Patna High Court – Orders
Ashok Kumar Shukla vs The State Of Bihar & Ors on 16 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19554 of 2011
Ashok Kumar Shukla, S/O Sri Suresh Shukla R/O Vill.- Shukulapura,
P.S.- Ara Muffasil, Distt.- Bhojpur (Ara)
Versus
1. The State of Bihar through the Chief Secretary, Govt. of Bihar,
Patna.
2. The Director General of Police, Bihar, Patna.
3. The Inspector General of Police, Patna, Bihar, Patna.
4. The Deputy Inspector General of Police, Patna, Bihar, Patna.
5. The Superintendent of Police, Munger.
-----------
02. 16.11.2011 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.)