IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2203 of 2005
MR.ANJANI KUMAR NATHANI & ORS
Versus
THE UNION OF INDIA & ORS
with
CWJC No.2253 of 2005
MR.RADHEY SHYAM AGRAWAL & ORS
Versus
THE UNION OF INDIA & ORS
with
CWJC No.2307 of 2005
MR.AKHAURI RAJENDRA KUMAR &ORS
Versus
THE UNION OF INDIA & ORS
with
CWJC No.2448 of 2005
MR.ANAND KUMAR RUNGTA & ORS
Versus
THE UNION OF INDIA & ORS
with
CWJC No.2478 of 2005
MR.PRAFULLA KRISHNA PEEYUSH &ORS
Versus
THE UNION OF INDIA & ORS
-----------
08/ 28.03.2011 All these cases have been heard in part as
analogous cases.
In C.W.J.C. No.2203 of 2005 as well as C.W.J.C.
No.2448 of 2005 counter affidavits have been filed, but no
counter affidavit is filed in C.W.J.C. No.2253 of 2005,
C.W.J.C. No.2307 of 2005 and C.W.J.C. No.2478 of 2005.
Learned counsel for the respondents seeks two
weeks adjournment for filing counter affidavits in those writ
petitions. He further submits that he has already prepared
counter affidavits and the same have been sent to Hyderabad
for their vetting by the authorities concerned.
In the said circumstances, let these cases be listed
-2-
under the heading ‘Admission’ on 15.04.2011 to be taken up at
2.15 P.M.
It may be noted that if counter affidavits are not
filed by that time, the court shall be constrained to assume that
the respondents have nothing to say in the concerned writ
petitions and the statements of fact made therein are admitted.
Harish (S.N. Hussain, J.)