Patna High Court – Orders
Mun Mun Rai vs The State Of Bihar & Ors on 23 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15164 of 2011
1. Mun Mun Rai S/O Adanarayan Rai R/O Village- Ashok Nagar,
Post - Ashok Nagar, P.S.- Jalalpur, District- Chapra (Saran)
Versus
1. The State Of Bihar through Director General of Police, Bihar, Patna
2. The Deputy Inspector General (Human Rights) Bihar, Patna
3. The Inspector General of Bihar Military Police, Bihar, Patna
4. The Chairman, Police Selection Board, Begusarai
5. The Chairman, Police Selection Board, Darbhanga
6. The Chairman, Police Selection Board, Patna, Purnea
7. The Chairman, Police Selection Board, Patna Rail
8. The Chairman Police Selection Board B.M.P., Saharsa
9. The Chairman, Police Selection Board, Saharsa
10. The Chairman, Police Selection Board, B.M.P.-5, Patna
-----------
02. 23.9.2011 Counsel for the petitioner submits that the issue
raised by him in the present writ application is now covered by
the decision rendered in LPA No.831 of 2009.
The writ application is disposed of with an
observation that if the case of the petitioner comes within the
ambit of said decision, the respondents will be guided by the
same.
rkp ( Ajay Kumar Tripathi, J.)