Jharkhand High Court
Anjania Consultancy Pvt. Ltd. vs State Of Jharkhand & Ors on 21 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 1492 of 2011
with
W.P.(C) No. 1249 of 2011
with
W.P.(C) No. 863 of 2011
with
W.P.(C) No. 894 of 2011
Anjania Consultancy Pvt. Ltd. ...Petitioner [W.P.(C) No. 1492 of 2011]
BMW Industries Ltd. ...Petitioner [W.P.(C) No. 1249 of 2011]
Adhunik Power & Natural Resources Ltd....Petitioner [W.P.(C) No. 863 of 2011]
Asset Reconstruction Company (India) Ltd. .Petitioner [W.P.(C) No. 894 of 2011]
Versus
The State of Jharkhand & others ......Respondents
[W.P.(C) No. 1492 of 2011]
[W.P.(C) No. 1249 of 2011]
[W.P.(C) No. 894 of 2011]
Adityapur Industrial Area
Development Authority & others ......Respondents [W.P.(C) No. 863 of 2011]
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner(s) : Mr. A.K. Das, Advocate [W.P.(C) No. 1492 of 2011]
Mr. Samer Saurabh, Advocate [W.P.(C) No. 1249 of 2011]
Mr. Indrajit Sinha, Advocate [W.P.(C) No. 863 of 2011]
Mr. Ananda Sen, Advocate [W.P.(C) No. 894 of 2011]
For AIADA : M/s. P.K. Prasad, Sr. Advocate
C.A. Bardhan, Advocate
For the State : J.C. to A.G.
st
07/Dated: 21 July, 2011
1.
At the request made by learned counsel for the parties, the matter is
adjourned to be listed on 25th August, 2011.
2. Earlier order of status quo granted vide order dated 16th March,
2011 shall continue to be operative till the next date of hearing.
(D.N. Patel, J)
Ajay/