Patna High Court – Orders
Prabhat Kumar & Ors vs The State Of Bihar & Ors on 18 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17657 of 2011
1. Prabhat Kumar S/o Ramotar Parsad Chaurashiya Vill.-Lal
Darwaza Durgaasthan Gali,P.S.-Kotwali,Dist.-Munger
2. Sanjeev Kumar S/o Sri Ram Narayan Sahni Vill.-Lal
Darwaja,Geeta Babu Road,P.S.-Kotwali,Dist.-Munger
3. Mithilesh Kumar Yadav S/o Upendra Prasad Yadav
R/O,Vill.-Hasanganj,P.S.-Kashim Bazar,Dist.-Munger
4. Kumar Mritunjay S/o Bhuwaneshwar Yadav R/O,Vill.-
Hasanganj,P.S.-Kashim Bazar,Dist.-Munger
5. Ajit Kumar Pandey S/o Ram Dular Pandey R/O,Vill.-
Ojhwaliya,P.S.-Brahmpur,Dist.-Baxur----Petitioners
Versus
1. The State of Bihar through the Chief Secretary Govt.Of
Bihar, Patna
2. The D.G. of Police Bihar, Patna
3. The Chairman Constable Selection Board, B.M.P.-9,Jamalpur
4. The Chairman Constable Selection Board Rail,Dist.-Jamalpur
5. The Chairman Constable Selection Board B.M.P.-
20,Dumraon
6. The Chairman Constable Selection Board Bhojpur, Dist.-
Bhojpur-----------------------------------Respondents
----------------------------------
2 18.10.2011 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 these 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