High Court Patna High Court - Orders

Rishi Kant Singh & Ors vs The State Of Bihar & Ors on 23 June, 2011

Patna High Court – Orders
Rishi Kant Singh & Ors vs The State Of Bihar & Ors on 23 June, 2011
                                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          CWJC No.3661 of 2009
                                         RISHI KANT SINGH & ORS .
                                                 Versus
                                        THE STATE OF BIHAR & ORS .
                                              -----------

2. 23.06.2011 Heard learned Counsel for the petitioners and the learned

Counsel for the State.

Learned Counsel for the petitioners claims that their rights and

contentions stand covered by a Division Bench decision of this Court

dated 21.4.2011 in LPA No. 416 of 2009 and analogous cases. They

are therefore entitled to be accorded similar treatment.

Learned Counsel for the Commission submits that it is a matter

to be examined whether the petitioners are similarly situated or not. If

they are, they may be entitled to similar treatment.

If the Commission opines that the petitioners are not similarly

situated as the appellants, it shall be at liberty to pass a reasoned and

speaking order in that regard.

The fact that the Commission may be proposing to appeal

against the order of the Letters Patent Bench is not necessary to be

considered at this stage as those are subsequent events which shall

naturally govern the present order.

The writ application stands disposed.

          Snkumar/-                                             (Navin Sinha,J.)