High Court Patna High Court - Orders

Amarjeet Kumar & Ors vs The State Of Bihar & Ors on 15 October, 2011

Patna High Court – Orders
Amarjeet Kumar & Ors vs The State Of Bihar & Ors on 15 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.2566 of 2011
                 1.    Amarjeet Kumar S/o Batoran Singh
                 2.    Azad Kumar S/o Mahendra Ram
                 3.    Ghanshyam Kumar S/o Upendra Singh All R/o village-
                       Bahadurpur, PS- Alauli, Distt.- Khagaria
                 4.    Vinod Kumar S/o Shankar Ram R/o village- Bachauta
                       PS- Morkahi Distt.- Khagaria---------Petitioners
                                          Versus
                 1.    The State Of Bihar through the Director General of
                       Police, Bihar, Patna
                 2.    The Central Selection Board (Constable Recruitment)
                       Bihar, Patna through its secretary.
                 3.    The Chairman, Central Selection Board (Constable
                       Recruitment) Bihar, Patna
                 4.    The Secretary Central Selection Board (Constable
                       Recruitment) Bihar, Patna----------Respondents
                               -------------------------------

2 15.10.2011 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

respondents that if the cases of the 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