High Court Patna High Court - Orders

Triveni Singh vs The State Of Bihar &Amp; Ors on 25 January, 2011

Patna High Court – Orders
Triveni Singh vs The State Of Bihar &Amp; Ors on 25 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.977 of 2011
                               BINDESHWARI PRASAD
                                         Versus
                             THE STATE OF BIHAR & ORS
                                           with
                                 CWJC No.999 of 2011
                                    TRIVENI SINGH
                                         Versus
                             THE STATE OF BIHAR & ORS
                                           with
                                CWJC No.1008 of 2011
                                  UPENDRA YADAV
                                         Versus
                             THE STATE OF BIHAR & ORS
                                           with
                                CWJC No.1010 of 2011
                               GIRIJA NANDAN SINGH
                                         Versus
                             THE STATE OF BIHAR & ORS
                                       -----------

3. 25.1.2011 By order dated 17.1.2011 passed in

C.W.J.C. No.20735/2010 and its analogous cases,

this Court has held that the writ petitions

against BISCOMAUN, which is functioning through a

Managing Committee, are not maintainable.

For the reasons stated in the aforesaid

order dated 17.1.2011 passed in C.W.J.C.

No.20735/2010 and its analogous cases, the present

writ petitions are also dismissed as not

maintainable.

     VPS                                      ( Ramesh Kumar Datta, J. )