High Court Patna High Court - Orders

Arun Kumar Singh vs The State Of Bihar & Ors on 9 August, 2011

Patna High Court – Orders
Arun Kumar Singh vs The State Of Bihar & Ors on 9 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Civil Writ Jurisdiction Case No.11403 of 2011
                                       Aman Kumar Singh
                                               Versus
                                  The State Of Bihar & Ors
                                  ----------------------------------

2 09.08.2011. The petitioner submits that he along with others

got License No. 20 of 2005 for running Crushing machine

under the Bihar Mineral (Prevention of Illegal Mining,

Transportation and Storage) Rules, 2003. However, vide

Memo no. 1032 dated 18.6.2011 he and other similarly

situated persons have been asked to shift the place of

crushing machine to another place without giving notice.

A bench of this Court while hearing other similar

cases has stayed the operation of impugned memo vide

order dated 15.7.2011, passed in C.W.J.C.No. 11179 of

20011 and analogous writ petitions. As such, status quo as

of today would be maintained in the instant matter also.

State counsel seeks four weeks time to file

counter affidavit.

List this matter after four weeks.

      Shashi.                          (Samarendra Pratap Singh, J.)