Jharkhand High Court
Imperial Fastners Private Limi vs State Of Jharkhand & Ors on 17 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.( T.) No. 5000 of 2011
Imperial Fastners Pvt. Ltd., Bokaro ... Petitioner
Versus
The State of Jharkhand & Ors. ... Respondents
With
W.P.( T.) No. 5450 of 2011
Adhunik Power and Natural Resources Ltd. Ranchi ... Petitioner
Versus
The State of Jharkhand & Ors. ... Respondents
With
W.P.( T.) No. 5278 of 2011
Electrosteel Steels Ltd., Ranchi ... Petitioner
Versus
The State of Jharkhand & Ors. ... Respondents
------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MRS. JUSTICE JAYA ROY
------
For the Petitioners : Mr. Biren Poddar, Sr. Advocate
Mr. Sumeet Gadodia
Mr. Indrajit Sinha
For the Respondents : Mr. Rajeev Ranjan, A.A.G.
------
Order No. 06 Dated: 17th September, 2011.
Learned counsel for the petitioner in W.P.(T) No. 5450 of 2011
submits that he will remove the defects in the course of the day.
A copy of the writ petition may be supplied to the learned counsel
for the respondent-State.
In connected matters, the pleadings are complete according to the
learned counsel for the parties and the case has been fixed for final
hearing on 21.09.2011.
Learned counsel for the State submitted that he is filing a counter-
affidavit in all the matters separately today and in case if counter-affidavit
has not been filed in each case, there is no need of filing of separate
counter-affidavit. In the meanwhile, if the petitioners want to file reply to
the counter-affidavit, they may file the same.
Copy of the counter-affidavit may be served to the learned counsel
for the petitioners so that the pleadings may be complete before
21.9.2011
.
Put up these matters alongwith connected matters on 21.9.2011 for
final hearing.
(Prakash Tatia, C.J.)
(Jaya Roy, J.)
D.S./Sudhir.