High Court Jharkhand High Court

M/S Shahzadi Construction Priv vs State Of Jharkhand & Ors on 21 June, 2011

Jharkhand High Court
M/S Shahzadi Construction Priv vs State Of Jharkhand & Ors on 21 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                   W.P. (C) No. 2815 of 2010
                                with
                    W.P. (C) No. 2810 of 2010
                                with
                    W.P. (C) No. 2791 of 2010
                                with
                    W.P. (C) No. 2642 of 2010
                                with
                    W.P. (C) No. 3534 of 2010

M/s National Construction Company   ...  Petitioner [In W.P.(C) No. 2815/2010]
M/s Engineers Syndicate                      ...  Petitioner [In W.P.(C) No. 2810/2010]
M/s Modi Projects Ltd.                         ...  Petitioner [In W.P.(C) No. 2791/2010]
M/s Jaishiv Construction Pvt. Ltd.        ...  Petitioner [In W.P.(C) No. 2642/2010]
M/s Shahzadi Construction Pvt. Ltd.    ...  Petitioner [In W.P.(C) No. 3534/2010]
                              Versus 
The State of Jharkhand & ors.                ...  Respondents (In all cases)
                       ­­­­­­­­­
CORAM:        HON'BLE MR. JUSTICE D.N. PATEL  
                       ­­­­­­­­­
For the Petitioner       :  Mr. Rajiv Ranjan  [In W.P.(C) Nos. 2815,2810 & 3534/2010]
                            Mr. Rajesh Kumar [In W.P. (C) Nos. 2791 & 2642/2010]
For the Respondents  :  J.C. to A.G (In all cases)
                             ­­­­­­­­­
              st
 07/Dated: 21    June, 2011
                                 

1.

  I hereby direct the Executive Engineer, Swarnrekha Multi Purpose Project 
No. 1, Mosabani, Singhbhum East to remain personally present before this 
Court tomorrow i.e. on 22nd  June, 2011 at 10:30 a.m. with the bank draft, 
which has been received by him from the bank, even after the stay is granted 
by this Court.

2.   This order will be communicated by learned counsel for the respondent­
State to the aforesaid officer.

3.   Interim relief, earlier granted by this Court vide order dated 15th  June, 
2011 shall stand continue to be operative, till further order.

4.   The matters are adjourned to be listed tomorrow i.e. on 22nd June, 2011.

                                (D.N. Patel, J.)
Ajay/