IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 1909 of 2011
with
W.P. (C) No. 1400 of 2011
with
W.P. (C) No. 2003 of 2011
Narang Distillery Limited ... ... Petitioner [W.P. (C) No. 1909/2011]
Pashupatinath Distributors (P) Ltd. ... ... Petitioner [W.P. (C) No. 1400/2011]
Spicy Beverage Pvt. Limited ... ... Petitioner [W.P. (C) No. 2003/2011]
Versus
The State of Jharkhand through the Secretary,
Department of Excise & Prohibition, Ranchi & Ors. ... ...Respondents [In all cases]
CORAM: HON'BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioners : M/s A. Kanth, Sr. Advocate, Indrajit Sinha, Rajesh Kr.
For the Respondents : Mr. Anil Kumar Sinha, A.G.
For the Intervenor : Mr. Prabhat Kumar Singh
04/18.05.2011
Heard learned Sr. counsel Shri Amod Kanth, assisted by Mr. Indrajit Sinha,
Advocate.
It is submitted that the notices inviting tenders issued under the signature of
Respondent No. 2 for grant of licence for wholesale supply of country liquor and
spiced country liquor in bottles/sachets for the period from 01.04.2011 to
31.03.2014, is challenged. The learned counsel has placed various provisions in
support of his contention regarding rule making authority of the Board of Revenue.
A supplementary counter affidavit has been filed on behalf of the State.
Since the matter requires a final decision and the respective counsel are
agreed on a tentative date for final disposal of the writ petition on merits, list this
writ petition on 15.06.2011 for final hearing. No adjournment shall be granted on
the next date fixed.
The interim order granted earlier on 11th May, 2011 in W.P. (C) No. 1909 of
2011 and W.P. (C) No. 2003 of 2011 shall continue till the next date of listing.
(Poonam Srivastav, J.)
Manish