High Court Patna High Court - Orders

Saran Homeopathy Medical College … vs The Union Of India & Ors on 17 August, 2011

Patna High Court – Orders
Saran Homeopathy Medical College … vs The Union Of India & Ors on 17 August, 2011
                               IN THE HIGH COURT OF JUDICATURE AT
                                             PATNA
                                   Miscellaneous Jurisdiction Case No.1201 of 2011
                                     Saran Homeopathy Medical College & Hospital
                                                           Versus
                                              The Union Of India & Ors
                                              ----------------------------------

For the Petitioner : Mr. Gyan Prakash Ojha, Advocate
For Union of India : Mr. Ravindra Kumar Priyadharshi, CGC
For CHC : Mr. Ashok Kumar Sinha, Senior Advocate

——–

4. 17.08.2011 Heard learned Counsel for the parties.

Annexure ‘B’ to the show cause filed on behalf of Opposite

party no. 4 is a communication addressed by it to the petitioner in

pursuance of the directives of Ministry of Health and Family Welfare

requiring the petitioner to fill up the standard information form to enable

the matter to be processed further with regard to recognition.

Counsel for the petitioner fairly acknowledges that the required

information was not furnished within 15 days as mentioned therein and

that the petitioner requires some further time to comply.

If the petitioner has himself not been alert for compliance of

the order within the time fixed by the Court it is difficult to question the

opposite parties for any flouting of the orders of the Court.

Suffice it to observe that if the petitioner requests for extension

of time, though the discretion shall rest with the opposite parties to be

exercised in accordance with law, the Court only expects them to act

reasonably and not rigidly.

The MJC application stands disposed.

          Snkumar/-                                             (Navin Sinha,J.)