High Court Jharkhand High Court

M/S Sushila Chemicals Pvt.Ltd.& … vs State Of Jharkhand & Anr on 30 June, 2011

Jharkhand High Court
M/S Sushila Chemicals Pvt.Ltd.& … vs State Of Jharkhand & Anr on 30 June, 2011
                      IN THE HIGH COURT OF JHARKHAND, RANCHI
                                   Cr.M.P. No.1370 of 2009
M/s Siyaram Fuels- --       --   --     --       --   --     --   --         --Petitioner
                                             Versus
The Union of India & others --   --     --       --   --     --   ---        --Opposite Parties
                                                With
                                   Cr.M.P. No.1331 of 2009
M/s Sushila Chemicals Pvt. Ltd. & others-        --   --     --   --         --Petitioners
                                             Versus
The Union of India & others --   --     --       --   --     --   ---        --Opposite Parties
                                             --------
                          Coram: The Hon'ble Mr. Justice D.K. Sinha
                                               ----
      For the Petitioner(s)      : Mr. Ajit Kumar Sinha, Sr. Advocate
      For the CBI                : Mr. Md. Mokhtar Khan, Advocate
      For the BCCL               : Mr. A.K. Mehta, Advocate



15/ 30.6.2011

Mr. Ajit Kumar Sinha, the learned senior counsel, appearing on behalf
of the petitioner, by advancing his argument, submitted that a counter-affidavit
is required to be filed by the CBI-opposite party and for that he has formulated
certain issues and has made over such issues to the counsel for the CBI.

It is expected that comprehensive counter-affidavit shall be filed on
behalf of the CBI positively by next date i.e. 20th of July, 2011.

Till next date, interim order shall continue in both the cases.

(D.K. Sinha, J.)
S.B.