Patna High Court – Orders
Ved Prakash Singh vs The State Of Bihar &Amp; Ors on 3 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.822 of 2011
VED PRAKASH SINGH, S/O NAWAL KIHSORE SINGH,
R/O FATEHPUR, P.O. AND P.S.-RAGHOPUR,
DISTRICT-VAISHALI. ...............PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH D.G.P. BIHAR,
PATNA.
2. THE CENTRAL SELECTION BOARD (CONSTABLE
RECRUITMENT), BIHAR, PATNA THROUGH ITS
SECRETARY.
3. THE CHAIRMAN OF THE CENTRAL SELECTION
BOARD (CONSTABLE RECRUITMENT), BIHAR, PATNA.
4. THE SECRETARY OF THE CENTRAL SELECTION
BOARD (CONSTABLE RECRUITMENT), BIHAR, PATNA.
..................RESPONDENTS.
-----------
2 03.03.2011 Disposed of in terms of the judgment
passed in CWJC No.14170 of 2010 and other
analogues cases on 19.02.2011.
Arvind/ ( J. N. Singh, J.)