Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 2]

Jharkhand High Court

M/S Bla Projects Pvt. Ltd. vs State Of Jharkhand & Anr on 22 November, 2011

Author: Prakash Tatia

Bench: Chief Justice, P.P.Bhatt

                                      IN THE HIGH COURT OF JHARKHAND, RANCHI
                                          W.P.(T) No. 6677 OF 2011

                               M/s BLA Projects Pvt. Ltd....................Petitioner
                                              Vrs.
                               State of Jharkhand and another........ Respondents
                                                                   -------
             CORAM                             HON'BLE THE CHIEF JUSTICE
                                             HON'BLE MR.JUSTICE P.P.BHATT

             For the Petitioner                       Mr.N.K. Pasari
             For the Respondents                      -------------------
                                                         ---------

             Order No.2                                                 Dated 22nd November, 2011

Learned counsel for the petitioner submits that all defects have been removed and copy of this petition has already been given to the counsel for the respondents.

In view of the fact that similar matters have already been admitted/entertained and interim order has been passed therein, same order is being passed in this petition.

In the identical matter, W.P.(T) No.5000 of 2011, interim order was passed on 22nd September, 2011. In the light of the said order, the petitioner's case also stands covered.

List this matter on 12th December, 2011 along with W.P.(T) No.5000 of 2011.

(Prakash Tatia.,C.J.) (P.P.Bhatt, J.) dey/sudhir