IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15808 of 2011
1. Dhirendra Kumar S/O Sri Jitendra Singh R/O Village -
Anawa, P.O. Saidabad, P.S. Kako, District - Jehanabad
2. Vishwa Pratap Singh S/O Sri Daya Nand Singh R/O Village -
Anawa, P.O. Saidabad, P.S. Kako, District - Jehanabad
3. Shatish Kumar Singh S/O Sri Hari Narayan Singh R/O
Village - Purainia, P.O. Neura, District - Patna
4. Kameshwar Kumar S/O Fakira Rai R/O Village + P.O.
Rampur Shyam Chand, P.S. Raghopur, District - Vaishali
5. Jay Dayal Kumar S/O Late Jawahar Rai R/O Village + P.O.
Rampur Shyam Chand, P.S. Raghopur, District - Vaishali
6. Shatyarunjay Kumar Singh S/O Sri Gupteshwar Singh R/O
Village - Telthua, P.O. Pogar, P.S. Rafig, P.S. Rafiganj, Distt.
Aurangabad
7. Ramesh Kumar S/O Late Ranjeet Singh R/O Village -
Koshdihra, P.O. - Chandchura, P.S. Magadh Medical College,
Gaya, District - Gaya
8. Subhodh Kumar S/O Late Mundrika Singh R/O Village -
Koshdihra, P.O. - Chandchura, P.S. Magadh Medical College,
Gaya, District - Gaya
9. Ganendra Kumar S/O Bidesh Singh R/O Village -Rajpur,
P.O. Dharamshala, P.S. Araiya, District - Gaya--Petitioners
Versus
1. The State Of Bihar, Through Director General of Police
Bihar, Patna
2. The Director General of Police, Bihar, Old Secretariat, Patna
3. The Deputy Inspector General (Human Right), Bihar, Patna
4. The Chairman State Police Selection Boards, Patna, Munger,
Gaya Muzaffarpur, Rohtas Dihri, Bodh Gaya, Bhojpur, B.M.P.
22, Jehanaad Nawada, Bhabhua, B.M.P. 14, Aurangabad And
B.M.P.18---------------------------------------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
2
of the said decision, their cases will also be considered in light of the
same.
( Ajay Kumar Tripathi, J.)
RPS