Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hindalco Industries Limited vs The State Of Jharkhand & Ors. ... ... ...
2026 Latest Caselaw 75 Jhar

Citation : 2026 Latest Caselaw 75 Jhar
Judgement Date : 6 January, 2026

[Cites 0, Cited by 0]

Jharkhand High Court

Hindalco Industries Limited vs The State Of Jharkhand & Ors. ... ... ... on 6 January, 2026

Author: Rajesh Shankar
Bench: Rajesh Shankar
   IN THE HIGH COURT OF JHARKHAND AT RANCHI
        Contempt Case (Civil) No. 872 of 2025
Hindalco Industries Limited              ...   ...   Petitioner
                                Versus
The State of Jharkhand & Ors.            ...     ...     Opposite Parties
                            With
         Contempt Case (Civil) No. 951 of 2025

Hindalco Industries Limited              ...   ...   Petitioner
                                Versus
The State of Jharkhand & Ors.            ...     ...     Opposite Parties
                            With
         Contempt Case (Civil) No. 956 of 2025

Hindalco Industries Limited              ...   ...   Petitioner
                                Versus
The State of Jharkhand & Ors.            ...     ...     Opposite Parties
                            With
         Contempt Case (Civil) No. 957 of 2025

Hindalco Industries Limited              ...   ...   Petitioner
                                Versus
The State of Jharkhand & Ors.     ...     ...    Opposite Parties
                            With
         Contempt Case (Civil) No. 958 of 2025

Hindalco Industries Limited              ...   ...   Petitioner
                                Versus
The State of Jharkhand & Ors.            ...     ...     Opposite Parties
                            With
         Contempt Case (Civil) No. 962 of 2025

M/s. Minerals and Minerals Limited   ... ... Petitioner
                              Versus
The State of Jharkhand & Ors.        ...   ...   Opposite Parties
                                With
         Contempt Case (Civil) No. 963 of 2025

Hindalco Industries Limited              ...   ...   Petitioner
                                Versus
The State of Jharkhand & Ors.            ...     ...     Opposite Parties
                            With
         Contempt Case (Civil) No. 964 of 2025

Hindalco Industries Limited              ...   ...   Petitioner
                                Versus
The State of Jharkhand & Ors.            ...     ...     Opposite Parties
                            With
         Contempt Case (Civil) No. 966 of 2025

Hindalco Industries Limited              ...   ...   Petitioner
                                Versus
The State of Jharkhand & Ors.            ...     ...     Opposite Parties

                              1
                             With
         Contempt Case (Civil) No. 967 of 2025

Hindalco Industries Limited                 ...   ...   Petitioner
                                Versus
The State of Jharkhand & Ors.               ...     ...     Opposite Parties
                             With
         Contempt Case (Civil) No. 1022 of 2025

Hindalco Industries Limited                 ...   ...   Petitioner
                                Versus
The State of Jharkhand & Ors.               ...     ...     Opposite Parties
                                    -----

CORAM: HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE RAJESH SHANKAR

-----

For the Petitioners : Mr. Indrajit Sinha, Advocate Mr. Ankit Vishal, Advocate For the Opposite Parties : Mr. Jai Prakash, AAG-IA Mr. Yogesh Modi, AC to AAG-IA

-----

Order No. 07 Dated: 06.01.2026

I.A. No. 50 of 2026 in Cont. Case (Civil) No. 872 of 2025 With I.A. No. 30 of 2026 in Cont. Case (Civil) No. 957 of 2025 With I.A. No. 29 of 2026 in Cont. Case (Civil) No. 963 of 2025 With I.A. No. 31 of 2026 in Cont. Case (Civil) No. 967 of 2025

Issue notice to the opposite parties.

2. Mr. Jai Prakash, learned AAG-IA, appears and waives

notice on behalf of the opposite parties.

3. The District Mining Officer, Gumla by issuing letter

dated 24.12.2025 (Annexure-IA-1 to the respective interlocutory

applications) has clearly aggravated the contempt seeking to adjust

the amount in question whereas the judgment passed by this Court

clearly provides for refund of the said amount along with interest @

7% per annum from the date of making such deposit till the date of

actual refund to the petitioners.

4. Before we proceed to punish the said officer, we deem

it appropriate to put him to notice so as to afford an opportunity to

take immediate remedial measures.

5. List these cases on the date already fixed i.e.,

21.01.2026.

6. Meanwhile, no further steps shall be taken in terms of

the letter dated 24.12.2025 issued by the District Mining Officer,

Gumla.

7. The present interlocutory applications stand disposed

of.

(Tarlok Singh Chauhan, C.J.)

(Rajesh Shankar, J.) January 06, 2026 Manish/Ritesh

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter