Mun Mun Rai vs The State Of Bihar & Ors on 23 September, 2011

0
55
Patna High Court – Orders
Mun Mun Rai vs The State Of Bihar & Ors on 23 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.15164 of 2011
                   1. Mun Mun Rai S/O Adanarayan Rai R/O Village- Ashok Nagar,
                   Post - Ashok Nagar, P.S.- Jalalpur, District- Chapra (Saran)
                                                   Versus
                   1. The State Of Bihar through Director General of Police, Bihar, Patna
                   2. The Deputy Inspector General (Human Rights) Bihar, Patna
                   3. The Inspector General of Bihar Military Police, Bihar, Patna
                   4. The Chairman, Police Selection Board, Begusarai
                   5. The Chairman, Police Selection Board, Darbhanga
                   6. The Chairman, Police Selection Board, Patna, Purnea
                   7. The Chairman, Police Selection Board, Patna Rail
                   8. The Chairman Police Selection Board B.M.P., Saharsa
                   9. The Chairman, Police Selection Board, Saharsa
                   10. The Chairman, Police Selection Board, B.M.P.-5, Patna
                                              -----------

02. 23.9.2011 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.)
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here