IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8986 of 2011
Dr.Bibhu Prasad & Ors
Versus
The State Of Bihar & Ors
with
CWJC No.9583 of 2011
Dr.Bijoy Kumar & Ors
Versus
The State Of Bihar & Ors
with
CWJC No.12659 of 2011
Dr.Ramnandan Prasad Sinha & Ors
Versus
The State Of Bihar & Ors
with
CWJC No.13590 of 2011
Dr.Vinod Kumar Mishra & Ors
Versus
The State Of Bihar & Ors
-----------
3. 2.9.2011 I.A. No.5575/2011 in C.W.J.C. No.8986/2011
And
I.A. No.5915/2011 in C.W.J.C. No.9583/2011
Both the interlocutory applications have been filed by
way of intervention application. The applicants state that their
cases stand on similar footing as the petitioners of the writ
petition and they should be given similar relief as the petitioners
of the writ petition.
On a consideration of the facts and circumstances of the
case, the prayer for intervention is allowed.
I.A. Nos. 5575/2011 and 5915/2011 are, accordingly,
disposed of.
2
I.A.No.5885/2011 in C.W.J.C. No.12659/2011
And
I.A. No.5886/2011 in C.W.J.C. No.13590/2011
Both the interlocutory applications have been filed
challenging the advertisement dated 20.7.2011, which has been
issued during the pendency of the writ petitions.
In the facts and circumstances of the case, the prayers
for amendment are allowed.
I.A. No.5885/2011 and 5886/2011 are, accordingly,
disposed of.
Put up on 5.9.2011 among top five cases.
VPS ( Ramesh Kumar Datta, J. )