High Court Jharkhand High Court

Spicy Beverage Pvt. Limited vs State Of Jharkhand & Ors on 18 May, 2011

Jharkhand High Court
Spicy Beverage Pvt. Limited vs State Of Jharkhand & Ors on 18 May, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI 

                            W.P. (C) No. 1909 of 2011
                                         with 
                            W.P. (C) No. 1400 of 2011
                                         with 
                            W.P. (C) No. 2003 of 2011 

             Narang Distillery Limited         ...      ...     Petitioner [W.P. (C) No. 1909/2011]
             Pashupatinath Distributors (P) Ltd. ... ...        Petitioner [W.P. (C) No. 1400/2011]
             Spicy Beverage Pvt. Limited       ...    ...   Petitioner [W.P. (C) No. 2003/2011]
                                               Versus
             The State of Jharkhand through the Secretary, 
             Department of Excise & Prohibition, Ranchi & Ors. ... ...Respondents [In all cases] 

    CORAM:          HON'BLE MRS. JUSTICE POONAM SRIVASTAV

             For the Petitioners             : M/s A. Kanth, Sr. Advocate, Indrajit Sinha, Rajesh Kr.
             For the Respondents             : Mr. Anil Kumar Sinha, A.G. 
             For the Intervenor              : Mr. Prabhat Kumar Singh

04/18.05.2011

Heard  learned Sr. counsel Shri Amod Kanth, assisted by Mr. Indrajit Sinha, 
Advocate.

It is submitted that the notices inviting tenders issued under the signature of 
Respondent No. 2 for grant of licence for wholesale supply of country liquor and 
spiced   country   liquor   in   bottles/sachets   for   the   period   from   01.04.2011   to 
31.03.2014,   is   challenged.   The   learned   counsel   has   placed   various   provisions   in 
support of his contention regarding rule making authority of the Board of Revenue. 

A supplementary counter affidavit has been filed on behalf of the State. 
Since   the   matter   requires   a   final   decision   and   the   respective   counsel   are 
agreed on a tentative date for final disposal of the writ petition on merits, list this 
writ petition on 15.06.2011 for final hearing. No adjournment shall be granted on 
the next date fixed. 

The interim order granted earlier on 11th May, 2011 in W.P. (C) No. 1909 of 
2011 and W.P. (C) No. 2003 of 2011 shall continue till the next date of listing. 

 

           (Poonam Srivastav, J.)

Manish