IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C)No. 3254 of 2011
Welcome Distilleris Pvt. Ltd. ... ... ...Petitioner
Versus
1. The State of Jharkhand through the Secretary, Excise &
Prohibition Department, Jharkhand Government, Ranchi.
2. The Member, Board of Revenue, Jharkhand, Ranchi.
3. The Excise Commissioner, Jharkhand, Ranchi. ...Respondents
-------------
CORAM: HON’BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioner: Mr. Ved Prakash Tiwary, Advocate.
For the Respondents: J.C. to A.G.
I.A.No.2914 of 2011
04/ 18.10.2011 The instant I.A. is preferred for adding prayer in paragraph
No.1 and prayer portion of the writ petition by way of amendment.
Prayer is allowed.
Accordingly, I.A.No.2914 of 2011 stands disposed of.
W.P.(C)No. 3254 of 2011
Counsel appearing on behalf of the State prayed for and is
allowed three weeks’ time to file counteraffidavit.
List this writ petition thereafter.
P.K.S. [Poonam Srivastav,J.]