Patna High Court – Orders
Mohan Ravidas & Ors vs The State Of Bihar & Ors on 24 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13484 of 2011
1. Mohan Ravidas SON OF PHEKAN RAVIDAS RESIDENT
OF UBER, P.S. GHOSI DISTRICT JEHANABAD.
2. SHAILENDRA KUMAR SINGH SON OF LATE
ANIRUDH SINGH RESIDENT OF KEWALI, P.S. GHOSI,
DISTRICT JEHANABAD.
3. PREMDEEP KUMAR SON OF SRI AWADHESH SINGH
RESIDENT OF BIRUPUR, P.S. GHOSI, DISTRICT
JEHANABAD.
4. DURGESH KUMAR SON OF SRI NAGESHWAR
PRASAD RESIDENT OF PAKARI, P.S. PARASBIGHA,
DISTRICT JEHANABAD.
Versus
The State Of Bihar & Ors
----------------------------------
2 24/08/2011 Contention of learned counsel for the petitioners
is that the case of the petitioners is covered by the
decision of the Division Bench rendered in L.P.A. No.
831 of 2009 and other analogous cases disposed of on
29.06.2011.
This writ application is disposed of with a
direction upon the respondents that if the case of the
petitioners comes within the ambit of the said decision,
their cases will also be considered in light of the same.
AMIN/ (Ajay Kumar Tripathi, J.)