High Court Patna High Court - Orders

Vikash Chandra Guddu Baba vs The State Of Bihar &Amp; Ors on 7 April, 2011

Patna High Court – Orders
Vikash Chandra Guddu Baba vs The State Of Bihar &Amp; Ors on 7 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.3010 of 2010
                          VIKASH CHANDRA GUDDU BABA
                                         Versus
                             THE STATE OF BIHAR & ORS
                                       -----------

15 07-04-2011 In response to observations in our order dated 25-2-

2011, respondent no.4 has filed a fourth supplementary

counter-affidavit. Paragraph-4 of that counter-affidavit

contains in a tabular chart remarks against different Medical

College and Hospitals of Bihar to show that they have not

complied with the various requirements to ensure compliance

with EPF Act and Rules.

Learned counsel for the State prays for four weeks

time so that the authorities of the State may act on required

remedial action in respect of deficiency pointed out in

paragraph 4 of the fourth supplementary counter affidavit and

to file a reply.

Put up under the same heading after four weeks.

( Shiva Kirti Singh, J.)

( Gopal Prasad,J)
Naresh