High Court Patna High Court - Orders

Dr.Bibhu Prasad & Ors vs The State Of Bihar & Ors on 2 September, 2011

Patna High Court – Orders
Dr.Bibhu Prasad & Ors vs The State Of Bihar & Ors on 2 September, 2011
                 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. )