High Court Jharkhand High Court

Tata Iron And Steel Company Li vs State Of Jharkhand & Ors on 16 May, 2011

Jharkhand High Court
Tata Iron And Steel Company Li vs State Of Jharkhand & Ors on 16 May, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 L.P.A. No. 170 of 2009
                                       With
                                 L.P.A. No. 173 of 2009
                                       ------

Tata Iron and Steel Company Limited. ……. ……. … Appellant
Versus
The State of Jharkhand and others………… … …………Respondents

——

——-

CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H.C. MISHRA

——

For the Appellant : Mr. Rajiv Ranjan
For the Respondents : Mr. Anoop Kr. Mehta

——

Order No.09 Dated 16th May, 2011

Office has listed this matter in view of the order dated 18 th
March, 2011 passed by the Hon’ble Supreme Court in Transfer
Petition (Civil) No.310 of 2011 whereby this L.P.A. has been
withdrawn from this Court and it has been transferred to the
Hon’ble Supreme Court vide order dated 18th March, 2011.

It appears that the order of the communication of Hon’ble
Supreme Court was received in this Court on 15th April, 2011 and
the matter has been listed before this Court today.

In view of the above, the matter be transferred forthwith to
be Hon’ble Supreme Court forthwith in the light of the direction
issued by the Hon’ble Supreme Court.

(Prakash Tatia, A.C.J)

(H.C. Mishra, J)

Alankar/-