                            Versus
         The State of Jharkhand & Ors.                          ...   Respondents
                                             With
                                  W.P.( T.) No. 5278 of 2011
         Electrosteel Steels Ltd., Ranchi                       ...   Petitioner
                                            Versus
         The State of Jharkhand & Ors.                          ...   Respondents
                                            ------
         CORAM:          HON'BLE THE CHIEF JUSTICE
                         HON'BLE MRS. JUSTICE JAYA ROY
                                            ------
         For the Petitioners :                  Mr. Biren Poddar, Sr. Advocate
                                                Mr. Sumeet Gadodia
                                                Mr. Indrajit Sinha
         For the Respondents :                  Mr. Rajeev Ranjan, A.A.G.
                                            ------
         Order No. 06                                  Dated: 17th September, 2011.

                Learned counsel for the petitioner in W.P.(T) No. 5450 of 2011
         submits that he will remove the defects in the course of the day.
                A copy of the writ petition may be supplied to the learned counsel
         for the respondent-State.
                In connected matters, the pleadings are complete according to the
         learned counsel for the parties and the case has been fixed for final
         hearing on 21.09.2011.
                Learned counsel for the State submitted that he is filing a counter-
         affidavit in all the matters separately today and in case if counter-affidavit
         has not been filed in each case, there is no need of filing of separate
         counter-affidavit. In the meanwhile, if the petitioners want to file reply to
         the counter-affidavit, they may file the same.
                Copy of the counter-affidavit may be served to the learned counsel
         for the petitioners so that the pleadings may be complete before
         21.9.2011

.

Put up these matters alongwith connected matters on 21.9.2011 for
final hearing.

                                                                           (Prakash Tatia, C.J.)

(Jaya Roy, J.)
D.S./Sudhir.