High Court Jharkhand High Court

M/S Ideal Prachar vs State Of Jharkhand & Ors on 13 September, 2011

Jharkhand High Court
M/S Ideal Prachar vs State Of Jharkhand & Ors on 13 September, 2011
           In the High Court of Jharkhand at Ranchi

                      W.P.(C) No. 5265 of 2011

             M/s. Ideal Prachar...............................................Petitioner

                                          VERSUS

             State of Jharkhand and others...............Respondents

             CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

             For the Petitioner        : Mr. Rohit Roy
             For the State              : J.C. to A.G
             For Municipal Corporation :Mr.I.Sinha

2/ 13.9.11

Two days’ time, as prayed for, is granted for removing the defect.

Two weeks’ time, as prayed for, is granted for filing counter affidavit on
behalf of the Corporation.

Let this matter be listed on 19.10.2011 along with W.P.(C) No.4906of
2011.

Till then hoardings and kiosks put in by the petitioner shall not be
removed by the respondents-Corporation.

(R.R.Prasad, J.)