IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2029 of 2010
1. KUMAR RAKESH S/O LATE BINOY KUMAR PANKAJ R/O VILL.- RAJA
BIGHA, P.O.- SADIPUR, P.S.- MUFFASSIL, DISTT.- NAWADA
2. MANJEET KUMAR S/O LATE SURESH PRASAD SINGH R/O VILL.-
KHANPUR, P.O.+P.S.- WARSALIGANJ, DISTT.- NAWADA
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY, BIHAR,
PATNA
2. THE PRINCIPAL SECRETAY, HUMAN RESOURCES DEVELOPMENT
DEPTT., GOVT. OF BIHAR, PATNA
3. THE SECRETARY, DEPTT. OF PERSONNEL AND ADMINISTRATIVE
REFORMS, GOVT. OF BIHAR, PATNA
4. THE DISTRICT COMPASSIONATE COMMITTEE, NAWADA THROUGH ITS
CHAIRMAN, THE DISTRICT MAGISTRATE, NAWADA
5. THE DISTRICT MAGISTRATE, NAWADA
6. THE DISTRICT SUPERINTENDENT OF EDUCATION, NAWADA
-----------
2 2.12.2010 Heard learned counsel for the parties.
The issues raised by the petitioners have already
been answered by the Full Bench of this Court in LPA No. 321 of
2010 (The State of Bihar & Ors. vrs. Rajeev Ran Vijay Kumar)
reported in 2010(3) PLJR 294. Learned counsel for the petitioners
informs the Court that matter has travelled to the Hon’ble Supreme
Court.
This writ application is disposed of with an
observation that any decision rendered by the Hon’ble Supreme
Court in this regard will also govern the petitioners.
RPS (Ajay Kumar Tripathi,J.)