Jharkhand High Court
M/S Singh Minerals vs State Of Jharkhand & Ors on 3 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 6357/2010 with W.P.(C) No. 6515/2010
with
W.P.(C) No. 184/2011 with W.P.(C) No. 189/2011
with
W.P. (C) No. 114/2011 with W.P.(C) No. 115/2011
with
W.P.(C) No. 136/2011 with W.P.(C) No. 147/2011
with
W.P.(C) 224/2011
---
Sri Krishna Minerals (WPC 6357/10)
M/s Ind Cast Ores & Minerals (WPC 6515/10)
M/s Hirak Metalics Private Limited (WPC 184/11)
M/s Singh Minerals (WPC 189/11)
M/s King Minerals (WPC 114/2011)
M/s Rani Sati Minerals (WPC 115/2011)
MAP Mines & Minerals Ltd (WPC 136/2011)
M/s Shivam Metal and Minerals (WPC 147/2011)
M/s MAA Bindhyawasini Metals (WPC 224/2011) Petitioners
Versus
The State of Jharkhand & others (in all the cases) Respondents
---
CORAM: The Hon'ble Mr. Justice R.K. Merathia
---
For the Petitioner (WPC 6357/10, 6515/10, 224/11, 115/11 and
114/11, ): Mr. V. K. Tiwary, Advocate
For the Petitioner (WPC 184/11 & 189/11):Mr.Indrajit Sinha, Advocate
For the Petitioner (WPC 147/11, 136/11): Mrs. J.Mazumdar, Advocate
For the Respondents: Miss. Neha Prashant, JC to AG
---
4.03.03.2011
As prayed by the counsel for the petitioners, two weeks’
time is allowed within which rejoinder to the counter-affidavit must be
filed in these cases.
Put up on 28.3.2011.
Till that day, interim order dated 27.01.2011 shall
continue.
(R.K. Merathia, J)
Ranjeet/