High Court Patna High Court - Orders

Binod Ram vs The State Of Bihar &Amp; Ors on 28 April, 2011

Patna High Court – Orders
Binod Ram vs The State Of Bihar &Amp; Ors on 28 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.9076 of 2010
                                        BINOD RAM
                                             Versus
                              THE STATE OF BIHAR & ORS
                                               with
                                 CWJC No.10798 of 2010
                                       BIPIN KUMAR
                                             Versus
                              THE STATE OF BIHAR & ORS
                                           -----------

07/ 28.04.2011 In C.W. J.C. No. 9076 of 2010, I.A. No. 7033 of 2010

has been filed by one Shiv Dayal Roy, son of Shri Jhari Lal Roy,

resident of village Mahua Ram Roy, P.S. Mahua, District Vaishali

for being impleaded as one of the respondents to this writ petition as

he was one of the applicants for the grant of licence for Mahua Bus

Stand. Learned counsel for the petitioner has no objection.

Accordingly, this interlocutory application is allowed. Let the

aforesaid applicant be added as respondent no.14 to this writ

petition.

2. Now in C.W.J.C. No. 9076 of 2010 there are three

private respondents, namely, respondents no.12, 13 and 14, out of

whom respondents no. 12 and 14 have already appeared.

Respondent no.13 Shri Bipin Kumar has filed C.W.J.C. No. 10798

of 2010, which is analogous to this writ petition and learned counsel

for Mr. Bipin Kumar in the said case, namely, Shri Randhir Kumar

Singh, Advocate accepts notice for respondent no.13 of the instant

case. Hence, all the respondents are being represented through their

learned counsel.

3. In C.W.J.C. No. 10798 of 2008 there are two

private respondents, namely, respondents no.11 and 12, out of whom
2

respondent no.12 has already appeared by filing vakalatnama

through his counsel vide vakalatnama dated 26.07.2010. Respondent

no.11 Binod Ram is the petitioner of analogous writ case being

C.W.J.C. No. 9076 of 2010, which was filed through Shri Navendu

Kumar, Advocate, who accepts notice on behalf of Binod Ram in

the instant case also. Hence all the respondents are being

represented through their learned counsel in this case also.

4. Several affidavits and counter-affidavits have been

filed in both writ petitions. However, learned counsel for

respondents no. 1 to 5 of C.W.J.C. No. 10798 of 2010 submits that

she wants to file a counter affidavit as instructions have already been

received from the authorities. She must file the counter-affidavit and

serve copy thereof upon learned counsel for the petitioner by

04.05.2011.

5. As prayed for, put up these cases under the same

heading retaining their positions on 05.05.2011.

MPS/                             ( S. N. Hussain, J. )