IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.582 of 2011
Md.Ali Hussain, son of Md. Musa, resident of Gram Sakri, P.O. Sak
Gotpa, P S - Karakat, district - Rohtas, Roll No.6287, Rohtas and 10
others ---------- Petitioners
Versus
The State of Bihar & others ---------- Respondents
-----------
For the petitioners: Mr. Azhar Kareem.
For the State: Mr. R K Samarendra, SC -21
For the CSBC: M/S. Sanjay Pandey & Binod Kumar Mishra.
—–
04. 28.9.2011 It seems by oversight the order passed in yet another
case relating to re-evaluation of marks by the CBSE in the 12 th
Board Examination has been recorded in this writ application.
This matter relates to appointment on the post of a
constable which is covered by the decision rendered by the
Division Bench in LPA No. 831 of 2009.
The correct order is recorded hereunder:
“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.”
The earlier order dated 22.9.2011 to that extent will
not be taken into consideration.
rkp ( Ajay Kumar Tripathi, J.)