High Court Patna High Court - Orders

Kaushal Kumar Singh & Ors vs The State Of Bihar & Ors on 23 September, 2011

Patna High Court – Orders
Kaushal Kumar Singh & Ors vs The State Of Bihar & Ors on 23 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.16366 of 2011
                  1. Kaushal Kumar Singh , son of Dasharath Kumar Singh, resident of
                     village - Mohanpur Karja, Post Office + Police Station - Barhara,
                     District - Bhojpur at Arrah.
                  2. Brij Kishor Singh, son of Devendra Singh, resident of village -
                     Mohanpur Karja, Post Office + Police station - Barhara, District -
                     Bhojpur at Arrah.
                  3. Sumant Kumar Singh, son of Bijay Bahadur Singh, resident of
                     village - Rajputan Pachania, Post Office - New Mohammadpur,
                     Police station - Koilwar, District - Bhojpur at Arah.
                  4. Dharmendra Kumar, son of Shyam Bihari Singh, resident of
                     village - Mokhalisha,       P.O. Gidha, P S - Koilwar, District -
                     Bhojpur at Arrah.
                                                                  _____ Petitioners
                                                   Versus
                     The State of Bihar & others                     _____ Respondents
                                              -----------

02. 23.9.2011 Counsel for the petitioners submits that the issue

raised by him in the present writ application is now covered by

the decision rendered in LPA No.831 of 2009.

The writ application is disposed of with an

observation that if the cases of the petitioners come within the

ambit of said decision, the respondents will be guided by the

same.

rkp                                                     ( Ajay Kumar Tripathi, J.)