In the High Court of Jharkhand at Ranchi
W.P.(C) No. 3962 of 2011
M/s. Shree Balaji Metalik...........................................Petitioner
VERSUS
The State of Jharkhand & Ors. and others................. Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner: Mr.P.P. Rai, Advocate
For the State : J.C. to A.G.
.......
5/ 22.09.2011
. Learned counsel appearing for the petitioner submits that in so
many cases of similar nature, operation of the order dated 21.11.2009 as
contained in Annexure-4 to the writ application has been stayed till the next
date of hearing and, therefore, the same order be passed in this case also.
Mr. Pandey, learned counsel appearing for the Jharkhand State
Pollution Control Board seeks time till 12.10.2011 to seek instruction and to
file counter affidavit.
As prayed for, let this case be listed on 12.10.2011 along with
W.P.(C) No.3277 of 2001 as well as other analogous cases in similar nature.
Meanwhile, operation, implementation and execution of the order
passed by the respondents on 21.11.2009, as contained in Annexure-4 to the
writ application, is stayed till the next date of hearing.
( R.R. Prasad, J.)
Ravi/