IN THE HIGH COURT OF JHARKHAND AT RANCHI.
W.P. (PIL) No. 1531 of 2011
...
Har Narain Lakhotia … … Petitioner
-V e r s u s-
The State of Jharkhand & Others … … Respondents
…
CORAM: – HON’BLE THE CHIEF JUSTICE.
HON’BLE MR. JUSTICE P.P. BHATT.
…
For the Petitioner : – M/s. L. Sharma, K. M. Verma
and L. K. Singh, Advocates.
For the Respondent-C.B.I. : – Mr. Md. Mokhtar Khan, Advocate.
…
Order No. 08 Dated 14th November, 2011
…
I.A. No. 3004 of 2011
…
Heard the learned counsel for the applicant in I.A. No. 3004
of 2011.
2. The Confederation of the Real Estate Developers
Association of India, Jharkhand Chapter affiliated to Confederation of the
Real Estate Developers Association of India has moved this application and
prayed that the applicant may be impleaded as a party in this writ
application because of the reason that the orders passed by this Court on
22nd March, 2011 and 14th June, 2011 have adversely affected the applicant-
member.
3. It is submitted that the applicant-petitioner before
approaching this Court, approached the Hon’ble Supreme Court by filing
Special Leave to Appeal (Civil) Nos. 14587-14588 of 2011 and the Hon’ble
Supreme Court vide order dated 12th September, 2011, though did not
interfere with the impugned orders, i.e. the orders dated 22nd March, 2011
and 14th June, 2011 but permitted the applicant-petitioner to move
appropriate application before the High Court, which may be decided
without being influenced by the orders dated 22nd March, 2011 and 14th
June, 2011.
4. In view of the above facts, the applicant is impleaded as
party-respondent in the writ application as Respondent No. 7. The copy of
this writ petition may be supplied by the petitioner to the newly added
Respondent No. 7.
5. The C.B.I. is directed to submit a fresh status report with
respect to the cases, if any, made out and found by the C.B.I. in pursuance
to the orders dated 22nd March, 2011 and 14th June, 2011.
6. Let a copy of the I.A. be supplied to the learned counsel for
the C.B.I., who may, if wish to respond, may file reply even to the I.A.
However, the applicant has already been impleaded as party.
7. Accordingly, I.A. No. 3004 of 2011 stands disposed of.
I.A. No. 1746 of 2011
8. Learned counsel for the applicant, who has been impleaded
as party-Respondent No. 7 wants to file reply to the I.A. No. 1746 of 2011.
The copy of the said I.A. be supplied to the learned counsel for the
Respondent No. 7
9. Put up this case on 28th November, 2011.
(Prakash Tatia,C.J.)
(P.P. Bhatt, J.)
APK/Anu