High Court Jharkhand High Court

Bmw Industries Limited vs State Of Jharkhand & Ors on 31 March, 2011

Jharkhand High Court
Bmw Industries Limited vs State Of Jharkhand & Ors on 31 March, 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. 894 of 2011
                          With
                     W.P.C. No. 863 of 2011
                                ----------
        Anjania Consultancy Pvt. Ltd, Jamshedpur
                                         . .....Petitioner in WPC No. 1492/2011
                                --
        BMW Industries Limited, Kolkata          ...Petitioner in WPC No.1249/2011
                                ----
        Asset Reconstruction Company India Ltd. .
                                                 ...Petitioner in WPC No. 894/2011
                                --------
        Adhunil Power & Natural Resources Limited
                                                 ...Petitioner in WPC No. 863/2011
                                                                    Versus
        State of Jharkhand & Others              ......Respondents in WPC Nos. 894,
                                                 1249 and 1492 of 2011
        AIADA & Others                   .....Respondents in WPC No. 863/2011
                                         -----
        Coram       :THE HON'BLE MR. JUSTICE R.K.MERATHIA

        For the Petitioner  : Mr. A.K. Das, Adv. in WPC No. 1492/2011
        For the Petitioner  : Mr. Sameer Saurabh, Adv. in WPC No.
                              1249/2011
        For the Petitioner  : Mr. Ananda Sen, Adv. in WPC No. 894/2011
        For the Petitioner  : Mr. Indrajit Sinha, Adv. in WPC No. 863/2011
        For the State       : Mr. Anil Kumar Sinha, AG
        For the AIADA       : Mr. V.P. Singh, Sr. Advocate
                            : Mr. P.K. Prasad, Sr. Advocate
                                   -----
        W.P.C. No. 1492 of 2011

2/31.03.2011

Defect with regard to certified copy is ignored for the
present.

Petitioner is permitted to make a fresh seal and
endorsement on the Vakalatnama, within one week.

As prayed, Mr. Das is permitted to implead Asset
Reconstruction Company India Ltd., as respondent no. 6, in course of
the day.

Mr. Ananda Sen accepts notice on behalf of newly added
respondent.

Parties will serve their respective pleadings on him, in
course of the day.

Counter affidavit on behalf of newly respondent nos. 5
and 6 must be filed within two weeks.
In W.P.C. No 894 of 2011

No order need be passed in impleadment petition filed on
behalf of B.M.W. Industries Limited as it has already filed an
independent writ petition being WPC No. 1249 of 2011, which also
along with other cases are being heard together.

In W.P.C. No 863 of 2011

No order need be passed in impleadment petition filed on
behalf of B.M.W. Industries Limited as it has already filed an
independent writ petition being WPC No. 1249 of 2011, which also
along with other cases are being heard together.

Put up this case on 21st April, 2011 under the heading
“For Orders” for disposal, if possible.

Till the next date, interim order dated 10.3.2011 shall
continue.

( R.K. Merathia, J)
Rakesh/