Patna High Court – Orders
Rakesh Kumar vs The Union Of India &Amp; Ors on 8 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12030 of 2009
RAKESH KUMAR, SON OF SRI G.D. SINGH @ SURENDRA SINGH, RESIDENT OF
VILLAGE ISLAMPUR, P.O. KATERMALA, P.S. GORAUL, DISTRICT VAISHALI.
Versus
1. THE UNION OF INDIA, THROUGH THE SECRETARY, MINISTRY
FOR HOME AFFAIRS, NEW DELHI.
2. THE DIRECTOR GENERAL, CENTRAL INDUSTRIAL SECURITY
FORCE, BLOCK NO.13, C.G.O. COMPLEX, LODHI ROAD, NEW
DELHI-110003.
3. INSPECTOR GENERAL, CENTRAL INDUSTRIAL SECURITY FORCE,
BLOCK NO.13, C.G.O. COMPLEX, LODHI ROAD, NEW DELHI-110003.
4. DY. INSPECTOR GENERAL, TRAINING CENTRE, CENTRAL
INDUSTRIAL SECURITY FORCE, BLOCK NO.13, C.G.O. COMPLEX,
LODHI ROAD, NEW DELHI-110003.
5. THE SENIOR COMMANDANT, CENTRAL INDUSTRIAL SECURITY
FORCE, GROUP HEAD QUARTER, GUWAHATI, ASSAM.
6. THE DY. INSPECTOR GENERAL, C.I.S.F. UNIT, OIL DULIYAYAN,
DIBRUGARH, ASSAM.
7. THE PRINCIPAL-CUM-DY. INSPECTOR GENERAL, C.I.S.F., R.T.C.
BHILAI DURG, CHATTISGARH.
For the Petitioner : Mr. Nityanand, Advocate.
For the Union of India : Mr. Kumar Priya Ranjan, CGC.
-----------
03. 08.07.2010. In view of the statements made in paragraphs 4, 5 and 33 of
the counter affidavit duly affirmed by the Group Commandant, CISF,
Group Headquarters, Patna this writ petition is disposed of.
Rajesh/ (V.N.Sinha, J.)