Jharkhand High Court
Steel Authority Of India Ltd. vs State Of Jharkhand & Ors on 21 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 3427 of 2011
Steel Authority of India Ltd. ...... Petitioner
Versus
The State of Jharkhand & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. Rajiv Ranjan, Advocate
For the Respondents : J.C. to A.G.
st
03/Dated: 21 July, 2011
1.
Notice. Learned J.C. to A.G. waives notice and seeks time to file
counter affidavit.
2. Time, as prayed for, is granted.
3. Counter affidavit shall be filed by the Secretary level officer of the
respondents.
4. Notice for interim relief is also issued.
5. Notice is made returnable on 1st August, 2011.
(D.N. Patel, J.)
Ajay