Patna High Court – Orders
Akhilesh Kumar Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 17 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1176 of 2011
1. AKHILESH KUMAR SINGH, S/O CHANDRA SHEKHAR
SINGH, VILLAGE-BARKA LAUHAR, P.O.-FARNA,
P.S.-BARAHARA, DISTRICT-BHOJPUR.
2. DEEPAK KUMAR SINGH, S/O ASHOK KUMAR SINGH,
VILLAGE AND P.O.-BASDILA, P.S.-JALALPUR,
DISTRICT-CHAPRA.
3. DHIRENDRA KUMAR, S/O BASANT SINGH,
VILLAGE-INDRAPUR, P.O.-SOLHANDA, P.S.-
MAKHDUMPUR, DISTRICT-JEHANABAD.
..................PETITIONERS.
Versus
1. THE STATE OF BIHAR THROUGH DIRECTOR
GENERAL OF POLICE, BIHAR, PATNA.
2. THE CENTRAL SELECTION BOARD OF CONSTABLE,
BIHAR PATNA THROUGH ITS SECRETARY.
3. THE CHAIRMAN, CENTRAL SELECTION BOARD OF
CONSTABLE, BIHAR, PATNA.
4. THE SECRETARY, CENTRAL SELECTION BOARD OF
CONSTABLE, BIHAR, PATNA.
5. THE OFFICER ON SPECIAL DUTY, CENTRAL
SELECTION BOARD OF CONSTABLE, BIHAR, PATNA.
..................RESPONDENTS.
-----------
2 17.03.2011 Disposed of in terms of the judgment
passed in CWJC No.14170 of 2010 and other
analogous cases on 19.02.2011.
Arvind/ ( J. N. Singh, J.)