IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C)No.5976 of 2011
Shivans Steel Pvt. Ltd. … … … … …Petitioner
Versus
State of Jharkhand & Ors. … … … … …Respondents
CORAM: HON’BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioner: Mr. Anand Kumar Sinha, Advocate.
For the Respondents:
02/ 09.11.2011 List this petition along with Writ Petition No.3277 of 2011
after three weeks.
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 granting time to file counter
affidavit to the respondents.
I am of the view that the petitioner is entitled for the same
relief.
RespondentsUnion of India, State and Jharkhand State
Pollution Control Board shall file counteraffidavit by the next date fixed.
Meanwhile, operation, implementation and execution of the
order passed by the respondents dated 27.07.2010 (Annexure4 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.
[Poonam Srivastav,J.]
P.K.S.