High Court Jharkhand High Court

Krl Infratech (India)Ltd.& Ors vs State Of Jharkhand & Ors on 26 September, 2011

Jharkhand High Court
Krl Infratech (India)Ltd.& Ors vs State Of Jharkhand & Ors on 26 September, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                    L.P.A. No. 0341 of 2011
      KRL Infratech (India) Limited & Anr.......................  Appellants
                                Versus
      State of Jharkhand & Ors  ..................                               Respondents 
                                ......

Coram:  Hon’ble Mr. Justice R.K.Merathia
   Hon’ble Mr. Justice D.N.Upadhyay
……

For the Appellants    : Mr. P.K.Prasad, Sr. Advocate
For the Respondents  : Mr.  Jai Prakash, Sr. Advocate
   Mr. JC to A.G.

……

                                                                                  th
      Order No. 2                                                    Dated the 26
                                                                                    September
                                                                                              
      2011
      I.A. No. 2963 of 2011

This   interlocutory   application   is   permitted   to   be   withdrawn   as 
infructuous as the certified copy has already been filed.

I.A. No. 2963/2011 stands disposed of.
L.P.A. No. 341 of 2011
Learned   State   counsel   accepts   notice   on  behalf   of   respondent 
nos. 1 to 3. 

Let two copies of this appeal alongwith annexure be served on 
Mr. Jai Prakash, learned senior counsel, who accepts notice on behalf of 
respondent no. 4 in course of the day.

Issue notice to respondent nos. 5 to 7 to show cause as to why 
this appeal be not disposed of at the admission stage itself, steps, for which, 
must be effected by reputed courier service by tomorrow, i.e. 27/09/2011. 
Liberty   is   given   to   the   appellants   to   serve   copy   on   the   counsel,   who 
appeared   in   the   writ   petition   before   the   learned   Single   Judge,   on   their 
behalf, if they accept it. 

   Respondents may filed their respective counter affidavits by 14th 
October 2011.

Put   up   this   case   on   17th  October   2011   under   the   heading   for 
admission for disposal, if possible.

          (R.K.Merathia, J)

         (D.N.Upadhyay, J)

Mukund/­