IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 5828 of 2010
M/s Victor Mining Industries ...... Petitioner
Versus
The State of Jharkhand & others ...... Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner : M/s Gautam Kumar, S.D. Munda, Advocates
For the State : J.C. to A.G.
For the UOI : J.C. to ASGI
st
03/Dated: 21 June, 2011
1.
Counsel for the respondents is seeking time to file further affidavit
on behalf of the respondents to give answer of allegation of the petitioner
that without giving any opportunity of being heard, the respondents have
passed the order at Annexure18 to the memo of the petition. Counsel for
the respondents submitted that adequate opportunity of being heard was
given to the petitioner, which will be stated on oath by way of filing
supplementary counter affidavit on or before the next date of hearing.
2. Time, as prayed for, is granted.
3. Post this matter after two weeks.
(D.N. Patel, J)
VK