IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 2815 of 2010
with
W.P. (C) No. 2810 of 2010
with
W.P. (C) No. 2791 of 2010
with
W.P. (C) No. 2642 of 2010
with
W.P. (C) No. 3534 of 2010
M/s National Construction Company ... Petitioner [In W.P.(C) No. 2815/2010]
M/s Engineers Syndicate ... Petitioner [In W.P.(C) No. 2810/2010]
M/s Modi Projects Ltd. ... Petitioner [In W.P.(C) No. 2791/2010]
M/s Jaishiv Construction Pvt. Ltd. ... Petitioner [In W.P.(C) No. 2642/2010]
M/s Shahzadi Construction Pvt. Ltd. ... Petitioner [In W.P.(C) No. 3534/2010]
Versus
The State of Jharkhand & ors. ... Respondents (In all cases)
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. Rajiv Ranjan [In W.P.(C) Nos. 2815,2810 & 3534/2010]
Mr. Rajesh Kumar [In W.P. (C) Nos. 2791 & 2642/2010]
For the Respondents : J.C. to A.G (In all cases)
st
07/Dated: 21 June, 2011
1.
I hereby direct the Executive Engineer, Swarnrekha Multi Purpose Project
No. 1, Mosabani, Singhbhum East to remain personally present before this
Court tomorrow i.e. on 22nd June, 2011 at 10:30 a.m. with the bank draft,
which has been received by him from the bank, even after the stay is granted
by this Court.
2. This order will be communicated by learned counsel for the respondent
State to the aforesaid officer.
3. Interim relief, earlier granted by this Court vide order dated 15th June,
2011 shall stand continue to be operative, till further order.
4. The matters are adjourned to be listed tomorrow i.e. on 22nd June, 2011.
(D.N. Patel, J.)
Ajay/