High Court Jharkhand High Court

M/S Tata Steel Limited (Earlie vs State Of Jharkhand & Ors on 10 October, 2011

Jharkhand High Court
M/S Tata Steel Limited (Earlie vs State Of Jharkhand & Ors on 10 October, 2011


IN THE HIGH COURT OF JHARKHAND AT RANCHI 
W.P.(C)No. 4544 of 2011
M/s Tata Steel Limited. … … … …Petitioner 
­Versus­
The State of Jharkhand & Others.  … … …Respondents 
­­­­­­­­­­­­­
CORAM:    HON’BLE MRS. JUSTICE POONAM SRIVASTAV

For the Petitioner: Mr. S.K.Kapoor, Sr. Advocate 
Mr. Manish Mishra, Advocate. 

Respondents: Mr. Rajesh Shankar, Advocate. 

Mr. Anil Kumar, Advocate. 

­­­­­­­­­­­­­­
02/   10.10.2011 Heard Shri S.K.Kapoor, Sr. Advocate assisted by Mr. Manish 
Mishra appearing on behalf of the petitioner and Mr. Rajesh Shankar as 
well as Mr. Anil Kumar, Counsel appearing on behalf of the respondents. 

The levy of water charges  vide bill dated 30th April, 2011 is 
impugned in the instant writ petition. Specific argument of the learned 
Counsel is that water charges levied under the Jharkhand Irrigation Act 
is without jurisdiction and without any valid assessment as required. No 
specific   rule   or   mode   of   assessment   is   provided   and   framed   in 
conformation with the Rule Making Power prescribed under Section 115 
of the aforesaid Act. 

Learned Counsel appearing on behalf of the State has prayed 
for a week’s time to file counter­affidavit. 

Prayer is allowed. 

List this matter on 21st October, 2011 as the first case. 
Till the next date of listing, the respondents are restrained 
from   disrupting   water   supply   to   the   petitioner   as   well   as   adopt   any 
coercive measure against him in lieu of realization of the amount relating 
the impugned bill. The petitioner shall continue to deposit an amount of 
Rs.1,00,00,000/­(one crore) per month, which is  approximate  amount 
towards water charges.  

[Poonam Srivastav,J.]
P.K.S.