IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.730 of 2011
1. SHAMBHU PASWAN S/O SRISITA RAM PASWAN R/O
VILL-SHIVPUR, PS- NASRIGANJ, PS- SATGAWAN, DISTT
KODARMA (JHARKHAND)
2. KANHAIYA PD. S/O LATE RAM PRIT PD. R/O VILL+PS-
GOWASA, PS- NARHAT, DISTT- NAWADAH
3. RAJESH KUMAR S/O LATE KAILASH PASWAN R/O VILL+P0-
GOWASA, PS- NARHAT, DISTT- NAWADAH--PETITIONERS
Versus
1. THE STATE OF BIHAR
2. DISTRICT MAGISTRATE, NAWADAH
3. BPSC THROUGH ITS SECY. BAILY ROAD,PATNA
4. THE CHAIRMAN, BPSC, BAILY ROAD, PATNA--RESPONDENTS
-----------
For the Petitioners: Mr. B. K.Singh, Advocate
For B.P.S.C. : Mr. K.B.Nath, advocate
Mr. Durga Narayan, Advocate
————–
2 23.6.2011 In an identical matter yet another writ application
namely CWJC No. 4988 of 2055 filed by one Gautam Prasad has
been dismissed by this Court on 8.9.2010. The present writ
application is identical matter seeking similar relief. The reasoning
given in the said writ application also applies to the present writ
application.
It is significant to note that the petitioner had tried
to intervene in the earlier writ application by filing Interlocutory
Application No. 7454 of 2010 which was rejected by this Court
holding as not maintainable.
Since the issues are identical no separate order as
such can be passed by this Court on similar matter. The reasonings
given by this Court in the earlier writ application also applies to
the case of the present petitioner.
This writ application is dismissed.
RPS (Ajay Kumar Tripathi,J.)