IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.17769 of 2011
1. Gopal Jee Rai S/O Chandradeep Rai Resident Of Village-
Umarpur, P.S.-Buxar.
2. Manoj Kumar Rai S/O Late Ram Swaroop Rai Resident Of
Village-Karanshi, P.S.-Buxar (Muffasil), Distt. Buxar.
3. Bhoolan Yadav S/O Shiv Shankar Yadav Resident Of
Village-Govindpur, P.S.-Narhi, District-Baliya (U.P.).
4. Kamlesh Prasad Singh S/O Ram Bachan Singh Resident Of
Village-Govindpur, P.S.-Narhi, District-Baliya (U.P.).
5. Rajeshwar Prasad Sah S/O Sri Ramasish Sah Resident Of
Village-Baduri Tola, P.S.-Rani Talab Kanpa (Bikram), District-
Patna.
6. Binod Kumar S/O Nagina Yadav Resident Of Village
Khapuri, P.S.-Dulhin Bazar, District-Patna.
7. Mohan Kumar Yadav S/O Bhuram Singh Resident Of
Village-Kharhatar Ke Tola, P.S.-Krishna Brahm, District-
Baxur.
8. Sakeel Ahmad S/O Amichan Gaddi Resident Of Village-
Mujauna, P.S.-Gopapur, District-West Champaran----------------
---------------------------------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, Bhagalpur.
4. The Chairman Constable Selection Board, Patna District.
5. The Chairman Constable Selection Board, Bhojpur District.
6. The Chairman Constable Selection Board, B.M.P.-22 Jamui.
7. The Chairman Constable Selection Board, B.M.P.-8,
Begusarai.
8. The Chairman Constable Selection Board, Munger District.
9. The Chairman Constable Selection Board, Motihari------------
-----------------------------------------------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
2
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