IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16535 of 2011
1. Pramod Paswan, son of late Ram Balak Paswan resident of village-
Pator, P.S. + P.O.-Pator, District-Darbhanga.
2. Ravi Ranjan Kumar son of Sri Mahendra Prasad, resident of village-
Harpur, P.S.-Parsbigha, P.O.-Nawonma, District-
Jehanabad.......................................................Petitioners
Versus
1. The State of Bihar.
2. The D.G.P., Bihar, Patna.
3. The D.I.G. (Human Rights) Bihar, Patna.
4. The I.G., (B.M.P.) Bihar, Patna.
5. The Chairman Central Region Board No. 1 and 2.
6. The Chairman Tirhut Region Board No. 1, Muzaffarpur.
7. The Chairman East Division Board No. 1, Bihar Military Police,
Begusarai.
8. The Chairman, Tirhut Region Board No. 1 Sitamarhi.
........Respondents.
-----------
2. 23.09.2011 Heard learned counsel for the petitioners and learned
counsel for the State.
It has been pointed out by the learned counsel for the
petitioners and the State that the present case is completely
covered by the decision of the Division Bench rendered in L.P.A.
No. 831/2009 along with other analogous cases dated 28.6.2011.
In view of the above statement, this writ petition is
disposed of with the observation that if the cases of petitioners
come within the parameters of law decided by the said Division
Bench, their cases will be considered in the light of the said
decision.
(Shivaji Pandey, J.)
Mkc/