High Court Jharkhand High Court

Koylanchal Sahkari Grih Nirman vs State Of Jharkhand & Ors on 19 October, 2011

Jharkhand High Court
Koylanchal Sahkari Grih Nirman vs State Of Jharkhand & Ors on 19 October, 2011


IN THE HIGH COURT OF JHARKHAND AT RANCHI 
W.P.(C)No.2033 of 2011
Koylanchal Sahkari Grih Nirman Samiti Ltd. …Petitioner 
­Versus­
The State of Jharkhand & Others. … …Respondents 
­­­­­­­­­­­­
CORAM:     HON’BLE MRS. JUSTICE POONAM SRIVASTAV

For the Petitioner: Mr. Rohit Roy, Advocate. 
For the Respondents: J.C. to S.C. (Mines)
­­­­­­­­­­­­
16/   19.10.2011 Heard learned Counsel appearing on behalf of the petitioner. 

Counsel   appearing   on   behalf   of   the   Zila   Parishad   has 
supported the contention raised in the counter­affidavit as well as placed 
a previous decision of this Court. 

Written submissions have been filed. 
Judgment is reserved. 

However, it is brought to my notice that since the shops in 
question occupied by the petitioner were sealed but their goods are still 
lying inside the shops. 

The Zila Parisad is directed that the Executive Officer or any 
authorized person on behalf of the Executive Officer and also in presence 
of   a   Police   Officer   not   below   the   rank   of   Sub­Inspector   and   two 
constables shall open the shops in presence of the respective erstwhile 
occupants/shop owners. They will be allowed to take their belongings 
from the shops and thereafter the seal of the shops will be placed back 
till the decision of this writ petition. 

[Poonam Srivastav,J.]
P.K.S.