In the High Court of Jharkhand at Ranchi
W.P.(C) No. 5026 of 2011
Purnagiri Holdings Private Limited ..........................Petitioner
VERSUS
State of Jharkhand and others.....................................Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr. Sumeet Gadodia
For the State : J.C. to A.G
For the Union of India :Mr.M.Khan
2/13.09.2011
. Learned counsel has brought to my notice an order passed in W.P.(C)
No.3277 of 2011, which is an identical matter pending in this Court and an interim
order was passed while granting time to file counter affidavit to the respondents.
I am of the view that the petitioner is entitled for the same interim relief.
Respondents Union of India, State and Jharkhadn State Pollution control
Board shall file counter affidavit by the next date fixed.
Meawhile operation, impementation and execution of the order passed by
the respondents dated 21.8.2011 Annexure 6 to the writ petition is stayed, till the next
date of hearing.
I hereby also direct the petitioner to continue with the iron ore crushing
activities till the next date of hearing.
List this case along with connected writ petition [W.P.(C) No.3277 of
2011] on 22.9.2011.
(R.R.Prasad, J.)
ND/