High Court Patna High Court - Orders

Pramod Paswan & Anr vs The State Of Bihar & Ors on 23 September, 2011

Patna High Court – Orders
Pramod Paswan & Anr vs The State Of Bihar & Ors on 23 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.16535 of 2011
                    1. Pramod Paswan, son of late Ram Balak Paswan resident of village-
                       Pator, P.S. + P.O.-Pator, District-Darbhanga.
                    2. Ravi Ranjan Kumar son of Sri Mahendra Prasad, resident of village-
                       Harpur, P.S.-Parsbigha, P.O.-Nawonma, District-
                       Jehanabad.......................................................Petitioners
                                                   Versus
                    1. The State of Bihar.
                    2. The D.G.P., Bihar, Patna.
                    3. The D.I.G. (Human Rights) Bihar, Patna.
                    4. The I.G., (B.M.P.) Bihar, Patna.
                    5. The Chairman Central Region Board No. 1 and 2.
                    6. The Chairman Tirhut Region Board No. 1, Muzaffarpur.
                    7. The Chairman East Division Board No. 1, Bihar Military Police,
                       Begusarai.
                    8. The Chairman, Tirhut Region Board No. 1 Sitamarhi.
                                                                     ........Respondents.
                                                        -----------

2. 23.09.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

It has been pointed out by the learned counsel for the

petitioners and the State that the present case is completely

covered by the decision of the Division Bench rendered in L.P.A.

No. 831/2009 along with other analogous cases dated 28.6.2011.

In view of the above statement, this writ petition is

disposed of with the observation that if the cases of petitioners

come within the parameters of law decided by the said Division

Bench, their cases will be considered in the light of the said

decision.

(Shivaji Pandey, J.)

Mkc/