High Court Patna High Court - Orders

Ram Krishna Gautam & Ors vs The State Of Bihar & Ors on 20 September, 2011

Patna High Court – Orders
Ram Krishna Gautam & Ors vs The State Of Bihar & Ors on 20 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.14224 of 2011
                  1. Ram Krishna Gautam S/O Devendra Kumar Singh R/O Vill.-
                  Ranisarai, P.O.-Bakhtiyarpur, Distt.-Patna.
                  2. Pankaj Kumar S/O Ram Pravesh Paswan R/O Vill.-Ranisarai, P.O.-
                  Bakhtiyarpur, Distt.-Patna.
                  3. Avinash Kumar S/O Ram Bhawan Paswan R/O Vill.-Barki
                  Mahmadpur, P.O.-Bakhtiyarpur, Distt.-Patna.
                  4. Munna Kumar S/O Birendra Singh R/O Vill.-Bijruk, P.O.-Sabnima,
                  P.S.-Athmalgola, Distt.-Patna.
                  5. Ranvir Kumar Singh @ Ranvir Kumar S/O Naseeb Singh R/O Vill.-
                  Ramnager Diyara, P.O.-Ramnagar, P.S.-Athmalgola, Distt.-Patna.
                                                   Versus
                  1. The State Of Bihar.
                  2. The Director General Of Police, Bihar At Patna.
                  3. The Deputy Inspector General (Human Rights) Bihar at Patna.
                  4. The Inspector General (Bihar Military Police) Bihar at Patna.
                  5. The Chairman, Central Recruitment Board-Cum-Additional
                  Inspector General S.C.R.B. Bihar at Patna.
                  6. The Chairman, Tirhut Region Board No.-1, Muzaffarpur.
                  7. The Chairman, Central Region Board No.-1, Nalanda.
                  8. The Chairman, Tirhut Region Board No.-1, Samastipur.
                  9. The Chairman, Shahabad Region Board No.-1, Bhojpur.
                  10. The Chairman Central Region Board No.-1, Patna.
                  11. The Chairman, Central Region Board No.-1, Jamui.
                  12. The Chairman, North Division No.-1, Bihar Military Police, Patna.
                                              -----------

03. 20.9.2011 Counsel for the petitioners 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 cases of the petitioners come within the

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

same.

rkp                                                     ( Ajay Kumar Tripathi, J.)