Patna High Court – Orders
Shyam Kishore vs The State Of Bihar & Ors on 23 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15246 of 2011
1. Syam Kishor S/O Shri Baleshwar Ram R/O Village - Ashok Nagar,
Post Office- Ashok Nagar, P.S.- Jalalpur, District- Chapra(Saran)
Versus
1. The State of Bihar through Director General of Police, Bihar, Patna
2. The Deputy Inspector General (Human Rights), Bihar, Patna
3. The Chairman Police Selection Board, Bagaha.
4. The Chairman Police Selection Board, Siwan.
-----------
02. 23.9.2011 Learned counsel for the petitioner is permitted to
correct the name of the petitioner on the basis of the
supplementary affidavit filed today.
Counsel for the petitioner submits that the issue
raised by him in the present writ application is now covered by
the decision rendered in LPA No.831 of 2009.
The writ application is disposed of with an
observation that if the case of the petitioner comes within the
ambit of said decision, the respondents will be guided by the
same.
rkp ( Ajay Kumar Tripathi, J.)