Patna High Court – Orders
Ashutosh Kumar vs The State Of Bihar & Ors on 19 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9381 of 2010
1. Ashutosh Kumar S/O Sri Jitendra Prasad Singh R/O Vill.-
Loshdhani, P.S.- Piri Bazar, Distt.- Lakhisarai At Present Residing
At C/60 Indrapuri Colony, P.S.- Shastrinagar, Distt.- Patna
Versus
1. The State Of Bihar
2. The Secretary Department Of Home ( Police ), Govt. Of Bihar,
Patna
3. The Secretary, Department Of Personnel And Administrative
Reforms Govt. Of Bihar, Patna
4. Director General - Cum - Inspector General Of Police Bihar,
Patna
5. Additional Secretary Department Of Personnel And
Administrative Reforms, Govt. Of Bihar, Patna
6. Deputy Secretary Department Of Personnel And Administrative
Reforms, Govt. Of Bihar, Patna
7. Under Secretary Department Of Vigilance, Bihar, Patna
8. Commissioner, Vigilance Bihar, Patna
9. Deputy Inspector General Human Rights, Bihar, Patna
10. Bihar Public Service Commission, Through Its Secretary Bailey
Road, Patna
-----------
3. 19.10.2011 It is fairly acknowledged on behalf of the
petitioner that the grievances stands redressed from
Annexure-A to the counter affidavit when the
petitioner has been confirmed on 14.6.2010.
The application stands disposed.
P. Kumar ( Navin Sinha, J.)