High Court Jharkhand High Court

Court On Its Own Motion vs State Of Jharkhand & Ors on 8 April, 2011

Jharkhand High Court
Court On Its Own Motion vs State Of Jharkhand & Ors on 8 April, 2011


IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
W.P. (PIL) No. 1076 of 2011
­­­­­
     Court on its own motion Versus State of Jharkhand & Others
­­­­­­
CORAM :  HON’BLE THE CHIEF JUSTICE 
       HON’BLE MRS. JUSTICE POONAM SRIVASTAV
­­­­­­
For the Petitioner :        Mr.I. Sinha, Amicus Curiae
For the Respondent­RRDA :    Mr. A.K.Singh
For the Respondent­State : Mr. R.R. Mishra, G.P. 
For the Respondent­RMC : M/s. R.R.Nath, L.C.N.Shahdeo
For the Respondent­Chamber 
               of Commerce : Mr. Pandey Niraj Roy
For the Intervenors : Mr. M.K.Dey, Sr. Advocate
Mr. Sohail Anwer, Sr.Advocate
For M/s Premsons : Ms. A.R.Choudahry
­­­­­­
09/ 08.04.2011 I.A. No. 1103 of 2011

There   is   no   lease   in   favour   of   the   petitioner   (intervenor)   as 
annexed with the I.A. Only a proposal is there.

We do not think that this I.A. deserves to be accepted.
I.A. is accordingly rejected.
I.A. No. 995 of 2011
This I.A. is dismissed as withdrawn.

(Bhagwati Prasad, C.J)

    (Poonam Srivastav, J)
Biswas/Birendra