IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.14841 of 2011
1. Jai Prakash Rai S/O Abadh Bihari Rai R/O Diyanman, P.S.
Krishna Braham, Distt. Buxar---------------Petitioner
Versus
1. The State Of Bihar through Director General of Police, Bihar,
Patna.
2. The Deputy Inspector General, (Human Rights), Bihar,
Patna.
3. The Inspector General, (Bihar Miliary Police), Bihar, Patna.
4. The Chairman, Police Selection Board, Buxar.
5. The Chairman, Police Selection Board, Chhapra.
6. The Chairman, Police Selection Board, Bhagalpur -------------
--------------------------------------------------------Respondents
----------------------------------
2 14.9.2011 Contention of learned counsel for the petitioner is that the
case of the petitioner is 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 case of the petitioner comes within the ambit of
the said decision, his case will be considered in light of the same.
( Ajay Kumar Tripathi, J.)
RPS