Patna High Court – Orders
Bhagwat Prasad &Amp; Ors vs The State Of Bihar &Amp; Ors on 11 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.559 of 2008
1. BHAGWAT PRASAD, SON OF BALKRISHNA PRASAD, RESIDENT OF VILLAGE
RAM CHANDRAPUR, P.S. BIHARSHARIF, DISTRICT NALANDA.
2. BIRANCHI SINGH, SON OF LATE MATHURA SINGH, RESIDENT OF VILLAGE
PINJARI, P.S. BARBIGHA, DISTRICT MADHEPURA.
3. DR. YOGENDRA KUMAR SHARMA, SON OF LATE DHANUSDHARI PRASAD
SHARMA, RESIDENT OF VILLAGE PANDEY GANGHAUT, P.S. RUPOU,
DISTRICT NAWADAH. ---- PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY, HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, NEW SECRETARIAT, PATNA.
2. BIHAR PUBLIC SERVICE COMMISSION THROUGH ITS SECRETARY, BAILY
ROAD, PATNA.
3. PRINCIPAL SECRETARY, HUMAN RESOURCES DEVELOPMENT DEPARTMENT,
GOVERNMENT OF BIHAR, NEW SECRETARIAT, PATNA.
4. DIRECTOR (ADMINISTRATION)-CUM-JOINT SECRETARY, HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, GOVERNMENT OF BIHAR,
PATNA. ---- RESPONDENTS.
For the B.P.S.C. :- Mr. Ashok Kumar Chaudhary, Advocate
-----------
6 11.4.2011 The facts of this writ application are identical with the
facts of CWJC No. 1100 of 2008 and analogous cases. Therefore,
this case would be governed by the order passed in CWJC No.
1100 of 2008 and analogous cases.
This writ application is thus, disposed of in the terms
mentioned in CWJC No. 1100 of 2008 and analogous cases.
Sanjay ( Sheema Ali Khan, J.)