High Court Patna High Court - Orders

Mukesh Kumar vs The State Of Bihar & Ors on 21 October, 2011

Patna High Court – Orders
Mukesh Kumar vs The State Of Bihar & Ors on 21 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.18365 of 2011
                   Mukesh Kumar Son of Sri Shatrughan Singh, Resident of Village
                   Bairiya, Post Bairiya, P.S. Piprahi, District Sheohar
                                                     Versus
                   1. The State Of Bihar through the Director General of Police, Govt. Of
                   Bihar, Patna.
                   2. The Deputy Inspector General (Human Rights), Police Department,
                   Bihar, Patna.
                   3. The Chairman, District Selection Board, Police Department, Bagaha.
                   4. The Chairman, District Selection Board, Police Department,
                   Muzaffarpur.
                   5. The Chairman, Bmp 6 Selection Board, Police Department,
                   Muzaffarpur.
                                                -----------

02. 21.10.2011 Counsel for the petitioner 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 case of the petitioner comes within the

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

same.

rkp                                                      ( Ajay Kumar Tripathi, J.)