High Court Patna High Court - Orders

Akhilesh Kumar Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 17 March, 2011

Patna High Court – Orders
Akhilesh Kumar Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 17 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.1176 of 2011
                  1. AKHILESH KUMAR SINGH, S/O CHANDRA SHEKHAR
                  SINGH, VILLAGE-BARKA LAUHAR, P.O.-FARNA,
                  P.S.-BARAHARA, DISTRICT-BHOJPUR.
                  2. DEEPAK KUMAR SINGH, S/O ASHOK KUMAR SINGH,
                  VILLAGE AND P.O.-BASDILA, P.S.-JALALPUR,
                  DISTRICT-CHAPRA.
                  3. DHIRENDRA KUMAR, S/O BASANT SINGH,
                  VILLAGE-INDRAPUR, P.O.-SOLHANDA, P.S.-
                  MAKHDUMPUR, DISTRICT-JEHANABAD.
                                             ..................PETITIONERS.
                                      Versus
                  1. THE STATE OF BIHAR THROUGH DIRECTOR
                  GENERAL OF POLICE, BIHAR, PATNA.
                  2. THE CENTRAL SELECTION BOARD OF CONSTABLE,
                  BIHAR PATNA THROUGH ITS SECRETARY.
                  3. THE CHAIRMAN, CENTRAL SELECTION BOARD OF
                  CONSTABLE, BIHAR, PATNA.
                  4. THE SECRETARY, CENTRAL SELECTION BOARD OF
                  CONSTABLE, BIHAR, PATNA.
                  5. THE OFFICER ON SPECIAL DUTY, CENTRAL
                  SELECTION BOARD OF CONSTABLE, BIHAR, PATNA.
                                             ..................RESPONDENTS.
                                -----------

2 17.03.2011 Disposed of in terms of the judgment

passed in CWJC No.14170 of 2010 and other

analogous cases on 19.02.2011.

      Arvind/                         ( J. N. Singh, J.)