Patna High Court – Orders
Akhilesh Dayal vs The State Of Bihar &Amp; Anr on 13 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.1239 of 2011
====================================================
Akhilesh Dayal, S/o Pawan Kumar Dayal, R/o Village-Block Road Raxaul,
P.S.-Raxaul, District-Motihari, the proprietor Dayal Study Centre, Motihari
........Petitioner
Versus
1. The State of Bihar through the Secretary, Human Resources
Department, Bihar, Patna.
2. The Secretary, Law Department, Bihar, Patna.
.......... Respondents
====================================================
APPEARANCE :
For the Petitioner : Mr. T.N. Matin, Sr. Advocate.
With
Mr. Alok Kumar Jha, Advocate.
For the State : Mr. Lalit Kishor, A.A.G. 1
With
Mr. Vikash Kumar, AC to A.A.G. 1.
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 13.04.2011 The petitioner proprietor of Dayal Study Centre,
Motihari, has filed this writ petition under Article 226 of the
Constitution to challenge the constitutional validity of the
Bihar Coaching Institute (Control and Regulation) Act, 2010.
The matter at dispute has been decided by this court
in the matter of Abul Lais Vs. The State of Bihar and Ors.
[2011(1) PLJR 1103]. A Bench of this Court has upheld the
constitutional validity of the aforesaid Act.
In view of the aforesaid judgment, the petition is
dismissed in limine.
(R.M.Doshit,CJ.)
Sujit (Jyoti Saran,J.)