IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 2539 of 2006
--------
Tata Steel Limited, East Singhbhum … Petitioner
Versus
The State of Jharkhand & ors. … Respondents
——–
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
——–
For the petitioner: Mr. Indrajit Sinha, Advocate
For State of Jharkhand: J.C. to A.G.
For respondent no.5: Mr. K.S. Nanda, Advocate
——–
th
Order No. 14: Dated 28 July, 2011
Per D.N.Patel, J.
1. Learned counsel appearing for the petitioner as well as respondent
no.5 submitted that the dispute between the petitioner and
respondent no.5 is pending before the Hon’ble Supreme Court by
way of S.L.P. No. 30774 of 2010 and by order dated 4th February,
2011 an order has been passed by the Hon’ble Supreme Court to
maintain status quo with regard to title and possession over the
property, in question.
2. In view of the aforesaid submission, this writ petition is adjourned
and will be listed upon mentioned by the petitioner as well as
respondent no.5, upon completion of the proceedings before the
Hon’ble Apex Court. .
3. Till then this matter will not be listed on the board.
( D.N. Patel, J. )
A.K.Verma/