IN THE HIGH COURT OF JUDICATURE AT PATNA CWJC No.10385 of 2009 DR.MURARI LALL VERMA Versus THE STATE OF BIHAR & ORS with CWJC No.16979 of 2009 DR.AMOD NRAYAN SHARMA Versus THE STATE OF BIHAR & ORS with CWJC No.1656 of 2008 DR.RAMESH CHANDRA PRASAD Versus THE STATE OF BIHAR & ORS -----------
4 4.3.2011 There are three matters which are clubbed together
because common question of law are required to be adjudicated.
There is counter affidavit in the first case but in
other two writ applications no counter affidavit has been filed in
the last one year. The Court as a final indulgence to State to come
out with its stand grants three weeks time to file counter affidavits
as also serve copy thereof upon the respective counsel for the
petitioners. Petitioners will have a weeks time to respond thereof,
if it is required. It is made clear that if the affidavits are not filed
by the State the Court will be free to impose a cost of Rs. 5000/-
on the next date.
All these three matters will come up in the same
position on 1st April, 2011.
RPS (Ajay Kumar Tripathi,J.)