IN THE HIGH COURT OF JHARKHAND AT RANCHI
Civil Miscellaneous Petition No. 286 of 2011
---
Parvindera Singh … … Petitioner
Versus
1. The State of Jharkhand
2. Joint Transport Commissioner, Jharkhand… Respondents
—
CORAM : HON’BLE MR. JUSTICE R. K. MERATHIA
—
For the Appellant : Mr. Shankar Lal Agrawal, Advocate
For the State : A.P.P.
---
Order No. 2 Dated, 19th day of September 2011
Defects must be removed in course of the day.
Mr. S. L. Agrawal prayed for similar order in terms of order
dated 29.01.2010 passed in W.P.C. No. 5627 of 2009 and 21.09.2010
passed in W.P.C. No. 4228 of 2010.
Counsel for the State has got no objection.
Accordingly, it is ordered that till the decision is taken on
the petitioner’s renewal application, the respondents will not interfere
with his business.
The order dated 22.07.2011 passed in C.M.P. 208 of 2011
is modified to this extent only.
C.M.P. No. 286 of 2011 stands disposed of.
(R. K. Merathia, J.)
R. Shekhar Cp 2