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.)