IN THE HIGH COURT OF JHARKHAND AT RANCHI.
W.P. (C) No. 2833 of 2011
...
M/s. Balram Super Store, Dhanbad & Others ... ... Petitioners
-V e r s u s-
The State of Jharkhand & Others ... Respondents.
...
CORAM: - HON'BLE MR. JUSTICE H.C. MISHRA
...
For the Petitioner : - Mr. B. Poddar, Sr. Advocate
and Mr. Piyush Poddar, Advocate.
For the Respondent-State : - Mr. D. K. Dubey, G.P. I.
...
2/26.05.2011
Learned counsel for the State submits that he has to file counter
affidavit in the case and he has to verify whether the writ petitioners of this writ
petition are similarly situated to those of the writ petitioners in whose favour
interim orders, as contained in Annexure 14 series, were passed.
Learned counsel for the Zila Parishad submits that the notice of
this writ application has not been given to him.
The office Report also shows that the notice of this application
has not been given to the Respondent No. 4 as well.
In that view of the matter, let this matter be listed on the
reopening of this Court i.e. on 06th June, 2011 before the appropriate Bench.
In the meantime, necessary notice be given by the learned counsel
for the petitioner and the defects as pointed out by the office may be removed.
(H.C. Mishra, J.)
APK