IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 2056 of 2011
Santpuria Alloys Pvt. Ltd. ...... Petitioner
Versus
State of Jharkhand & ors. ...... Respondents
---------
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
———
For the petitioner: Mr. Sumeet Gadodia, Advocate
For the State: J.C. to A.G.
---------
02/ Dated: 4th May, 2011
1. Learned counsel for the respondents is seeking time to file affidavit in
reply.
2. Time, as prayed for, is granted. This matter will be heard along with W.P.
(C) No. 1643 of 2011. Both the matters will be listed together on the next date of
hearing.
3. If the affidavit is not filed on or before the next date of hearing, I hereby
direct respondent no.2 to remain personally present before this Court on the next
date of hearing at 10.30 a.m.
4. The matter is adjourned to be listed on 9th May, 2011.
(D.N. Patel, J)
A.K. Verma/