High Court Patna High Court - Orders

Gopal Jee Rai & Ors vs The State Of Bihar & Ors on 18 October, 2011

Patna High Court – Orders
Gopal Jee Rai & Ors vs The State Of Bihar & Ors on 18 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.17769 of 2011
                 1. Gopal Jee Rai S/O Chandradeep Rai Resident Of Village-
                 Umarpur, P.S.-Buxar.
                 2. Manoj Kumar Rai S/O Late Ram Swaroop Rai Resident Of
                 Village-Karanshi, P.S.-Buxar (Muffasil), Distt. Buxar.
                 3. Bhoolan Yadav S/O Shiv Shankar Yadav Resident Of
                 Village-Govindpur, P.S.-Narhi, District-Baliya (U.P.).
                 4. Kamlesh Prasad Singh S/O Ram Bachan Singh Resident Of
                 Village-Govindpur, P.S.-Narhi, District-Baliya (U.P.).
                 5. Rajeshwar Prasad Sah S/O Sri Ramasish Sah Resident Of
                 Village-Baduri Tola, P.S.-Rani Talab Kanpa (Bikram), District-
                 Patna.
                 6. Binod Kumar S/O Nagina Yadav Resident Of Village
                 Khapuri, P.S.-Dulhin Bazar, District-Patna.
                 7. Mohan Kumar Yadav S/O Bhuram Singh Resident Of
                 Village-Kharhatar Ke Tola, P.S.-Krishna Brahm, District-
                 Baxur.
                 8. Sakeel Ahmad S/O Amichan Gaddi Resident Of Village-
                 Mujauna, P.S.-Gopapur, District-West Champaran----------------
                 ---------------------------------Petitioners
                                           Versus
                 1. The State Of Bihar through the Chief Secretary, Govt. of
                 Bihar, Patna.
                 2. The D.G. Of Police, Bihar, Patna.
                 3. The Chairman Constable Selection Board, Bhagalpur.
                 4. The Chairman Constable Selection Board, Patna District.
                 5. The Chairman Constable Selection Board, Bhojpur District.
                 6. The Chairman Constable Selection Board, B.M.P.-22 Jamui.
                 7. The Chairman Constable Selection Board, B.M.P.-8,
                 Begusarai.
                 8. The Chairman Constable Selection Board, Munger District.
                 9. The Chairman Constable Selection Board, Motihari------------
                 -----------------------------------------------Respondents
                                  ----------------------------------

2 18.10.2011 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
2

respondents that if the cases of these 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