High Court Patna High Court - Orders

Mr.Radhey Shyam Agrawal &Amp; Ors vs The Union Of India &Amp; Ors on 28 March, 2011

Patna High Court – Orders
Mr.Radhey Shyam Agrawal &Amp; Ors vs The Union Of India &Amp; Ors on 28 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.2203 of 2005
                           MR.ANJANI KUMAR NATHANI & ORS
                                           Versus
                               THE UNION OF INDIA & ORS
                                             with
                                  CWJC No.2253 of 2005
                          MR.RADHEY SHYAM AGRAWAL & ORS
                                           Versus
                               THE UNION OF INDIA & ORS
                                             with
                                  CWJC No.2307 of 2005
                         MR.AKHAURI RAJENDRA KUMAR &ORS
                                           Versus
                               THE UNION OF INDIA & ORS
                                             with
                                  CWJC No.2448 of 2005
                           MR.ANAND KUMAR RUNGTA & ORS
                                           Versus
                               THE UNION OF INDIA & ORS
                                             with
                                  CWJC No.2478 of 2005
                         MR.PRAFULLA KRISHNA PEEYUSH &ORS
                                           Versus
                               THE UNION OF INDIA & ORS
                                         -----------

08/ 28.03.2011 All these cases have been heard in part as

analogous cases.

In C.W.J.C. No.2203 of 2005 as well as C.W.J.C.

No.2448 of 2005 counter affidavits have been filed, but no

counter affidavit is filed in C.W.J.C. No.2253 of 2005,

C.W.J.C. No.2307 of 2005 and C.W.J.C. No.2478 of 2005.

Learned counsel for the respondents seeks two

weeks adjournment for filing counter affidavits in those writ

petitions. He further submits that he has already prepared

counter affidavits and the same have been sent to Hyderabad

for their vetting by the authorities concerned.

In the said circumstances, let these cases be listed
-2-

under the heading ‘Admission’ on 15.04.2011 to be taken up at

2.15 P.M.

It may be noted that if counter affidavits are not

filed by that time, the court shall be constrained to assume that

the respondents have nothing to say in the concerned writ

petitions and the statements of fact made therein are admitted.

Harish                                      (S.N. Hussain, J.)