IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2566 of 2011
1. Amarjeet Kumar S/o Batoran Singh
2. Azad Kumar S/o Mahendra Ram
3. Ghanshyam Kumar S/o Upendra Singh All R/o village-
Bahadurpur, PS- Alauli, Distt.- Khagaria
4. Vinod Kumar S/o Shankar Ram R/o village- Bachauta
PS- Morkahi Distt.- Khagaria---------Petitioners
Versus
1. The State Of Bihar through the Director General of
Police, Bihar, Patna
2. The Central Selection Board (Constable Recruitment)
Bihar, Patna through its secretary.
3. The Chairman, Central Selection Board (Constable
Recruitment) Bihar, Patna
4. The Secretary Central Selection Board (Constable
Recruitment) Bihar, Patna----------Respondents
-------------------------------
2 15.10.2011 Heard learned counsel for the parties.
Contention of learned counsel for the petitioners is that
the cases of these petitioners are fully covered by the decision of the
Division Bench of this Court rendered in LPA No. 831 of 2009 and
other analogous cases disposed of on 28.6.2011, the case of Ajay
Kumar & others vs. State of Bihar & others reported in 2011 (3) PLJR
575.
This writ application is disposed of with a direction to the
respondents that if the cases of the petitioners come within the ambit
of the said decision, their cases will also be considered in light of the
same.
(Ajay Kumar Tripathi, J.)
RPS