IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16583 of 2011
Pintu Kumar son of Sri Lalu Rai, resident of village Lal Pokhar, Post
Dighi Kala, P.S. Hajipur Sadar, District Vaishali...............Petitioner.
Versus
1. The State of Bihar through the Director General of Police, Govt. of
Bihar, Patna.
2. The Deputy Inspector General (Human Rights), Police Department,
Bihar, Patna.
3. The Chairman, District Selection Board, Police Department,
Vaishali......................................................Respondents.
-----------
2. 23.9.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
It has been pointed out by the learned counsel for the
petitioner and the State that the present case is completely covered
by the decision of the Division Bench rendered in L.P.A. No.
831/2009 along with other analogous cases dated 28.6.2011.
In view of the above statement, this writ petition is
disposed of with the observation that if the case of petitioner
comes within the parameters of law decided by the said Division
Bench, the case will be considered in the light of the said decision.
(Shivaji Pandey, J.)
Mkc/