Patna High Court – Orders
Keshav Kumar vs The State Of Bihar & Ors on 27 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Civil Writ Jurisdiction Case No.15771 of 2011 1. Keshav Kumar Son of Kamta Prasad Resident of Village- Wazirpur, P.O. And P.S.- Bikram, District- Patna-Petitioner Versus 1. The State Of Bihar through the Secretary, Department Of Home, Govt. Of Bihar, Patna 2. The Director General of Police, Bihar, Patna 3. The Deputy Inspector General of Police, Patna Division, Patna 4. The Chairman, Central Region, Constable Selection Board, Patna through the S.P. Patna 5. The Chairman, Constable Selection Board, Darbhanga, Through the S.P. Darbhanga ---------------Respondents ----------------------------------
2 27.9.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Contention of learned counsel for the petitioner is that the
case of the petitioner is 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 case of the petitioner comes within the ambit of
the said decision, his case will also be considered in light of the same.
( Ajay Kumar Tripathi, J.)
RPS