High Court Patna High Court - Orders

Jitendra Kumar vs The State Of Bihar & Ors on 14 July, 2011

Patna High Court – Orders
Jitendra Kumar vs The State Of Bihar & Ors on 14 July, 2011
                                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                               CIVIL WRIT JURISDICTION CASE No.3664 of 2009


       ====================================================

JITENDRA KUMAR
Versus
THE STATE OF BIHAR & ORS

——-

2. 14.07.2011 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

Learned Counsel for the petitioner invites attention of the Court

to an order of the Supreme Court in Civil Appeal Nos. 1240-1241 of

2011. He very fairly acknowledges that the name of the petitioner does

not figure in the 223 persons with regard to whom directions have been

given by the Supreme Court for holding fresh examination.

It is further very fairly acknowledged that notwithstanding

pendency of the present writ application the petitioner had filed an I.A.

application before the Supreme Court for inclusion of his name in the list

of persons who may be permitted to appear in the fresh proposed

examination. His I.A. application has been dismissed.

In view of the aforesaid, this Court finds it difficult to concur with

the submissions made on behalf of the writ petitioner that

notwithstanding the same he still has a right to press the present writ

application seeking re-evaluation of the marks and the consequent right

to appear at the proposed examination by addition of his name to the

list of 223 persons permitted by the Supreme Court.

The writ application stands dismissed.

          Snkumar/-                                          (Navin Sinha,J.)