IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.3664 of 2009
====================================================
JITENDRA KUMAR
Versus
THE STATE OF BIHAR & ORS
——-
2. 14.07.2011 Heard learned Counsel for the petitioner and the learned
Counsel for the State.
Learned Counsel for the petitioner invites attention of the Court
to an order of the Supreme Court in Civil Appeal Nos. 1240-1241 of
2011. He very fairly acknowledges that the name of the petitioner does
not figure in the 223 persons with regard to whom directions have been
given by the Supreme Court for holding fresh examination.
It is further very fairly acknowledged that notwithstanding
pendency of the present writ application the petitioner had filed an I.A.
application before the Supreme Court for inclusion of his name in the list
of persons who may be permitted to appear in the fresh proposed
examination. His I.A. application has been dismissed.
In view of the aforesaid, this Court finds it difficult to concur with
the submissions made on behalf of the writ petitioner that
notwithstanding the same he still has a right to press the present writ
application seeking re-evaluation of the marks and the consequent right
to appear at the proposed examination by addition of his name to the
list of 223 persons permitted by the Supreme Court.
The writ application stands dismissed.
Snkumar/- (Navin Sinha,J.)