High Court Patna High Court - Orders

Rakesh Kumar vs The Union Of India &Amp; Ors on 8 July, 2010

Patna High Court – Orders
Rakesh Kumar vs The Union Of India &Amp; Ors on 8 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.12030 of 2009
       RAKESH KUMAR, SON OF SRI G.D. SINGH @ SURENDRA SINGH, RESIDENT OF
       VILLAGE ISLAMPUR, P.O. KATERMALA, P.S. GORAUL, DISTRICT VAISHALI.
                                       Versus
             1. THE UNION OF INDIA, THROUGH THE SECRETARY, MINISTRY
                 FOR HOME AFFAIRS, NEW DELHI.
             2. THE DIRECTOR GENERAL, CENTRAL INDUSTRIAL SECURITY
                 FORCE, BLOCK NO.13, C.G.O. COMPLEX, LODHI ROAD, NEW
                 DELHI-110003.
             3. INSPECTOR GENERAL, CENTRAL INDUSTRIAL SECURITY FORCE,
                 BLOCK NO.13, C.G.O. COMPLEX, LODHI ROAD, NEW DELHI-110003.
             4. DY. INSPECTOR GENERAL, TRAINING CENTRE, CENTRAL
                 INDUSTRIAL SECURITY FORCE, BLOCK NO.13, C.G.O. COMPLEX,
                 LODHI ROAD, NEW DELHI-110003.
             5. THE SENIOR COMMANDANT, CENTRAL INDUSTRIAL SECURITY
                 FORCE, GROUP HEAD QUARTER, GUWAHATI, ASSAM.
             6. THE DY. INSPECTOR GENERAL, C.I.S.F. UNIT, OIL DULIYAYAN,
                 DIBRUGARH, ASSAM.
             7. THE PRINCIPAL-CUM-DY. INSPECTOR GENERAL, C.I.S.F., R.T.C.
                 BHILAI DURG, CHATTISGARH.

For the Petitioner     : Mr. Nityanand, Advocate.
For the Union of India : Mr. Kumar Priya Ranjan, CGC.
                                                    -----------

03. 08.07.2010. In view of the statements made in paragraphs 4, 5 and 33 of

the counter affidavit duly affirmed by the Group Commandant, CISF,

Group Headquarters, Patna this writ petition is disposed of.

         Rajesh/                                             (V.N.Sinha, J.)