Patna High Court – Orders
Raju Kumar Singh vs The State Of Bihar & Ors on 23 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.932 of 2011
RAJU KUMAR SINGH, S/O NAND LAL SINGH, RESIDENT OF
VILLAGE- CHIRAIYA, P.S. PURNAHIA, DISTRICT- SHIVHAR.
.....PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE SECRETARY, HOME DEPARTMENT, GOVT. OF
BIHAR, OLD SECRETARIATE, PATNA.
3. THE DIRECTOR GENERAL OF POLICE, GOVT. OF BIHAR, OLD
SECRETARIATE, PATNA.
4. THE CHAIRMAN CENTRAL SELECTION BOARD OF
CONSTABLE, SCRB, PANT BHAWAN, 4TH FLOOR BAILEY ROAD,
PATNA.
5 THE SECRETARY, CENTRAL SELECTION BOARD OF
CONSTABLE, BACK HARDING ROAD, PATNA-800001.
6. RAM KRISHNA MAHARAJ, S/O RAM PRAKASH MAHARAJ,
R/O VILLAGE- BHATAULIA, P.O. AND P.S. MINAPUR, DISTRICT-
MUZAFFARUR.
7. ARUN KUMAR CHAUBEY, S/O HARISH CHANDRA
CHOUBEY, R/O GOSHALA, P.O.- NEW JUTE MILE, P.S.- KATIHAR,
DISTT-KATIHAR.
8. KAMESHWAR NATH RAI, S/O BALESHWAR NATH RAI, R/O
VILLAGE- BHARTHUA, P.S.- BHARTUA, P.S. AAURAI, DISTT-
MUZAFFARPUR.
9. AMIT KR. SINGH, S/O BINDA PRASAD SINGH, R/O VILLAGE-
SARRAIYA, P.O.- SARAIYA, P.S.- SAKARA, DISTT-
MUZAFFARPUR.
10. DIGVIJAY KUMAR, S/O RAM BIHARI TIWARI, R/O VILLAGE-
KAUWHAN, P.O.- BHARGAWA, P.S.- SUGAULI, DISTT- EAST
CHAMPARAN.
...... RESPONDENTS.
-----------
2 23.06.2011 Learned counsel for the petitioner seeks liberty to
withdraw this writ application.
Accordingly, this writ application stands dismissed as
not pressed. In the chain of circumstances that the issue had
already been adjudicated by another Bench.
Bhardwaj/ (Ajay Kumar Tripathi, J.)