High Court Jharkhand High Court

Court On Its Own Motion vs State Of Jharkhand & Ors on 12 September, 2011

Jharkhand High Court
Court On Its Own Motion vs State Of Jharkhand & Ors on 12 September, 2011
              IN    THE   HIGH    COURT OF JHARKHAND              AT   RANCHI
                                        --------

W.P.(PIL) No. 1325 of 2011
With
W.P.(PIL) No. 4000 of 2011

            Court On Its Own Motion .. .. Petitioner.

—Versus—

State of Jharkhand & Others. . . Respondents.

——

CORAM: HON’BLE THE CHIEF JUSTICE
HON’BLE MR. JUSTICE P.P.BHATT

——

For the Petitioner : Mr. Indrajit Sinha (Amicus Curiae)
For the State : Mr. R.R.Mishra, G.P.II
For the R.R.D.A. : Mr. A.K.Singh.
For the R.M.C : Mr. R.R.Nath.
For the Pollution
Control Board : Mr. A.K.Pandey Advocate
For the Intervenor :M/s Dr. S.N.Pathak,N.K.Pandey.

——

Order No. 16 Dated 12th September, 2011

Learned counsel for the State sought time to file

rejoinder to the reply filed by the intervenor so as to put

some more material on record.

Learned counsel for M/s. Tata Steel Limited also

sought time to file reply to the intervenor’s affidavit.

Put up this case on 11.10.2011.

(Prakash Tatia, C.J.)

(P. P. Bhatt, J)
Raman/Birendra