High Court Jharkhand High Court

M/S Seth Kumar vs State Of Jharkhand & Ors on 25 April, 2011

Jharkhand High Court
M/S Seth Kumar vs State Of Jharkhand & Ors on 25 April, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W. P. (C) No. 1269 of 2011
                                       with
                           W. P. (C) No. 1381 of 2011
                                       with
                           W. P. (C) No. 1382 of 2011
                                       with
                           W. P. (C) No. 1393 of 2011
                                       with
                           W. P. (C) No. 1401 of 2011
                                       ---
          M/s. ABC Construction, Pakur             ...     ...     Petitioner
                                                   (in W.P.C. No. 1269 of 2011)
          M/s. Madan Lal Bajaj Construction Pvt. Ltd., Jamtara Petitioner
                                                   (in W.P.C. No. 1381 of 2011)
          M/s. Madan Lal Bajaj Construction (P) Ltd., Jamtara Petitioner
                                                   (in W.P.C. No. 1382 of 2011)
          M/s. Ashok Kumar, Garhwa                  ...   ...   Petitioner
                                                    (in W.P.C. No. 1393 of 2011)
          M/s. Seth Kumar, Garhwa                   ...   ...   Petitioner
                                                    (in W.P.C. No. 1401 of 2011)
                                          Versus
          The State of Jharkhand and others         ...        ...   Respondents
                                      ---
          CORAM       : HON'BLE MR. JUSTICE R. K. MERATHIA
                                       ---
          For the Petitioner           : Mr. Indrajit Sinha, Advocate
          For the State                : J. C. to A. G.
          For the Marketing Board: M/s. V. P. Singh, Senior Advocate &
                                        M. K. Roy, Advocate
          I.A. No. 852 of 2011 in WPC No. 1269 of 2011

3. 25.04.2011

: Heard.

As prayed, petitioner is permitted to make necessary
correction in the description of respondent no. 1, as mentioned in
para 3, in course of the day.

I.A. No. 852 of 2011 is disposed of.

W. P. (C) No. 1381, 1382 of 2011

Petitioners are permitted to make necessary corrections
in the description of respondent no. 1, in course of the day.

W. P. (C) Nos. 1269, 1381, 1382, 1393 and 1401 of 2011

As prayed by Mr. Saurav Arun, appearing for the State,
two weeks time is allowed, within which counter affidavits on behalf
of Secretary, Department of Agriculture & Cane Development,
Government of Jharkhand, Ranchi must be filed.

As prayed on behalf of the petitioners, the respondents
will bring on record the letter no. 272 dated 17.2.2011, issued by the
Chief Engineer(respondent no. 4). The respondents will also make the
comments about the said letter in the affidavit.

Put up these cases on 10th May, 2011
Till that day, interim order dated 15.3.2011 shall
continue.

Let a copy of the order be given to Mr. Saurav Arun, as
prayed.

(R. K. Merathia, J.)