GA No. 1427 of 2011
WP No. 1656 of 2010
IN THE HIGH COURT AT CALCUTTA
Constitutional Writ Jurisdiction
PRATHAM STEELS PRIVATE LIMITED & ANR.
Versus
UNION OF INDIA & ORS.
BEFORE:
The Hon'ble JUSTICE ANIRUDDHA BOSE
Date : 19th May, 2011.
Mr.Shyamal Sarkar,Adv. for the petitioner.
Mr.Farooq M. Razzack, Sr.Adv. for the
respondents.
The Court : In this matter, an interim order was originally granted
on 30th December, 2010. This interim order was extended from time to time and
the last date on which the interim order was extended was 21st January, 2011.
On that date the interim order was extended till 28th March, 2011. No further
step was taken by the petitioner for extending the interim order since that date.
Considering the fact that the main writ petition is pending before
this Court and no step has been taken by the respondents to take action which
they were prevented from doing because of subsistence of the interim order, I am
of the opinion that the interim order ought to be restored. Accordingly, the
interim order already granted in this matter is restored and is directed to
continue till 27th June, 2011 or until further order whichever is earlier.
2
The application being GA No.1427 of 2011 is disposed of in the
above terms.
Since this application is being disposed of without calling for any
affidavit, the allegations made in the said application shall be deemed to have not
been admitted.
Let the main writ petition be listed in the monthly list of June, 2011
under the same heading.
All parties concerned are to act on a photostat signed copy of this
order on the usual undertakings.
(ANIRUDDHA BOSE, J.)
pa